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 17, Cited by 288]

Supreme Court of India

Gujarat Water Supply & Sewerage Board vs Unique Erectors (Gujarat) (P) Ltd. & Anr on 24 January, 1989

Equivalent citations: 1989 AIR 973, 1989 SCR (1) 318, AIR 1989 SUPREME COURT 973, 1989 (1) SCC 532, 1989 30 GUJLR 464, (1989) 1 JT 285 (SC), (1989) 1 GUJ LR 464, (1990) 1 ARBILR 299, (1989) 1 CURLR 578, (1989) 1 ARBI L.R. 365, (1989) 1 ARBI L.R. 315, (1989) 1 CIVLJ 582

Author: Sabyasachi Mukharji

Bench: Sabyasachi Mukharji

           PETITIONER:
GUJARAT WATER SUPPLY & SEWERAGE BOARD

	Vs.

RESPONDENT:
UNIQUE ERECTORS (GUJARAT) (P) LTD. & ANR.

DATE OF JUDGMENT24/01/1989

BENCH:
MUKHARJI, SABYASACHI (J)
BENCH:
MUKHARJI, SABYASACHI (J)
RANGNATHAN, S.

CITATION:
 1989 AIR  973		  1989 SCR  (1) 318
 1989 SCC  (1) 532	  JT 1989 (1)	285
 1989 SCALE  (1)170
 CITATOR INFO :
 D	    1989 SC2259	 (5,8)
 E&F	    1990 SC 685	 (12)
 R	    1990 SC1340	 (14,16,17)
 E&R	    1992 SC2192	 (5)


ACT:
    Arbitration	 Act,  1940:  Sections 14, 17,	29,  30	 and
33--Award-Setting  aside of--No evidence to support  conclu-
sion--Based  on legal proposition which is  erroneous--Award
of  arbitrator to be read reasonably as a  whole--Unreasoned
award--Effect  of--Error  apparent on  face  of	 award--What
is--interest  pendente lite--Cannot be granted-interest	 for
period	between	 date  of award and date of  decree  can  be
allowed in cases governed by Interest Act, 1978.
    Interest  Act, 1978: Section  3(1)(a)--Arbitration	pro-
ceedings-grant of interest by Court.
Words & Phrases.
'reasonable '--Meaning of.



