Bombay High Court
C. R. Menon Prop. Of Suprabha Industries vs Oil And Natural Gas Corpn. And Anr on 6 September, 2022
Author: Gauri Godse
Bench: Gs Patel, Gauri Godse
Suprabha Industries through CR Menon v ONGC & Anr
osapp-344-2006 -F.doc
Iresh
REPORTABLE
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
APPEAL NO. 344 OF 2006
IN
ARBITRATION PETITION NO. 18 OF 2003
1. C R Menon,
Sole Proprietor of Suprabha Industries
20/314, Shreyas, Poothole Road, Post ...Appellant
Poothole, Trichur 680004. (orig petitioner)
~ versus ~
1. Oil and Natural Gas
Corporation,
A Corporation established Ltd.
Under the ONGC Act, 1959
Having its head office at Dehradun, UP
and one of its Bombay Regional
Business Centre at Bandra (E),
Bombay 400 051.
2. Pradeep Sahariya,
Sole Arbitrator, ONGC, WRBC,
KDM Bhavan, Palevasna, Mehsana ...Respondents
384 003. (orig Respondent)
Page 1 of 22
6th September 2022
Suprabha Industries through CR Menon v ONGC & Anr
osapp-344-2006 -F.doc
A PPEARANCES
for the appellant Mr Rohaan Cama, a/w Prateek Pai,
Sita Kapadia, Umang Thakar,
Tulshi Pant, i/b Keystone
Partners.
for respondent no 1 Mr S P Bharati, for Respondent No 1
("ongc") (ONGC)
CORAM : GS Patel &
Gauri Godse, JJ
RESERVED ON: 22nd July 2022,
FURTHER ARGUMENT ON: 19th August 2022 &
24th August 2022.
PRONOUNCED ON: 6th September 2022.
ORAL JUDGMENT (Per Gauri Godse J):-
FACTUAL ASPECTS
1. This Appeal is under section 37 of The Arbitration and Conciliation Act 1996 ("The Arbitration Act"). This Appeal takes exception to the Judgment and Order dated 8th March 2006 passed by the learned Single Judge dismissing Arbitration Petition No. 18 of 2003 filed by the present Appellant under Section 34 of the Arbitration Act to set aside an award dated 11th September 2002 made by a sole Arbitrator. That award was made in arbitration proceedings between Oil and Natural Gas Corporation ("the Respondent"), being the claimant, and C R Menon ("the Appellant"), the sole Proprietor of Suprabha Industries, being the opponent. Thereafter, an additional Award dated 9th September Page 2 of 22 6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc 2005 was declared as per the Order dated 8th February 2005 passed by the learned Single Judge in exercise of the powers under sub- section 4 of section 34 of the Arbitration Act, during the pendency of the Arbitration Petition No. 18 of 2003. The additional Award was also challenged in the said Arbitration Petition No. 18 of 2003.
2. The Appellant and the Respondent entered a contract for stevedoring services on the terms and conditions recorded in the Agreement dated 13th November 1992 ("the Agreement"). As per the Agreement, the Appellant was required to employ 52 workers of the former contractor viz. M/s. Kanji & Jadhavji & Co. It is the case of the Appellant that as per the contract, 52 workers were employed and that the Appellant carried out the contract with those 52 workers satisfactorily and efficiently. However, after a period of about two months, the Respondent directed the Appellant to employ an additional work force of 44 workers. Considering the nature of the contract, the Appellant had no option but to employ these additional 44 workers, which resulted in heavy losses to the Appellant. Hence, the Appellant by letter dated 8th April 1993, made a grievance with the Respondent that he was unable to bear the expenses of the additional work force of 44 workers. The Appellant, thus, by his letter dated 10th May 1993 requested the Respondent to increase the rate of the contract as it was not feasible for the Appellant to accommodate the additional 44 workers.
3. It is the case of the Appellant that though initially the Respondent agreed to consider an increase in the rate provided in the contract on account of the additional work force required to be Page 3 of 22 6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc employed by the Appellant, there was no written confirmation. In fact, thereafter, the Respondent by its letter dated 24th May 1993, threatened to terminate the contract by relying upon clauses 9, 12 and 15 of the Agreement. The Appellant by notice dated 7th June 1993 terminated the contract by giving 30 days' notice. It is further the case of the Appellant that by a letter dated 10th June 1993, it was recorded that in the meeting held with the Respondent on 8th June 1993, the Respondent had agreed that additional 44 workers would be taken back and employed at some different place. However, the Respondent refused to keep its promise.
