Karnataka High Court
Rudramuni Devaru vs Shrimad Maharaj Niranjan Jagadguru Dr. ... on 11 March, 2005
Equivalent citations: AIR2005KANT313, 2005(2)ARBLR342(KAR), AIR 2005 KARNATAKA 313, 2005 AIR - KANT. H. C. R. 1353, (2005) 3 KANT LJ 190, (2005) 2 ARBILR 342, (2005) 2 KCCR 1051
Author: S.B. Majage
Bench: S.B. Majage
JUDGMENT S.R. Nayak, J.
1. The appellant herein is the applicant in Miscellaneous Application No. 66 of 1999. This appeal preferred under Section 37(1)(b) of the Arbitration and Conciliation Act, 1996 (for short, 'the Act') is directed against the judgment and orcter dated 5th September, 2000, passed in Miscellaneous Application No. 66 of 1999 on the file of the Court of the First Additional District Judge, Dharwad. The Court below by the order under appeal has dismissed Miscellaneous Application No. 66 of 1999 filed by the appellant herein under Section 34 of the Act.
2. The facts of the case in brief are as follows:
There is a well known Veerashaiva Math called Moorusaavira Math at Hubli having large number of devotees in the Veerashaiva Community not only in the State of Karnataka but also from outside. Moorusaavira Math is registered as a public trust under the provisions of the Bombay Public Trust Act, 1950 (for short, 'the BPT Act'). The first respondent was the Mathadipathi and sole trustee of the Math as noted in the P.T. Register at the relevant point of time. As noted in the P.T. Register, the succession to the office of the Mathadipathi is by way of appointment of a successor by the existing Mathadipathi in accordance with the opinion of Lingayath Devotees of Hubli and Dharwad. The appellant was appointed as successor by the first respondent with the unanimous consent of Lingayath Devotees of Hubli and Dharwad on 17.10.1991 and a document to that effect was registered on 30th October, 1991. When the matter stood thus, the first respondent sought to cancel the appointment of the appellant as successor by executing a cancellation deed dated 19.10.1995. It appears that that led to differences and disputes between the first respondent and the appellant. However, those differences and disputes between them were settled by intervention of the devotees and well meaning people of Hubli and Dharwad who adore the office of the Mathadipathi in high esteem and reverence. Under the said settlement, the first respondent decided to forgive and forget the past and the appellant was again appointed as successor as per the wish of the devotees thereby, in effect, cancelling the cancellation deed dated 19.10.1995 and affirming the appointment of the appellant as successor as per registered deed dated 30th October, 1991. In that regard, the first respondent executed a deed dated 16.10.1998 and the same was duly registered. When the matter stood thus, the first respondent quite curiously and within a short time executed another cancellation deed dated 02.11.1998 cancelling the appointment of the appellant as the Mathadipathi without consulting and obtaining the consent of the Lingayath Devotees of Hubli-Dharwad and without informing the appellant. However, it is the case of the appellant that he was installed as Mathadipathi after performing necessary ceremonies, poojas, etc. on 7th and 8th November, 1998 in pursuance of the deed executed by the first respondent on 16.10.1998. The cancellation of the appointment of the appellant as Mathadipathi by the first respondent by executing cancellation deed dated 02.11.1998, it is claimed, created chaos and tense feeling amongst the devotees of the Math and in the smooth administration of the Math. When the matter stood thus, due to the intervention of the devotees, leaders of the Veerashaiva Community and other prominent citizens of Hubli and Dharwad, the appellant and the first respondent ultimately agreed to refer the dispute between them to the arbitral tribunal consisting of five arbitrators. In terms of the arbitration agreement, out of five arbitrators, the first respondent was to nominate two arbitrators, the appellant was to nominate two arbitrators and the Chief Minister of Karnataka was to nominate one arbitrator and all the arbitrators were required to be Mathadipathies of different Maths. In terms of the arbitration agreement, the appellant nominated third and fifth respondents as his nominees whereas the first respondent nominated fourth and sixth respondents as his nominees. The Chief Minister of Karnataka nominated second respondent as his nominee. The second respondent, the records disclose, assumed the role of the presiding arbitrator of the arbitral tribunal.