HEADNOTE:
    In 1978 the State Government undertook the	construction
of  the	 'Bhavnagar City Water Supply Scheme', and  on	12th
January, 1979, two contracts in respect thereof were awarded
to  respondent No. 1. On 29th March, 1981, respondent No.  1
filed  a civil suit with regard to measurements recorded  by
the Deputy Engineer and alleged underpayments. On 14th June,
1981,  he gave notice to the State Government and the  peti-
tioner Board requesting for reference of the disputes to  an
arbitrator as provided for under clause 30 of the Agreement,
and gave notice under section 8 of the Arbitration Act, 1940
calling upon the petitioner to concur in the appointment  of
one Shri G.G. Vaidhya. On 6th August, 1981 respondent No.  1
filed  a civil miscellaneous application for appointment  of
the  said  Shri G.G. Vaidhya as the  sole  arbitrator  after
withdrawing  the civil suit. The petitioner  contended	that
the application was not maintainable. The Civil Judge howev-
er appointed the said Shri G.G. Vaidhya as sole	 arbitrator.
The  arbitrator gave an interim award holding that only	 two
claims	were not arbitrable and that the other	claims	were
arbitrable.
    The	 High Court having dismissed the appeal,  a  further
appeal	was filed in this Court. This appeal  was,  however,
disposed of by con-
319
sent  on  30th November, 1983 to the effect that  a  retired
Secretary,  Public Department who was at that  time  sitting
member	of  the petitioner-Board be appointed  as  the	sole
arbitrator  to decide all the disputes between the  parties.
On  8th	 July, 1985, this sole arbitrator made	a  lump	 sum
award. The Civil Judge directed that the decree be passed in
terms  of the award, rejecting the objections of  the  peti-
tioner.
    The	 High Court by a common judgment dismissed  the	 two
appeals of the petitioner challenging the award.
    In	the appeals to this Court by special leave,  it	 was
contended: (1) that the arbitrator had committed an error of
law  in not deciding or disclosing his mind about the  arbi-
trability of the claim or counterclaims, (2) in the award no
basis or indication was given as to which claim was  reject-
ed,  and further what amount was awarded as claim  and	what
amount	towards element of interest, (3) there was an  error
apparent  on the face of the award inasmuch as the basis  on
which  interest had been awarded had not been disclosed	 and
whether	 the interest has been awarded from the date of	 the
institution  of	 the proceedings, (4) that the	granting  of
interest pendente lite was contrary to the decision of	this
Court  and (5) that the non-speaking award had	resulted  in
great  prejudice to the petitioner inasmuch as	against	 the
claim of Rs.1 lakh, Rs.57 lakhs had been awarded.
Disposing of the appeals, the Court,
    HELD: 1(a) There is a trend in modern times that reasons
should	be stated in the award though the  question  whether
the reasons are necessary in ordinary arbitration awards  is
pending	 adjudication  by  the Constitution  Bench  of	this
Court.	Even  if it be held that it is	obligatory  for	 the
arbitrator  to state reasons, it is not obligatory  to	give
any detailed judgment. [325E]
    1(b) An award Of an arbitrator should be read reasonably
as  a  whole  to find out the implication  and	the  meaning
thereof. Short intelligible indications of the grounds shall
be  discernible to find out the mind of the  arbitrator	 for
his action. [325F]
    l(c) The Court does not sit in appeal over the award and
review	the reasons. The Court can set aside the award	only
if  it is apparent from the award that there is no  evidence
to support the conclusion or if the award is based upon	 any
legal proposition which is erroneous. [325G-H]
320
    Indian  Oil	 Corporation  Ltd. v.  Indian  Corbon  Ltd.,
[1988] 3 SCC 36, referred to.
    l(d) It is one thing to say that an award is  unintelli-
gible and it is another thing to say that the award was	 bad
because it was a nonspeaking award. [326F]
    In the instant case, the arbitrator, in pursuance to the
order of this Court had to decide which of the disputes were
arbitrable and which were not. Reading the award along	with
the  preamble,	it  appears clear that	the  arbitrator	 had
decided the arbitrability and the amount which he has award-
ed was on the points which were arbitrable. In such  circum-
stances	 it will not be in consonance with justice to  refer
the matter to the Constitution Bench or to await the dispos-
al of the point by the Constitution Bench. [326B, G]
    2.	Reasonableness	as such of an award  unless  per  se
preposterous  or  absurd is not a matter for  the  Court  to
consider.  Appraisement	 of evidence by	 the  arbitrator  is
ordinarily  not a matter for the Court. It is  difficult  to
give an exact definition of the word 'reasonable'. The	word
'reasonable'  has in law, prima facie meaning of  reasonable
in regard to those circumstances of which the actor,  called
upon to act reasonably, knows or ought to know. The award in
the  instant  case  cannot  be	condemned  as  unreasonable.
[327C-D]
    Municipal Corporation of Delhi v. M/s. Jagan Nath  Ashok
Kumar & Anr., [1987] 4 SCC 497 referred to.
    3.	The grant of interest pendente lite is	however	 one
infirmity in. the award which is apparent on the face of the
award which in the interest of justice should be  corrected.
[327E]
    Executive  Engineer	 (Irrigation) Balimela and  Ors.  v.
Abhaduta Jena & Ors., [1988] 1 SCC 418 and State of Orissa &
Ors.  v. Construction India, [1987] Supp. SCC  709  referred
to.
    In	the instant case, April 2, 1984 is the date  of	 the
reference to arbitration, on August 22, 1984 the  arbitrator
entered upon the reference. July 8, 1985 is the date of	 the
award  and  July  19, 1985 the date of	publication  of	 the
award.	The latter date should be taken as the date  of	 the
award. Since the reference to arbitration was made after the
commencement of the Interest Act, 1978 the arbitrator  under
section 3(1)(a) of the said Act was entitled to award inter-
est from August 6,
321
1981 till August 21, 1984. He could not have awarded  inter-
est  for  the period from August 22, 1984 till the  date  of
publication of the award viz. July 19, 1985. [327G-H; 328A]
    4.	So far as interest for the period from the  date  of
the  award  (July 19, 1985) till the date of the  decree  is
concerned,  interest should be allowed for this	 period,  on
the  principle	that this Court can, once  proceeding  under
sections 15 to 17 are initiated, grant interest pending	 the
litigation before it, i.e. from the date of the award to the
date  of the decree. It may be doubtful whether this can  be
done ln cases arising before the Interest Act, 1978 in	view
of  the	 restricted scope of section 29 of  the	 Arbitration
Act. [328D-E]
    5. The interest awarded by the arbitrator for the period
from August 22, 1984 till the date of award is deleted;	 and
the  interest  on the principal sum is confined to  9%	from
August	6,  1981 till August 21, 1984.	However,  exercising
powers under section 3 of the Interest Act, 1978 and section
29 of the Arbitration Act, 1940, the Court directed that the
principal  sum or unpaid part thereof should carry  interest
at the same rate from the date of the award (July 19,  1985)
till the date of actual payment. [329A-B]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 41819 of 1989.

