Delhi High Court
Union Of India vs Glove Civil Projects Pvt Ltd on 18 April, 2023
Author: Navin Chawla
Bench: Navin Chawla
Neutral Citation Number: 2023:DHC:2578
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: 06.04.2023
Date of decision: 18.04.2023
+ O.M.P. (COMM) 511/2022 & I.A. 21971/2022
UNION OF INDIA ..... Petitioner
Through: Mr.Vineet Dhanda, CGSC with
Mr.Hussain Taqvi,
Ms. Gurleen Kaur, Mr. Archit
Agarwal, Advs. along with
Mr. A.K. Goel, Chief Engineer
(HLL Life care Ltd.)
versus
GLOVE CIVIL PROJECTS PVT LTD ..... Respondent
Through: Mr. Rahul Malhotra and
Ms. Anchal Tiwari, Advs.
JUDGMENT
CORAM:
HON'BLE MR. JUSTICE NAVIN CHAWLA
1. This petition has been filed under Section 34 of the Arbitration and Conciliation Act, 1996 (hereinafter referred to as the 'Act'), challenging the Arbitral Award dated 28.02.2022, along with the amended Award dated 13.04.2022, passed by the learned Sole Arbitrator.
BRIEF BACKGROUND:
2. The disputes between the parties arose out of the 'Contract Agreement no. PMSSY-II/ALIGARH/2011-12/PACKAGE-I for the Construction of New Emergency and Trauma Centre, OPD and OBG Blocks at Jawahar Lal Nehru Medical College, Aligarh Muslim University, Aligarh (U.P.)'. The subject Contract was awarded by the petitioner to the respondent vide Notice of Award dated 17.10.2011, with a contract value of Rs.67,97,60,335/-.
The stipulated time for completion of the contract was set at 21 Signature Not Verified Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 1 of 21 Neutral Citation Number: 2023:DHC:2578 months with effect from 01.11.2011, with a completion date of 31.07.2013. Admittedly, the work was completed with a delay of 32 months on 31.03.2016. The final bill was remitted by the petitioner to the respondent on 09.10.2017.
3. On 08.09.2018, the respondent invoked the arbitration agreement between the parties whereupon, a petition was filed under Section 11 of the Act and the learned Sole Arbitrator was appointed by this Court on 30.05.2019.
4. The learned Sole Arbitrator by way of the Impugned Award, awarded the following reliefs to the respondent:-
"383. Accordingly, for the reasons set out hereinabove, the Tribunal, under the provisions of the Arbitration Act, allows the claims in favour of the Claimant and against the Respondent as per the following terms and quantifying the same:
Claim No. / Claim Claim Amount
Description Allowed
Claim No. 1-for Rs.94,39,878/-
Payment under Clause
10C of the GCC
Claim No. 2- Rs.21,45,779/-
Compensation for
escalation in the cost
of Steel and Cement in
the extended period
Claim No.3- Rs.1,92,33,376/-
Compensation for
escalation on
materials (other than
Cement and Steel) in
the extended period
Claim No. 4 (i)- Cost Rs.27,20,017/-
towards renewal of
Bank Guarantees in
the extended period
Claim No. 4 (ii)- Rs.38,87,054/-
Refund of extra
interest recovered by
the Respondent on
Signature Not Verified mobilization advance
Digitally Signed By:SUNIL
Signing Date:19.04.2023
19:46:55 OMP (COMM) 511/2022 Page 2 of 21
Neutral Citation Number: 2023:DHC:2578 Claim No. 4 (iii)- Rs.3,54,698/-
Interest amount
withheld against
Milestone(s)
Claim No.5 (a)- Rs.1,36,81,159/-
Compensation for on-
site Manpower
Retention in the
extended period
Claim No. 5 (b)- Nil
Compensation for on-
site Tools and Plant
Retention in the
extended period
Claim No. 5 (c)- Rs.13,19,850/-
Compensation for on-
site Electricity
charges in the
extended period
Claim No. 6- Rs.4,35,04,661/-
Damages for Head
Office Overheads and
expenses in the
extended period
Claim No.7- Rs.20,70,433/-
Insurance Charges for
the extended period
Claim No. 8-Claim for Nil
rate less paid than the
agreement rate for fire
alarm
Claim No. 9- A total Rs.4,36,45,877/-
Simple Interest of
[@7.5% on
Rs.7,85,29,480/- for
69 months].