3. The arbitral tribunal held its first sitting on 25th, 26th and 27th December, 1998. It is claimed by the arbitral tribunal that the arbitrators on 25th December, 1998 decided on the procedure to be followed in the enquiry and they have decided to examine the appellant and the first respondent separately in order to know the reasons which led to the untoward incident in the precinct of the Math and accordingly it examined them separately and recorded their statements. On 26th and 27th December, 1998, number of citizens and eminent persons of Hubli and Dharwad were heard orally and written representations were also received from them. The next sitting of the arbitral tribunal was held on 17th, 18th and 19th February, 1999. The third respondent due to his ill-health was not in a position to attend the sitting on those three days. Therefore, he requested the arbitral tribunal to fix some other dates for hearing. Nevertheless, sittings were held on 17th, 18th and 19th February, 1999. The fifth respondent protested to the sittings held in the absence of the third respondent. However, the fifth respondent participated in the sittings held on 17th and 18th February, 1999. But, the fifth respondent, since notwithstanding his opposition, the arbitral tribunal conducted the sittings on 17th and 18th, as a protest, tendered his resignation on 19.02.1999 and he did not participate in the sitting held on 19.02.1999. The arbitral tribunal held the next sitting on 22nd and 23rd of March, 1999. The appellant made a request to the arbitrators who attended the sitting on 22nd March, 1999 to give him time in order to facilitate him to nominate another arbitrator in place of fifth respondent who had tendered resignation, but, his request was not granted and the proceedings were continued. In the meanwhile, since the request of the third respondent to the arbitral tribunal to fix some other dates was not acceded and the arbitral tribunal proceeded to conduct sittings even in his absence, the third respondent sent a letter dated 25.03.1999 tendering his resignation. On the same day, the appellant by fax sent a message to the arbitral tribunal followed by a telegram on 26.03.1999 requesting the arbitral tribunal to give him opportunity to appoint another arbitrator in place of third respondent and requesting the arbitral tribunal not to proceed with the enquiry before the arbitral tribunal is properly reconstituted in terms of the arbitral agreement.
4. The arbitral tribunal having conducted enquiry passed the award on 27.03.1999 at Bangalore. The award is signed only by the second, fourth and sixth respondents. The third and fifth respondents have not signed the award. In the award, the installation of the appellant as the Mathadipathi vide registered deed executed by the first respondent dated 15.05.1998 and his assumption of the office of the Mathadipathi on 7th/8th November, 1998 in pursuance of the deed executed by the first respondent dated 16.10.1998 are held to be invalid. It is also held that the appellant is not entitled to continue as the Mathadipathi of the Math. The arbitral tribunal has further held that the action of the first respondent in cancelling the appointment of the appellant as the Mathadipathi vide deed dated 02.11.1998 is valid. While holding so, the arbitral tribunal directed the first respondent to demit the office of the Mathadipathi and that he should appoint a successor to him. In pursuance of the above award, on 29.03.1999, the 8th respondent was installed as Mathadipathi. It is claimed that the first respondent demitted the office of Mathadipathi on 28.03.1999.
5. The appellant herein being aggrieved by the above award of the arbitral tribunal dated 27.03.1999 made an application under Section 34 of the Act before the Court below for setting aside the impugned arbitral award on various grounds such as the award is a nullity in the eye of law because when the award was pronounced on 27th March, 1999, the arbitral tribunal was not properly constituted; no opportunity of being heard was given to the appellant; the enquiry was not conducted in the presence of the appellant and that behind his back and statements of persons concerned and unconcerned were recorded and those statements are not made available to him and he was not given any opportunity to cross-examine those persons/witnesses who deposed against him; the three arbitrators could not have proceeded to conduct and complete the enquiry and pass the impugned award after the third and fifth respondents tendered their resignations without giving any opportunity to the petitioner to nominate arbitrators in place of the third and fifth respondents despite his request and that there is a total miscarriage of justice.
6. The Court below without finding merit in the above contentions, by the order impugned in this appeal, dismissed the application. Hence this appeal by the aggrieved applicant.
7. We have heard Shri Jayakumar S. Patil, learned senior counsel for the appellant, Shri K. Ramadas, learned senior counsel and Shri F.V. Patil, learned counsel for eighth respondent, Shri M.P. Eshwarappa, learned senior counsel for sixth respondent, Shri G.R. Gurumath, learned counsel for the first respondent and Shri Ashok B. Hinchigeri, learned counsel for the second respondent. Although third, fourth, fifth and seventh respondents are served with notice, they remain unrepresented.