4. By a letter dated 31st March 1994 issued by the Appellant's Advocate, the Respondent was called upon to refer the disputes to arbitration in accordance with the Agreement. The Respondent however refused to refer the disputes to arbitration by contending that there was no arbitrable dispute. After repeated requests by the Appellant, the Respondent appointed an in-house committee to look into the grievances of the Appellant. On 14th March 1996, the in- house committee after considering the claim of the Appellant, recommended release of an amount of Rs. 9,17,076.58. This amount was paid by the Respondent to the Appellant. Thereafter on 17th March 1999, the Respondent issued a letter to the Appellant claiming that the amount of Rs. 9,17,076.58 paid to the Appellant was in fact obtained by the Appellant in collusion with the in-house committee members and therefore called upon the Appellant to refund the said amount. Thereafter, the Respondent appointed a sole arbitrator to adjudicate upon the dispute regarding payment of Rs. 9,17,076.58 made to the Appellant.
Page 4 of 226th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc
5. In the arbitration proceedings, the Respondent filed a statement of claim and prayed for a direction to the Appellant to pay a sum of Rs. 12,39,733/- to the Respondent. The Respondent made this claim on the basis of re-calculations made for the period from November 1992 to October 1993 and for the period from November 1993 to March 1994. The Appellant filed a written statement as well as counter claim. The counter claim was made in the sum of Rs.30,88,631.42 on account of unpaid bills for the period from November 1993 to March 1994 as well as expenditure incurred by the Appellant for employing additional workers. On 11th September 2002, the Arbitrator declared the Award and directed the Appellant to refund an amount of Rs. 12,39,733/- plus interest at 9% per annum to the Respondent from the date amount was paid to the Appellant by the Respondent.
6. The Appellant filed Arbitration Petition No. 18 of 2003 under Section 34 of the Arbitration Act to set aside the Arbitral award. In the said arbitration petition, though the Appellant raised an objection with respect to the constitution of the Arbitral Tribunal and the claim being barred by law of limitation, he did not press either of these grounds. The Appellant contended that the counter claim filed by him was not considered by the Arbitrator. On the application of the Appellant, the learned Single Judge, by an order dated 8th February 2005, considered it fit to issue directions to resume the arbitral proceedings for considering two points, which are as follows:
"(i) to consider whether any sums are due and payable by the petitioner to the Respondents or by the Respondents to the petitioner and if so, what amounts after taking into Page 5 of 22 6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc account a sum of Rs. 9,17,076.58 paid by the Respondents to the petitioner.
(ii) The Arbitral Tribunal shall consider the counter claim made by the petitioner and record a definite finding in relation to the counter claim."
7. As directed by the order dated 8th February 2005, the Arbitral Tribunal resumed the proceedings for considering the aforesaid two points. After considering the arguments of the Appellant as well as the Respondent, the Arbitrator made and published an additional Award on 9th September 2005 thereby directing the Appellant to pay a sum of Rs. 12,39,733/- plus interest at the rate of 9% per annum to the Respondent. The counter claim of the Appellant was rejected and the Appellant was directed to pay a sum of Rs. 32,500/- to the Respondent towards arbitration costs expenses. The additional Award was placed before the learned Single Judge and the Arbitration Petition was heard and decided on 8th March 2006.
8. The Learned Single Judge held that, during the second year of the contract, the Appellant did not work for the complete year and therefore, as per the contract, the Appellant was entitled to be paid only on a pro-rata basis. The Learned Single Judge also held that it was clear from the record that the payment made by the Respondent to the subsequent contractor (engaged by the Respondent for doing unfinished work) was not deducted from the entitlement of the Appellant and thus, the contention of the Appellant regarding payment to the Appellant at a reduced rate was not acceptable. The contention of the Appellant that the Award Page 6 of 22 6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc passed for payment in excess of the amount of Rs. 9,17,076.58 was beyond the scope of points framed by earlier order dated 8th February 2005 was also rejected, by holding that the said order was passed at the behest of the Appellant and was never challenged. Thus, after considering the grounds of challenge by the Appellant, the learned Single Judge, dismissed the Petition under Section 34 of the Arbitration Act, by holding that the reasons given by the Arbitrator could not be termed as perverse and that the amount that has been directed to be paid was based on a possible view.