Claim No. 10- Rs.22,00,000/-
towards cost of
Arbitration and other
expenses.
Total Rs.14,42,02,782/-
384. Resultantly, in view of the
foregoing analysis and findings, the Tribunal hereby passes an award, under the provisions of the Arbitration Act, for a total sum of Rs.14,42,02,782/- in favour of the Claimant and against the Respondent. The said amount is hereby Signature Not Verified Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 3 of 21 Neutral Citation Number: 2023:DHC:2578 recoverable in law by the Claimant from the Respondent by virtue of this Award."
5. By way of a correction order dated 13.04.2022, the following amendment was made in the impugned award:-
"5. Accordingly, the claim description, as allowed, in the table to paragraph no. 383 at Column 9 is corrected thus:
"Claim No. 9 - A total simple interest of 7.5% on Rs.9,83,56,905/- for 71 months""
SUBMISSIONS OF THE LEARNED COUNSEL FOR THE PETITIONER:
6. The learned counsel for the petitioner submits that the impugned Award is liable to be set aside inasmuch as Clause 5 of the General Conditions of Contract (in short, 'GCC') provids that the said project is time bound and no time overrun would be acceptable, however, the learned sole Arbitrator has held that time is not of the essence to the Contract. He submits that therefore, the learned Arbitrator has clearly passed the Award contrary to the terms of the Agreement between the parties.
7. He further submits that the learned Arbitrator has also ignored the effect of the No Claim Certificate, not only given in the final bill raised by the respondent on 15.12.2016, but even thereafter. He submits that the learned Arbitrator, without any evidence, has found that the said No Claim Certificates were forced out of the respondent, which is totally incorrect inasmuch as the petitioner had also waived its right to levy liquidated damages on the respondent due to delay in the execution of the work. He submits that the learned Arbitrator has also failed to appreciate that in terms of the extension of time granted to the respondent for completion of work, even the petitioner had to forego its claims Signature Not Verified Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 4 of 21 Neutral Citation Number: 2023:DHC:2578 for liquidated damages. He submits that therefore, both the parties having foregone their respective claims, the question of any coercion being exercised on the respondent for issuance of the No Claim Certificate does not arise.
8. The learned counsel for the petitioner submits that the learned Arbitrator has also failed to appreciate that the final bill payable to the respondent was only for a sum of approximately Rs.58 Lakh, out of total contract value of around Rs.68 Crore. Therefore, this meagre claim of the respondent could not have acted as a matter of coercion on the respondent for giving an unconditional undertaking of no further claims arising under the contract.
9. He further draws my reference to Clause 9 of the GCC to submit that the said Clause clearly provides that no further claim after the final bill shall be made by the contractor.
10. He further submits that the learned Arbitrator having found that only 70% of the delay was attributable to the petitioner, erred in rejecting the counter claim of the petitioner, wherein damages were being claimed for the remaining 30% of the delay that was attributable to the respondent. He submits that in this manner, there were contradictions in the findings in the Impugned Award.
11. He submits that the final arguments in the arbitration proceedings were concluded on 07.02.2021, whereas the Award was passed only on 28.02.2022, that is with a delay of more than one year. Interest for the said period has also been awarded to the respondent, thereby further burdening the petitioner.
12. He further submits that the respondent had raised its claims only in the notice invoking arbitration dated 08.09.2018, which is with a delay of almost one year from the date of payment of the final Signature Not Verified Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 5 of 21 Neutral Citation Number: 2023:DHC:2578 bill. He submits that this aspect has also been ignored by the learned Arbitrator in awarding interest to the respondent.
13. The learned counsel for the petitioner further submits that the learned Arbitrator has, in fact, gone beyond the pleadings of the respondent and made up a case for the respondent, which has not been pleaded in the Statement of Claim.
SUBMISSIONS OF THE LEARNED COUNSEL FOR THE RESPONDENT:
14. On the other hand, the learned counsel for the respondent submits that the learned Arbitrator has found that there was no provision in the Contract which required the submission of a No Claim Certificate from the respondent before processing of its bills. The Arbitrator found that such demand of a No Claim Certificate from the respondent itself shows that the respondent was coerced into submitting the same and therefore, the No Claim Certificate shall hold no value.