8. Shri Jayakumar S. Patil would contend that the impugned award having been passed by only three arbitrators out of five arbitrators who constituted the arbitral tribunal, cannot be regarded as an award within the meaning of that term under the Act. In other words, according to Shri Jayakumar S. Patil, the award is a nullity in the eye of law because the award is made only by three arbitrators out of five and the third and fifth respondents did not participate in the decision making. It is contended that since the third and fifth respondents tendered resignations well before the date of the impugned award, the arbitral tribunal ought to have given opportunity to the appellant to nominate new arbitrators in place of third and fifth respondents because the third and fifth respondents were the nominees of the appellant. It is the contention of Shri Jayakumar S. Patil that the award of the arbitral tribunal in order to be valid should have been made and signed by all the arbitrators who constituted the arbitral tribunal. It is also the contention of Shri Jayakumar S. Patil that it is the requirement of law that all the arbitrators who constituted the arbitral tribunal should not only subscribe their signatures to their award but should also participate at every hearing/ sitting of the arbitral tribunal. Since the proceedings of the arbitral tribunal resulting in the impugned award disclosed many apparent illegalities and irregularities on its face, the impugned award is liable to be set aside. It was next contended by Shri Jayakumar S. Patil that there is utter violation of principles of natural justice and proper hearing. It was contended that the arbitrators collected all the materials, examined the persons and devotees in the absence of the appellant and without disclosing the same to the appellant at any stage, made use of the same as the basis for passing the impugned award and this procedure adopted by the arbitral tribunal is in utter violation of principles of natural justice, fair-play in procedure. It is the contention of Shri Jayakumar S. Patil that the method adopted by the arbitrators in conducting the enquiry is opposed to all cannons of fair hearing. It was also contended that the appellant was neither apprised of the materials adverse to him nor was he given any opportunity to contest the correctness of those adverse materials by permitting him to cross-examine the witnesses. It is contended by Shri Jayakumar S. Patil that the finding recorded by the three arbitrators are based on surmises and conjectures and not on any legally permissible materials/evidence. While attacking the correctness of the impugned judgment and award of the Court below, Shri Jayakumar S. Patil would highlight that though the Court below has rightly come to the conclusion that the materials collected in the course of the enquiry were not disclosed to the appellant and that he was not given opportunity to cross-examine the persons who gave evidence against him, nevertheless did not interfere with the impugned award on the specious ground that the similar treatment was meted out to the first respondent also. That reason could hardly be a proper answer to the serious flaws found in the proceedings. Shri Jayakumar S. Patil would conclude by contending that the impugned award passed by the three arbitrators could not be sustained in law and since the permissible grounds are made out to set aside the award in terms of Section 34 of the Act, this Court should allow the appeal, set aside the judgment and order of the Court below and set at naught the arbitral award dated 27.03.1999 passed by the three arbitrators.
9. Shri K. Ramadas, learned senior counsel appearing for respondent 8, at the outset, would contend that this case could not be regarded as a commercial arbitration nor an adversarial litigation. According to him, there is no lis between the appellant, 1st respondent and the 8th respondent in as much as the point referred to the arbitral tribunal was restricted to find out a Mathadipathi to Moorusaavira Math acceptable to all or at least to the majority of the devotees. It was contended that since this case is not an adversarial litigation, there is no necessity for the arbitral tribunal to confront the appellant with the adverse materials and informations collected by it in the course of the enquiry. Alternatively, it is contended by Shri K. Ramadas that none of the issues framed by the arbitral tribunal does deal with the conduct of the appellant and looking from that angle also, there was no necessity to confront the appellant with the adverse materials and information collected against him in the course of the enquiry. It was also contended by Shri K. Ramadas that respondents 3 and 5 having offered their opinion to the other arbitrators in the course of enquiry and since their opinion was not accepted by other arbitrators, they sought to resign and, therefore, their subsequent resignation would not invalidate the impugned arbitral award. Lastly, Shri K. Ramadas would highlight the limited interference by the Courts that too only on certain grounds specified under Sub-section (2) of Section 34 of the Act and maintain that no ground is made out under Section 34 of the Act to set aside the arbitral award.
10. We have also heard Shri G.R. Gurumath for the 1st respondent. Shri G.R. Gurumath while adopting the arguments of Shri K. Ramadas would contend that the conduct of the appellant is totally blameworthy, immoral, irreligious and he is unfit to be a successor Mathadipathi of Moorusaavira Math and, therefore, no objection could be taken to the action of the 1st respondent in cancelling the appointment of the appellant as successor Mathadipathi. He would highlight on the voluminous materials laid before the arbitral tribunal by well meaning and important citizens of Hubli-Dharwad, the other Mathadipathies of important Maths in the State as well as the devotees of the Moorusaavira Math and, according to him, they would convincingly show that the appellant strayed away from the 'dharmic' and religious path and such a person could never be a proper person to succeed the Moorusaavira Math which enjoys great spiritual esteem of not only the people of Karnataka, but also devotees from outside the State of Karnataka. Shri Gurumath, therefore, would strongly appeal to us not to interfere with the arbitral award made by the arbitral tribunal and to dismiss the appeal.
11. Shri M.P. Eshwarappa, learned senior counsel appears for 6th respondent. We have heard Shri M.P. Eshwarappa also.
12. Shri Jayakumar S. Patil, learned counsel for the appellant, took strong exception to the conduct of the 6th respondent in contesting the appeal like an adversarial litigant in supporting the impugned arbitral award and in opposing the appeal tooth and nail. Shri Jayakumar S. Patil would submit that the 6th respondent being one of the arbitrators of the arbitral tribunal is not expected to take sides and he should have been aloof in this litigation leaving it to the aggrieved parties to work out their legal remedies. Nevertheless, Shri M.P. Eshwarappa wished that we should hear him to arrive at a proper decision. Accordingly, we heard him.
