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 10, Cited by 0]

Bombay High Court

Oil And Natural Gas Corporation Limited vs Enterpose Gtm Four Les Travaux on 26 May, 2025

Author: A.S. Chandurkar

Bench: A.S. Chandurkar

2025:BHC-OS:8257-DB


           KVM/DDR/ADN




                                           1/34
                                                      APP 656 OF 2014 with conn.matters.odt


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

                                APPEAL NO. 656 OF 2014
                                         IN
                         ARBITRATION PETITION NO. 584 OF 2008


           Acergy France and Volker Stevins
           Beggermaatschappy N V (Consortium)                ..... Appellant
                 VERSUS
           Oil and Natural Gas Corporation Ltd.              ..... Respondent

                                    ALONGWITH
                          NOTICE OF MOTION NO. 641 OF 2016
                                        IN
                               APPEAL NO. 656 OF 2014

           Enterpose Gtm Four Les Travaux
           Petroliers Maritimes and Volker
           Stevins Baggermaatschappy N V                     ..... Applicant
                  VERSUS
           Oil and Natural Gas Corporation Ltd.              ..... Respondent

                                     ALONGWITH
                                APPEAL NO. 83 OF 2015
                                         IN
                         ARBITRATION PETITION NO. 584 OF 2008

           Oil and Natural Gas Corporation Limited                ..... Appellant
                  VERSUS
           Enterpose Gtm Four Les Travaux
           Petroliers Maritimes and Volker
           Stevins Baggermaatschappy N V                          ..... Respondent
                                    -----------------------------
           Mr. Hiroo Advani a/w. Ms.Sanjana Khatri, Mr.Navdeep Dahiya i/b.
           Advani & Co. for the Appellant in APP/656/2014 and for the
           Respondent in APP/83/2015.
 KVM/DDR/ADN




                                 2/34
                                             APP 656 OF 2014 with conn.matters.odt


Mr. Pradeep Sancheti, Senior Advocate a/w. Ms. Pallavi Bali, Ms. Usha
Singh, Mr.Kundanlal Patil i/b. Vyas & Bhalwal for the Appellant in
APP/83/2015 and for the Respondent in APP/656/2014.
                        -----------------------------

      Coram :     A.S. Chandurkar & Rajesh S. Patil, JJ.
      Date on which the arguments concluded        : 2nd MAY 2025
      Date on which the judgment is pronounced : 26th MAY 2025



JUDGMENT ( PER - RAJESH S.PATIL, J.) :

1. These cross appeals have been filed by the original claimants and by the original respondent - ONGC, under Section 39 of the Arbitration Act, 1940 thereby challenging the judgment passed by the learned Single Judge dated 12th August 2014 which had partly allowed the ONGC's Arbitration Petition filed under Section 30 of the Arbitration Act 1940.

2. The parties are hereafter referred for convenience as per their nomenclature before the Arbitral Tribunal.

3. The respondent- ONGC had invited tenders for the detailed design and construction of 26" submarine gas-cum-oil pipeline and 24" submarine oil trunk pipeline between Uran shore refinery and the HRA platform by a tender notice dated 25 th December 1987. The claimant submitted its bid for the work contemplated under the said KVM/DDR/ADN 3/34 APP 656 OF 2014 with conn.matters.odt tender. The bid of the claimant was accepted and the claimant was awarded the order by a communication dated 7 th April 1989. Pursuant to which a contract was executed between the claimant and the respondent - ONGC on 6th November 1989 for four works viz.

i) Installation of 24" dia (diameter) oil pipeline from HRA to Uran.
ii) Installation of 26" dia, gas-cum-oil (referred to hereinafter as the "gas pipeline") from HRA to Uran.
iii) Modification of the HRA platform including hook-

up with existing facilities for both oil and gas facilities.

iv) Uran modification, including hook-up with existing facilities for both oil and gas facilities.