15. He submits that the learned Arbitrator on facts has also found that in spite of the final bill, the petitioner itself was entertaining further claims of the respondent under Clause 10C and 10CA of the GCC, which itself belied the contention of the petitioner that no further claims after the final bill could be entertained.
16. He submits that the petitioner itself had granted extension of time for completion of the work to the respondent. In terms of Section 55 of the Indian Contract Act, 1872, and the judgment of the Supreme Court in Hind Construction Contractors v. State of Maharashtra, AIR 1979 SC 720, the learned Arbitrator has rightly held that time was not of essence to the Contract.
17. He submits that the learned Arbitrator has also found that while 70% of the delay is due to the petitioner, the remaining 30% is Signature Not Verified Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 6 of 21 Neutral Citation Number: 2023:DHC:2578 not attributable to any of the parties. The learned Arbitrator has therefore, awarded only 70% of the damages for the delay in favour of the respondent, while rejecting the counter claim of the petitioner. He submits that the petitioner has not shown any ground to challenge the above findings.
18. On the issue of interest, he submits that the delay in passing of the Award occurred due to the Covid-19 pandemic. This has been taken note of by the learned Arbitrator in the impugned Award. The respondent cannot be made to suffer for such delay. The amounts found due and payable by the petitioner to the respondent necessarily has to have a consequence of interest. He submits that therefore, no fault could be found on the award of interest for the period between the date of completion of hearing the arguments and the date of the Award.
19. On the issue of raising the claims belatedly, the learned counsel for the respondent submits that even after the final bill had been paid, the petitioner was still considering the claim of the respondent for escalation under Clause 10C and 10CA of the GCC. The claim having been raised within the period of limitation, no fault can be found with the respondent. He submits that, in fact, the petitioner had not raised any plea on the maintainability of the claims of the respondent. ANALYSIS AND FINDINGS:
20. I have considered the submissions made by the learned counsels for the parties.
21. As far as the plea of time being of essence to the Contract, Clause 5 of the Contract provides for the time for completion of the work as also extension of period in case of delay in completion of the Contract. Clause 5 is reproduced hereinbelow:
Signature Not Verified Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 7 of 21Neutral Citation Number: 2023:DHC:2578 "CLAUSE 5 Time and Extension for Delay The time allowed for execution of the Works as specified in the Schedule „F‟ or the extended time in accordance with these conditions shall be the essence of the Contract. The execution of the works shall commence from such time period as mentioned in schedule „F‟ or from the date of handing over of the site whichever is later. If the Contractor commits default in commencing the execution of the work as aforesaid, Department, shall without prejudice to any other right or remedy available in law, be at liberty to forfeit the earnest money & performance guarantee absolutely.
5.1 As soon as possible after the Contract is concluded, the Contractor shall submit a Time and Progress Chart for each mile stone and get it approved by the Engineer-in-charge. The Chart shall be prepared in direct relation to the time stated in the Contract documents for completion of items of the works. It shall indicate the forecast of the dates of commencement and completion of various trades of sections of the work and may be amended as necessary by agreement between the Engineer-in-Charge and the Contractor within the limitations of time imposed in the Contract documents and further to ensure good progress during the execution of the work, the contractor shall in all cases in which the time allowed for any work, exceeds one month (save for special jobs separate programme has been agreed upon) complete the work stones given in Schedule „F‟.
5.2 If the work(s) be delayed by:
(i) Force majeure, or
(ii) Abnormally bad weather, or
(iii) Serious loss or damage by fire,or
(iv) Civil commotion, local commotion of workmen, strike or lockout affecting any of the Signature Not Verified traders employed on the work, or Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 8 of 21 Neutral Citation Number: 2023:DHC:2578
(v) Delay on the part of other contractors or tradesmen engaged by Department in executing work not forming part of the Contractor or
(vi) Non-availability of stores, which are the responsibility of Department to supply, or
(vii) Non-availability or break down of tools and Plant to be supplied or supplied by Department or
(viii) any other cause which, in the absolute discretion of the Engineer-in-charge then upon the happening of any such event causing delay, the Contractor shall immediately give notice thereof in writing to the Engineer-in-Charge but shall nevertheless use constantly his best endeavours to prevent or make good the delay and shall do all that may be reasonably required to the satisfaction of the Engineer-in-Charge to proceed with the works.