13. Shri M.P. Eshwarappa would highlight the limited scope of interference available to the Courts under the Arbitration and Conciliation Act, 1996 and maintain that none of the grounds specified in Sub-section (2) of Section 34 of the Act is made out. Shri Eshwarappa would seek to differentiate between the contractual justice and principles of natural justice. Shri Eshwarappa would contend that since arbitration agreement does not provide for any specific procedure to be followed in the conduct of the enquiry, it was open for the arbitral tribunal to follow any procedure to collect informations and materials in order to resolve the dispute referred to it and, therefore, no exception could be taken to the action of the arbitral tribunal in not disclosing and/or confronting the informations and materials collected by it in the course of the enquiry to the appellant. Be that as it may, Shri Eshwarappa would contend that there is no discrimination in treatment of the appellant and the 1st respondent by the arbitral tribunal in as much as the adverse materials and informations collected against the 1st respondent are also not disclosed and confronted to the 1st respondent and, therefore, there is no failure of justice. Shri Eshwarappa would contend that the dispute referred to the arbitral tribunal in the present case could not be regarded as an adversarial litigation.
14. We heard the arguments of the learned counsels for the parties on an earlier occasions, i.e. on 10.07.2003, 15.07.2003, 16.07.2003 and 04.08.2003. During the course of hearing on 10.07.2003 it was brought to our notice that the 1st respondent died sometime in the month of May 2003. Having heard the learned counsels for the parties on the aforementioned dates, we, however, deferred the decision making in order to facilitate an amicable settlement of the dispute between the appellant and the 8th respondent with a direction that if the dispute is settled, the parties should report the same to the Court. At that time, we as well as the learned counsels appearing for all the parties felt strongly that only an amicable settlement of the dispute by the appellant and 8th respondent could bring peace to the Math and solace to the devotees of the Math. That was the reason why we did not immediately proceed to the decision making. However, having realised that one of us (S.B. Majage, J.) would be laying down the office in the third week of March 2005, we directed the listing of the appeal for further hearing on 28.01.2005. On that date, we were told by the learned counsels for the parties that settlement is not possible and the appellant and respondent 8 are at loggerheads. In the circumstances, the appeal was listed on 11.02.2005 and 18.02.2005 for further hearing. In the meanwhile, the appellant filed IA No. 1 of 2005 praying the Court to rehear the appeal. Accordingly, on 04.03.2005 we reheard the learned counsels for the parties on merit.
15. Having heard the learned counsels for the parties quite extensively, not only "on 10.07.2003, 15.07.2003, 16.07.2003 and 04.08.2003, but also on 11.02.2005, 18.02.2005 and 04.03.2005, the only question that arises for decision is: whether any of the grounds stated in Sub-section (2) of Section 34 of the Act is made out to set aside the impugned arbitral award ?
16. Having deeply thought over the issues brought before the Court, keeping in mind the institutional interest of Math which has lakhs and lakhs of devotees within the State of Karnataka and outside the State, the sanctity attached to the principles of natural justice, the principle of fairness in procedure as well as the specific grounds stated in Sub-section (2) of Section 34 of the Act and having closely gone through the proceedings of the arbitral tribunal, we are of the considered opinion that undeniably the appellant has made out at least two grounds, viz (i) the ground stated in Clause (a)(iii) of Sub-section (2); and (ii) the ground stated in Clause (a)(v) of Sub-section (2) which would enable the Court to set aside the arbitral award.
17. Chapter VII of the Act which deals with recourse against arbitral award contains only one section viz Section 34. Sub-section (1) of Section 34 lays down that recourse against an arbitral award may be only by an application for setting aside the same. Sub-section (2) of Section 34 contains the grounds on which an arbitral award may be set aside by the Court. Sub-sections (1) and (2) of Section 34 read as follows:
"34. Application for setting aside arbitral award--
(1) Recourse to a Court against an arbitral award may be made only by an application for setting aside such award in accordance with Sub-section (2) and Sub-section (3).
