Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 18, Cited by 2]

Delhi High Court

Maruti Udyog Ltd vs Classic Motors Ltd. And Anr on 2 November, 2016

Author: Rajiv Sahai Endlaw

Bench: Rajiv Sahai Endlaw

*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                Date of decision: 2nd November, 2016.

+      CS(OS) 87/1998, IA No.353/1998 (u/O XXXVIII R-5 CPC), IA
       No.4241/1998 (u/O VI R-17 CPC), IA No.9833/1998 (u/O I R-10
       CPC) & IA No.11482/1998 (u/S 8 of Arbitration Act) & IA
       No.9310/1999 (u/S 151 CPC)

       MARUTI UDYOG LTD.                                ..... Plaintiff
                  Through:         Mr. Mudit Shrama and Mr. Tanmaya
                                   Nirmal, Advs.

                                Versus

       CLASSIC MOTORS LTD. AND ANR.           ..... Defendants
                   Through: Mr. Kanwal Chaudhary, Adv.

                                AND

+      CS(OS) 74/2016 (earlier OMP No.107 of 1999) & IA No.8518/2008
       (u/O VI R-17 CPC)

       MARUTI UDYOG LTD.                                 ..... Plaintiff
                  Through:         Mr. Mudit Shrama and Mr. Tanmaya
                                   Nirmal, Advs.

                                Versus

    CLASSIC MOTORS LTD.                        ..... Defendant
                  Through: Mr. Kanwal Chaudhary, Adv.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1.     CS(OS) No.87/1998 was filed by Maruti Udyog Ltd. (MUL) against

Classic Motors Ltd. (CML) and Mr. Narender Anand for recovery of


CS(OS) Nos.87/1998 & 74/1016                                Page 1 of 26
 Rs.4,26,93,000/- with interest, pleading:

       (i)     that MUL, had in the year 1983 granted original dealership in

       favour of Competent Motors, of which Mr. Raj Chopra and Mr.

       Narender Anand were partners;

       (ii)    that on termination of the original dealership, two separate

       independent dealerships were granted to the said Mr. Raj Chopra and

       Mr. Narender Anand in the year 1988, with dealership to Mr.

       Narender Anand being in the name of CML;

       (iii)   that CML, being one of the authorised dealers of MUL, was

       required to take bookings of vehicles, customer payments and to

       provide after sales service in respect of the said vehicles;

       (iv)    that on 31st August, 1994, MUL issued a 90 days notice of

       termination of dealership of CML and called upon CML to settle the

       accounts;

       (v)     that CML failed to come forward and instead indulged in

       prolonged litigation;

       (vi)    that during the course of the said litigation, CML submitted

       several pending customers/payments list but still failed to settle the


CS(OS) Nos.87/1998 & 74/1016                                          Page 2 of 26
        accounts and as a result whereof, the liability of CML mounted;

       (vii) that CML otherwise also had committed serious and persistent

       violations of the sale policies and procedures of MUL;

       (viii) that CML, instead of collecting payments from customers in the

       name of MUL, collected payments in its own name and which were

       not deposited in the account of MUL;

       (ix)    that this resulted in a shortfall of a large amount which became

       evident from reconciliation between the bookings reported and the

       payments actually received in vehicles purchase account;

       (x)     that pursuant to termination of dealership, while MUL was in

       the process of delivering vehicles to the customers who had booked

       against advance accounts, CML supplied different lists of pending

       customers from time to time to MUL, thus making it difficult and

       almost impossible for MUL to know and settle the claims of

       customers for purchase of vehicles;

       (xi)    that due to aforesaid breaches by CML, a sum of

       Rs.4,26,93,000/- was due from CML to MUL.

2.     CS(OS) No.87/1998 was entertained and summons thereof issued to


CS(OS) Nos.87/1998 & 74/1016                                       Page 3 of 26
 the defendants.