5.3 Request for rescheduling of Milestones and extension of time, to be eligible for consideration, shall be made by the Contractor in writing within fourteen days of the happening of the event causing delay on the prescribed form. The contractor may also, if practicable, indicate in such a request the period for which extension is desired.
5.4 In any such case the authority as indicated in Schedule F may give a fair and reasonable extension of time and reschedule the milestones for completion of work. Such extension shall be communicated to the Contractor by the Engineer-in-Charge in writing within 3 months of the date of receipt of such request. Non application by the contractor for extension of time shall not be a bar for giving a fair and reasonable extension by the authority as indicated in Schedule F and this shall be binding on the contractor."
Signature Not Verified Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 9 of 21Neutral Citation Number: 2023:DHC:2578
22. A reading of the above would show that the said Clause also provides for grant of extension of time for completion of the Contract. In Hind Construction Contractors (supra), it has been held that the question whether or not time was of essence of the contract would essentially be a question of the intention of the parties to be gathered from the terms of the contract. Even where the parties have expressly provided that time is of the essence of the contract, such a stipulation will have to be read along with other provisions of the contract, and such other provisions may, on construction of the contract, exclude the inference that the completion of the work by a particular date was intended to be fundamental. If the contract were to include clauses providing for extension of time in certain contingencies or for payment of fine or penalty for every day or week the work undertaken remains unfinished on the expiry of the time provided in the contract, such clauses would be construed as rendering ineffective, the express provision relating to the time being of the essence of contract.
23. In the present case, the learned Arbitrator, after considering other Clauses of the Contract, has observed as under:-
"142. In the instant case, the quintessential aspect, which is demonstrative of the intention of the parties, that is, of the Claimant and the Respondent, and which also negates the contention of the Respondent that time was of the essence of the contract is that the Respondent granted successive EOTs, including recommendations of the Chief Engineer (Ex. R-96) granting EOT with retrospective effect.... In the instant case, grant of successive EOTs by the employer, that too with retrospective effect, lead to the singular Signature Not Verified conclusion that, in fact, time was not the Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 10 of 21 Neutral Citation Number: 2023:DHC:2578 essence of the Contract. The Respondent retrospectively extending the time period for completion clearly establish that time was not of the essence of the Contract.
144. From the authorities discussed hereinabove, it becomes amply clear that notwithstanding an express stipulation in a contract stating time to be of essence, if the same contract also contains provision(s) for extension of time in certain circumstances and/or provision(s) for levy of liquidated damages at specified rates during the period the work remains unfinished after the expiry of the stipulated date, then the said provisions have the effect to render the express stipulation envisaging time as the essence of the contract a non-acceptable proposition in law. Additionally, for discerning whether time is of the essence of a contract, the paramount consideration remains the intention of the parties which needs to be gathered not only from the provisions of the contract but also from the attending facts and circumstances. Therefore, determination of this issue becomes a mixed question of fact and law.
145. In the instant case, not only the contract between the Claimant and the Respondent contains provisions for extension of time and for levy of liquidated damages in the form of Clause 5.4 and Clause 2 respectively, but, at the same time, the fact also remains that the Respondent-employer granted the Claimant successive EOTs in a routine and mechanical manner as and when such EOTs were requested by the Claimant, and on an occasion with retrospective effect. The stipulations in Clause 5.4 and Clause 2 of the Contract coupled with the fact that EOTs were granted by the Respondent lead to the inescapable conclusion that it was not the intention of the parties to designate time of the essence of the contract.
146. At present, the Tribunal thinks it appropriate to deal with the decisions cited by the learned counsel for the Respondent to bolster the stand that the instant case falls under Part III of Section 55 of the Contract Act and the Claimant‟s claims cannot be entertained, for no notice for compensation was given by the Claimant when the time was Signature Not Verified extended by the Respondent. It goes without Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 11 of 21 Neutral Citation Number: 2023:DHC:2578 saying that the said argument is structured on the foundation that time was of the essence of the contract, a stance already negated by the Tribunal."