(2) An arbitral award may be set aside by the Court only if--
(a) the party making the application furnishes proof that-
(i) a party was under some incapacity; or
(ii) the arbitration agreement is not valid under the law to which the parties have subjected it or, failing any indication thereon, under the law for the time being in force; or
(iii) the party making the application was not given proper notice of the appointment of an arbitrator or of the arbitral proceedings or was otherwise unable to present his case; or
(iv) the arbitral award deals with a dispute not contemplated by or not falling within the terms of the submission to arbitration, or it contains decisions on matters beyond the scope of the submission to arbitration:
Provided that, if the decisions on matters submitted to arbitration can be separated from those not so submitted, only that part of the arbitral award which contains decisions on matters not submitted to arbitration may be set aside; or
(v) the composition of the arbitral tribunal or the arbitral procedure was not in accordance with the agreement of the parties, unless such agreement was in conflict with a provision of this Part from which the parties cannot derogate, or, failing such agreement, was not in accordance with this Part; or
(b) the Court finds that--
(i) the subject-matter of the dispute is not capable of settlement by arbitration under the law for the time being in force; or
(ii) the arbitral award is in conflict with the public policy of India.
Explanation--Without prejudice to the generality of Sub-clause (ii), it is hereby declared, for the avoidance of any doubt, that an award is in conflict with the public policy of India if the making of the award was induced or affected by fraud or corruption or was in violation of Section 75 or Section 81."
As already pointed out supra, the appellant has made out ground specified in Clause (a)(iii) of Sub-section (2) and the ground specified in Clause (a)(v) of Sub-section (2) of Section 34 of the Act.
18. Section 14 specifies the grounds for terminating the mandate of an arbitrator and methods of doing so. The three methods for terminating the mandate are: (i) withdrawal of the arbitrator from his office; (ii) agreement of the parties; and (iii) decision by the Court. The mandate of an arbitrator shall terminate if: (i) the arbitrator becomes de jure or de facto unable to perform the functions; or (ii) the arbitrator for some other reasons fails to act without undue delay; or (iii) the arbitrator withdraws from his office; or (iv) the parties agree to the termination of his authority as an arbitrator. Section 15 deals with termination of mandate and substitution of arbitrator. Though Sub-section (1) of Section 15 purports to state additional grounds for termination of authority of an arbitrator, the grounds mentioned therein are covered by the grounds set-up in Clause (b) of Sub-section (1) of Section 14 of the Act. On the authority of an arbitrator being terminated, a substitute arbitrator in place of the arbitrator whose authority is terminated has to be appointed and such appointment as per Sub-section (2) shall be made by following the same procedure as followed while appointing the arbitrator. Sub-section (2) of Section 15 provides for filling of the vacancies. The mandate of an arbitrator stands terminated if it becomes de jure or de facto unable to perform his functions or for other reasons fails to act without undue delay. The mandate of an arbitrator stands terminated if he withdraws from his office or the parties agree to termination of his mandate. An arbitrator may withdraw from his office when challenge is made to his appointment. He may also withdraw from his office when he becomes de jure or de facto unable to perform his functions or fails to act without undue delay. In addition thereto, an arbitrator may withdraw from his office for any reason and, in that case too, the mandate shall terminate. In other words, the appointment of a new arbitrator shall be as per the provisions of Section 11 of the Act.
19. Admittedly, in this case the 5th respondent sent his resignation letter on 18.03.1999 to the arbitral tribunal followed by another letter of resignation on 22.03.1999. Similarly, on 25.03.1999, the 3rd respondent sent his resignation letter and it was admittedly received by the arbitral tribunal the same day. Since it is the right of an arbitrator to withdraw from his office both in terms of Section 14(1)(b) and Section 15(1)(a), it could not be said that the resignation letters sent by respondents 3 and 5 are of no consequence. Simply because the resignation letters of respondents 3 and 5 are not accepted by the arbitral tribunal, it could not be said that even after receipt of the resignation letters by the arbitral tribunal, they continued to be the members of the arbitral tribunal. We need not dilate this aspect further. Suffice it to state that both respondent 3 and respondent 5 are not parties to the arbitral award pronounced on 27.03.1999. Further of the nine sittings conducted by the arbitral tribunals on 25.12.1998, 26.12.1998, 27.12.1998, 17.02.1999, 18.02.1999, 19.02.1999, 22.03.1999, 23.03.1999 and 27.03.1999, the 3rd respondent did not participate in the proceedings held on 17.02.1999, 18.02.1999, 19.02.1999 and 27.03.1999, whereas respondent 5 did not participate in the proceedings held on 19.02.1999, 22.03.1999, 23.03.1999 and 27.03.1999. Further, though it was claimed by the arbitral tribunal that respondent 5 participated in the proceedings held on 17.02.1999, the order-sheet of the proceedings of that day produced before the Court does not bear his signature. As a consequence of the resignation tendered by respondents 3 and 5, vacancies arose in the offices held by them and, therefore, those vacancies ought to have been filled by new arbitrators as per the provisions of Section 11 of the Act. There is also no controversy between the parties that when respondents 3 and 5 tendered resignation to the offices held by them in the arbitral tribunal, since they are the nominees of the appellant, the appellant sought time to nominate new arbitrators in place of respondents 3 and 5, but, the arbitral tribunal without acceding to his request, proceeded to pass the impugned arbitral award on the ground that respondents 3 and 5 have given their opinion in the course of the proceedings and, therefore, there is no need to appoint new arbitrators in their places. Therefore, it is quite clear that without there being a properly constituted arbitral tribunal, the only three arbitrators viz respondents 2, 4 and 6 conducted the enquiry/ proceedings on 19.02.1999, 22.03.1999 and 23.03.1999 and ultimately pronounced the arbitral award on 27.03.1999. Even before 19.02.1999 when the arbitral tribunal conducted the enquiry, on 17.02.1999 and 18.02.1999, the 3rd respondent was not present.