3.     Before CML or Mr. Narender Anand could file written statement in

CS(OS) No.87/1998, MUL filed IAs No.4241/1998 and 9833/1998 for

amendment of the plaint and under Order I Rule 10 of Code of Civil

Procedure, 1908 (CPC) respectively for impleadment of another director

namely Mr. Bobby Anand of CML as defendant No.3 to the suit and for

amendment of the plaint inter alia to plead that the corporate veil of CML

was liable to be pierced and decree for recovery of money also passed

against Mr. Narender Anand as well as Mr. Bobby Anand.

4.     CML, before submitting its first statement on the substance of the

dispute in CS(OS) No.87/1998, filed IA No.11482/1998 under Section 8 of

the Arbitration and Conciliation Act, 1996 (1996 Act) citing the following

arbitration clause:

       "36. ARBITRATION
              If any difference or dispute shall arise between the
       parties hereto as to the construction or true intent and meaning
       of any of the terms and conditions herein contained or as to any
       payment to be made in pursuance hereof or as to any other
       matter arising out of or connected with or incidental to these
       presents or as to the rights, duties and obligation of either
       party, such difference or dispute whenever and so often as the
       same shall arise, shall be referred to the Tribunal of
       Arbitration, Indian Chamber of Commerce, Delhi, under their
       rules for the time being in force."

CS(OS) Nos.87/1998 & 74/1016                                     Page 4 of 26
        in the dealership agreement between MUL and CML.

5.     CS(OS) No.87/1998 stood at the said stage for nearly ten years and

was adjourned from time to time.

6.     On 27th May, 2009, the counsels for the parties in CS(OS) No.87/1998

stated that the proceedings in CS(OS) No.87/1998 be adjourned sine die so

that the parties could pursue other suits, being CS(OS) No.1575/2004 and

CS(OS) No.1360/1997, first and come to know the outcome of the said suits.

On the said statement of the counsel for the parties, proceedings in CS(OS)

No.87/1998 were adjourned sine die with liberty to the parties to revive as

and when required.

7.     Neither party applied for revival of CS(OS) No.87/1998 for nearly six

years and the Registry of this Court of its own listed CS(OS) No.87/1998 on

8th October, 2015, since when again the matter it is being adjourned. Vide

orders dated 31st August, 2016 and 27th October, 2016, it was informed to the

counsels that unless they proceed, CS(OS) No.87/1998 will be dismissed for

non-prosecution.       In this regard it may be noticed that though CS(OS)

No.1575/2004 and CS(OS) No.1360/1997 on account whereof the

proceedings in CS(OS) No.87/1998 were stayed are stated to be still pending

but it was noted in the order dated 8th October, 2015 that without knowing

CS(OS) Nos.87/1998 & 74/1016                                     Page 5 of 26
 what the said suits were and without finding a case for stay under Section 10

of CPC, CS(OS) No.87/1998 cannot be kept adjourned sine die. Neither

party has shown any justification for stay of proceedings in CS(OS)

No.87/1998 on account of CS(OS) No.1575/2004 or CS(OS) No.1360/1997

and on account whereof stay of proceedings therein was earlier sought and

granted. All that can be said is that MUL does not appear to be in any hurry

to recover the monies claimed in CS(OS) No.87/1998.

8.     The other, CS(OS) No.74/2016 is a petition under Section 33 of the

Arbitration Act, 1940 (1940 Act) and when initially filed was numbered as

OMP No.107/1999 and seeks determination of the effect of the arbitration

clause as reproduced hereinabove and declaration thereof as having become

invalid, illegal, inoperative, discharged, superseded, nonest and void. It is

inter alia the case of MUL therein:

       (a)     that prior to the termination vide notice dated 31st August, 1994

       supra of the dealership of CML, MUL had earlier also issued a notice

       dated 6th April, 1991 to CML to show cause why its dealership should

       not be terminated;

       (b)     that CML, on 20th April, 1991, filed a petition under Section 20

       of the 1940 Act along with an application under Section 41(b) of 1940

CS(OS) Nos.87/1998 & 74/1016                                        Page 6 of 26
        Act before this Court and the said petition was registered as Suit

       No.1224A/1991 and in the said proceeding vide ex-parte order MUL

       was restrained from terminating the dealership of CML pursuant to the

       show cause notice dated 6th April, 1991;