24. It is settled law that the interpretation of the Contract is within the exclusive domain of the learned Arbitrator. This Court in exercise of its powers under Section 34 of the Act would not interfere with such interpretation of the Contract made by the learned Arbitral Tribunal. The Supreme Court in UHL Power Co. Ltd. v. State of H.P., (2022) 4 SCC 116, has reemphasised this principle as under:-
"19. In Parsa Kente Collieries Ltd. v. Rajasthan Rajya Vidyut Utpadan Nigam Ltd. [Parsa Kente Collieries Ltd. v. Rajasthan Rajya Vidyut Utpadan Nigam Ltd., (2019) 7 SCC 236 : (2019) 3 SCC (Civ) 552], adverting to the previous decisions of this Court in McDermott International Inc. v. Burn Standard Co. Ltd. [McDermott International Inc. v. Burn Standard Co. Ltd., (2006) 11 SCC 181] and Rashtriya Ispat Nigam Ltd. v. Dewan Chand Ram Saran[Rashtriya Ispat Nigam Ltd. v. Dewan Chand Ram Saran, (2012) 5 SCC 306] , wherein it has been observed that an Arbitral Tribunal must decide in accordance with the terms of the contract, but if a term of the contract has been construed in a reasonable manner, then the award ought not to be set aside on this ground, it has been held thus :
(Parsa Kente Collieries case [Parsa Kente Collieries Ltd. v. Rajasthan Rajya Vidyut Utpadan Nigam Ltd., (2019) 7 SCC 236 : (2019) 3 SCC (Civ) 552] , SCC pp. 244-45, para 9) "9.1. ... It is further observed and held that construction of the terms of a contract is primarily for an arbitrator to decide unless the arbitrator construes the contract in such a way that it could be said to be something that no fair-minded or reasonable person could do. It is further observed by this Court in the aforesaid decision in para 33 that when a Signature Not Verified court is applying the "public policy" test to an Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 12 of 21 Neutral Citation Number: 2023:DHC:2578 arbitration award, it does not act as a court of appeal and consequently errors of fact cannot be corrected. A possible view by the arbitrator on facts has necessarily to pass muster as the arbitrator is the ultimate master of the quantity and quality of evidence to be relied upon when he delivers his arbitral award. It is further observed that thus an award based on little evidence or on evidence which does not measure up in quality to a trained legal mind would not be held to be invalid on this score.
9.2. Similar is the view taken by this Court in NHAI v. ITD Cementation India Ltd. [NHAI v. ITD Cementation India Ltd., (2015) 14 SCC 21 : (2016) 2 SCC (Civ) 716] , SCC para 25 and SAIL v. Gupta Brother Steel Tubes Ltd. [SAIL v. Gupta Brother Steel Tubes Ltd., (2009) 10 SCC 63 : (2009) 4 SCC (Civ) 16] , SCC para 29."
(emphasis supplied)
20. In Dyna Technologies [Dyna Technologies (P) Ltd. v. Crompton Greaves Ltd., (2019) 20 SCC 1] , the view taken above has been reiterated in the following words :
(SCC p. 12, para 25) "25. Moreover, umpteen number of judgments of this Court have categorically held that the courts should not interfere with an award merely because an alternative view on facts and interpretation of contract exists.
The courts need to be cautious and should defer to the view taken by the Arbitral Tribunal even if the reasoning provided in the award is implied unless such award portrays perversity unpardonable under Section 34 of the Arbitration Act."
21. An identical line of reasoning has been adopted in South East Asia Marine Engg. & Constructions Ltd. (Seamec Ltd.) v. Oil India Ltd. [South East Asia Marine Engg. & Constructions Ltd. (Seamec Ltd.) v. Oil India Ltd., (2020) 5 SCC 164 : (2020) 3 SCC (Civ) 1] and it has been held as follows : (SCC p.