20. It needs to be noticed in this case that the arbitral tribunal was a multimember body and, therefore, what was of importance and need was the joint deliberation from amongst all the members of the arbitral tribunal. There is a sound rationale behind the insistence that in a multimember body all the members should participate on all the material dates of enquiry. That insistence helps the members of the arbitral tribunal to influence/pursue each other, to appreciate each other's view point and ultimately to arrive at a consensus and unanimous opinion, if that is possible or to accept the opinion of the majority with respect and perfect understanding. The arbitral tribunal in this case is deprived of the essence of deliberations from amongst all the members of the arbitral tribunal. In taking this view, we are also fortified by the judgment of the Bombay High Court in the case of Faze Three Exports Limited v. Pankaj Trading Company and Ors., 2004(2) RAJ 573 (Bom.), arising out of the Arbitration and Conciliation Act, 1996. In para 15 of the said judgment, it is stated thus:
"15. As arbitrators must all act, so must they all act together. They must each be present at every meeting; and the witness and the parties must be examined in the presence of them all; for the parties are entitled to have recourse to the arguments, experience and judgment of each arbitrator at every stage of the proceeding brought to bear on the minds of his fellow Judges, so that by conference they shall mutually assist each other in arriving at a just decision. In the present case, it is not disputed that there were only two arbitral meetings after the remand, i.e. on 12th August, 2002 and 14th August, 2002. The first meeting was merely adjourned and no procedure took place thereunder. Therefore, the only effective meeting was held on 14th August, 2002 and for the entire period of that meeting, one arbitrator was absent. In such circumstances, the award made by the arbitral tribunal cannot be sustained and has to be set aside."
In that case, in the arbitral meeting held on 14th August, 2002 one Mr. Sunderlal Bagadi who was one of the three arbitrators was not present, but, the remaining two arbitrators opined that his presence was not necessary and they would inform him as to what transpired at the meeting. Therefore, a contention was raised that the arbitral award passed in that case was vitiated due to absence of one of the arbitrator's. While upholding the said contention, the Bombay High Court made the above observations in paragraph 15. Therefore, in our considered opinion, the impugned arbitral award is vitiated not only because on the relevant and material dates there was no properly constituted arbitral tribunal but also on account of the fact that all the five arbitrators were not present in the proceedings held on the nine dates already referred to above. Moreover, the arbitral award is signed by only three arbitrators.
21. This takes us to the other contention of the appellant that the arbitral award is vitiated on account of utter violation of principles of natural justice and lack of fairness in the procedure adopted by the arbitral tribunal. It is needless to state that if the party making an application under Section 34 of the Act to set aside an arbitral award was not given proper notice of appointment of arbitrator or of the arbitral proceedings or was otherwise unable to remain present in the arbitral proceedings before the arbitral tribunal an arbitral award may be set aside by the Court. The minimum requirements of a proper hearing should include: (i) each party must have notice that the hearing is to take place and of the date, time and place of holding such hearing; (ii) each party must have a reasonable opportunity to be present at the hearing along with his witnesses and legal advisers, if any, if allowed; (iii) each party must have the opportunity to be present throughout the hearing; (iv) each party must have the reasonable opportunity to present statements, documents, evidence and arguments in support of his own case; (v) each party must be supplied with the statements, documents and evidence adduced by the other side; (vi) each party must have a reasonable opportunity to cross-examine his opponent's witnesses and reply to the arguments advanced in support of his opponent's case. It is expected of an arbitral tribunal that it should ensure that the date for hearing is not so close that the case cannot be properly prepared. Equally, an arbitral tribunal, while fixing the date of hearing, should try to accommodate any party who is placed in difficulty by his absence due to unavoidable circumstances such as illness or compelling engagement of himself elsewhere, etc. However, it is true that a party has no absolute right to insist of his convenience being consulted in every respect. The matter is very much within the discretion of the arbitral tribunal and the Court may intervene only in the cases of, positive abuse. Since each party has a right to remain present throughout the hearing, the arbitral tribunal is not to exclude either party even from a portion of hearing without the consent of such party. The arbitral tribunal is expected to give opportunity to both the parties to present their respective cases and evidence in support thereof before it. Each of the parties is required to be apprised with statements, documents and evidence adduced by his opponent which are adverse to his case. Each party is also entitled to know any statements, documents, evidence or informations collected by the arbitral tribunal itself which are adverse to his interest, if they are not contested. The arbitral tribunal is neither to hear evidence nor arguments of one party in the absence of the other party, unless despite opportunity, the other party chooses to remain absent. So also, the arbitral tribunal is not to hear evidence in the absence of both the parties unless both the parties choose to remain absent despite proper notice. Each party