From the Judgment and Order dated 29.4.1988 of the Gujarat High Court in F.A. Nos. 848-849 of 1986. V.B. Patel, D. Patel, T.H Pandey and R.P. Kapur for the Appellant.

Soli J. Sorabjee, Atul Setalwad, N.J. Mehta, P. Shah, S.K. Sharma, S. Sharma and P.H. Parekh for the Respondents. The Judgment of the Court was delivered by SABYASACHI MUKHARJI, J. This is an application for leave to appeal under Article 136 of the Constitution from the judgment and order of the High Court of Gujarat dated 29th April, 1988.

To appreciate the questions involved herein, few facts have to be emphasized. In 1978, the State Government of Gujarat undertook a scheme known as 'Bhavnagar City Water Supply Scheme'. The 322 Scheme was divided into two parts: (i) Raising Main; and

(ii) Gravity Main. Raising Main was divided into two sec- tions, namely, 10.1 k.ms. and 7.4 k.ms. steel welded pipe- line. On or about 15/16th December, 1978, the State Govern- ment issued letter of approval to the bargain between the parties on certain terms.

On 12th January, 1979, two contracts were awarded to the respondent No. 1 for Rs. 1,29,39,691 and Rs.94,30,435 which provided the dates of completion as February 1979 and the 3rd week of September, 1980 respectively. On 29th March, 1981 the respondent No. 1 filed the Civil Suit No. 588 of 1981 in the City Civil Court with regard to measurements recorded by the Deputy Engineer and alleged underpayments. On 4th June, 1981, the respondent No. 1 gave notice to the State Government and the petitioner-Board requesting for reference of the alleged disputes to the arbitrator under clause 30 of the agreement. On or about 8th July, 198 1 the respondent No. 1 gave notice under Section 8 of the Arbitra- tion Act, 1940 (hereinafter called 'the Act') calling upon the petitioner to concur in the appointment of one Shri G.G. Vaidhya. On 21st July, 1981, he withdrew the Civil Suit No. 588 of 1981. On 6th August, 1981, the respondent No. 1 filed Civil Miscellaneous Application No. 231 of 1981 in the Court of Civil Judge, (SD), Ahmedabad for appointment of the said Shri G.G. Vaidhya as the sole arbitrator. On 7th November 1981, the petitioner filed reply contesting the arbitrabili- ty of the various claims made in the application and inter alia contending that the application was not maintainable. On or about 15th December, 1981 the learned Civil Judge appointed Shri G.G. Vaidhya as the sole arbitrator with a direction that he should first decide as to which disputes fell within the purview of clause 30 of the agreement. On 5th May, 1982, Shri Vaidhya gave an interim award holding that the claims at S. Nos. 10(g) and 10(1) only were not arbitrable and further that the other claims were arbitra- ble. A petition was filed in High Court which was dismissed and then there was an application to this Court under Arti- cle 136 of the Constitution which was disposed of by consent on 30th November, 1983. The said order inter alia provided that the parties had agreed to settle the matter amicably and one Shri Mohanbhai D. Patel, Retired Secretary, Public Works Department, Gujarat and at that time Sitting Member of the petitioner-Board was appointed as the sole arbitrator in place of Shri Vaidhya to decide all disputes between the parties relating to the following works:

"i) providing, fabricating, laying and joint-

ing 1000 mm dia. 10,000 M long steel welded pipe line under Bhavnagar 323 Emergency Water Supply Scheme based on She- trunji Dam--Agreement No. 5/2-1 of 1978-79.

ii) providing, fabricating laying and jointing 1000 mm dia 7,400 M long steel welded pipe line under Bhavnagar Emergency Water Supply Scheme based on Shetrunji Dam Agreement No. B-2/2 of 1978-79."

