Andhra Pradesh High Court - Amravati
M/S. Dredging Corporation Of India Ltd. vs M/S. Shoft Shipyard Private Limited, on 4 October, 2024
Author: Ninala Jayasurya
Bench: Ninala Jayasurya
1
APHC010532762023
IN THE HIGH COURT OF ANDHRA PRADESH
AT AMARAVATI [3494]
(Special Original Jurisdiction)
FRIDAY, THE FOURTH DAY OF OCTOBER
TWO THOUSAND AND TWENTY FOUR
PRESENT
THE HONOURABLE SRI JUSTICE NINALA JAYASURYA
AND
THE HONOURABLE SMT JUSTICE SUMATHI JAGADAM
I.A.No.1 of 2014 in Commercial Court Appeal No.13 of 2024;
I.A.No.1 of 2014 in Commercial Court Appeal No.14 of 2024;
I.A.No.1 of 2014 in Commercial Court Appeal No.15 of 2024;
&
I.A.No.1 of 2014 in Commercial Court Appeal No.16 of 2024
I.A.No.1
A.No.1 of 2024 in Commercial Court Appeal No.13 of 2024
Between:
M/s.Dredging Corporation of India Ltd., ...Appellant/
Respondent No.1
AND M/s.Shoft Shipyard Pvt. Ltd. ...Respondent Respondent No.1 No.1/ Petitioner Vishnu Dadige & Others ....Respond .Respondents/ Respondents Counsel for the Appellant:
Mr.D.S.Sivadarshan Counsel for the Respondent No.1:
Mr.Sai Sanjay Suraneni The Court made the following Common Order:
The Dredging Corporation of India Limited (hereinafter referred to as 'DCI'), the petitioner ner / appellant filed the above Appeals along with the 2 miscellaneous applications, in the facts and circumstances, which may briefly be stated as follows:
2. M/s.Shoft Shipyard Private Limited (hereinafter referred to as 'Shoft') / respondent herein entered into an Agreement dated 23.06.2014 for construction and delivery of Multi Utility Craft (DCI MUC-1 Yard No.252). The value of the Vessel was fixed at Rs.25,93,50,000/- and scheduled to be delivered by 23.09.2015. Delay occurred in the delivery of the Vessel and in view of the same, the DCI imposed liquidated damages to a tune of Rs.92,62,500/-.
3. Shoft entered into a separate Agreement dated 27.08.2015 with DCI to build and supply an Inland Cutter Suction Dredger for a contract value of Rs.19,86,00,000/-. As per the said Agreement, the said Vessel was scheduled for delivery on 26.04.2016, but it was delayed. Therefore, the DCI imposed liquidated damages to a tune of Rs.1,98,60,000/- on Shoft.
4. Aggrieved by the imposition of liquidated damages in respect of the above two Agreements, M/s.Shoft invoked the arbitration clause and initiated arbitration proceedings. The Arbitral Tribunal after considering the rival contentions, passed two Arbitral Awards both dated 11.09.2019. Answering the issues formulated by it, the Arbitral Tribunal in respect of the Agreement dated 23.06.2014 held that the DCI is entitled to Rs.25,93,500/- out of the liquidated damages of Rs.92,62,500/- imposed and directed refund of an amount of Rs.66,69,000/- to Shoft. Apart from the same, the Tribunal also 3 directed the DCI to refund Shoft, an amount of Rs.38,90,250/- which was deducted towards Service Tax on liquidated damages.
5. Insofar as the Agreement dated 27.08.2015 is concerned, the Arbitral Tribunal through a separate Award dated 11.09.2019 held that DCI is entitled to Rs.1,10,64,857/- out of the liquidated damages of Rs.1,98,60,000/-
imposed and directed refund of the balance amount of Rs.87,95,143/- to Shoft. Further, the Arbitral Tribunal also directed DCI to refund Shoft, an amount of Rs.29,79,000/- deducted towards Service Tax on the liquidated damages.
6. Aggrieved by the Arbitral Award, dated 11.09.2019 in respect of the Agreement dated 23.06.2014 to the extent of the direction to refund an amount of Rs.66,69,000/- and the Service Tax amount of Rs.38,90,250/-, DCI filed an application under Section 34 of the Arbitration and Conciliation Act (for short 'the Act') vide CAOP No.17 of 2020 on the file of the Court of the Special Judge for Trial and Disposal of Commercial Court, Visakhapatnam (hereinafter referred to as Commercial Court).
