Madras High Court
M/S.Daimler Financial Services India vs M/S.Rajasree Motors Private Limited on 4 September, 2021
Author: Senthilkumar Ramamoorthy
Bench: Senthilkumar Ramamoorthy
Arb.O.P.(Com.Div) No.226 of 2021 &
A.Nos.282 of 2021 & O.A.No.689 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
D AT E D : 14.12.2021
C O RAM :
The Hon'ble Mr. Justice SENTHILKUMAR RAMAMOORTHY
Arb. O.P.(Com. Div.) No.226 of 2021 &
A.No.282 of 2021 & O.A.No.689 of 2021
M/s.Daimler Financial Services India
Private Limited
having its office inter alia at
5th Floor, Plot 8, Baashyam Willow Square
9 & 10, First Street, Thiru Vika Industrial Estate,
Guindy, Chennai-600 032. ... Applicant
Vs
1. M/s.Rajasree Motors Private Limited
Represented by its Managing Director,
Mr.S.Sivakumar,
No.39/3842-55/231, Alappat Raod,
Ravipuram Ernakulam, Kerala-682 016.
2. S.Sivakumar
3. S.Krishnakumar
4. Gangu Swamy Rajam
5. M/s.Manikandan Automobile Pvt. Ltd.,
Rep. By its Managing Director/
Joint Managing Director,
Residing at Manikanda Nivas, KSN
Menon road, Kochi Kerala-682 016. ... Respondents
_____________
https://www.mhc.tn.gov.in/judis
Page No.1 of 13
Arb.O.P.(Com.Div) No.226 of 2021 &
A.Nos.282 of 2021 & O.A.No.689 of 2021
PRAYER in Arb.O.P.No.226 of 2021 : This petition is filed under Section
11(4) of the Arbitration and Conciliation Act, 1996 praying to appoint a sole
arbitrator to adjudicate and resolve the disputes through arbitral proceedings
between the parties.
PRAYER in Arbitration Application No.282 of 2021:This Application is
filed under Order XIV Rule 8 of O.S.Rules r/w.Section 9(ii) (a)(b) & (e) of
the Arbitration and Conciliation Act, 1996 praying to direct the 1 st, 2md. 3rd.
4th and 5th respondents to furnish security to the tune of Rs.71,35,15,525.35
(Rupees Seventy one Crores Thirty Five Lakhs Fifteen Though Five Hundred
Twenty Five and paise Thirty Five only), failing which attachment of the 5 th
respondent's immovable property as detailed in the Judges summons
schedules.
PRAYER in Original Application No.689 of 2021:This Application is filed
under Order XIV Rule 8 of O.S.Rules r/w.Section 9(ii) (a)(b) & (e) of the
Arbitration and Conciliation Act, 1996 praying to direct an order of interim
injunction restraining the 5th respondent from alienating the immovable
property which is more fully described in the Judges summons schedule.
For Petitioner/ : Mr.P.H.Aravindh Pandian, Senior Counsel
Applicant for M/s.S.Namasivayam
in both O.P. and
Applications
For Respondents : Mr.P.Vinod Kumar
in both O.P. And
Applications
ORDER
_____________ https://www.mhc.tn.gov.in/judis Page No.2 of 13 Arb.O.P.(Com.Div) No.226 of 2021 & A.Nos.282 of 2021 & O.A.No.689 of 2021 Two applications under Section 9 of the Arbitration and Conciliation Act, 1996 [the Arbitration Act] and a petition under Section 11 thereof are before this Court.
2. The petitioner extended loan facilities to the first respondent herein in relation to the first respondent being appointed as a dealer for vehicles manufactured by a sister concern of the petitioner. It appears that a suite of agreements were executed between the petitioner and one or more of the respondents herein. The admitted position is that some of the agreements contain arbitration clauses and others do not. According to the petitioner, all these agreements constitute an integrated suite of agreements, which are referred to by the defined expression “Transaction Documents”. After invoking the arbitration clause by communication dated 04.09.2021, the petition under Section 11 of the Arbitration Act is filed.
