Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 18, Cited by 0]

Calcutta High Court

Srei Equipment Finance Limited vs Whitefield Papermills Ltd And Anr on 24 February, 2025

Author: Shampa Sarkar

Bench: Shampa Sarkar

OCD -16
                                 ORDER SHEET

                       IN THE HIGH COURT AT CALCUTTA
                            COMMERCIAL DIVISION
                                ORIGINAL SIDE

                            AP-COM/368/2024
                       [Old Case No. AP/678/2023]
                      SREI EQUIPMENT FINANCE LIMITED
                                   VS
                  WHITEFIELD PAPERMILLS LTD AND ANR.


  BEFORE:
  The Hon'ble JUSTICE SHAMPA SARKAR
  Date: 24th February, 2025.

                                                                       Appearance:
                                                       Mr.     Jishnu Saha,Sr.Adv.
                                                      Mr. Swatarup Banerjee, Adv.
                                                         Mr. Shaunak Ghosh, Adv.
                                                            Mr. Rajib Mullick, Adv.
                                                           .... for the petitioner
                                                           Mr. Snubhav Sinha,Adv.
                                                            Mr.Subhasis Dey, Adv.
                                                        Mr. Saswat Acharya, Adv.
                                                          Mr. Abhijit Agarwal, Adv.
                                                            Ms. Shruti Shaw, Adv.
                                                              ...for the respondents

          The Court:1. This is an application for appointment of an arbitrator.

Clause 17 of the loan agreement dated July 1, 2019, contains an arbitration

clause. Mr. Saha, learned senior advocate submits that the dispute between

the parties should be referred to arbitration on the strength of the said clause.

Clause 17 of the said agreement is quoted below:-

          "17. LEGAL REMEDIES FOR RECOVERY OF DUES :
                                        2




                    In the event of any dispute or differences arising under this
         Agreement including any dispute as to any amount outstanding, the
         real meaning or purport hereof ("Dispute"), such dispute shall be
         finally resolved by arbitration. Such arbitration shall be conducted in
         accordance with the provisions of the Indian Arbitration and
         Conciliation Act, 1996 and rules framed thereunder and/or any
         amendment and/or re-enactment thereof from time to time, by a
         single named arbitrator to be appointed solely by the Lender. The
         venue of arbitration shall be Kolkata and the arbitration shall be
         conducted in English language. The Borrower and/or all the owner
         and/or the mortgagor of the property confirms to abide by the
         arbitration clause and shall always be bound and abide by the award
         and/or orders of the Arbitrator.
                    Further it is stated and mutually agreed between the Parties
         that in the event of any dispute and differences and/or any Event of
         Default arising out of this agreement and its connected documents
         including the mortgage of the security/property and/or other
         securities, Srei has the discretion and option to avail any other civil
         and/or criminal remedies and/or legal relief in Courts, Tribunals,
         statutory reliefs in accordance with law and as permitted in prevailing
         laws, Acts and Rules framed thereunder including Insolvency and
         Bankruptcy laws act and rules and/or SARFAESI Act and Rules and
         as amended from time to time and file any mortgage suit and/or do
         auction for the purpose of sale and recovery of its dues and claims
         and accordingly enforce the mortgage and sell the mortgaged property
         and/or other securities in accordance with law and appropriate the
         sale proceeds as recovery of dues along with interest and other
         charges accruing thereon."

2.    Clause 20 of the agreement is quoted below,and the same mentions the
chosen jurisdiction. The same is quoted below:-
         "20. GOVERNING LAW AND JURISDICTION :
            This Agreement shall be governed by and construed in all respects
         with the Laws in India and any matter or issues arising or any
         dispute hereunder shall, at the option/discretion of the Lender, with
         the exclusive jurisdiction of the Courts of the City of Kolkata. This
         shall not however limit the rights of the Lender to file/take
         proceedings in any other Court of Law or Tribunal of Competent
                                         3




           Jurisdiction and the Lender is also fully entitled to avail any
           provisions       of        the         Law         and/or          any
           amendments/govt.orders/circulars/notifications/statutory rights as
           and when applicable to the Lender in accordance with Law."


3.    The mechanism prescribed under the arbitration clause is that, the

lender will appoint the sole arbitrator,to arbitrate upon the dispute between the

parties.In view of the change of law and the subsequent decisions of the

Hon'ble Apex Court, the mechanism prescribed fails. The lender cannot appoint

the learned arbitrator, unilaterally. Hence, the petitioner has approached this

Court with this application when the respondents did not agree to the

nomination of a learned Arbitrator by the petitioner, in the notice invoking

arbitration dated July 5, 2023. The respondents denied the nature of the

dispute.