       (c)     that upon MUL applying for vacation of the said order, its

       application was dismissed but upon the matter being taken to the

       Supreme Court, it was clarified that the interim order would not come

       in the way of MUL exercising its right of termination under the

       dealership agreement;

       (d)     accordingly, MUL vide notice dated 31st August, 1994 supra

       terminated the dealership;

       (e)     that CML again filed a petition under Section 20 of the 1940

       Act and which was registered as Suit No.2005/1994 of this Court;

       (f)     that vide interim order in the aforesaid Suit No.2005/1994,

       CML was permitted to continue booking the vehicles but the said

       order was also vacated by the Supreme Court;

       (g)     that CML thereafter on 15th November, 1994 instituted a suit

       (being CS(OS) No.2544/1994) for declaration that the termination of

       dealership was bad and for permanent injunction restraining MUL
CS(OS) Nos.87/1998 & 74/1016                                    Page 7 of 26
        from acting in pursuance to termination of dealership;

       (h)     that CML, by instituting the civil suit, superseded and

       abandoned the arbitration clause;

       (i)     that in view of institution of the civil suit aforesaid, the petition

       under Section 20 of the 1940 Act being CS No.2005/1994 was

       dismissed as withdrawn on 22nd November, 1994;

       (j)     that vide interim order in the CS(OS) No.2544/1994 supra, the

       termination of dealership of CML was stayed but the said order was

       vacated by the Supreme Court;

       (k)     that ultimately CS(OS) No.2544/1994 filed by CML for

       declaration and permanent injunction was dismissed on 13 th

       December, 1996;

       (l)     that the arbitration petition under Section 20 of 1940 Act being

       Suit No.1224A/1991 earlier filed by CML was also dismissed vide

       order dated 13th December, 1996 in view of the subsequent events;

       (m)     that MUL had been served with the notice of an arbitration

       claim lodged by CML before the Tribunal of Arbitration of Federation

       of Indian Chambers of Commerce and Industry (FICCI), even though


CS(OS) Nos.87/1998 & 74/1016                                           Page 8 of 26
        the arbitration clause in the dealership agreement provided for

       arbitration of the Arbitral Tribunal of Indian Chambers of Commerce;

       (n)     that FICCI had wrongly assumed jurisdiction;

       (o)     that the arbitration clause aforesaid in the dealership agreement

       between the parties had been discharged, become inoperative and

       invalid and did not survive owing to the events aforesaid.

9.     The aforesaid OMP No.107/1999 was entertained and vide order dated

16th April, 1999 therein, the arbitration proceedings before FICCI were

stayed and remain stayed.

10.    Pleadings in OMP No.107/1999 were completed and the same was

adjourned from time to time and it appears that it was being taken up along

with CS(OS) No.87/1998 and on statement of counsels for MUL and CML,

proceedings in OMP No.107/1999 also, as aforesaid, were adjourned sine die

vide order dated 27th May, 2009 and were revived suo moto by the Registry

of this Court as aforesaid.

11.    On 20th November, 2015, OMP No.107/1999 was ordered to be re-

numbered as a suit, observing that MUL had not invoked any specific

provision of 1996 Act and thus the proceedings could not be numbered as an

OMP and had to be numbered as suit; hence it was re-numbered as CS(OS)
CS(OS) Nos.87/1998 & 74/1016                                        Page 9 of 26
 No.74/2016.

12.    The counsels have been heard on the pending applications as aforesaid

in CS(OS) No.87/1998 and on OMP No.107/1999 renumbered as CS(OS)

No.74/2016.

13.    OMP No.107/1999 renumbered as CS(OS) No.74/2016 was instituted

on 12th April, 1999.

14.    I have at the outset enquired from the counsel for MUL, as to how

after the coming into force of 1996 Act, which came into force on 22nd

August, 1996 and was in fact preceded by the Arbitration and Conciliation

Ordinance, 1996 which came into effect on 16th January, 1996, a petition

under Section 33 of the 1940 Act could be filed.