SUBMISSIONS OF THE APPELLANT:
9. Here in Appeal, it was argued on behalf of the Appellant by Mr Cama that as per the terms of the Agreement, the Appellant was entitled to be paid at the rate of Rs. 41.25 per M.T. for 80000 M.T. and therefore, for approximately 54000 M.T. of material handled by the Appellant, he was entitled to the rate of Rs. 41.25 per M.T. However, the Arbitrator directed payment on a pro-rata basis, which was never part of the contract, and at the same time permitted the Respondent to deduct the payment made to the other contractor who was appointed to complete the work during the balance period of the year. It was further argued that the Arbitrator went beyond the terms and conditions of the Agreement which specifically provided for payment to be made on a fixed rate basis. Thus, the Arbitrator instead of applying a fixed rate as per the Agreement, calculated number of days in the extended second year of the contract totalling 130 days and thereafter calculated the same on a pro-rata basis and thus wrongly arrived at a conclusion that excess Page 7 of 22 6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc payment was made to the Appellant. The Appellant submitted that the notice dated 17th March 1999 to the Appellant refers to an amount of Rs. 9,17,076.58. However, the Arbitrator had gone beyond the terms of his reference in allowing a further sum of Rs. 3,22,656/- which was never paid to the Appellant. Thus, it was submitted that the Award directing the Appellant to pay to the Respondent an amount of Rs. 12,39,733/- plus interest at the rate of 9% per annum was beyond the terms and conditions of the contract.
10. The Appellant submitted that as per clause 7.20 of the Agreement dated 13th November 1992, he was required to employ workers who were on the rolls of the previous contractor as on 1st May 1990 and it was not disputed by the Respondent that such workers were only 52 in number and that the Appellant did in fact employ these 52 workers. The Appellant also submitted that, admittedly, the contract was extended for one more year beginning from 1st November 1993 till 31st October 1994, on the same terms and conditions.
11. It was further argued that the calculations submitted by the Appellant regarding the additional expenses of the additional 44 workers were not disputed by the Respondent and thus, the Arbitrator could not have rejected the counter claim made by the Appellant. It was also submitted that in the calculations made by the Appellant, a sum of Rs. 9,17,076/- already received by the Appellant was deducted. It was submitted that the claim of the Appellant for additional expenses ought to have been allowed. Thus, it was submitted that it was a fit case to set aside the Award allowing the Page 8 of 22 6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc claim of the Respondent and also to set aside the Award rejecting the counter claim of the Appellant. It was then submitted that the counter claim made by the Appellant deserves to be allowed.
SUBMISSIONS OF THE RESPONDENT:
12. On behalf of the Respondent, it was argued that the Arbitrator rightly relied upon a Memorandum of Understanding ("MOU") between the parties and the learned Arbitrator concluded that as per the MOU, the Appellant was under an obligation to employ additional 44 workers without payment of additional cost. The Respondent relied upon the note (B) at the end of the Agreement between the parties, in support of its contention regarding additional payment made to the Appellant.
BROAD QUESTIONS FOR CONSIDERATION:
13. The following broad questions amongst others arise for consideration in this Appeal.
(i) When admittedly the agreement was a rate contract, whether the Arbitrator committed jurisdictional error by applying rate on pro-rata basis which was dehors the agreement, thereby, committing patent illegality, being in conflict with the public policy of India, being contrary to the fundamental policy of Indian Law, as well as most basic notions of justice, thereby attracting section 34 (2) (a) (iv), 34 (2) (b) (ii) and 34 (2-A) of the Arbitration Act?Page 9 of 22
6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc
(ii) Whether the decision in the Petition under section 34 of the Arbitration Act was rendered by ignoring that the Award was made beyond the terms of the contract and thus the view of the Arbitrator could not have been termed as a possible view?
(iii) Whether rejection of the counter claim by the Arbitrator can be interfered with, in exercise of jurisdiction under section 34 of the Arbitration Act?