4.    Mr. Saha, learned senior Advocate for the petitioner submits that the

contentions and objections raised by the respondents in the affidavit-in-

opposition are triable issues.The scope of the referral court is restricted to the

examination of the existence of an arbitration clause and invocation thereof.

Mr. Sinha, learned advocate for the respondents has vehemently opposed this

application and urges this Court to reject the application on the following

grounds:-
                                        4




      (a) The Reserve Bank of India, in its application before the learned

         National Company Law Tribunal, Kolkata Bench indicated that the

         transaction between the petitioner and the respondents was a

         fraudulent one.

      (b) The agreement was induced by fraud. Fraud vitiates all. It goes to

         the very root of the agreement.

      (c) Fraud being a complicated issue involving elaborate appreciation of

         evidence,should be adjudicated by the Civil Court and not by an

         arbitrator.

      (d) The referral Court, upon perusal of the application of the Reserve

         Bank of India and all the bank transactions which have been

         annexed to the affidavit-in-opposition, should refrain from referring

         the disputes to arbitration. The petitioner must be relegated to a civil

         suit.

      (e) The notice invoking arbitration is defective as an incorrect clause

         has been mentioned.

      (f) The arbitration agreement is not properly certified.

5.   Reliance has been placed on the decisions of Rashid Raza vs. Sadaf

Akhtar reported in (2019) 8 SCC 710 and A. Ayyasamy vs. A. Paramasivam

and Ors. reported in (2016) 10 SCC 386.
                                         5




6.    According to Mr. Sinha, if the referral court upon, prima facie,

appreciation of the documents arrives at a conclusion that the allegation of

fraud is serious and issues are triable under the criminal laws,the prayer for

reference should be rejected. According to Mr. Sinha, fraud vitiates all,

including the agreement. Moreover, not only were the transactions between the

parties fraudulent, but the execution of the document was also an act of fraud.

The respondents' signature was induced by fraud and misrepresentation.

Accordingly, the decision in A. Ayyasamy (supra) is relied upon by Mr. Sinha

in support of his further contention that, when there are allegations of fraud,

the referral court while adjudicating the application under Section 11, should

conduct the twin tests, i.e., (a) whether the plea of fraud permeates the entire

contract (b) whether the allegation of fraud touches upon the internal affairs of

the parties inter se, having no implication in the public domain. Mr. Sinha

submits that, the very fact that the Reserve Bank of India approached the

NCLT, Kolkata Bench with the allegations that fraudulent activities were being

indulged in by the petitioner, which also involved the transactions with the

respondents, was indicative of the adverse effect on the public exchequer. The

respondents has also filed a supplementary affidavit to bring on record that, a

notice of invocation of pledged shares had been issued by the petitioner, which

indicated that the dispute and difference, arose out of a loan agreement of

2017 and not the subject agreement dated July 1, 2019. It is submitted that
                                          6




the impugned loan was utilized to round trip an amount of INR 66 crores to the

respondents, to enable the petitioner to repay an existing loan of SEFL

andultimately, the amount was ultimately received by SEFL.Further, mortgage

of properties which were situatedwithin the Special Economic Zone could not

have been created. Moreover,allocation of those properties were also cancelled

by the Andhra Pradesh Government which proved that the transactions were

completely fraudulent and illegal. The disbursements were made to the

respondents with an ulterior motive.

7.    Heard the parties. This is a referral Court. The jurisdiction of the referral

Court is restricted to the satisfaction of existence of an arbitration agreement

and whether the arbitration clause had been invoked or not.The existence of

the arbitration agreement is not in dispute. Mr. Sinha has addressed the Court

today, on the issue that the same was induced by fraud. However, in the first

paragraph of the reply to the notice invoking arbitration, the learned advocate

for the respondents has stated thus:-

        "It is imperative to note that we have entered into a loan agreement
        with SREI Equipment Finance Ltd. (hereinafter referred to as "SPFL")
        in good faith, with the intention of fulfilling all the terms and
        conditions as set forth in the agreement. However, it can be seen
        through the notice that various issues have been raised by you relating
        to the said Loan Agreement No. 179878 dated 01.07.2019 and because
        of which you have served upon us a notice u/s. 21 of the Arbitration &
        Conciliation Act, 1996 for commencement of Arbitration proceedings
        with respect to the alleged disputes as mentioned aforesaid."