15.    The counsel for MUL has referred to Section 85 of the 1996 Act, sub-

section (1) whereof repeals 1940 Act and sub-section (2) whereof provides

that notwithstanding the repeal of 1940 Act, the provisions of 1940 Act shall

apply in relation to arbitral proceedings which commenced before 1996 Act

came into force. Sub-section (2) of Section 85 of 1996 Act further provides

that 1996 Act shall apply in relation to arbitral proceedings which commence

on or after 1996 Act comes into force. The arbitration proceedings before

FICCI challenging which OMP No.107/1999 renumbered as CS(OS)

CS(OS) Nos.87/1998 & 74/1016                                     Page 10 of 26
 No.74/2016 under Section 33 of 1940 Act has been filed, admittedly

commenced after coming into force of 1996 Act.

16.    The counsel for MUL contends that since the dispute regarding

termination by MUL of dealership of CML arose on 15th November, 1994,

when CML filed CS(OS) No.2544/1994 impugning the termination notice

dated 31st August, 1994, the said date would be relevant.

17.    I am unable to agree. The reference in Section 85(2) of 1996 Act is to

„commencement of arbitral proceedings‟ and not to „accrual of the dispute‟.

The relevant date is not of „accrual of dispute‟ but of „commencement of

arbitral proceedings‟. Per Section 21 of 1996 Act, the arbitral proceedings in

respect of a particular dispute commence on the date on which a request for

that dispute to be referred to arbitration is received by the respondent.

Reference in this respect may be made to Milkfood Ltd. Vs. GMC Icecream

(P) Ltd. (2004) 7 SCC 288 and to Prem Sagar Khanna Vs. Ravi Khanna

AIR 2002 Delhi 98. In the latter, the suit in which application under Section

8 of the 1996 Act was filed, had been filed before coming into force of the

1996 Act though on the date of filing of the Section 8 application the 1996

Act was in force. The objection to the maintainability of the Section 8

application, on the ground of the 1940 Act being applicable owing to suit


CS(OS) Nos.87/1998 & 74/1016                                      Page 11 of 26
 having been filed before coming into force of 1996 Act, was held to be not

tenable. The arbitral proceedings before FICCI, impugning which OMP

No.107/1999 re-numbered as CS(OS) No.74/2016 has been filed, having

commenced after coming into force of 1996 Act i.e. after the dismissal on

13th December, 1996 of CS(OS) No.2544/1994 earlier filed by CML, the

said arbitral proceedings would not be governed by 1940 Act, for Section 33

thereof to be invoked by MUL. OMP No.107/1999 renumbered as CS(OS)

No.74/2016 was thus misconceived on its inception and ought not to have

been entertained and add to the arrears of pending cases of this Court.

18.    The counsel for MUL has then contended that the arbitration

proceedings initiated by CML before the tribunal of arbitration of FICCI are

not maintainable as CML has waived the arbitration clause by invoking the

jurisdiction of the civil suit by filing CS(OS) No.2544/1994 for the reliefs of

declaration and permanent injunction and that the claim of CML before the

Arbitral Tribunal of FICCI is also barred by Order II Rule 2 of CPC.

19.    Once the proceedings in which the said pleas are raised are not

maintainable, no finding on the said pleas can be returned.

20.    Needless to state that it will be open to MUL to take the said pleas, if

entitled to, in accordance with 1996 Act.

CS(OS) Nos.87/1998 & 74/1016                                       Page 12 of 26
 21.    I may in this regard also notice that the Arbitral Tribunal of FICCI

comprised of Justice J.D. Jain, Justice H.L. Anand and Justice M.K. Chawla.

None of the members of the Arbitral Tribunal so constituted survive today.

22.    Thus, OMP No.107/1999 renumbered as CS(OS) No.74/2016 is

dismissed as not maintainable and with liberty aforesaid to MUL.

23.    That brings me to CS(OS) No.87/1998 and the applications pending

therein.

24.    Though the applications for amendment of the plaint and for

impleadment of Mr. Bobby Anand are pending therein but before that, in my

view, the application under Section 8 of 1996 Act has to be considered

because if the said application were to succeed, the other pending

applications in any case would be redundant and the entire controversy will

have to be referred to arbitration.