4. As per the contract Clause no.18.15, the scheduled date for completion of the entire works was 15th May 1990. However, there was a provision for a grace period of one month or thirty days from the extended date of completion if the completion date was extended due to excusable delay under the provisions of the contract and the period of thirty days was granted for deferring the levy of liquidated damages. According to the statement of claims, the claimants commenced works as per the contract and completed them as follows:

KVM/DDR/ADN 4/34 APP 656 OF 2014 with conn.matters.odt
i) Oil pipeline and all related facilities at HRA and Uran on 7th July 1990.
(ii) Gas pipeline and all related facilities at HRA and portion of related Uran facilities on 1st August 1990.
iii) Balance Uran facilities of Gas system on 8 th August 1990.

5. The respondent ONGC on 30th November 1990 issued Partial Completion Certificate, for the works carried out by the Claimants. The Claimants on the same date issued a letter to the Respondent requesting them to issue the Final Certificate and also informing about day to accept the entire work as per Clause No.8.6.2. The Respondent

- ONGC by their letter dated 7 December 1990, addressed to the claimant informed that the works carried out by the claimant have not been completed as stipulated under the contract, therefore the final certificate was not issued.

6. In view of the delay caused by the Claimant in completing the work as per the contract, the Respondent - ONGC exercised its right to levy liquidated damages. By its communication dated 31 March 1995 the Respondent - ONGC sought to encash the bank guarantee in view of the breaches committed by the Claimants. In order to stop the KVM/DDR/ADN 5/34 APP 656 OF 2014 with conn.matters.odt respondent-ONGC from encashing the bank guarantee, the claimant filed a suit before the Civil Judge Senior Division at Panvel. In the said suit an interim application was made wherein order was passed by the trial Court restraining the respondent-ONGC encashing the bank guarantee. Being dissatisfied with the order passed by the trial Court, the respondent- ONGC filed Civil Revision Application before the High Court. In the said Civil Revision Application, learned Single Judge of this Court by the order dated 23rd February 1998 directed the Bank of claimant to pay an amount claimed by the respondent-ONGC under the bank guarantee and further held that in the event of the Arbitrator holding that ONGC was not entitled to invoke the bank guarantee, the said amount should be refunded to the claimant along with interest at the rate of 15 % p.a. from the date of payment till the date of refund. A punch list was prepared on 29 th August 1998 thereby displaying the works still pending to be done by the claimant.

7. In view of both the parties not arriving at a settlement and there being dispute between them both the parties appointed one arbitrator each as per Clause 16.2 of the contract.

8. The Claimants filed their Statement of Claims, before the Arbitrators along with the relevant documents. The Respondent - KVM/DDR/ADN 6/34 APP 656 OF 2014 with conn.matters.odt ONGC filed their reply to the statement of the claim and also filed their Counter Claim.

9. The Claimants in its Claim Petition claimed a total a sum of {i} US dollars 6,330,702.22, {ii} a sum of DFL 1,766,167.00, {iii} a sum of FRF 2,105,604.17 and {iv} a sum of Rs.53,08,190.62, from the respondent and further sought that the Claimants are entitled to extension of the schedule completion date, and are not liable to pay any liquidated damages under Clause No.8.5.3. of the contract and further a direction was sought to the respondent that they are not entitled to encash the Bank Guarantee. The said Bank Guarantee dated 18 August 1989, be returned to the claimant and the claim any made by the respondent pursuant to the Bank Guarantee be waived and the respondent to be refrained from making any claim thereunder.

10. The respondent-ONGC filed their reply to the claim thereby opposing the claim made by the claimant and also filed their counter claim pursuant to which the ONGC sought liquidated damages of US Dollars 780,245.50, FRF 3,314,211.14, DGL 580,796.46 and Indian Rs.169,243.01 and also sought expenses incurred by the respondent- ONGC in defending the legal proceedings initiated by the claimant in Paris.

KVM/DDR/ADN 7/34 APP 656 OF 2014 with conn.matters.odt

11. Before the Arbitrators Issues were not framed and matter proceeded further. The claimant in all examined two witnesses in support of their claim. Both the witnesses were cross examined by the counsel appearing for the respondent-ONGC. In response the respondent-ONGC examined two witnesses. The said two witnesses of the ONGC were cross examined by the counsel appearing for the claimant. As there was difference of opinion between the Arbitrators, by Order dated 29th May 1999, the Arbitrators informed the parties that they were unable to agree on the award and both the arbitrators advised the parties to appoint an Umpire.