It was further provided that all disputes concerning the said two works in question should be referred to the sole arbitrator and the Board could also be entitled to put counter-claims before him. The consent terms also provided the following terms:

"That the arbitration proceedings shall be started de novo meaning thereby that the earlier appointment and proceedings before the Sole Arbitrator Shit G.G. Vaidhya shall be inoperative and void.
That the Board shall have a right to agitate all points both in fact and in law before the Sole Arbitrator as per the terms and condi- tions of the contract including the question of arbitrability within the meaning of clause 30 of the contract.
Both parties shall have a right to be repre- sented by an Advocate and/or their representa- tives.
The expenses of arbitration shall be borne by .both the parties as per rules of Govern- ment in this behalf. That both parties shall agree to extend time as and when necessary for competition of arbitration proceedings. That a formal agreement for arbitration shall be executed between the parties defining the scope of Arbitration. _ That the provisions of the Indian Arbitration Act, 1940 shall apply to the proceedings before this Sole Arbitrator."

On 31st March, 1984, Shri M.D. Patel was appointed as the sole arbitrator jointly by the parties, and on 2nd April, 1984 he accepted his appointment and directed the parties to file their claim statements within 15 days. Thereafter, the respondent No. 1 filed claim to the tune of Rs.4,92,20,683 and a counter-claim to the extent of 324 Rs.26,87,217.40. On 22nd August, 1984 the parties appeared before the arbitrator after filing of claims and counter- claims.

On 1st October, 1984 the petitioner filed an application before the arbitrator praying that preliminary issues be raised and decided first as to which of the disputes were arbitrable under clause 30 Of the agreement. On 8th July, 1985, a lumpsum award was made by the arbitrator, and on 19th July, 1985 the parties were informed about the signing of the award. On the same day the award filed by the re- spondent No.1's Advocate which was dated 8.7.1985 was regis- tered as Civil Miscellaneous Application No. 144/85. There- after, notice was issued on the same day and served on the petitioner also on the same day. The petitioner filed objec- tions to the award and the Objection Petition was registered as Civil Miscellaneous Application No. 158/85. Reply to the objections was filed by the respondent No. 1. On 17th June, 1986, however, the learned Civil Judge directed that decree be passed in terms of the award. Two appeals were filed by the petitioner. On the 29th April, 1988 the High Court by a judgment dismissed the petition challenging the award and upheld the award. Aggrieved thereby, the petitioner has moved this Court as mentioned hereinbefore. Various grounds were urged in support of this applica- tion. It was contended, firstly, that there was an error apparent on the face of the award and that the award was bad. It was submitted that the arbitrator had committed an error of law in not deciding or disclosing his mind about the arbitrability of claims or counter-claims, more so when the Board's application for deciding the same, was pending before the arbitrator. Before the learned Trial Judge the Board had submitted an application to the arbitrator seeking to raise a preliminary issue regarding arbitrability of the claims. As noted by the learned Trial Judge, it appears that the third meeting specifically mentioned that the claims were placed before the arbitrator and their contentions about the arbitrability were considered. So, these issues were gone into and it appears that the parties had agreed and proceeded on the basis that the claims may be examined and it was not necessary to decide preissue of arbitrability and it was agreed that aH the claims be decided claimwise. So, it cannot be said that the arbitrator had acted arbi- trarily in discussing all the questions raised before him without first deciding the question of arbitrability or non-arbitrability of an issue as such.

The Court in its judgment has discussed the conduct of the parties. It appears that the Court found that the par- ties themselves had 325 agreed that the arbitrator should decide claimwise and on merit. The Court so found, and in or opinion, rightly. The arbitrator so proceeded. There was no error committed by the arbitrator in so conducting himself. It was, secondly, contended that out of the numerous claims before the arbi- trator, some of which, according to the petitioner, were ex facie not arbitrable and some were withdrawn including the claims for interest of Rs.54,61,073 and compound interest of Rs.82,26,039. and in the award no basis or indication was given as to which claim was rejected and further of the amount which was awarded as claim and what amount towards element of interest. It was, thirdly, contended that there was an error apparent on the face of the award inasmuch as the basis on which interest has been awarded has not been disclosed and whether the interest has been awarded from the date of the institution of the proceedings. It was, fourth- ly, contended that granting of interest pendente lite was contrary to the decision of this Court. It was, lastly, contended that non-speaking award had resulted in great prejudice inasmuch as against the claim of Rs. 1 lakh, Rs.57 lakhs have been awarded.