8.    In the last paragraph of the letter, it has been stated as follows:-
                                          7




      "However we would like to emphasize that in order to address the
      concerns raised by you in your notice we are willing to cooperate in
      resolving the same, if any, and hope to reach a fair and equitable
      resolution that is acceptable to the parties involved. We believe that an
      open and honest communication can lead to finding a solution that suits
      and benefits mutually. Therefore, in light of the above kindly consider
      this response as an invitation to your client to engage with us in a
      constructive dialogue to address this issue amicably and explore the
      possibilities of settlement of the alleged dispute, if any, without resorting
      to legal recourses.
      In any event, we hereby reserve all our rights and remedies as available
      under law and our bona fide invitation towards an amicable settlement
      shall not be construed as admission to any of your allegations.
      Accordingly, we kindly request you to acknowledge the receipt of this
      letter and provide us with your response towards our suggestion and nay
      proposed alternatives within 15 days from the date of this letter."

9.    The execution of the agreement in good faith and with an intention to

fulfill the terms and conditions is accepted. The receipt of the notice of

invocation is also accepted. Now, whether the agreement was induced by fraud

or misrepresentation etc. will require a detailed enquiry and consideration of

the evidence to be led by the parties. These issues cannot be decided by the

referral Court. Srei Infrastructure Private Limited and Srei Equipment Finance

Limited had undergonea Corporate Insolvency Resolution Process. However,

the company has come out of the resolution process. The petitioner company is

now managed by a different entity. The change of management is the outcome

of a successful insolvency resolution.

10.   In the entire affidavit-in-opposition, the only averment of fraud is that,

the Reserve Bank of India had pointed out to the NCLT, Kolkata that the

transaction between the petitioner and the respondents was fraudulent. The
                                          8




reasons have also been mentioned in the annexures. However, Mr. Saha

submits that the application under Section 66 of the Insolvency and

Bankruptcy Code was not filed by the Reserve Bank of India, but by the

resolution professional. The same is still pending. In my view, whether the loan

was utilized to round-trip an amount of INR 66 crores through Whitefield or

whether the money was disbursed to Whitefield for ulterior motive and for Srei

Equipment Finance Limited to pay off its existing loan,which was detrimental

to public interest, are again matters of evidence which are required to be gone

into by the learned Arbitrator.

11.   In the decision of A. Ayyasamy (supra), the Hon'ble Apex Court held

that an application under Section 8 of the Arbitration and Conciliation Act can

be rejected only when the allegation of forgery and fabrication of documents in

support of the plea of fraud permeated through the entire contract, including

the arbitration agreement, thereby raising a serious question with regard to the

validity of the contract itself.Such issues required elaborate evidence to be

adduced by the parties and the civil court should reject such application and

proceed with the suit.

12.   However, the reverse position was also discussed in the said decision

which stated that where there were simple allegations of fraud touching upon

the internal affairs of the parties,inter se and it had no implication in the public
                                         9




domain, the arbitration clause need not be avoided and the parties should be

relegated to arbitration.

13.   In the case in hand, the issue with regard to the proceeding initiated by

the Reserve Bank of India and the impact of the said loan agreement, are

matters of evidence.The loan agreement before this Court, does not indicate,

prima facie, that the same was a product of fraud.The respondents, in its reply

to the notice invoking arbitration, has accepted that the said agreement had

been entered into in good faith and the respondents intended to comply with

the terms and conditions of the same. For the referral Court to probe deeper

into such issue, will be contrary to the principle of competence competence.

14.   Reference is made to the decision of SBI General Insurance Co. Ltd. vs

Krish Spinning reported in 2024 SCC Online SC 1754, the relevant

paragraphs are quoted below:-

      "91. The justification given in NTPC v. SPML (supra) for allowing the
      scrutiny of arbitrability at the stage of Section 11 petition was that the
      referral court is under a duty to protect the parties from being forced to
      arbitrate when the matter is demonstrably non-arbitrable, and any
      interference by the referral court preventing such ex-facie meritless
      arbitration could be termed as legitimate. It was observed thus:
      "28. The limited scrutiny, through the eye of the needle, is necessary and
      compelling. It is intertwined with the duty of the Referral Court to protect
      the parties from being forced to arbitrate when the matter is
      demonstrably non-arbitrable. It has been termed as a legitimate
      interference by Courts to refuse reference in order to prevent wastage of
      public    and     private   resources [Vidya     Drolia v. Durga    Trading
      Corpn., (2021) 2 SCC 1, para 139 : (2021) 1 SCC (Civ) 549]. Further, as
      noted in Vidya Drolia [Vidya Drolia v. Durga Trading Corpn., (2021) 2
      SCC 1 : (2021) 1 SCC (Civ) 549], if this duty within the limited compass
                                   10