25.    The counsel for MUL, qua application under Section 8 of 1996 Act in

CS(OS) No.87/1998 has contended that once CML had itself given a go-by

to the arbitration clause aforesaid by invoking the jurisdiction of the Civil

Court by filing CS(OS) No.2544/1994 and has lost in the said suit, it is not

entitled to invoke arbitration clause.

26.    In my view, the same would not affect the existence or validity of the
CS(OS) Nos.87/1998 & 74/1016                                       Page 13 of 26
 arbitration clause by which MUL will continue to remain bound. Merely

because CML has not acted in accordance therewith would not mean that

MUL also can give a go-by to the same and invoke the jurisdiction of the

Court. Once CML has, in accordance with Section 8 of 1996 Act applied

invoking the arbitration clause for referring the parties to arbitration, this

Court cannot on such grounds continue with the suit.

27.    Section 8 of the 1996 Act read with Section 5 thereof in my view does

not allow any scope for entertaining any pleas of waiver and abandonment of

arbitration clause by the applicant of an application under Section 8. The

Legislature, while enacting the 1996 Act, in Section 8 thereof has used the

language materially different from that used in corresponding Section 34 of

the 1940 Act. While under Section 34 of the 1940 Act, upon any party to an

arbitration agreement commencing legal proceedings against the other party

to the Agreement in respect of any matter agreed to be referred, the other

party could apply to the Judicial Authority before which the proceedings

were pending, to stay the proceedings and the Judicial Authority only „if

satisfied that there was no sufficient reason why the matter should not be

referred in accordance with the arbitration agreement and that the applicant

was, at the time when the proceedings were commenced, and still remains,


CS(OS) Nos.87/1998 & 74/1016                                      Page 14 of 26
 ready and willing to do all things necessary to the proper conduct of the

arbitration‟ had the discretion (as is evident from use of the word "may") to

make an order staying the proceedings, under Section 8 of the 1996 Act the

Judicial Authority before which an action is brought in a matter which is the

subject matter of an arbitration agreement is mandated (as is evident from

use of the word "shall") to refer the parties to arbitration "notwithstanding

any judgment, decree or order of the Supreme Court or any Court unless it

finds that prima facie no valid arbitration agreement exists". Though the

reproduced words have been added to Section 8 by the amendment of the

1996 Act w.e.f. 1st January, 2016 but in my view the same have to be taken

into consideration even for deciding this application under Section 8 of the

1996 Act which was filed long prior to the amendment of the 1996 Act w.e.f.

1st January, 2016.         It has been so held recently in Raffles Design

International India Private Ltd. Vs. Educomp Professional Education

Limited 2016 SCC OnLine Del. 5521.

28.    In my view, to hold that notwithstanding such change brought about

by the Legislature in the 1996 Act, the pleas as of waiver and abandonment

of arbitration clause are still available in opposition to an application under

Section 8 of the 1996 Act, would amount to whittling down the amendment.


CS(OS) Nos.87/1998 & 74/1016                                       Page 15 of 26
 29.    MUL, which had agreed to refer the disputes as have been made the

subject matter of CS(OS) No.87/1998, to arbitration cannot now be

permitted to instead of invoking the arbitration approach the Civil Court.

30.    The pleas as raised by the counsel for MUL and which are for

adjudication herein are on the basis of CML, for adjudication of disputes

raised by it with respect to the same Dealership Agreement containing

arbitration clause, having approached the Civil Court instead of invoking the

arbitration and the said civil proceedings being CS(OS) No.2544/1994

having been dismissed by the Civil Court. I have wondered whether not to

hold that owing thereto CML is barred from applying in this suit under

Section 8 of the 1996 Act would be in the teeth of the words

"notwithstanding any judgment, decree or order of the Supreme Court or any

Court" in Section 8. In my opinion it would be.

31.    Not only is the said plea as raised by MUL, not entertainable under

Section 8 of the 1996 Act but Section 5 of the said Act which commences

with non-obstante clause "notwithstanding anything contained in any other

law for the time being in force" prohibits this court from intervening except

where so provided in Part-I of the 1996 Act. Part-I of the 1996 Act as

aforesaid does not permit a suit, subject matter whereof is the subject of an


CS(OS) Nos.87/1998 & 74/1016                                      Page 16 of 26
 arbitration agreement, to be entertained if an application under Section 8 has

been filed.