7. Insofar as the Award dated 11.09.2019 in respect of the Second Agreement dated 27.08.2015 directing the refund of Rs.87,95,143/- and Service Tax amount of Rs.29,70,000/-, DCI filed CAOP No.18 of 2020 under Section 34 of the Act.
8. Whereas, Shoft aggrieved by the adverse findings against it with reference to the liquidated damages and that part of the Award granting an 4 amount of Rs.1,10,64,857/- to DCI, filed CAOP No.8 of 2021 under Section 34 of the Act before the Commercial Court, Visakhapatnam to modify / set aside the Arbitral Award in respect of the Agreement dated 27.08.2015.
9. Likewise, Shoft aggrieved by the other Award dated 11.09.2019 in respect of Agreement dated 23.06.2014 filed CAOP No.9 of 2021 under Section 34 of the Act before the Commercial Court, Visakhapatnam to modify / set aside the Arbitral Award to the extent of awarding Rs.25,93,500/- in favour of DCI towards liquidated damages.
10. The Commercial Court, on an appreciation of the above mentioned O.Ps., filed by the DCI as also Shoft, passed separate Orders dated 18.08.2023. Insofar as the CAOP Nos.17 and 18 of 2020 filed by the DCI with reference to refund of liquidated damages as also Service Tax amount to a tune of Rs.66,69,000/- and Rs.38,90,250/- as also Rs.87,95,143/- and Rs.29,70,000/- pertaining to Agreement dated 23.06.2014 and Agreement dated 27.08.2015 respectively, the Commercial Court was not inclined to interfere with the Award of the Arbitral Tribunal and accordingly dismissed the said O.Ps. Aggrieved by the dismissal of the same, the DCI filed COMCA. Nos.13 and 14 of 2024 respectively.
11. As regards CAOP Nos.8 and 9 of 2021 filed by Shoft, the Commercial Court vide separate Orders dated 18.08.2023, set aside the Arbitral Awards in so far as the amount of Rs.1,10,64,857/- and Rs.25,93,500/- granted to the 5 DCI towards liquidated damages. The Commercial Court while granting the said relief, inter alia opined that the Award is separable and severable.
12. Aggrieved by the Orders passed by the Commercial Court in respect of the said O.Ps., the DCI filed Commercial Court Appeal Nos.15 and 16 of 2024 respectively.
13. Heard Mr.D.Satya Siva Darshan, learned counsel for the petitioners / appellants. Also heard Mr.Sai Sanjay Suraneni, learned counsel for the respondent No.1.
14. Mr.Shiva Darshan, learned counsel for the DCI made detailed submissions. He inter alia contends that the Orders passed by the learned Commercial Court in the O.Ps., filed by the petitioner are not sustainable. He submits that the Awards dated 11.11.2019 approving the liquidated damages only for few days and the direction to the DCI to refund the amounts is not sustainable. He submits that the Commercial Court without appreciating the matters in a proper perspective, confirmed the Awards though the same are contrary to public policy.
15. Insofar as the Judgments and Decrees in the Original Petitions filed by the Shoft, the learned counsel submits that the Commercial Court went wrong in modifying the Award of the Arbitral Tribunal and the same is contrary to the well settled legal position of Law. He submits that the learned Commercial Court failed to appreciate that it has no power to modify the Arbitral Award; that it has to either accept the Award as a whole or set aside the same. He 6 submits that in the present case, the portion of the Award which was set aside is not severable one, is completely an integral part of the issue concerning the entitlement of DCI to impose liquidated damages. He contends that none of the parameters set out under Section 34 of the Arbitration Act are fulfilled and in such circumstances, the Commercial Court grievously erred in allowing the claims of 'Shoft' instead of dismissing the Original Petitions.