is not exercised, and the Court becomes too reluctant to intervene, it may
undermine the effectiveness of both, arbitration and the Court [Vidya
Drolia v. Durga Trading Corpn., (2021) 2 SCC 1, para 139 : (2021) 1 SCC
(Civ) 549]. Therefore, this Court or a High Court, as the case may be,
while exercising jurisdiction under Section 11(6) of the Act, is not
expected to act mechanically merely to deliver a purported dispute raised
by an applicant at the doors of the chosen arbitrator, as explained
in DLF Home Developers Ltd. v. Rajapura Homes (P) Ltd. [DLF Home
Developers Ltd. v. Rajapura Homes (P) Ltd., (2021) 16 SCC 743, paras
22, 26]"
92. The position that emerges from the aforesaid discussion of law on the
subject as undertaken by us can be summarised as follows:--
i. There were two conflicting views which occupied the field under
the Arbitration Act, 1940. While the decisions in Damodar Valley (supra)
and Amar Nath (supra) took the view that the disputes pertaining to
"accord and satisfaction" should be left to the arbitrator to decide, the
view taken in P.K. Ramaiah (supra) and Nathani Steels (supra) was that
once a "full and final settlement" is entered into between the parties, no
arbitrable disputes subsist and therefore reference to arbitration must
not be allowed.
ii. Under the Act, 1996, the power under Section 11 was characterised as
an administrative one as acknowledged in the decision in Konkan
Railway (supra) and this continued till the decision of a seven-Judge
Bench in SBP & Co. (supra) overruled it and significantly expanded the
scope of judicial interference under Sections 8 and 11 respectively of the
Act, 1996. The decision in Jayesh Engineering (supra) adopted this
approach in the context of "accord and satisfaction" cases and held that
the issue whether the contract had been fully worked out and whether
payments had been made in full and final settlement of the claims are
issues which should be left for the arbitrator to adjudicate upon.
iii. The decision in SBP & Co. (supra) was applied in Boghara
Polyfab (supra) and it was held by this Court that the Chief Justice or his
designate, in exercise of the powers available to them under Section 11 of
the Act, 1996, can either look into the question of "accord and
satisfaction" or leave it for the decision of the arbitrator. However, it also
specified that in cases where the Chief Justice was satisfied that there
was indeed "accord and satisfaction", he could reject the application for
appointment of arbitrator. The prima facie standard of scrutiny was also
expounded, stating that the party seeking arbitration would have
to prima facie establish that there was fraud or coercion involved in the
                                  11




signing of the discharge certificate. The position elaborated in Boghara
Polyfab (supra) was adopted in a number of subsequent decisions,
wherein it was held that a mere bald plea of fraud or coercion was not
sufficient for a party to seek reference to arbitration and prima
facie evidence for the same was required to be provided, even at the stage
of the Section 11 petition.
iv. The view taken by SBP & Co. (supra) and Boghara Polyfab (supra) was
seen by the legislature as causing delays in the disposal of Section 11
petitions, and with a view to overcome the same, Section 11(6-A) was
introduced in the Act, 1996 to limit the scope of enquiry under Section
11 only to the extent of determining the "existence" of an arbitration
agreement. This intention was acknowledged and given effect to by this
Court in the decision in Duro Felguera (supra) wherein it was held that
the enquiry under Section 11 only entailed an examination whether an
arbitration agreement existed between the parties or not and "nothing
more or nothing less".
v. Despite the introduction of Section 11(6-A) and the decision in Duro
Felguera (supra), there have been diverging views of this Court on
whether the scope of referral court under Section 11 of the Act, 1996
includes the power to go into the question of "accord and satisfaction".
In Antique Art (supra) it was held that unless some prima facie proof of
duress or coercion is adduced by the claimant, there could not be a
referral of the disputes to arbitration. This view, however, was overruled
in Mayavati Trading (supra) which reiterated the view taken in Duro
Felguera (supra) and held that post the 2015 amendment to the Act,
1996, it was no more open to the Court while exercising its power under
Section 11 of the Act, 1996 to go into the question of whether "accord
and satisfaction" had taken place.
vi. The decision in Vidya Drolia (supra) although adopted the view taken
in Mayawati Trading (supra) yet it provided that in exceptional cases,
where it was manifest that the claims were exfacie time barred and
deadwood, the Court could interfere and refuse reference to arbitration.
Recently, this view in the context of "accord and satisfaction" was
adopted in NTPC v. SPML (supra) wherein the "eye of the needle" test was
elaborated. It permits the referral court to reject arbitration in such
exceptional cases where the plea of fraud or coercion appears to be ex-
facie frivolous and devoid of merit.
93. Thus, the position after the decisions in Mayavati Trading (supra)
and Vidya Drolia (supra) is that ordinarily, the Court while acting in
exercise of its powers under Section 11 of the Act, 1996, will only look
                                   12