12. Before the Umpire a further affidavit of witness No.2(Mr. Jacques Menochet) was filed on behalf of the claimant. The said witness no.2 was further cross examined by the counsel appearing on behalf of the respondent-ONGC. Further an affidavit of examination chief, of witness no.3 (Mr. Yves Allegre) on behalf of the claimant was filed. The said witness was cross examined by the counsel appearing on behalf of the respondent-ONGC. Thereafter both the counsel on behalf of their respective parties argued their matter. After hearing both the parties, the learned Umpire passed his Award dated 10 th December 2007. By the said Award the claimant's claim Petition was KVM/DDR/ADN 8/34 APP 656 OF 2014 with conn.matters.odt partially allowed.

13. Being dissatisfied with the Award , partially allowing the claim, the respondent-ONGC filed Arbitration Petition under Section 30 and 33 of the Arbitration Act, 1940 before the Single Judge of this Court. The original Claimants chose not to challenge the award by which certain claims got rejected. Therefore, the claims which were rejected by the Umpire, attained finality, being not challenged by the original Claimant. Therefore, the Single Judge of this Court while dealing with the Arbitration Petition filed under Section 30 and 33 of the Arbitration Act, 1940 was only supposed to deal with those claims which were allowed by the learned Umpire. The Single Judge of this Court, after hearing both the parties by the judgment dated 12 th August 2014 partially allowed the Arbitration Petition.

14. Being dissatisfied with the judgment dated 12 th August 2014 passed by the Single Judge of this Court, thereby allowing few of the claims, the respondent-ONGC has filed Appeal No.83 of 2015. So also the original claimant being dissatisfied with the judgment dated 12 August 2014, whereby certain claims which were allowed by the Umpire being set aside by the Single Judge, the claimants have filed Appeal No.656 of 2014. Both the Appeals are clubbed together and KVM/DDR/ADN 9/34 APP 656 OF 2014 with conn.matters.odt heard.

15. We have heard counsel for both the sides and with their help have carefully considered the material produced on record before us.

16. We are mindful of our limitations in appeal, and in particular, those enunciated by the Supreme Court in Wander Limited v Antox India Pvt Ltd. 1990 (Supp) SCC 727. In paragraph 14, the three-Judge Bench of the Supreme Court said:

"14. The appeals before the Division Bench were against the exercise of discretion by the Single Judge. In such appeals, the Appellate Court will not interfere with the exercise of discretion of the court of first instance and substitute its own discretion except where the discretion has been shown to have been exercised arbitrarily, or capriciously or perversely or where the court had ignored the settled principles of law regulating grant or refusal of interlocutory injunctions. An appeal against exercise of discretion is said to be an appeal on principle. Appellate Court will not reassess the material and seek to reach a conclusion different from the one reached by the court below if the one reached by the court was reasonably possible on the material. The appellate court would normally not be justified in interfering with the exercise of discretion under appeal solely on the ground that if it had considered the matter at the trial stage it would have come to a contrary conclusion. If the discretion has been exercised by the Trial Court reasonably and in a judicial manner the fact that the appellate court would have taken a different view may not justify interference with the trial court's exercise of discretion. After referring to these principles Gajendragadkar, J. in Printers (Mysore) Private Ltd. v. Pothan Joseph: (SCR 721) :
"... These principles are well established, but as has been observed by Viscount Simon in Charles Osention & Co. v. Johnston '. ...the law as to the reversal by a court of appeal of an order made by a judge below in the exercise of his KVM/DDR/ADN 10/34 APP 656 OF 2014 with conn.matters.odt discretion is well established, and any difficulty that arises is due only to the application of well settled principles in an individual case."

The appellate judgment does not seem to defer to this principle."

(Emphasis added)

17. In the recent decision of 14th March 2022 in Shyam Sel & Power Ltd & Anr v Shyam Steel Industries Ltd, 2022 SCC OnLine SC 313 the Supreme Court reiterated the law in Wander Ltd and Monsanto in paragraphs 11, 29, 31,34,35,36. The Supreme Court went on to hold that the appellate court must assess whether the discretion exercised by the learned Single Judge was arbitrary, capricious or perverse.