16. With reference to impermissibility of modification of Arbitral Award, the learned counsel placed reliance on the Judgment of the Hon'ble Supreme Court in Project Director, National Highways Authority of India v. M.Hakeem1. While fairly stating that the Two Member Bench judgment in the said decision was referred to by a Three Member Bench to a Larger Bench vide Orders dated 20.02.2024 in Gayatri Balasamy v. I.S.G.Novasoft Technologies Limited (Special Leave to Appeal (C) Nos.15336-15337/2021), he submits that till the decision in M.Hakeem referred to above is overruled by the Larger Bench, the same holds the field. In support of his contention, the learned counsel placed reliance on the decision of the Hon'ble Supreme Court in Union Territory of Ladakh v. Jammu and Kashmir National Conference2. The learned counsel while submitting that these matters require some detailed examination, that there is no straight jacket formula for granting of interim stay on condition of depositing a particular percentage of amount awarded and there is no dispute about the applicability of Order 41 Rule 5 of Code of Civil Procedure either to an application under Section 34 or an Appeal 1 (2021) 9 SCC 1 2 2023 SCC OnLine SC 1140 7 under Section 37 of the Act, pleads for interim stay of execution of the Judgments and Decrees, subject to payment of 50% of the decretal amount, else the appellant, a Government of India Undertaking would suffer great hardship, serious prejudice and irreparable loss. The learned counsel also referred to the decisions of the Hon'ble Supreme Court in Toyo Engineering Corporation v. Indian Oil Corporation Limited3 and Goa Shipyard Limited v. Shoft Shipyard Pvt. Ltd.4.
17. On the other hand, the learned counsel for "Shoft" opposing the petitions for interim reliefs, argued the matter elaborately. He contends that the scope of interference by the Appellate Court under Section 37 of the Act is too remote. He submits that the orders under challenge are well considered, contains cogent reasons; that the submission seeking stay of execution of the Judgments and Decrees, subject to the condition of depositing 50% of the decretal amounts merits no acceptance. He submits that having suffered adverse orders, the Appellant / DCI has to deposit the entire decretal amount (100%), as the stay is not a matter of right. He submits that the status of appellant as a Government of India Undertaking would not place it on a higher pedestal and enable it to seek exemption / relaxation from depositing 100% decretal amount. In fact, he submits that in one of the proceedings before the Delhi High Court, DCI made a categorical statement on oath that it is in a financial crisis and in such circumstances, if the interim stay on deposit of 50% of the decretal amount is granted as sought for, the respondent / Shoft would 3 2021 SCC OnLine SC 3455 4 2024 SCC OnLine Bombay 1168 (Division Bench) 8 be deprived of enjoying the fruits of the decrees granted in its favour and it would be highly difficult to recover the amount from the DCI, in the event of dismissal of the appeals.
18. With reference to the contention that modification of Award is not permitted / contemplated under Section 34 of the Act, the learned counsel emphatically submitted that it is well within the jurisdiction of the Commercial Court to remove the bad part from the good part of the Award. It is his contention that the DCI had not raised any objection with regard to power of the Court to partially sever an Award. He submits that the Award is severable and separable and therefore, the contention that the Commercial Court committed an error in modifying the Awards, deserves no appreciation. While distinguishing the decision of the Hon'ble Supreme Court in M.Hakeem referred to supra and referring to the decisions mentioned in the written submissions i.e., Larsen Air Conditioning and Refrigeration Company v. Union of India 5 , Manish v. Godawari Marathawada Irrigation Development Corporation6, Kanpur Jal Sansthan and another v. Bapu Constructions7, Balmer Lawrie & Co.Ltd., v. Shilpi Engineering Pvt. Ltd.,8 and Power Mech Projects Ltd., v. Sepco Electric Power Construction Corporation9, the learned counsel submits that the interim relief sought for may be considered, only on the condition of depositing 100% of the decretal 5 2023 SCC OnLine SC 982 6 2018 SCC OnLine SC 3863 7 (2015) 5 SCC 267 8 2024 SCC OnLine Bombay 758 9 2020 SCC OnLine Delhi 2049 9 amounts and urges for withdrawal of the amounts so deposited, without any conditions.
19. This Court has considered the submissions made, perused the material on record and gone through the decisions relied on by the counsel for both sides.
20. At the outset, it may be appropriate to mention that the matters require thorough examination in the light of the various grounds urged and the legal aspect with reference to power of the Court under Section 34 of the Act as to modification of an award and whether it is only a severance of the part of the Award and the same is permissible. Therefore, this Court without going into a detailed examination of the matters, at this stage, deems it appropriate to confine the issue with regard to the interim reliefs sought for, pending adjudication of the appeals finally.