into the existence of the arbitration agreement and would refuse
arbitration only as a demurrer when the claims are ex-facie frivolous and
non-arbitrable.
iii. What is the effect of the decision of this Court in In Re : Interplay
Between Arbitration Agreements under the Arbitration and Conciliation
Act, 1966 and the Indian Stamp Act 1899 on the scope of powers of the
referral court under Section 11 of the Act, 1996?
94. A seven-Judge Bench of this Court, in In Re : Interplay Between
Arbitration Agreements under the Arbitration and Conciliation Act, 1966
and the Indian Stamp Act, 1899 reported in 2023 INSC 1066, speaking
eruditely through one of us, Dr Dhananjaya Y. Chandrachud, Chief
Justice of India, undertook a comprehensive analysis of Sections 8 and
11 respectively of the Act, 1996 and, inter alia, made poignant
observations about the nature of the power vested in the Courts insofar
as the aspect of appointment of arbitrator is concerned. Some of the
relevant observations made by this Court in In Re : Interplay (supra) are
extracted hereinbelow:
"179. [...] However, the effect of the principle of competence-competence
is that the arbitral tribunal is vested with the power and authority to
determine its enforceability. The question of enforceability survives,
pending the curing of the defect which renders the instrument
inadmissible. By appointing a tribunal or its members, this Court (or the
High Courts, as the case may be) is merely giving effect to the principle
enshrined in Section 16. The appointment of an arbitral tribunal does
not necessarily mean that the agreement in which the arbitration clause
is contained as well as the arbitration agreement itself are enforceable.
The arbitral tribunal will answer precisely these questions.
                                xxx xxx xxx
185. The corollary of the doctrine of competence-competence is that
courts may only examine whether an arbitration agreement exists on the
basis of the prima facie standard of review. The nature of objections to
the jurisdiction of an arbitral tribunal on the basis that stamp-duty has
not been paid or is inadequate is such as cannot be decided on a prima
facie basis. Objections of this kind will require a detailed consideration of
evidence and submissions and a finding as to the law as well as the
facts. Obligating the court to decide issues of stamping at the Section 8
or Section 11 stage will defeat the legislative intent underlying the
Arbitration Act.
                                         13




      186. The purpose of vesting courts with certain powers under Sections 8
      and 11 of the Arbitration Act is to facilitate and enable arbitration as well
      as to ensure that parties comply with arbitration agreements. The
      disputes which have arisen between them remain the domain of the
      arbitral tribunal (subject to the scope of its jurisdiction as defined by the
      arbitration clause). The exercise of the jurisdiction of the courts of the
      country over the substantive dispute between the parties is only possible
      at two stages:
      a. If an application for interim measures is filed under Section 9 of the
      Arbitration Act; or
      b. If the award is challenged under Section 34.
      Issues which concern the payment of stamp-duty fall within the remit of
      the arbitral tribunal. The discussion in the preceding segments also
      make it evident that courts are not required to deal with the issue of
      stamping at the stage of granting interim measures under Section 9."