CONSIDERATION OF SUBMISSIONS ON POINTS (i) and
(ii):
14. Having carefully considered the material on record, in our view Mr Cama for the Appellant is right in submitting that the Respondent has not disputed that the contract was extended for one more year for the period from 1st November 1993 till 31st October 1994 on the same terms and conditions. A perusal of the terms and conditions of the Agreement shows that it does not provide for any change in the method of payment and/or any kind of reduction in the rate of payment. Though the Arbitrator held that the contract between the Appellant and the Respondent was a job contract on tonnage basis, he erroneously accepted the claim of the Respondent regarding the excess payment made to the Appellant by adopting a rate on a pro-rata basis.
15. A perusal of the report dated 14th March 1996 of the in-house committee, which is at page no. 69 of the convenience compilation, shows that the committee recommended release of payment of Rs.
Page 10 of 226th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc 9,34,076.58, which was payable as per books of accounts of the Respondent. It is pertinent to note here that the Respondent accepted the recommendation made by the committee and made payment of the recommended amount. It was only after a period of three years that the Respondent on 17th March 1999, informed the Appellant that the amount paid by the Respondent as per the recommendation made by the committee was 'a mistake' and thus called upon the Appellant to refund the amount of Rs. 9,17,076.58. We find that once the Respondent accepted and acted upon the report of its own in-house committee, which was appointed by the Respondent itself, it was illegal on the part of the Respondent to contend that the excess payment was made by mistake and to then claim a refund of the amount paid to the Appellant. Moreover, the recommendations of the in-house committee were based on the entries in the account books maintained by the Respondent itself. The Respondent has not disputed the entries made in its own account books which were considered by the in-house committee. The Arbitrator was thus in serious error by making calculations on a pro-rata basis for holding that there was excess payment of Rs. 2,18,696/-. The calculation on a pro-rata basis was contrary to the terms of the contract, which was a fixed rate contract based on the quantity of materials handled by the Appellant.
16. For a clearer understanding of the payment clause in the Agreement, it is necessary to quote the payment clause in schedule D of the agreement which is at page no. 90 of the Appeal paper book. It reads thus:
"The rate for each tonne of Cargo/Material handled in as mentioned as below:Page 11 of 22
6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc SL NO. JOB LESS THAN BEYOND BEYOND DESCRIPTION 80000 Tns 80000 Tns 90,250 Tns UPTO 90,250 TNS A. Loading of OSVs Rs. 41.25 Free of Rs. 4.50 from Transport Rs. Forty One Charge Four Equipment or & Twenty Rupees & Wharf (including Five paise Fifty Paise Shifting, Loading M/T per M/T & Offloading at Wharf & Lashing on OSVs) OR B. Unloading from Rs. 41.25 Free of Rs. 4.50 OSV to Wharf on Rs. Forty One Charge Four transport & Twenty Rupees & equipment Five paise Fifty Paise (including shifting, M/T per M/T Loading & Offloading at wharf & lashing on OSVs.) NOTE:
A) The operations mentioned in (A) & (B) above shall be considered separately from each other for the purpose of payment. But only one Rate/Ton for both the operations shall be payable. For the above purpose wharf shall mean 30 meters from the sea end of the jetty. B) ONGC guarantee payment for handling a total of at least 80,000 tonnes per annum i.e. even if the total cargo handled (i.e. Loaded & Unloaded) during a given year is less than 80,000 tonnes, payment, as per above rate, shall be for the full quantity of 80,000 tonnes. The final adjustment (80,000 tonnes) shall be done on the completion of 80,000 tonnes or at the close of the contractual year or whichever is earlier."Page 12 of 22
6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc (emphasis added)
17. Schedule D of the Agreement provides for a fixed rate for payment. There is no provision in the agreement for calculation on a pro-rata basis or for reduction in the prescribed rate for payment. The claim of the Appellant regarding the particular quantity handled by him during the contract period has neither been disputed by the Respondent nor shown to be incorrect. The terms and conditions of the Agreement specifically provide for payment towards the work done as per the fixed rate provided in the contract. Thus, the reasons given by the Arbitrator for accepting the contention of the Respondent of calculating the amount on pro-rata basis has absolutely no foundation in the contract or the evidence on record before the Arbitral Tribunal. Thus, if fixed rate as per the agreement is applied, it is clear that there was no excess payment made to the Appellant as sought to be contended by the Respondent.