to arbitration reference is entitled to advance notice of any hearing and of any meeting of the arbitral tribunal as provided under Section 24 of the Act. Section 18 of the Act mandates that the arbitral tribunal shall treat the parties to the arbitral reference with equality and that each party to the arbitral reference shall be given a full opportunity to present his case. Sections 23 and 24 of the Act deal with filing of statement of claim and statement of defence and hearings and written proceedings. It is of utmost importance to take note of the provisions of Sub-section (3) of Section 24 of the Act in order to appreciate the contention of the appellant in this case. Sub-section (3) of Section 24 mandates that all statements, documents or other informations supplied to, or applications made to the arbitral tribunal by one party shall be communicated to the other party. The object behind the above prescription, to our mind, appears to be that the arbitral tribunal before making use of any such statements, documents and information against a party, that party should be apprised of these statements, documents and informations in consonance with the principles of natural justice.
22. In the backdrop of the principles governing proper and fair hearing, the principles of natural justice, let us proceed to consider the contention of the appellant. The specific grievance of the appellant which is not seriously disputed by the contesting respondents is that in his absence the arbitral tribunal received large number of representations, petitions and memoranda from the various sections of the people. It is also contended that the appellant and the 1st respondent were examined by the arbitral tribunal separately and their statements are recorded, but copies of those documents are not given to each other. None of those documents, materials, information including the statement of the 1st respondent are made available to the appellant. Further, the appellant was not given opportunity to cross-examine any of those who gave documents, materials and informations prejudicial to the case of the appellant. We find that all those allegations made by the appellant are correct and not seriously disputed by the respondents.
23. We have carefully perused the proceedings sheet of the arbitral tribunal as well as the arbitral award. On 25.12.1998, the arbitral tribunal separately examined the appellant and the 1st respondent. On 26.12.1998 and 27.12.1998, the arbitral tribunal received representations/petitions from the citizens of Hubli-Dharwad and also orally heard them. On 18.02.1999, the arbitral tribunal received the written representations and oral representations of the two groups of people who came to give evidence in support of the appellant and the 1st respondent separately. On 19.02.1999 also, the arbitral tribunal heard and received representations from the two rival groups of people who came to support the case of the appellant and the 1st respondent separately. In the impugned arbitral award, the arbitral tribunal has made extensive references to the materials collected by it, the persons examined by it, etc. and, therefore, there is no need for us to dilate on them. The arbitral tribunal admittedly has received thousands of representations from the groups of people supporting the appellant and the 1st respondent. The arbitral tribunal has also referred to an incident alleged to have happened in the course of the enquiry. On page 30 of the impugned award, the arbitral tribunal has observed thus:
24. Admittedly, these materials collected by the arbitral tribunal quite often in the absence of the appellant and the 1st respondent or in the absence of either of them were not disclosed either to the appellant or to the 1st respondent. It is also admitted case that arbitral tribunal did not give any opportunity to cross-examine the witnesses of either side. Perhaps realising the above serious flaw in the conduct of the enquiry by the arbitral tribunal, the stock and specious argument placed before us by the learned counsels appearing for the respondents 1, 6 and 8 is that this case cannot be regarded as an adversarial litigation. This contention is not acceptable to us. The subject-matter of arbitral reference relates to the office of Mathadipathi of the Math. There was a serious dispute between the appellant, the 1st respondent and the 8th respondent as to who should be a successor Mathadipathi of Math. Therefore, if the arbitral tribunal were to declare that the appointment of the appellant as Mathadipathi vide registered deed dated 15.05.1998 is invalid and the cancellation of the appointment of the appellant as successor Mathadipathi vide cancellation deed executed by the 1st respondent on 02.11.1998 is valid, the law undeniably requires that the affected appellant should have been apprised of the adverse materials collected by the arbitral tribunal or adduced by the 1st respondent. We hold that the litigation which was subject-matter of arbitral reference is undeniably an adversarial litigation in as much as it relates to the office of the Mathadipathi of the Moorusaavira Math and there was a contest between the appellant and the 1st respondent with regard to that office. The above contention was specifically raised and argued before the Court below also, but the Court below brushed aside that contention without examining the legality of the contention by observing that there is no discrimination in the treatment meted out to the appellant and the 1st respondent by the arbitral tribunal in as much as even the 1st respondent was not supplied with documents, informations collected by it which are against his interest and that the 1st respondent was also not permitted to cross-examine the persons who deposed against him. The above reasoning of the Court below is apparently unsound, illegal and cannot be accepted as valid. One illegality cannot be cured by another illegality. The opinion of the Court below thus lacks both logic and reason.