15.With regard to the jurisdiction of the referral court to decide on the issue of

fraud, in the matter of A. Ayyasamy v. A. Paramasivam, reported in(2016)

10 SCC 386, the Hon'ble Apex Court held as follows:-

      45.2. Allegations of fraud are not alien to ordinary civil courts.
      Generations of judges have dealt with such allegations in the context of
      civil and commercial disputes. If an allegation of fraud can be
      adjudicated upon in the course of a trial before an ordinary civil court,
      there is no reason or justification to exclude such disputes from the
      ambit and purview of a claim in arbitration. The parties who enter into
      commercial dealings and agree to a resolution of disputes by an arbitral
      forum exercise an option and express a choice of a preferred mode for the
      resolution of their disputes. The parties in choosing arbitration place
      priority upon the speed, flexibility and expertise inherent in arbitral
      adjudication. Once parties have agreed to refer disputes to arbitration,
      the   court   must   plainly   discourage   and   discountenance    litigative
      strategies designed to avoid recourse to arbitration. Any other approach
                                    14




would seriously place in uncertainty the institutional efficacy of
arbitration. Such a consequence must be eschewed.
46. The position as it obtains in other jurisdictions which value
arbitration as an effective form of alternate dispute resolution is no
different. In the UK, Section 24(2) of the Arbitration Act, 1950 provided
that the court could revoke the authority of a tribunal to deal with claims
involving issues of fraud and determine those claims itself. The English
Act of 1979 provided for a stay of proceedings involving allegations of
fraud. However, under the English Arbitration Act, 1996, there is no
such restriction and the Arbitral Tribunal has jurisdiction to consider
and   rule   on   issues   of     fraud.      In Fiona   Trust   and   Holding
Corpn. v. Privalov [Fiona Trust and Holding Corpn. v. Privalov, (2007) 1
All ER (Comm) 891 : 2007 Bus LR 686 (CA)] , the Court of Appeal
emphasised the need to make a fresh start in imparting business efficacy
to arbitral agreements. The Court of Appeal held that : (Bus LR pp. 695
H-696 B & F, paras 17 & 19)
"17. ... For our part we consider that the time has now come for a line of
some sort to be drawn and a fresh start made at any rate for cases
arising in an international commercial context. Ordinary businessmen
would be surprised at the nice distinctions drawn in the cases and the
time taken up by argument in debating whether a particular case falls
within one set of words or another very similar set of words. If
businessmen go to the trouble of agreeing that their disputes be heard in
the courts of a particular country or by a tribunal of their choice they do
not expect (at any rate when they are making the contract in the first
place) that time and expense will be taken in lengthy argument about the
nature of particular causes of action and whether any particular cause of
action comes within the meaning of the particular phrase they have
chosen in their arbitration clause. If any businessman did want to
exclude disputes about the validity of a contract, it would be
comparatively simple to say so.
                                        ***

15

19. One of the reasons given in the cases for a liberal construction of an arbitration clause is the presumption in favour of one-stop arbitration. It is not to be expected that any commercial man would knowingly create a system which required that the court should first decide whether the contract should be rectified or avoided or rescinded (as the case might be) and then, if the contract is held to be valid, required the arbitrator to resolve the issues that have arisen. This is indeed a powerful reason for a liberal construction."

Arbitration must provide a one-stop forum for resolution of disputes. The Court of Appeal held that if arbitrators can decide whether a contract is void for initial illegality, there is no reason why they should not decide whether a contract is procured by bribery, just as much as they can decide whether a contract has been vitiated by misrepresentation or non- disclosure.

50. Lord Hoffmann held that if this is the purpose underlying an agreement to arbitrate, it would be inconceivable that parties would have intended that some, amongst their disputes should first be resolved by a court before they proceed to arbitration : (Premium Nafta Products case [Fili Shipping Co. Ltd. v. Premium Nafta Products Ltd., 2007 UKHL 40 : 2007 Bus LR 1719 (HL)] , Bus LR pp. 1723 D-E, para 7) "7. If one accepts that this is the purpose of an arbitration clause, its construction must be influenced by whether the parties, as rational businessmen, were likely to have intended that only some of the questions arising out of their relationship were to be submitted to arbitration and others were to be decided by national courts. Could they have intended that the question of whether the contract was repudiated should be decided by arbitration but the question of whether it was induced by misrepresentation should be decided by a court? If, as appears to be generally accepted, there is no rational basis upon which businessmen would be likely to wish to have questions of the validity or enforceability of the contract decided by one tribunal and questions about its performance decided by another, one would need to find very 16 clear language before deciding that they must have had such an intention."