32.    In my view, the concept of waiver, applies to Section 8 of the 1996

Act only if no application thereunder is filed before submitting the first

statement on the substance of the dispute and not otherwise.

33.    I am conscious that there are some judgments which may appear to be

contrary.

34.    In Ministry of Sound International Ltd. Vs. Indus Renaissance

Partners Entertainment Pvt. Ltd. 156 (2009) DLT 406, the applicant of an

application under Section 8 of the 1996 Act had after the filing of the

application filed a civil suit and for reason whereof the application was

opposed by contending that the applicant had waived the right under Section

8 of the 1996 Act. However the said opposition was rejected observing that

the civil suit had since been withdrawn. The judgments of this court in

Bharti Televentures Ltd. Vs. DSS Enterprises Private Ltd. 123 (2005) DLT

532 and in Raj and Associates Vs. Videsh Sanchar Nigam Limited 113

(2004) DLT 318 cited by the plaintiff in that case were distinguished by

observing that in those cases the parties had earlier invoked jurisdiction of

civil courts, ignoring the arbitration clause.


CS(OS) Nos.87/1998 & 74/1016                                      Page 17 of 26
 35.    Another Single Judge of this court in Kush Dairy Ltd. Vs. H.P.

Printers Pvt. Ltd. 2013 (135) DRJ 724 dismissed the application under

Section 8 of the 1996 Act observing that the action of the applicant of, before

filing the application, a civil suit with respect to the Agreement containing

the arbitration clause, amounts to waiving its right to invoke or enforce the

arbitration clause but without any discussion on the said aspect.

36.    Undoubtedly in Raj and Associates supra it was observed that once

the plaintiff opts to file a suit it is no longer open to him to pray to the court

that the parties be referred to arbitration but in the said case there was no

application also under Section 8 of the Act. With respect, I am unable to

decipher on a reading of Bharti Televentures Ltd. supra, any proposition that

an application under Section 8 can be defeated by waiver; though it refers to

two judgments but which are found to be with respect to the provisions of

the 1940 Act.

37.    Else, Supreme Court in P. Anand Gajapathi Raju Vs. P.V.G. Raju

(2000) 4 SCC 539 has held that the language of Section 8 is peremptory and

it is obligatory for the Court to refer the parties to arbitration in terms of their

arbitration agreement. It was further held that the object of Section 5 is of

encouraging resolution of disputes expeditiously and less expensively and


CS(OS) Nos.87/1998 & 74/1016                                           Page 18 of 26
 when there is an arbitration agreement, the Courts intervention should be

minimal and Section 8 has to be construed keeping the Legislative intention

in mind.

38.    I may in this regard also notice that the subject matter of CS(OS)

No.2544/1994 filed by CML was entirely different from the subject matter of

the present suit. It is rather MUL which could have taken the plea of Section

8 of the 1996 Act or of Section 34 of the 1940 Act in CS(OS) No.2544/1994

but is not found to have so taken. That in my view would not deprive CML

from applying under Section 8 of the 1996 Act in CS(OS) No.87/1998

wherein MUL has made monetary claim against CML and when even MUL

does not controvert that claim made in CS(OS) No.87/1998 is the subject

matter of admitted arbitration agreement between the parties.

39.    Recently in Sundaram Finance Limited Vs. T. Thankam 2015 SCC

OnLine SC 147 it was held that once an application in due compliance of

Section 8 is filed, the approach of the Civil Court should not be to see

whether the court has jurisdiction but to see whether its jurisdiction has been

ousted and that the general law is to yield to the special law.

40.    As far as the presence of Mr. Narender Anand already a defendant in

CS(OS) No.87/1998 or the application for impleadment of Mr. Bobby Anand


CS(OS) Nos.87/1998 & 74/1016                                       Page 19 of 26
 in the said suit and who are not party to the arbitration clause is concerned,

Supreme Court has now in Chlora Controls India Pvt. Ltd. Vs. Severn Trent

Water Purification Inc. (2013) 1 SCC 641 held that owing to the persons

such as them being not privy to the arbitration clause, the arbitration clause

cannot be defeated. The counsel for CML and Mr. Narender Anand and Mr.