3. The petitioner refers to the term sheet dated 20.12.2018 and contends that such term sheet dealt with a range of loan facilities which were extended to the first respondent. The petitioner, thereafter, refers to _____________ https://www.mhc.tn.gov.in/judis Page No.3 of 13 Arb.O.P.(Com.Div) No.226 of 2021 & A.Nos.282 of 2021 & O.A.No.689 of 2021 each agreement which forms part of the Transaction Documents. By way of illustration, it may be noticed that the petitioner referred to the Wholesale Master Loan Agreement (the Wholesale Loan Agreement) in detail and drew attention to the definition of deed of guarantee, guarantor, deed of hypothecation, loan and transaction documents as set out therein. After conceding that the Wholesale Loan Agreement does not contain an arbitration clause, the petitioner referred to the Addendum Real Estate Funding Facility Agreement (the Real Estate Funding Agreement). From this agreement, the petitioner pointed out that the expression “Loan Documents”, which is a defined term used therein, covers all the Transaction Documents. Therefore, it is contended that the arbitration clause contained in Article X of the Real Estate Funding Agreement would apply to all disputes arising out of the Transaction Documents. Similarly, a reference was made to the Addendum Equipment Finance Facility Agreement and the Retail Loan Agreement. As regards the personal guarantee and corporate guarantee, the petitioner contended that the guarantor or corporate guarantor, as the case may be, under the respective deeds of guarantee are bound by the arbitration clause contained in the other Transaction Documents. In support of this contention, the petitioner relied upon the following judgments:
_____________ https://www.mhc.tn.gov.in/judis Page No.4 of 13 Arb.O.P.(Com.Div) No.226 of 2021 & A.Nos.282 of 2021 & O.A.No.689 of 2021 (1) DLF Home Developers Limited v. Rajapura Homes Private Limited and Others, Manu/SC/0687/2021, wherein the Supreme Court referred to an extract from the judgment in Vidya Drolia v. Durga Trading Corporation (2021) 2 SCC 1 (Vidya Drolia). In particular, the petitioner relied upon paragraph 244.4 thereof, wherein the Supreme Court concluded that if the existence of the arbitration agreement cannot be determined on a prima facie basis, i.e. if there is doubt in relation thereto, the dispute should be referred for arbitration.
(2) Ameet Lalchand Shah v. Rishabh Enterprises (2018) 5 MLJ 496 (SC) (Ameet Lalchand) and, in particular, paragraphs 21 and 22 thereof, wherein the Supreme Court concluded that since all the four agreements were integrally connected, the dispute could be resolved by referring the parties to arbitration.
4. These contentions were refuted by the respondents. The respondents contended that the term sheet and the Wholesale Loan Agreement do not contain an arbitration clause. Likewise, the personal guarantee deed dated 28.12.2018 and the corporate guarantee deed dated 27.12.2018 do not contain arbitration clauses. The principal contention of _____________ https://www.mhc.tn.gov.in/judis Page No.5 of 13 Arb.O.P.(Com.Div) No.226 of 2021 & A.Nos.282 of 2021 & O.A.No.689 of 2021 the respondents is that the arbitration clause in the other agreements were not incorporated by reference into the personal guarantee deed or corporate guarantee deed. Consequently, it is contended that the dispute between the petitioner, on the one hand, and the guarantors, including the corporate guarantor, on the other, cannot be resolved through arbitration.
5. With regard to the scope of Section 11 of the Arbitration Act, as amended, the respondents submit that the Court is required to consider whether an arbitration agreement exists between the parties to the dispute. The respondents referred to and relied upon the following judgments:
(1) Pravin Electricals Private Limited v. Galaxy Infra and Engineering Private Limited (2021) 5 SCC 671(Praveen Electricals) and, in particular, paragraphs 16 and 18 thereof, wherein Vidya Drolia was extracted and discussed.