172, paras 12-13) "12. It is a settled position that a court can set aside the award only on the grounds as provided in the Arbitration Act as interpreted by the courts. Recently, this Court in Dyna Technologies (P) Ltd. v. Crompton Greaves Signature Not Verified Ltd. [Dyna Technologies (P) Ltd. v. Crompton Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 13 of 21 Neutral Citation Number: 2023:DHC:2578 Greaves Ltd., (2019) 20 SCC 1] laid down the scope of such interference. This Court observed as follows : (SCC p. 12, para 24) „24. There is no dispute that Section 34 of the Arbitration Act limits a challenge to an award only on the grounds provided therein or as interpreted by various Courts. We need to be cognizant of the fact that arbitral awards should not be interfered with in a casual and cavalier manner, unless the Court comes to a conclusion that the perversity of the award goes to the root of the matter without there being a possibility of alternative interpretation which may sustain the arbitral award. Section 34 is different in its approach and cannot be equated with a normal appellate jurisdiction. The mandate under Section 34 is to respect the finality of the arbitral award and the party autonomy to get their dispute adjudicated by an alternative forum as provided under the law. If the Courts were to interfere with the arbitral award in the usual course on factual aspects, then the commercial wisdom behind opting for alternate dispute resolution would stand frustrated.‟
13. It is also settled law that where two views are possible, the Court cannot interfere in the plausible view taken by the arbitrator supported by reasoning. This Court in Dyna Technologies [Dyna Technologies (P) Ltd. v. Crompton Greaves Ltd., (2019) 20 SCC 1] observed as under : (SCC p. 12, para 25) „25. Moreover, umpteen number of judgments of this Court have categorically held that the Court should not interfere with an award merely because an alternative view on facts and interpretation of contract exists. The Courts need to be cautious and should defer to the view taken by the Arbitral Tribunal even if the reasoning provided in the award is implied unless such award portrays perversity unpardonable under Section 34 of the Arbitration Act.‟ "
(emphasis supplied)"
25. In the present case, the above stringent standard laid down by the Supreme Court has not been fulfilled by the petitioner. The findings of the learned Arbitrator reproduced hereinabove show Signature Not Verified Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 14 of 21 Neutral Citation Number: 2023:DHC:2578 the due application of mind and consideration of the relevant circumstances by the learned Arbitrator and therefore, warrants no interference from this Court.
26. The submission of the learned counsel for the petitioner that the learned Arbitrator having found that only 70% of the delay was attributable to the petitioner, could not have completely rejected the counter claim of the petitioner arising out of the delay in execution of the work, is also ill-founded. The learned Arbitrator, in his impugned Award has found that while 70% of the delay is attributable to the petitioner, the remaining 30% of the delay is not attributable to the respondent. No infirmity has been shown by the petitioner in the said finding of the learned Arbitrator.
27. I may herein quote the relevant findings of the learned Arbitrator on this issue:
"257. In view of the discussion carried out hereinabove, the delay is held attributable in the following manner:
Nature of Hinderance No. of days Delay is held for which attributable delay was to:
caused Delay in handing over 118 Respondent the site (OBG Block, OPD Block and Trauma Centre) Delay of approval of 28 Respondent Radio Therapy Block Non-availability of 3 Respondent project funds Construction of 187 Respondent corridor between existing OBG Block and new OBG Block Delay in start of road 52 Respondent work Delay in finalization 299 Respondent of Medical Gas Pipe Line Work Signature Not Verified Testing & 299 - Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 15 of 21 Neutral Citation Number: 2023:DHC:2578 Commissioning of Services; Providing pipeline for irrigation for horticulture works; and modifications in OPD and OBG blocks
258. Therefore, in terms of the remarks of the Chief Engineer attached to the EOT Application-Part 2, out of the total delay of 986 days, a delay of only 687 days (986-299 days) is adjudicated as attributable to the Respondent. The percentage of delay attributable to the Respondent is as follows:
Total Delay held to be % of Delay
Delay attributable to the attributable to
Respondent. the Respondent
986 687 687/986 X 100 =
70% (approximately)
259. Consequently, the Tribunal hereby holds that 70% of delay in the completion of the Project is attributable to the Respondent. As far as the rest of 30% of the delay is concerned, it is made clear that the said 30% delay is not held to be attributable to the Claimant. It is only that for the said 30% delay, the Claimant has not been able to successfully prove that the same was caused due to reasons attributable to the Respondent."