Bobby Anand also agrees and states that MUL in arbitration proceedings

can, if makes out a case, make a claim against the said Mr. Narender Anand

and Mr. Bobby Anand as well.

41.    The counsel for MUL has also argued that there is no Indian Chamber

of Commerce for reference of disputes for arbitration whereto the arbitration

clause aforesaid provides.

42.    The said question is no longer res integra. Supreme Court in Pricol

Limited Vs. Johnson Controls Enterprise Ltd. (2015) 4 SCC 177 was

concerned with a clause for reference of disputes to an Arbitrator to be

appointed in accordance with the Rules of Arbitration of the Singapore

Chamber of Commerce. It was not in dispute that the Singapore Chamber of

Commerce mentioned in the said clause is not an arbitration institution

having any rules for appointment of Arbitrators. However construing the

reference to Singapore Chamber of Commerce as to Singapore International


CS(OS) Nos.87/1998 & 74/1016                                      Page 20 of 26
 Arbitration Centre (SIAC), SIAC was approached for appointment of

Arbitrator and impugning which the other party initiated legal proceedings in

India. It was held that on a reasonable and meaningful construction of

arbitration clause, the Arbitrator was to be appointed by SIAC inasmuch as

Singapore Chamber of Commerce was admittedly not an arbitration

institution having its own rules for appointment of Arbitrators. It was further

held that the most reasonable construction of the said clause would be to

understand the reference to Singapore Chamber of Commerce as to SIAC.

43.    Reference in this context may also be made to Enercon (India) Ltd.

Vs. Enercon GMBH (2014) 5 SCC 1 where it was held that when faced with

a seemingly unworkable arbitration clause, it is the duty of the Court to make

the same workable within the permissible limits of the law, without

stretching it beyond the boundaries of recognition. It was further held that

Sections 8, 10, 11 & 45 of the 1996 Act confer power upon court to prevent

failure of arbitration; a common sense approach has to be adopted to give

effect to the intention of the parties to Arbitrate - attitude of a reasonable

business person and an officious bystander has to be adopted and the court

can thus legitimately supply the missing line/obvious omission to give effect

to the intention of the parties. Finding the arbitration clause in that case to be


CS(OS) Nos.87/1998 & 74/1016                                         Page 21 of 26
 though providing for arbitration of three arbitrators but not finding an agreed

mechanism for appointment of the three arbitrators, the words "two

arbitrators appointed by the parties shall appoint the third arbitrator" were

read into the arbitration clause and in the facts and circumstances the

Supreme Court itself appointed the third arbitrator.

44.    Taking cue from the above I may add that Section 7(1) defines

arbitration agreement only as an agreement by the parties to submit to

arbitration all or certain disputes which have arisen or which may arise

between them in respect of a defined legal relationship, whether contractual

or not. It does not require the arbitration agreement to also provide who will

be the arbitrator and how the arbitrator will be chosen. Section 10(1) of the

1996 Act provides that the parties are free to determine the number of

arbitrators and only places the limitation that such number shall not be an

even number. Section 10(1) by using the words "the parties are free to

determine the number of arbitrators" makes it optional and not mandatory for

the parties to determine the number of arbitrators. Rather, Section 10(2)

provides that failing the determination the arbitral tribunal shall consist of a

sole arbitrator. Section 11(2) again provides that the parties are "free to agree

on a procedure for appointing arbitrator or arbitrators", again, making it


CS(OS) Nos.87/1998 & 74/1016                                        Page 22 of 26
 optional for the parties to agree to a procedure for appointment of arbitrators

and not making it mandatory for the parties to do so. Further, Section 11(3)

provides for the contingency of the parties having not agreed and provides

the procedure for such appointment.