25. It was contended by the learned counsel for the 1st respondent that the arbitration agreement does not provide that the arbitral tribunal shall conduct enquiry in conformity with principles of natural justice and, therefore, the procedure adopted by the arbitral tribunal with regard to which complaint is made by the appellant cannot be faulted. This contention requires to be noticed only to be rejected. Affected should be apprised is the Constitutional creed flowing from Article 14 postulates. Of course, in certain circumstances, law may permit denial of right of hearing, but, in order to deny that it should have a legal basis. Simply because the arbitral agreement provides that the arbitral tribunal can evolve its own procedure to be followed in the conduct of the enquiry, from that provision, it cannot be said that the arbitral agreement dispenses with the applicability of principles of natural justice and fairness in procedure. It is well settled that though a statute or an instrument does not specifically include principles of natural justice, the Court is bound to read into such statute or instrument the principles of natural justice. Therefore, the defence raised by the learned counsel appearing on behalf of respondents 1, 6 and 8 are unsound and is not acceptable to us. We hold that the appellant has also made out a ground specified in Clause (a)(iii) of Sub-section (2) of Section 34 of the Act.
26. Now, this takes us to the question whether we should give a quietus to this dispute or remand the proceedings to the arbitral tribunal to conduct enquiry and pass appropriate award in accordance with law. We are inclined to follow the second alternative. Moorusaavira Math is a well known, historical and well respected premier Math in the northern Karnataka having lakhs and lakhs of devotees not only within the State of Karnataka but also outside the State. Such an institution should have a right person as Mathadipathi and such person should imbibe in himself all qualities, temporal and spiritual, expected of a Mathadipathi. However, it is not safe to make use of untested materials and informations to deny that office to the appellant. The truth or otherwise of the allegations made against him would be known only when the arbitral tribunal adopts a fair procedure in consonance with the principles of natural justice in the conduct of the enquiry.
27. In Writ Appeal Nos. 3833 and 3834 of 2000 filed by the appellant herein, arising out of the proceedings initiated by the Charity Commissioner, this Court was told that the 3rd respondent therein (8th respondent herein) had already assumed the office of Mathadipathi. The Division Bench having noticed that fact passed the final order thus:
"The 3rd respondent will function as Swamiji. The District Court, Dharwad is directed to dispose of Misc. A. No. 66 of 1999 as expeditiously as possible, within a period of three months and both the parties are directed to co-operate for the disposal of the case. Pending disposal of the proceedings before the District Court, no further proceedings will be taken by the Charity Commissioner or first respondent-Assistant Charity Commissioner or any other authority. The assumption of the charge by 3rd respondent is subject to the decision of the District Court."
The 8th respondent who is a party to the above order of the Division Bench is bound by the above direction.
28. Although Shri K. Ramadas and Shri M.P. Eshwarappa have cited number of judgments to highlight about the limited scope of judicial intervention by the Courts under the Act and about non-applicability of principles of natural justice on the assumption that the arbitral reference in this case, cannot be regarded as an adversarial litigation, since we agree with the first aspect and disagree with the second aspect, we do not find it necessary to consider those judgments in as much as those judgments have no bearing on the decision making in this appeal.
29. In the result and for the foregoing reasons, we allow M.F.A. No. 3742 of 2000, set aside the judgment and order dated 5th September, 2000 in M.A. No. 66 of 1999 on the file of the First Additional District Judge, Dharwad, sitting at Hubli, and the award of the arbitral tribunal dated 27.03.1999 and remand the proceedings to the arbitral tribunal for de novo disposal of the arbitral reference made to it in accordance with law.
30. After the remand, in the first instance, the arbitral tribunal is directed to know from the 3rd and 5th respondents whether they are willing to be members of the arbitral tribunal. In the event of their refusal to be members of the arbitral tribunal, the arbitral tribunal shall grant fifteen days time to the appellant to nominate arbitrator/arbitrators in place of respondent 3 and/or respondent 5, as the case may be. Having regard to the importance of the issue covered by the arbitral reference, we request the arbitral tribunal to dispose of the arbitral reference as expeditiously as possible and under any circumstance within the period of six months from today. The office is directed to send a copy of this order forthwith to the arbitral tribunal. In the facts and circumstances of the case, the parties shall bear their respective costs.