(2) Duro Felguera S.A v. Gangavaram Port Limited (2017) 9 SCC 729, wherein, at paragraph 36, the Supreme Court referred to and relied upon the judgment in M.R. Engineers and Contractors Private Limited v. Som Datt Builders Limited (2009) 7 SCC 696 for the proposition that the mere reference to another contract is insufficient to incorporate the _____________ https://www.mhc.tn.gov.in/judis Page No.6 of 13 Arb.O.P.(Com.Div) No.226 of 2021 & A.Nos.282 of 2021 & O.A.No.689 of 2021 arbitration clause from the referred contract into the contract under consideration. Such reference should clearly indicate an intention to incorporate the arbitration clause into the relevant contract.
(3) S.N.Prasad, Hitek Industries (Bihar) Limited v. Monnet Finance Limited (2011) 1 SCC 320 and, in particular, paragraphs 21, 24 and 25 thereof, wherein the Supreme Court concluded that parties cannot be directed to take recourse to arbitral proceedings merely because parallel proceedings would have to be conducted if the court were to refuse to refer parties to arbitration. The Supreme Court concluded that the critical issue is whether there was an arbitration agreement as between the guarantor therein and the counter party and not whether it would be convenient and expedient to refer the parties for arbitration.
6. Upon considering the rival submissions, the question that arises for consideration is whether the petitioner has made out a case to refer the dispute between itself and the respondents herein for arbitration. As indicated earlier, the petitioner and one or more of the respondents entered into a suite of agreements which the petitioner refers to by the defined term, Transaction Documents. These agreements include the Wholesale Loan _____________ https://www.mhc.tn.gov.in/judis Page No.7 of 13 Arb.O.P.(Com.Div) No.226 of 2021 & A.Nos.282 of 2021 & O.A.No.689 of 2021 Agreement, Real Estate Funding Agreement, the Equipment Finance Agreement, the Retail Loan Agreement, Deed of Hypothecation, Mortgage Agreement and deeds of guarantee. Prima facie, all these agreements appear to deal with the loan facilities extended by the petitioner to the first respondent in relation to its functions as a dealer for a specific brand of vehicles. Therefore, these agreements are prima facie interconnected. It is also not in dispute that the defined term “Transaction Documents” is used in most of these agreements to refer to the suite of agreements. Therefore, a follow-on question would be whether it can be said that the arbitration clause in agreements such as the Real Estate Funding Agreement or the Equipment Finance Agreement or Retail Loan Agreement are incorporated by reference into the guarantee deeds. Irrespective of the answer to this question, a related question would be whether the respondents herein constitute a group of entities, which are interconnected, and whether a non- signatory could be subject to the arbitral process by adopting the test formulated in Chloro Controls India Private Limited v. Severn Trent Water Purification Inc. (2013) 1 SCC 641 (Chloro Controls). The resolution of these questions would not only require the detailed scrutiny of all the agreements which collectively constitute the Transaction Documents but also _____________ https://www.mhc.tn.gov.in/judis Page No.8 of 13 Arb.O.P.(Com.Div) No.226 of 2021 & A.Nos.282 of 2021 & O.A.No.689 of 2021 other material documents.
7. In Praveen Electricals, the Hon'ble Supreme Court referred extensively to the judgment in Vidya Drolia. In paragraph 139, the Supreme Court concluded that the Court in exercise of jurisdiction under Section 11 can conduct an intense yet summary prima facie review. At paragraph 140, the Supreme Court held that if such prima facie review is inconclusive, or requires more detailed examination, the matter should be left for final determination by the arbitral tribunal. Likewise, at paragraph 154.4, the Supreme Court held as under:
“154.4 Rarely as a demurrer the court may interfere at Section 8 or 11 stage when it is manifestly and ex facie certain that the arbitration agreement is non-existent, invalid or the disputes are non-arbitrable, though the nature and facet of non-arbitrability would, to some extent determine the level and nature of judicial scrutiny. The restricted and limited review is to check and protect parties from being forced to arbitrate when the matter is demonstrably “non- arbitrable” and to cut off the deadwood. The court by default would refer the matter when contentions relating to non- arbitrability are plainly arguable; when consideration in _____________ https://www.mhc.tn.gov.in/judis Page No.9 of 13 Arb.O.P.(Com.Div) No.226 of 2021 & A.Nos.282 of 2021 & O.A.No.689 of 2021 summary proceedings would be insufficient and inconclusive; when facts are contested; when the party opposing arbitration adopts delaying tactics or impairs conduct of arbitration proceedings. This is not the stage for the court to enter into a mini trial or elaborate review so as to usurp the jurisdiction of the Arbitral Tribunal but to affirm and uphold integrity and efficacy of arbitration as an alternative dispute resolution mechanism.”