18. The Respondent tried to rely upon the note (B) at the end of the Schedule D of the Agreement in support of the contention that excess payment was made to the Appellant. We find that the said note (B) in fact guarantees the payment for handling "at least"
80000 tonnes per annum. The Respondent has specifically pleaded in paragraph no. 8 of statement of claim that minimum business of Rs. 33 Lakhs (80000 MT X Rs. 41.25 per ton) was guaranteed for the Appellant. Therefore, the reliance placed by the Respondent on the said note (B) could not be a basis for contending that additional payment was made to the Appellant.Page 13 of 22
6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc
19. The Respondent was unable to show any provision in the Agreement entitling the Respondent to recover any amount from the Appellant towards any payment made to the subsequent contractor. The Respondent was also unable to show that such payment was actually made to the subsequent contractor. Hence, such amount could not have been added in the calculations in the claim of the Respondent.
20. The Arbitrator has not recorded any finding for arriving at the conclusion that there was re-release as retention money of Rs. 10,21,037/-. The Arbitrator erroneously held that an amount of Rs. 12,39,733/- plus interest @ 18% was payable by the Appellant to the Respondent.
21. A perusal of the impugned Order passed by the Learned Single Judge, shows that these aspects have been completely over- looked.
22. The Learned Single Judge misconstrued the contention of the Appellant that the Award passed for payment in excess of the amount of Rs. 917056.58 was beyond the scope of points framed by earlier order dated 8th February 2005. The Learned Single Judge did not consider the said contention, and only held that the said order was passed at the behest of the Appellant and was never challenged. This reason is obviously erroneous, as by the said Order dated 8th February 2005, the Arbitrator was specifically directed to consider whether any sums were due and payable by the Appellant to the Respondent or by the Respondent to the Appellant and, if so, Page 14 of 22 6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc what would be that amount after taking into account a sum of Rs. 9,17,076.58 paid by the Respondent to the Appellant. A perusal of the Order dated 8th February 2005 will show that the contention of the Appellant that the Arbitrator had no jurisdiction to pass an award over and above the sum of Rs. 917056.58 from the Appellant was not at all decided. Thus, there was no reason for the Appellant to challenge the said Order dated 8th February 2005. Therefore, the Appellant was justified in raising the said contention before the learned Single Judge.
23. To conclude, the claim by the Respondent for refund of Rs. 9,17,056.58 was wholly illegal for the reasons recorded above. The additional claim granted to the Respondent by the Arbitrator by making calculations on a pro-rata basis was completely contrary to the terms of the contract. Thus, the award made by the Arbitrator on the claim of the Respondent was liable to be set aside.
CONSIDERATION OF SUBMISSIONS ON POINT (iii):
24. We also find that the Appellant is correct in submitting that it is not disputed by the Respondent that, as per the contract, the Appellant was under an obligation to employ only 52 workers, which the Appellant did employ as per clause no. 7.20, which reads thus:
"7.20 The Contractor has to employ the workmen, who were on the roles of the previous contractor as on 01.05.1990"
There is no dispute that such employees were only 52 in number. Thus, the rate for payment provided in the Agreement was Page 15 of 22 6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc after taking into consideration the obligation of the contractor to employ only 52 workers. The Appellant relied upon the statement of additional expenditure which was produced before the Arbitrator incorporating the calculations of the total amount of expenditure of Rs. 24,07,620/- incurred for employing 44 additional workers for the period from January 1993 to February 1994. The calculations submitted by the Appellant regarding the expenditure incurred on employing the additional 44 workers were not disputed by the Respondent. Therefore, there was no justification for the Arbitrator to reject the counter claim made by the Appellant for compensation for payment made to these additional 44 workers.