28. On the plea of the petitioner that having executed No Claim Certificates, including in the final bill, the respondent was barred from claiming any further amounts from the petitioner, also deserves to be rejected. In this regard, I may quote from the opinion of the learned Sole Arbitrator, who has held as under:-
"119. In the case at hand, though the Claimant had submitted the no claim certificate, that is, Ex. R-113, and other undertakings, including EOT Application Part-1 (Ex. R-96), yet there exists ample circumstantial evidence which lead to the conclusion that the Claimant had Signature Not Verified no option but to give the said no claim Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 16 of 21 Neutral Citation Number: 2023:DHC:2578 certificate and other undertakings to the Respondent, for the Respondent was in a dominant position and enjoyed such dominance over the Claimant due to the fact that the bills of the Claimant were not being passed by the Respondent. There is neither any settlement agreement executed between the Claimant and the Respondent, which was the case in Kelkar and Kelkar (supra), nor has the Claimant ever withdrawn any pending claim or proceeding against the Respondent, which was the case in Double Dot Finance (supra). The decisions in both the said cases were premised on the principle that an offeree cannot be permitted to change his mind after the unequivocal acceptance of the offer, which has its basis in Section 5 and Section 8 of the Contract Act, which deal with "Revocation of proposals and. acceptances" and "Acceptance by performing conditions or receiving consideration" respectively.
120. It is worthy to note that when the contract works get prolonged beyond the stipulated date of completion, inter alia, due to late approvals and grant of extension of time by the employer, without levy of liquidated damages, such as in the present case, the demand of the employer has been that till such time a no claim certificate/undertaking is tendered by the contractor, final bill shall not be paid, which is itself a circumstances to show that the contractor succumbed to the pressure of the employer. That is also the position when the Claimant tendered the other undertakings at the time when the Respondent granted EOT.
121. In addition, the fact remains that the Claimant initially submitted the final bill on 15.12.2016 but the Respondent did not release the payment for a long duration. As is evident, the Claimant had received the payments much after the submission of the undertaking along with the EOT application dated 06.12.2016 (Ex. R-96). In fact, the Claimant did not even know the quantum of the amount which shall be remitted to it at the time of execution of the said documents. These facts make the domineering stance of the Respondent qua the Claimant clear. It was as if the Respondent made the presentation of the undertaking Signature Not Verified along with the EOT application and the no Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 17 of 21 Neutral Citation Number: 2023:DHC:2578 claim certificate with the final bill a pre- condition for scrutiny of the bills of the Claimant. Thus, the said undertakings and the no claim certificate can under no circumstances be construed as discharge of the contract by accord and satisfaction.
122. As stated earlier, another aspect that needs to be adverted to is the fact that the letter dated 30.08.2017 issued by the Claimant confirming the payment, which as per the Respondent tantamounts to acceptance of „full and final‟ payment towards all claims, was not a „final bill‟ in the proper sense of the term, as it did not culminate or conclude the on-going transaction(s) between the Claimant and the Respondent. Such is the finding of the Tribunal owing to the nature and legal consequence of the letters dated 17.11.2017 (Ex. R-115), 04.01.2018 (Ex. C-66) and 17.03.2018 (Ex. C-
67) issued by the Respondent whereby the Respondent had asked the Claimant to submit the claims under Clause 10C and Clause 10CA of GCC. The Respondent‟s act of issuance of letters after the submission of the letter dated 30.08.2017 by the Claimant confirming the payment to the Respondent has immense significance.
123. In the letter dated 17.11.2017 (Ex. R-
115), the Chief Engineer wrote on behalf of the Respondent asking the Claimant to submit its claim under Clause 10 C and 10 CA of the Contract. The relevant part of the letter 17.11.2017 (Ex.R-115) reads as under:
"This is in reference to our letter No. HLL/IDN/4C/GCPPL/2017-18/336 dated 12.07.2017, subsequent correspondence and various discussions with M/s. Globe Civil Projects Pvt. Ltd.
regarding submission of their documents for processing the payment for escalation, if any, under clause 10C & 10CA of contract. However, your request for payment of escalation under clause 10C & 10CA, in totality, is still awaited.
