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 2, Cited by 0]

Bombay High Court

Act vs M/S. Mahaveer Cylinders Limited on 18 December, 2009

Author: S.J. Vazifdar

Bench: S.J. Vazifdar

                                  1

         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
            ORDINARY ORIGINAL CIVIL JURISDICTION




                                                                         
               ARBITRATION PETITION NO. 226 OF 2006




                                                 
    Indian Oil Corporation Limited,        )
    a Company incorporated under the       )
    provisions of the Indian Companies     )




                                                
    Act, 1956, having its Registered       )
    Office at Indian Oil Bhavan, G-9       )
    Ali Yavar Jung Marg, Bandra (East)     )
    Mumbai - 400051.                       )   ... Petitioners




                                     
          Versus
                       
    M/s. Mahaveer Cylinders Limited        )
    a Company incorporated under the       )
                      
    Companies Act, 1956, having its        )
    Registered Office at B-13/5,           )
    Jhilmil Industrial Area, Shahadra,     )
    Delhi - 110095, and factory at B-32,   )
    Site-IV, Industrial Area, Sahibabad,   )
      


    Ghaziabad, U.P.                        )   ... Respondents
   



    Mr. S.H. Doctor, senior counsel with Mr. Chirag Balsara & Tanmay





    Gardi i/b M/s. Negandhi, Shah & Himayatullah for the Petitioners

    Mr. D.V. Merchant, senior counsel i/b Amit Shroff & Co. for the
    Respondents.





                                ALONGWTH

               ARBITRATION PETITION NO. 225 OF 2006

    Indian Oil Corporation Limited,    )
    a Company incorporated under the )
    provisions of the Indian Companies )




                                                 ::: Downloaded on - 09/06/2013 15:26:31 :::
                                  2

    Act, 1956, having its Registered      )
    Office at Indian Oil Bhavan, G-9      )
    Ali Yavar Jung Marg, Bandra (East)    )




                                                                        
    Mumbai - 400051.                      )   ... Petitioners




                                                
         Versus

    GDR Cylinders Private Limited         )
    a Company incorporated under the      )




                                               
    Companies Act, 1956, having its       )
    Registered Office at 30/5, Deve       )
    Apaartment, 1st Main Road, Adyar,     )
    Chennai.                              )   ... Respondents




                                       
                       
    Mr. S.H. Doctor, senior counsel, Mr. Chirag Balsara, Mr. Tanmay Gardi
    i/b Negandhi, Shah & Himayatullah for the Petitioner.
                      
    Mr. V.K. Ramabhadran with Ms. Shikha Goenka and Mr. Nand Kumar
    for the Respondents.


               ARBITRATION PETITION NO. 227 OF 2006
      
   



    Indian Oil Corporation Limited,       )
    a Company incorporated under the      )
    provisions of the Indian Companies    )





    Act, 1956, having its Registered      )
    Office at Indian Oil Bhavan, G-9      )
    Ali Yavar Jung Marg, Bandra (East)    )
    Mumbai - 400051.                      )   ... Petitioners





         Versus

    JCL International Limited,            )
    a Company incorporated under the      )
    Companies Act, 1956, having its       )
    Registered Office at 206,             )
    South Ex-Plaza-I, 389, Masjid Moth,   )   ... Respondents




                                                ::: Downloaded on - 09/06/2013 15:26:31 :::
                                   3


    Shri S.H. Doctor, senior counsel with Mr. Chirag Balsara & Mr. Tanmay
    Gardi i/b Negandhi, Shah & Himayatullah for the Petitioner.




                                                                         
    Mr. Vatsal Shah i/b U.L. Shah for the Respondent.




                                                 
                                      AND

               ARBITRATION PETITION NO. 228 OF 2006




                                                
    Indian Oil Corporation Limited,      )
    a Company incorporated under the     )
    provisions of the Indian Companies   )




                                        
    Act, 1956, having its Registered     )
    Office at Indian Oil Bhavan, G-9     )

    Mumbai - 400051.
                       
    Ali Yavar Jung Marg, Bandra (East)   )
                                         )     ... Petitioners
                      
          Versus

    Lite Containers Limited              )
    a Company incorporated under the     )
    Companies Act, 1956, having its      )
      


    Registered Office at Lite Contains   )
   



    Private Limited, B-7 Vidya           )
    Apartment, 2nd Main Road, Gandhi     )
    Nagar, Adyer, Chennai 600 020.       )     ... Respondents





    Mr. S.H. Doctor, senior counsel with Mr. Chirag Balsara and Mr.
    Tanmay Gardi i/b Negandhi, Shah & Himayatullah for the Petitioner.

    Mr. V.K. Ramabhadran with Ms. Shikha Goenka and Mr. Nand Kumar





    for the Respondents.

                            CORAM: S.J. VAZIFDAR, J.

                            DATED : 18TH DECEMBER, 2009.




                                                 ::: Downloaded on - 09/06/2013 15:26:31 :::
                                     4


    ORAL JUDGMENT :

1. These petitions are filed under section 34 of the Arbitration and Conciliation Act, 1996, to set aside the awards made by the learned sole Arbitrator.

2. The facts of these cases and, in particular, the nature and the terms and conditions of the cylinder purchase agreement and the purchase orders placed pursuant thereto by IOCL on the claimant are similar to those in Arbitration Petition Nos.138 and 223 of 2006. Counsel have, therefore, invited me to proceed on that basis.

3. However, in these cases, as in all other connected matters, the claimants have not challenged the award, whereas in Arbitration Petition No.138 of 2006, it is the claimant who had challenged the award. The same award was also challenged by IOCL in Arbitration Petition No.223 of 2006.