25. The counter claim was made in the sum of Rs.30,88,631.42 on account of expenditure incurred by the Appellant for employing additional workers as well as on account of unpaid bills for the period from November 1993 to March 1994. The report dated 14th March 1996 of the in-house committee, which is at page no. 69 of the convenience compilation, shows that the committee has recorded that the payment of compensation against deployment of additional 44 workers and payment for the month of February 1994 had to be considered after receipt of details from the contractor i.e. the Appellant. The documents produced on record show that the Appellant did submit the relevant details in support of his claim for expenditure towards additional workers as well as towards unpaid bills, by submitting letters/representations before the committee on 15th March 1996 and 2nd April 1996. Thus, the Arbitrator ought to have considered the recommendations made by the committee appointed by the Respondent itself and the material produced by the Appellant in support of his contentions.
Page 16 of 226th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc
26. The Respondent relied upon a Memorandum of Understanding ("MOU") before the Arbitrator for opposing the counter claim of the Appellant. However, the Respondent was unable to show us that any such MOU providing for employing additional workers was produced on record. Thus, the approach of the Arbitrator is patently illegal and contrary to the most basic notions of justice. Thus, the counter claim of the Appellant for additional expenses deserved favourable consideration.
27. We find that these aspects were not taken into consideration by the learned Single Judge and thus the conclusion arrived at by the Arbitral Tribunal could not have been accepted as a possible view.
28. The particulars of the counter claim submitted by the Appellant consist of the unpaid amount as per the contract, expenses for employing 44 additional workers as well as the interest on the unpaid amount. In the calculations made by the Appellant, a sum of Rs. 9,17,076/- already received by the Appellant is deducted or adjusted. Though the agreement provided for employing only 52 workers engaged by the earlier contractor, at the instance of the Respondent, the Appellant was required to employ 44 additional workers and bear the burden of paying them. Hence, by necessary implication, the Respondent was under an obligation to reimburse the Appellant for expenditure incurred for employing additional 44 workers. Thus, considering the terms and conditions of the contract and the undisputed fact regarding employment of additional 44 workers, the counter claim filed by the Appellant deserved Page 17 of 22 6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc consideration. Hence, the Award made on the counter claim deserves to be set aside.
CONCLUSIONS:
29. For these reasons, we hold that the finding recorded by the Arbitrator on the claim made by the Respondent regarding excess payment is against the terms of the Agreement, unreasonable, and patently illegal. In addition, the finding recorded by the Arbitrator on the counter claim is patently illegal. Hence, the findings of the Learned Single Judge that the view of the Arbitrator was a possible view is completely erroneous and cannot be sustained. It is settled law that a patent illegality is a ground for setting aside a domestic award.1
30. Now the question is, after setting aside the Award, whether the counter claim can be allowed? The question that follows is whether this Court, exercising jurisdiction under section 37 read with section 34 of the Arbitration Act, can modify, vary or remit the Award. The law in this aspect is no longer res integra. In a recent judgment in NHAI v M. Hakeem2 Supreme Court considered a catena of judgments on this issue and especially, its decisions in case of Mcdermott International INC v Burn Standard Co. Ltd.3 as well as Kinnari Mullick v Ghanshyam Das4 and summarized the legal position as under:
1 Ssangyong Engg & Construction Co. Ltd v NHAI,(2019) 15 SCC 131. 2 (2021) 9 SCC 1.
3 (2006) 11 SCC 181.
4 (2018) 11 SCC 328.Page 18 of 22
6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc "25. As a matter of fact, the point raised in the appeals stands concluded in McDermott International Inc. v. Burn Standard Co. Ltd. [McDermott International Inc. v. Burn Standard Co. Ltd., (2006) 11 SCC 181] , where this Court held : (SCC p. 208, paras 51-52) "51. After the 1996 Act came into force, under Section 16 of the Act the party questioning the jurisdiction of the arbitrator has an obligation to raise the said question before the arbitrator. Such a question of jurisdiction could be raised if it is beyond the scope of his authority. It was required to be raised during arbitration proceedings or soon after initiation thereof. The jurisdictional question is required to be determined as a preliminary ground. A decision taken thereupon by the arbitrator would be the subject-matter of challenge under Section 34 of the Act. In the event the arbitrator opined that he had no jurisdiction in relation thereto an appeal there against was provided for under Section 37 of the Act.