21. On a thoughtful consideration of the matter, though the learned counsel for the petitioner / appellant had urged for granting of stay on deposit of 50% of the decretal amount, in the light of the decisions relied on by the learned counsel for the respondents, this Court is not inclined to grant stay on such condition in respect of the appeals arising out of the Judgments and Decrees in CAOP Nos.17 and 18 of 2020. As noted earlier, the Commercial Court was not inclined to interfere with the Award of the Arbitral Tribunal and dismissed the said Original Petitions. Further, the status of the appellant / Corporation, a Government of India Undertaking would not enure to its benefit in the light of 10 the decision in Kanpur Jal Sansthan relied on by the learned counsel for the respondents. In the said decision, the Hon'ble Supreme Court inter alia held that the appellant before it is only an extended wing or agency of the State, not Government. In the facts of the said case, the Hon'ble Supreme Court was dealing with an interim order passed by the Allahabad High Court, wherein, in the appeal filed against the dismissal of application under Section 34 of the Act, stay was granted on condition of deposit of entire amount awarded by the Arbitrators and withdrawal of 50% of the same without furnishing security and remaining half, after furnishing security was permitted. The Hon'ble Supreme Court while opining that the High Court has not given justifiable reasons for permitting such withdrawal, modified the order that the respondents shall furnish security for the entire amount to the satisfaction of the concerned District Judge.
22. In Manish's case referred to supra, the High Court of Bombay granted interim stay pending disposal of an Appeal under Section 37 of the Act on condition of depositing 60% of the awarded amount. The Hon'ble Supreme Court interfered with the stay order and while stating that since these are money decrees, there should be 100% deposit, permitted the respondents therein to withdraw the amount deposited by furnishing solvent security to the satisfaction of the High Court.
23. In the decision of Toyo Engineering Corporation referred to supra, the Hon'ble Supreme Court while considering an Order of conditional stay passed 11 by the High Court and opined that 100% awarded amount is required to be deposited for stay of the Award.
24. Similar view was expressed by the learned Single Judges of Bombay and Delhi High Courts in the decisions of Balmer Lawrie and Power Mech referred to supra. Thus, the consistent view of the Courts appears to be that for granting stay of the execution of the Award, pending disposal of Appeal under Section 37 of the Act, 100% decretal amount is required to be deposited and the claimant may be permitted to withdraw the amount subject to imposition of reasonable conditions.
25. In the present case, it is specifically asserted that the financial position of DCI is not sound and that the respondent "Shoft" is a solvent company with a net profit of about Rs.30.80 Crores. Therefore, in the light of the above legal position, this Court is inclined to grant interim stay insofar as the Commercial Court Appeal Nos.13 and 14 of 2024, subject to the condition of the appellant depositing the entire decretal amount to the credit of CAOP Nos.17 and 18 of 2020, within a period of eight weeks from the from the date of receipt of a copy of this Order. On such deposit, the respondent-Shoft is permitted to withdraw the same, on furnishing the solvent security to the satisfaction of the Commercial Court, Visakhapatnam.
26. Insofar as granting of interim reliefs in the other two Commercial Court Appeals Nos.15 and 16 of 2024 arising out of the orders in CAOP Nos.8 and 9 of 2021, whether the said orders amounts to modification of the Award which 12 is not permissible while examining an application under Section 34 of the Act or it is only separation of the severable part of the Award as contended by the learned counsel for the respondent requires detailed examination. Further, the decision in M.Hakeem is referred to a Larger Bench and the matter is pending before the Hon'ble Supreme Court. Taking into consideration the said aspect and the contention based on the decision in Union Territory of Ladakh referred to supra, this Court is of the considered view that the interim relief of stay of execution of the decrees in CAOP Nos.8 and 9 of 2021 before the Commercial Court can be granted, however subject to certain conditions.
27. Accordingly, there shall be stay insofar as the orders in CAOP Nos.8 and 9 of 2021, subject to the condition of the appellant depositing half of the decretal amount to the credit of the CAOPS, within a period of eight weeks from the date of receipt of a copy of this order. On such deposit, the respondent "Shoft" is permitted to withdraw the same by furnishing the solvent security to the Commercial Court, Visakhapatnam.
____________________
NINALA JAYASURYA, J
____________________
SUMATHI JAGADAM, J
Date .10.2024
BLV
13
THE HONOURABLE SRI JUSTICE NINALA JAYASURYA
AND
THE HONOURABLE SMT JUSTICE SUMATHI JAGADAM
I.A.No.1 of 2014 in Commercial Court Appeal No.13 of 2024; I.A.No.1 of 2014 in Commercial Court Appeal No.14 of 2024; I.A.No.1 of 2014 in Commercial Court Appeal No.15 of 2024;
& I.A.No.1 of 2014 in Commercial Court Appeal No.16 of 2024; Date: .10.2024 BLV