18. The main issues in the present proceeding are (i) whether the claimants were responsible for the alleged delay in completion of the project or whether the delay was held on account of the fault of the respondent - ONGC, and what is the quantum of this delay. (ii) Further, whether any liquidated damages are to be paid to the Claimants or to the Respondent. (iii) Further, whether respondent- ONGC is right by claiming that, they have compensated the claimant by adjusting the amount claimed by the claimant, in the assessment of the liquidated damages and/or by granting extension of time in the computation of the liquidated damages.

KVM/DDR/ADN 11/34 APP 656 OF 2014 with conn.matters.odt

19. The three work projects which the claimants were supposed to complete; was to construct two pipeline viz. Gas pipeline and Oil Pipeline, and the third work project was tie-in the platform in Bombay (High Sea) to Uran (Land). The project was to be completed by 15 June 1990 i.e., after schedule completion day calculating the grace period as per the contract.

20. As regards the oil pipeline to Uran, the same was completed on 9th June 1990. With regard to the gas pipeline the same was completed on 1st August 1990 and third work project being tie-in was completed on 8th August 1990. Accordingly, the oil pipeline was completed in time. However, as regards the gas pipeline there was delay of 47 days. The Umpire awarded time extension of 24 days for the gas pipeline. Therefore, what was not allowed was 23 days delay in completing the gas pipeline. Hence, liquidated damages at the rate of USD 32,669 per day was granted which amounted to total of USD 751,387.

21. As regards the tie-in platform was concerned there was delay of 54 days. The Umpire awarded time extension of 24 days and additional 3 days extension since the work could not be completed before the gas pipeline was completed. Out of the delay caused for tie- KVM/DDR/ADN 12/34 APP 656 OF 2014 with conn.matters.odt in the liquidated damages levied by the Umpire at the rate of USD 2,084 per day, which amounted to total USD 8,336. Therefore, the total of the liquidated damages awarded by the Umpire was USD 7,59,723..

22. It is a matter of record that in the original arbitration proceedings "Issues" were not framed. The learned Umpire in its award dated 10th December 2007, in paragraph 77 has held that "issues have not been formally drawn nor was it possible to frame issues properly in view of the manner in which the statement of claim and the pleadings have been drawn, as I have already pointed out. The counsel for the neither parties even suggested that issues or points for determination should be framed by me presumably as almost the entire evidence was led before the learned arbitrators who differed ."

23. So also, in paragraph no.22 of the award it was held by the learned Umpire "Before coming to the reply to the statement of claimant, I must point out that the statement of the claim is devoid of several material particulars which one would normally expect in a statement of claim. In considering the claim, it is often difficult to determine as to which allegation or averment in the statement of claim pertains to which particular claim, and it is only in the course of KVM/DDR/ADN 13/34 APP 656 OF 2014 with conn.matters.odt oral argument this became somewhat clear. The material on the basis of which claims are made, has again generally not been disclosed in the statement of claim and during the hearing at several times summaries/synopsis prepared and submitted by the claimant from some of the documents on record had to be resorted to, to understand the claims. In his arguments, the learned counsel for the claimants argued the claim as based on summaries contained in Volume I and Volume II of the claim. The summaries, however, have, admittedly not been proved and they cannot be exhibited or relied upon except to understand the claim. There is no evidence as to how the summaries were prepared or showing that they are correct. ...."

24. The Learned Single Judge while hearing the arbitration petition under Section 30 of the Arbitration Act, has not interfered with the findings as recorded by the Learned Umpire with regard to claims as made in paragraph no.11 (g), paragraph no.11 (h) read with paragraph no.9(h) and 9(ii)(c), paragraph no.11(m), paragraph no.11(u) and paragraph no.11(w). The learned Umpire considered the claim for time extension of 1.299 days for completion of the project along with cost compensation. ONGC had claimed that it had adjusted the cost in calculating liquidated damages. This stand of the KVM/DDR/ADN 14/34 APP 656 OF 2014 with conn.matters.odt ONGC was not accepted by the learned Umpire. As regards the claim for liquidated damages, the same was allowed partially. The learned Single Judge on a reconsideration of the matter held that there was no perversity in these findings recorded by the learned Umpire warranting interference under Section 30 of the Arbitration Act, 1940. These are concurrent findings of facts recorded at two stages. We find no reason to interfere with the said findings.