8. The principle laid down in the above judgment is that the Court should prima facie examine whether an arbitration agreement exists between the parties to the dispute and, if it clearly does not, reject the petition. In case of doubt, the matter should be referred to the arbitral tribunal concerned to take a decision. In the case at hand, as referred to earlier, the parties entered into several integrated agreements, some of which contain an arbitration clause whereas others do not. Prima facie, all these agreements relate to the extending of loan facilities to the first respondent. In these circumstances, in my view, it is inappropriate to decide in a Section 11 petition as to whether the arbitration clauses were incorporated by reference into the deeds of guarantee or whether the circumstances, nonetheless, justify drawing a non- signatory into the arbitral process by applying the Chloro Controls test as _____________ https://www.mhc.tn.gov.in/judis Page No.10 of 13 Arb.O.P.(Com.Div) No.226 of 2021 & A.Nos.282 of 2021 & O.A.No.689 of 2021 extended to domestic arbitrations in cases such as Ameet Lalchand. This is a determination which should be made by the arbitral tribunal after examining all the Transaction Documents and other material documents closely.
9. For reasons set out above, Arb. O.P.No.226 of 2021 is allowed without any order as to costs by appointing Mrs.Justice Chitra Venkatraman, a former Judge of this Court as the sole Arbitrator. The sole Arbitrator shall enter upon reference and adjudicate the dispute in accordance with law. It is open to the respondents to raise the question of jurisdiction and arbitrability before the Arbitral Tribunal, whether in relation to consolidation, incorporation by reference or otherwise. The Arbitral Tribunal may fix the fees and expenses in connection with such arbitral proceedings.
10. O.A.No.689 of 2021 is for an interim injunction restraining the fifth respondent from alienating the the immovable property described in the schedule to Judge's summons therein. An interim order was granted on 02.11.2021. In view of the constitution of the Arbitral Tribunal, the interim order shall continue to operate for a period of two weeks after the Arbitral _____________ https://www.mhc.tn.gov.in/judis Page No.11 of 13 Arb.O.P.(Com.Div) No.226 of 2021 & A.Nos.282 of 2021 & O.A.No.689 of 2021 Tribunal enters upon reference. Thereafter, it is open to the applicant/petitioner to file a fresh application in such regard before the Arbitral Tribunal. With these directions, O.A.No.689 of 2021 is disposed of without any order as to costs.
11. A.No.282 of 2021 is to direct the respondents to furnish security. Since no orders were passed therein till date, the said application is closed by granting leave to the applicant to file a fresh application for the same relief before the Arbitral Tribunal.
14.12.2021
Index :Yes
Internet :Yes
kal/rrg
SENTHILKUMAR RAMAMOORTHY,
J
_____________
https://www.mhc.tn.gov.in/judis
Page No.12 of 13
Arb.O.P.(Com.Div) No.226 of 2021 &
A.Nos.282 of 2021 & O.A.No.689 of 2021
kal/rrg
Arb. O.P.(Com. Div.) No.226 of
2021 &
A.No.282 of 2021 & O.A.No.689 of 2021
14.12.2021
_____________
https://www.mhc.tn.gov.in/judis
Page No.13 of 13