45.    I thus conclude that an agreement between the parties to submit to

arbitration their disputes in presentie or in future is enough for invoking

Section 8 of the 1996 Act and for invoking the said Section 8 it is not

necessary that the parties should have also agreed to the number of

arbitrators or to the procedure of appointing the arbitrators or that the

number of arbitrators or the procedure for appointing arbitrators should be

correct. Even if the number of arbitrators agreed upon between the parties is

an even number or even if the procedure agreed upon by the parties is

unworkable, it would be a case of parties having not so agreed, setting in

motion the procedure statutorily prescribed in Sections 10 and 11 of the 1996

Act. I have in Dr. Deepashree Vs. Sultan Chand & Sons AIR 2009 Delhi 85

and Pooja Gambhir Vs. Parveen Jain 2009 SCC OnLine Del. 1504 held that

an arbitration between the parties for appointment of an even number of

arbitrators is to be construed as inviting the application of Section 10(2) of

the Act.


CS(OS) Nos.87/1998 & 74/1016                                       Page 23 of 26
 46.    Applying the aforesaid principles to the arbitration clause in the

present case, it is found that the parties had unequivocally agreed to refer

their disputes to the arbitration and the same constitute an arbitration

agreement within the meaning of Section 7 of the 1996 Act. Even if the

contention of the counsel for the MUL were to be correct that there is no

Indian Chamber of Commerce, Delhi, it would not make the arbitration

agreement otiose or redundant. Similarly even if CML has wrongly

approached FICCI instead of Indian Chamber of Commerce, Delhi, the same

would also not be a ground for defeating the application under Section 8.

47.    Reference may also be made to Shree Bhowani Cotton Mills Vs.

Union Textile Traders AIR 1966 Cal 588 where the arbitration agreement

was for reference of disputes to the arbitration of Indian Chamber of

Commerce and the courts at Calcutta alone were agreed to have jurisdiction.

The said arbitration clause was challenged on the ground that it was not

agreed that the arbitration was to be of Indian Chamber of Commerce of

which city. It was held that since the exclusive jurisdiction had been agreed

to be of the courts at Calcutta, the arbitration clause has to be read as

providing for arbitration of the Indian Chamber of Commerce, Calcutta. I

may mention that the arbitration in Gangadhar Gourisankar Vs.


CS(OS) Nos.87/1998 & 74/1016                                     Page 24 of 26
 Bissessarlal Kanhaiyalal MANU/WB/0275/1958 (DB) was also agreed to

be of Indian Chamber of Commerce, Calcutta. Similarly, in Jindal

Aromatics       Vs.    South    Coast    Spices      Exports       Private   Limited

MANU/DE/1065/2001 also the arbitration agreed to was of the Indian

Chamber of Commerce, Delhi. The contention of the counsel for the MUL

that here is no Indian Chamber of Commerce, Delhi is thus found to be

misconceived.       Reference   may also       be    made     to      Gaurishankar

Bhagwandasji          Dubey     Vs.     M.P.        Housing        Board,     Bhopal

MANU/MP/0087/1976 (DB) where the challenge to the clause for arbitration

of Housing Commissioner of the Circle on the ground of there being no such

authority was defeated by holding that the reference has to be construed as

the Housing Commissioner of the Madhya Pradesh Housing Board.

48.    Thus, IA No.11482/1998 under Section 8 of 1996 Act in CS(OS)

No.87/1998 succeeds and parties to CS(OS) No.87/1998 are referred to

arbitration with observations aforesaid and CS(OS) No.87/1998 is disposed

of.

49.    The parties are left to bear their own costs.

50.    The interim order in force in CS(OS) No.87/1998 to however continue

in force till 7th January, 2017 to enable MUL to take appropriate orders in


CS(OS) Nos.87/1998 & 74/1016                                             Page 25 of 26
 proceedings to be instituted.

51.    I may record that though the counsel for CML stated that this court

may vide this order itself appoint a sole arbitrator in place of the Arbitral

Tribunal earlier constituted by FICCI and proceedings before which were

stayed by interim order in CS(OS) No.87/1998, but the counsel for MUL is

not agreeable.




                                              RAJIV SAHAI ENDLAW, J.

NOVEMBER 02, 2016 „bs‟/pp CS(OS) Nos.87/1998 & 74/1016 Page 26 of 26