52. The 1996 Act makes provision for the supervisory role of courts, for the review of the arbitral award only to ensure fairness. Intervention of the court is envisaged in few circumstances only, like, in case of fraud or bias by the arbitrators, violation of natural justice, etc. The court cannot correct errors of the arbitrators. It can only quash the award leaving the parties free to begin the arbitration again if it is desired. So, the scheme of the provision aims at keeping the supervisory role of the court at minimum level and this can be justified as parties to the agreement make a conscious decision to exclude the court's jurisdiction by opting for arbitration as they prefer the expediency and finality offered by it."
Page 19 of 226th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc
26. This statement of the law was followed in Kinnari Mullick v. Ghanshyam Das Damani [Kinnari Mullick v. Ghanshyam Das Damani, (2018) 11 SCC 328:
(2018) 5 SCC (Civ) 106] at p. 334 (see para 15).
......
31. Thus, there can be no doubt that given the law laid down by this Court, Section 34 of the Arbitration Act, 1996 cannot be held to include within it a power to modify an award. The sheet anchor of the argument of the respondents is the judgment of the learned Single Judge in Gayatri Balaswamy [Gayatri Balaswamy v. ISG Novasoft Technologies Ltd., 2014 SCC OnLine Mad 6568: (2015) 1 Mad LJ 5]. This matter arose out of a claim for damages by an employee on account of sexual harassment at the workplace. The learned Single Judge referred to the power to modify or correct an award under Section 15 of the Arbitration Act, 1940 in para 29 of the judgment. Thereafter, a number of judgments of this Court were referred to in which awards were modified by this Court, presumably under the powers of this Court under Article 142 of the Constitution of India. In para 34, the learned Single Judge referred to para 52 in McDermott case [McDermott International Inc. v. Burn Standard Co. Ltd., (2006) 11 SCC 181] and then concluded that since the observations made in the said para were not given in answer to a pointed question as to whether the court had the power under Section 34 to modify or vary an award, this judgment cannot be said to have settled the answer to the question raised finally"
48. Quite obviously if one were to include the power to modify an award in Section 34, one would be crossing the Lakshman Rekha and doing what, according to the justice of a case, ought to be done. In interpreting a statutory provision, a Judge must put himself in the Page 20 of 22 6th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc shoes of Parliament and then ask whether Parliament intended this result. Parliament very clearly intended that no power of modification of an award exists in Section 34 of the Arbitration Act, 1996. It is only for Parliament to amend the aforesaid provision in the light of the experience of the courts in the working of the Arbitration Act, 1996, and bring it in line with other legislations the world over."
(Emphasis added)
31. Thus, the settled position is that, while dealing with a Petition under section 34 of the Arbitration Act, the Court can set aside the award but cannot modify the award by substituting it. However, it is also settled law that in the peculiar facts of a given case, the Court can, after setting aside the award, leave it to the parties, or to one particular party, to adopt such remedies as are available to them in law, including arbitration.
32. For the reasons which we have recorded earlier, the award as well as the additional award are illegal and therefore the same deserve to be set aside. Consequently, the impugned Judgment and Order of the learned Single Judge will have to be set aside. However, considering the findings which we have recorded as regards the counter claim, as held by the Apex court in the case of Mcdermott, the Appellant will have to be given an option to again begin the arbitration confined to the counter claim.
33. Hence the Appeal succeeds. We pass the following Order.
Page 21 of 226th September 2022 Suprabha Industries through CR Menon v ONGC & Anr osapp-344-2006 -F.doc
(i) The impugned Judgment and Order dated 8th March 2006 passed by the learned Single Judge in Arbitration Petition No. 18 of 2003 is quashed and set aside and Arbitration Petition No. 18 of 2003 is allowed in terms of this judgment;
(ii) The Award dated 11th September 2002 and the additional Award dated 9th September 2005, by the Arbitrator passed on the claim filed by Respondent are set aside. The Claim made by the Respondent is dismissed;
(iii) The Award dated 11th September 2002 and the additional Award dated 9th September 2005 made by the sole Arbitrator on the Counter Claim of the Appellant is quashed and set aside. However, the Appellant is at liberty to begin the arbitration again confined to his counter claim;
34. The present Appeal is allowed on the above terms, with no order as to costs.
(Gauri Godse, J) (G. S. Patel, J)
IRESH Digitally signed by IRESH
SIDDHARAM MASHAL
SIDDHARAM Date: 2022.09.06 11:17:01
MASHAL +0530
Page 22 of 22
6th September 2022