In view of the above, it is once again impressed upon M/s. Globe Civil Projects Pvt. Ltd, to submit your request for payment of escalation under clause 10C & 10 CA, in totality, Signature Not Verified along with required supporting Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 18 of 21 Neutral Citation Number: 2023:DHC:2578 documents like Labour records, Labour payment proofs, related insurance policies, invoices for steel & cement etc. to examine the matter as per the terms & conditions of contract"
[Emphasis supplied]
124. In response to the aforementioned letter, the Claimant duly submitted its claim along with the letter dated 30.12.2017. The Respondent, however, vide its letter dated 04.01.2018 (Ex. C-66), stated that the claim so raised was without the requisite documents and asked the Claimant to re-submit the claim. Similar has been the purport of the communication dated 17.03.2018 (Ex. C-67) whereby the Respondent again requested the Claimant to submit the claims under Clause 10C and Clause 10CA of GCC.
125. These correspondences between the parties are indicative of two significant aspects, one, that even beyond 30.08.2017, there was no „full and final‟ settlement between the parties contrary to what the learned counsel for the Respondent has urged and second, that since all the dues and payments of the Claimant were not finally settled till 30.08.2017. Because of the dominant position of the Respondent qua the Claimant, the Claimant was compelled to issue the full and final certificate in question, and it was only for getting its legitimate payment under the bill pending with the Respondent, which did not even contain the escalation amount under Clauses 10C and 10CA of the Contract.
126. In view of the above analysis, the Tribunal is of the view that neither the no claim certificate submitted by the Claimant to the Respondent vide letter dated 30.08.2017 nor the undertakings submitted by the Claimant along with the EOT application(s) to the Respondent amounts to acceptance of „full and final‟ payment and, therefore, the claims of the Claimant are not barred from consideration."
29. The above are findings of fact based on the appreciation of the conduct of the parties as was evident from the documents before the learned Arbitrator. In Delhi Airport Metro Express Pvt. Ltd.
Signature Not Verified Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 19 of 21Neutral Citation Number: 2023:DHC:2578 v. Delhi Metro Rail Corporation Ltd., (2022) 1 SCC 131, the Supreme Court has again cautioned that in exercise of its powers under Section 34 of the Act, the Court does not act as a Court of appeal. It is not permissible for the Court to reappreciate evidence to conclude that the award suffers from patent illegality appearing on the face of the award. In the present case, the Award passed by the learned Arbitrator is well reasoned and no ground to interefer with the same is made out by the petitioner.
30. The reliance of the learned counsel for the petitioner on Clause 9 of the GCC is also ill founded. Only a vague reliance on Clause 9 of the GCC was placed by the petitioner in the Statement of Defence as also in the present petition, and that too only in relation to the Claims 1 and 2. These claims were under Clause 10C and 10CA of the GCC and admittedly raised by the respondent prior to the submission of the final bill. The petitioner itself was seeking documents in support of these claims from the respondent even after the submission of the final bill. Even otherwise, in view of the above findings of the learned Sole Arbitrator on the issue of No Claim Certificate, I find that the said Clause would have no application to the facts of the present case. The claims arising out of delay attributable to the petitioner could not have been raised by the respondent at the time of raising the Final Bill. I find no infirmity in the Arbitral Award on this account.
31. The submission of the learned counsel for the petitioner that the learned Arbitrator having reserved the Award for almost one year could not have awarded interest in favour of the respondent for the said period also has no merit. Admittedly, the learned Arbitrator has found amounts to be payable by the petitioner to Signature Not Verified Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 20 of 21 Neutral Citation Number: 2023:DHC:2578 the respondent. The delay in pronouncement of the Award occurred due to the outbreak of the Covid-19 pandemic, for which neither party can be made to suffer. However, as the amounts found due and payable by the petitioner to the respondent remained in the hands of the petitioner, the petitioner cannot escape the liability to pay interest on such amounts in any case.
32. Delay in raising of its claim by the respondent also cannot lead to denial of interest to the respondent for payment otherwise found due and payable to it from the petitioner. The claim was raised within the period of limitation and it was not as if the petitioner immediately paid the same. Even otherwise, the award of interest is at the discretion of the Arbitrator. Unless found to be completely perverse, the Court cannot interfere with such award merely because it may have taken a different view on the same.
33. I, therefore, find no merit in the present petition and the same is dismissed.
34. There shall be no order as to costs.
NAVIN CHAWLA, J.
APRIL 18, 2023/RN/DJ Signature Not Verified Digitally Signed By:SUNIL Signing Date:19.04.2023 19:46:55 OMP (COMM) 511/2022 Page 21 of 21