51. While affirming the judgment of the Court of Appeal, the House of Lords held : (Premium Nafta Products case [Fili Shipping Co. Ltd. v. Premium Nafta Products Ltd., 2007 UKHL 40 : 2007 Bus LR 1719 (HL)] , Bus LR p. 1725 A-B & D-E, paras 13 & 15) "13. In my opinion the construction of an arbitration clause should start from the assumption that the parties, as rational businessmen, are likely to have intended any dispute arising out of the relationship into which they have entered or purported to enter to be decided by the same tribunal. The clause should be construed in accordance with this presumption unless the language makes it clear that certain questions were intended to be excluded from the arbitrator's jurisdiction. As Longmore, L.J. remarked, at para 17:

'if any businessmen did want to exclude disputes about the validity of a contract, it would be comparatively easy to say so.' ***
15. If one adopts this approach, the language of Clause 41 of Shelltime 4 contains nothing to exclude disputes about the validity of the contract, whether on the grounds that it was procured by fraud, bribery, misrepresentation or anything else. In my opinion it therefore applies to the present dispute."

This principle should guide the approach when a defence of fraud is raised before a judicial authority to oppose a reference to arbitration. The arbitration agreement between the parties stands distinct from the contract in which it is contained, as a matter of law and consequence. Even the invalidity of the main agreement does not ipso jure result in the invalidity of the arbitration agreement. The parties having agreed to refer disputes to arbitration, the plain meaning and effect of Section 8 must ensue.

17

55. Similarly, Redfern and Hunter on International Arbitration [ 6th Edn., para 2.154] contains the following statement of legal position in relation to arbitrability of matters involving fraud:

"(vi) Fraud Where allegations of fraud in the procurement or performance of a contract are alleged, there appears to be no reason for the Arbitral Tribunal to decline jurisdiction. Indeed, in the heat of battle, such allegations are frequently made, although much less frequently proven."

16.In the matter of Avitel Post Studioz Ltd. v. HSBC PI Holdings (Mauritius) Ltd., reported in (2021) 4 SCC 713, the Hon'ble Apex Court held as follows:-

"35. After these judgments, it is clear that "serious allegations of fraud"

arise only if either of the two tests laid down are satisfied, and not otherwise. The first test is satisfied only when it can be said that the arbitration clause or agreement itself cannot be said to exist in a clear case in which the court finds that the party against whom breach is alleged cannot be said to have entered into the agreement relating to arbitration at all. The second test can be said to have been met in cases in which allegations are made against the State or its instrumentalities of arbitrary, fraudulent, or mala fide conduct, thus necessitating the hearing of the case by a writ court in which questions are raised which are not predominantly questions arising from the contract itself or breach thereof, but questions arising in the public law domain."

17.The Arbitration and Conciliation Act imposes an affirmative obligation that, every judiciary must follow to uphold and make operative the agreement.Unless it is, prima facie, available from the record, that the agreement is null and void and/or inoperative or incapable of being performed on account of fraud, the 18 referral Court should not indulge into a roving investigation, which is within the domain of the learned arbitrator. With regard to the notice invoking arbitration, this Court finds that the jurisdiction clause has been mentioned instead of the arbitration clause, but the notice communicates the intention to arbitrate and the disputes have been enumerated. The respondents responded to the same. A strict and technical interpretation of that notice is not required.

It is also not the respondents' case that the notice was not received. The respondents replied to the same.

18.With regard to non-filing of a certified copy of the original agreement, this Court finds that the application is authenticated by a notary. A notarized document is considered to be a document with higher degree of authenticity, in which a notary public has verified the identity of the signatories and witnessed their signatures, essentially creating a presumption that the document is genuine and executed by the individuals named on it. Reference is made to the decision of the Hon'ble Apex Court inJugraj Singh v. Jaswant Singh reported inAIR 1971 SC 761. The petitioner shall file a certified copy when the occasion demands.

The issues raised by Mr. Sinha shall be available before the learned Arbitrator.

This Court has not expressed any opinion on the merits. The observations made hereinabove are tentative, and for the purpose of disposal of this application.

19

19. Under such circumstances, the application is allowed by referring the matter to arbitration by appointing Hon'ble Justice Girish Chandra Gupta, former Chief Justice of this Court, as the sole arbitrator, to arbitrate upon the disputes. The learned Arbitrator shall comply with the provisions of Section 12 of the Arbitration and Conciliation Act, 1996. The learned Arbitrator shall be at liberty to fix his remuneration as per the schedule of Arbitration and Conciliation Act, 1996.

(SHAMPA SARKAR, J.) TR/