4. I have rejected Mr. Doctor's contention regarding the price of the cylinders having been fixed by the MPO & NG in Arbitration Petition ::: Downloaded on - 09/06/2013 15:26:31 ::: 5 No.138 of 2006. There is no difference between the facts of this case and the facts in Arbitration Petition No.138 and 223 of 2006 in this regard. Mr. Doctor's submission in this regard is, therefore, rejected for the reasons stated in my order and judgment dated 17th December, 2009 in Arbitration Petition Nos.138 and 223 of 2006.

5. Mr. Merchant and Mr. Ramabhadran, the learned counsel who appeared in other connected matters invited my attention to the said receipts on the basis whereof IOCL contended that the claimant had accepted the payment in full and final satisfaction of its dues. Each of the receipts acknowledged the amounts received, the particulars of the cheques by which payment was made and recite that the same was "on account of bill no. ........ dated ........". Mr. Doctor contended that payment having specifically been made on account of the said bill made it clear that it was in full payment in respect of the said bill. On the other hand, the claimants contended that the receipt merely acknowledged receipt of the amounts stated therein and did not evidence the acceptance thereof in full and final satisfaction.

6. Mr. Doctor's submission that IOCL had made payment of Rs.

::: Downloaded on - 09/06/2013 15:26:31 ::: 6

22,94,979.64 to the claimant in full and final satisfaction of the claimant's claim resulting in an accord and satisfaction between the parties in respect of the claims is on the same basis as his submission to this effect in Arbitration Petition Nos.138 and 223 of 2006. Evidence to this effect was led on behalf of IOCL in the affidavits in lieu of examination-in-chief of one Surajit Roy. The witness deposed that having accepted the said payment, the claimants issued a receipt in respect thereof which expressly stated that the amounts had been received by the claimant in full payment in respect of its bills. In the petitions, this contention was specifically taken. In the affidavits in reply, this submission was denied. It is contended that the receipt of cheques paid by IOCL constituted merely an acknowledgement of receipt of particular cheques and nothing more and cannot be treated as full and final settlement of the accounts between the parties. Mr. Rambadhran, the learned counsel appearing on behalf of the Petitioners in Arbitration Petition Nos.225 and 228of 2006 submitted that the receipts were issued after the impugned circulars dated 31st October, 2000 and 3rd November, 2000 and therefore the Petitioners could never have accepted the payments mentioned therein in full and final settlement of their claims.

::: Downloaded on - 09/06/2013 15:26:31 ::: 7

7. In these cases too, I do not intend dealing with the question as to whether there was accord and satisfaction in respect of the claimant's claim. That was for the learned Arbitrator to decide. In these cases too, the learned Arbitrator failed to consider the contention altogether. The awards are silent in respect thereof. The alleged implied rejection of the contention is thus without reasons. On this ground alone, the awards are liable to be set aside.

8. As noted earlier, in the present cases the claimant has accepted the award. The award is on similar lines as in the case of the award in Arbitration Petitions Nos.138 of 2006 and 223 of 2006. Mr. D.V. Merchant, the learned senior counsel appearing on behalf of the claimant submitted that the difference between the case in Arbitration Petition Nos.138 and 223 of 2006 and these cases is that in these cases there was no prayer for the fixation of the price. The claimants in these cases agreed that the price was provisional, that there was no decision by the MOP & NG as required under the purchase orders and the cylinder purchase agreements and that there was no question, therefore, of the IOCL adjusting the amounts from the petitioner's bills. He submitted ::: Downloaded on - 09/06/2013 15:26:31 ::: 8 that there was no power in IOCL of adjustment of the amounts under the contracts. Therefore, according to him, the provisional price must be considered to be the final price, subject to any adjustment later on account of the MOP & NG fixing the price at a future date.

9. Even assuming that the statements of claim proceeded on this basis there is no consideration in the awards of this aspect of the matter.

The learned Arbitrator has not come to a conclusion that in view of the MOP & NG not having fixed the price, the contractual provisions mandate the provisional price to be the final price between the parties.

That the claimant accepted the provisional price finally and the fact that the period of contract had come to an end would make no difference.

Indeed, even this aspect has not been considered in the awards. The learned Arbitrator thus had to consider the consequence of the absence of the price fixation by the MOP&NG of the final price of the cylinders.

10. As in the case in Arbitration Petition Nos.138 and 223 of 2006, it is not the claimant's case here that the arbitration was invoked only as an interim measure viz. to restrain the withholding of the amounts by IOCL pending finalisation of the price. The statement of claim proceeds on the ::: Downloaded on - 09/06/2013 15:26:31 ::: 9 basis that a particular price is due and payable by IOCL to the claimant.

11. Mr. Merchant then submitted that the cylinder purchase agreements themselves provided a mechanism to fix the price. Thus, in the absence of the MOP & NG fixing the price, the price must be determined in accordance with such mechanism/formula. Even assuming that the submission is well founded, I do not find consideration thereof in the awards. It would have been necessary in that event for the Arbitrator to have applied this mechanism/formula, determined the price accordingly and then adjusted the amounts paid pursuant to the provisional price and the final price so determined. Mr. Merchant, in fact, fairly agreed that the learned Arbitrator had not even accepted this case.

12. In the circumstances, the award must be set aside on the ground that there is no consideration of the method or mode of fixing the price and there was, in fact, no price fixed. In other words, the award is silent as to the basis on which it was made. The award is, therefore, liable to be set aside.

::: Downloaded on - 09/06/2013 15:26:31 ::: 10

13. The Petitions are, therefore, made absolute in terms of prayer clauses (a). The impugned awards are, therefore, set aside. There shall be no order as to costs in any of the Petitions.

::: Downloaded on - 09/06/2013 15:26:31 :::