The scope and extent of examination by the Court of the award made by an arbitrator has been laid down in various decisions. It has to be noted that there is a trend in modern times that reasons should be stated in the award though the question whether the reasons are necessary in ordinary arbitration awards between the parties is pending adjudication by the Constitution bench of this Court. Even, however, if it be held that it is obligatory for the arbi- trator to state reasons, it is not obligatory to give any detailed judgment. An award of an arbitrator should be read reasonably as a whole to find out the implication and the meaning thereof. Short intelligible indications of the grounds should be discernible to find out the mind of the arbitrator for his action even if it be enjoined that in all cases of award by any arbitrator reasons have to be stated. The reasons should not only be intelligible but should also deal either expressly or impliedly with the substantial points that have been raised. Even in a case where the arbitrator has to state reasons, the sufficiency of the reasons depends upon the facts and the circumstances of the case. The Court, however, does not sit in appeal over the award and review the reasons. The Court can set aside the award only if it is apparent from the award that there is no evidence to support the conclusion or if the award is based upon any legal proposition which is erroneous. See the observations of this Court in Indian Oil Corporation Ltd. v. Indian Carbon Ltd., [1988] 3 SCC 36.

326

In the instant case, the arbitrator by virtue of the terms mentioned in the order of this Court had to decide which of the disputes were arbitrable and which were not. It is true that the arbitrator has not specifically stated in the award that he had to decide the question of arbitrabili- ty. The arbitrator has rested by stating that he had heard the parties on the point of arbitrability of the claim and the ,counter-claim. He has further stated that after 'con- sidering all the above aspects' and 'the question of arbi- trability or non-arbitrability' he had made the award on certain aspects. Reading the award along with the preamble, it appears clear that the arbitrator had decided the arbi- trability and the amount he has awarded was on the points which were arbitrable. The contention that the arbitrator had not decided the question of arbitrability as a prelimi- nary issue cannot also be sustained. A reference to the arbitrator's proceedings which were discussed in detail by the High Court in the judgment under appeal reveal that the procedure adopted by the arbitrator, i.e., that he will finally decide the matters, indicated that the parties had agreed to and the arbitrator had proceeded with the consent of the parties in deciding the issues before him and in not deciding the question of arbitrability as a separate, dis- tinct and preliminary issue. The arbitrator has made his award beating all the aspects including the question of arbitrability in mind. It was contended before us that the arbitrator has made a non-speaking award. It was obliged to make a speaking award, it was submitted by terms of the order of this Court. We cannot sustain this submission because it is not obligatory as yet for the arbitrator to give reasons in his decision. The arbitrator, however, has in this case indicated his mind. It appears to us that the point that the non-speaking award is per se bad was not agitated before the High Court. We come to that conclusion from the perusal of the judgment under appeal though, howev- er, this point has not been taken in the appellant's appeal. It is one thing to say that an award is unintelligible and is another to say that the award was bad because it was a non-speaking award. The point taken was that the award was unintelligible and not that it was non-speaking. But there was nothing unintelligible about the award. We were invited to refer the matter to the Constitution Bench and await the disposal of this point by the Constitu- tion Bench. The contract in this case was entered into in 1978. The proceedings for initiation of arbitration started in 1981. The matter had come up to this Court before which resulted in the order dated 30th November, 1983. Pursuant thereto, the award has been made and no grounds specifically were urged though they were taken in the appeal in the High 327 Court in the arguments before the High Court about the award being bad because it is non-speaking. In those circum- stances, it will not be in consonance with justice for us to refer the matter to the Constitution Bench or to await the disposal of the point by the Constitution Bench. It was further submitted before us that the award was unreasonable and that the arbitrator had awarded a large amount to money but the original claim was not so large and as such the award was disproportionate. This contention, as it is, it appears from the judgment of the High Court, was not urged and canvassed before the High Court. The claim and the counter-claim together in its totality, in our opinion, does not make the award amount disproportionate. Reasonableness as such of an award unless the award is per se preposterous or absurd is not a matter for the court to consider. Ap- praisement of evidence by the arbitrator is ordinarily not a matter for the court. It is difficult to give an exact definition of the word 'reasonable'. Reason varies in its conclusions according to the idiosyncrasy of the individual and the times and the circumstances in which he thinks. The word 'reasonable' has in law prima facie meaning of reasona- ble in regard to those circumstances of which the actor, called upon to act reasonably, knows or ought to know. See the observations on this point in Municipal Corporation of Delhi v. M/s. Jagan Nath Ashok Kumar & Anr., [1987] 4 SCC

497. Judged by the aforesaid yardstick the award cannot be condemned as unreasonable.

There is, however, one infirmity in the award which is apparent on the face of the award which in the interest of justice as the law now stands declared by this Court, we should correct, viz., the question of interest pendente lite. The right to get interest without the intervention of the Court and the powers of the court to grant interest on judgment have been examined by this Court in Executive Engineer (Irrigation) Balimela and Ors. v. Abhaduta Jena & Ors., [1988] 1 SCC 418 which observations were also followed by this Court in State of Orissa & Ors. v. Construction India, [1987] Supp. SCC 709. In accordance with the princi- ples stated therein and the facts in this case, it appears that the principal amount awarded is Rs.57,65,273. This is confirmed. In this case, 2nd April, 1984 is the date of the reference to arbitration, on 22nd August, 1984 the arbitra- tor entered upon the reference. 8th July, 1985 is the date of the award and 19th July, 1985, is the date of the publi- cation of the award.

The interest awarded, in the instant case, covers three periods: (i) 6th August, 1981 to 21st August, 1984 prior to the commencement of the arbitration proceedings; (ii) 22nd August, 1984 to 19th July, 328 1985 pendente lite; and (iii) 19th July, 1985 to 17th June, 1986 (date of award to date of decree).

Having regard to the position in law emerging from the decision of this Court in Executive Engineer (Irrigation) Balimela & Ors. (supra) and section 29 of the Arbitration Act, 1940 and section 34 of the Code of Civil Procedure, we would modify the grant of interest in this case. The arbi- trator has directed interest to be paid at 17% per annum from 6.8.1981 upto the date of decree viz., 17.6.1986. Since in this case the reference to arbitration was made after the commencement of the Interest Act, 1978, the arbitrator under section 3(1)(a) of the said Act was entitled to award inter- est from 6.8.1981 till 21.8.1984 in view of this Court's decision in Abhaduta Jena's case (supra). In the light of the same decision, he could not have awarded interest for the period from 22.8.1984 till the date of the publication of the award viz. 19.7. 1985. So far as interest for the period from the date of the award (19.7.1985) till the date of the decree is concerned, the question was not specifical- ly considered in Abhaduta Jena's case (supra) but special leave had been refused against the order in so far as it allowed interest for this period. We think interest should be allowed for this period, on the principle that this Court can, once proceedings under sections 15 to 17 are initiated, grant interest pending the litigation before it, i.e., from the date of the award to the date of the decree. It may be doubtful whether this can be done in cases arising before the Interest Act, 1978 in view of the restricted scope of section 29 of the Arbitration Act. But there can be no doubt about the court's power to grant this interest in cases governed by the Interest Act, 1978 as section 3(1)(a) which was applied by Abhaduta Jena to arbitrators will equally apply to enable this Court to do this in these proceedings. In this connection, it is necessary to consider whether the date of commencement of the arbitration proceedings should be taken as the date of the reference or the date on which the arbitrator entered upon the reference as the date of the calculation of interest. In this case, the proceed- ings commenced on 2nd April, 1984 and the arbitrator entered upon the reference on 22nd August, 1984. Having regard to the facts and the circumstances of the case, it is neces- sary, in our opinion, to take 22nd August, 1984 as the date. It is also necessary to consider whether the date of award should be taken as the date of its making or its publica- tion. The award was made on 8th July, 1985 and it was pub- lished on 19th July, 1985, and, therefore, the latter date would be taken as the date of the award.

329

We would, however, delete the interest awarded by the arbitrator for the period from 22.8.1984 till the date of the award and confine the interest on the principal sum of Rs.57,65,273 to interest at 9 per cent from 6.8.1981 till 21.8.1984 (which has been worked out at Rs.29,82,443). However, in exercise of our powers under section 3 of the Interest Act, 1978 and section 29 of the Arbitration Act, 1940, we direct that the above principal sum or the unpaid part thereof should carry interest at the same rate from the date of the award (19.7.1985) till the date of actual pay- ment.

The appeals are disposed of in the above terms.

N.V.K.					   Appeals  disposed
of.
330