25. As regards claim no.1 which is mentioned in paragraph no.9 (1)

(b) of the statement of claim, the claimant has claimed USD 1,50,000 and the time extension of 12.670 days for carrying out repairs due to damage caused to the pipeline by the drilling rig ED-HOLT. The learned Umpire held that the damage was caused by vessels belonging to respondent-ONGC contractor and not belonging to the claimant. The contention of the respondent-ONGC was that there should have been personnel and patrol all along the pipeline to protect it. However, the learned Umpire rejected the said explanation and granted extension of 6 days for delay caused. However, the Single Judge held that the monetary claim of USD 1,50,000 was rejected for want of evidence. The learned Single Judge held that as per Clause 41.8 of the contract it was responsibility of the claimant to protect the KVM/DDR/ADN 15/34 APP 656 OF 2014 with conn.matters.odt pipeline. The learned Umpire rejected the claim for cost of repairs. Therefore, liability could not have been imposed on the respondent- ONGC. The claim for extension of time was prohibited by Clause 41.8 and it could not have been granted by the learned Umpire.

26. According to us, going by the terms of the contract more particularly clause no.41.8 which reads as under :

Clause no.41.8 Damages/Defects in coated Linepipes
a) Contractor shall have the responsibility of rectifying all the damages/ defects caused to the coated linepipes for any reasons whatsoever including the extra quantity of coated linepipes after taking the delivery from the coating contractor including but not limited to the following phases of work:
i) During offshore transportation of coated line-pipes
ii) During laying / installation at offshore
iii) During handing over to the company at the company's designated warehouse at bombay .
iv) During handling by the contractor at all the places Company will not accept any extra coated line-pipes if it is found to be damaged / defective while taking delievery at yard. If the contractor delivery's damaged / defective coated line-pipes, company shall deduct the money from any payment due to the contractor in lieu of damaged / defective coated line-pipes.
b) During the laying of the pipelines if any damage(s) occur to the pipelines , then the contraactor shall replace the damaged pipelines segment without any time and cost efffect to the company. However , contractor can utilise extra coated line-pipes supplied KVM/DDR/ADN 16/34 APP 656 OF 2014 with conn.matters.odt by the company towards meeting the contingencies for the rectification/ replacement of damaged segment and company shall deduct the cost of such coated line-pipes from the contractor's invoices. If , however, the quantity of coated line-pipes for rectification works falls short, the contractor shall arrange coated line-pipes and complete the rectification without any time and cost effect to the company.

27. In such a situation, when Clause 4.18 specifically states about it being the responsibility of the claimant to protect the pipeline with a further stipulation that in case of any damage to the pipelines, the contractor would replace the damaged pipeline segment without any time and cost effect to the ONGC, according to us, there is no perversity in the finding recorded by the learned Single Judge that the said part of the award was liable to be set aside. We agree with what has been held by the learned Single Judge in paragraphs 24 to 30 of the judgment.

28. As regards the claim no.2, which is referred in paragraph no.11 (1) read with paragraph no.9(f), the claimant claim a sum of USD 1,413,677.80 and extension of time of 7.583 days as the works as sleep into monsoon season due to obstruction caused by the barge HHI which did not belong to claimant as per their case. The learned Umpire was granted USD 400,300 and time extension of 4 days. The Umpire held that the respondent-ONGC had not factually denied that KVM/DDR/ADN 17/34 APP 656 OF 2014 with conn.matters.odt the claimant's barge DLB-801 was prevented from mooring in the correct manner on account of HHI barge. The learned Single Judge set aside both the claims of USD 4,00,000 and time extension and held that the respondent has specifically denied the same in its written statement.

The learned Single Judge has found that though in paragraph 132 of the award the learned Umpire had held that no cogent evidence in this regard was produced by the claimant. Despite this finding, the claim of USD 400000 by way of cost compensation and extension of four days was granted. It has been held that the learned Umpire did not interpret any terms of the contract but had decided contrary to the terms of the contract and had allowed the claim without any evidence. The main contention of the claimant is on the basis of daily status report. It was found that in the statement of claim, the claimant did not rely on the daily status report. We are of the view that the daily status report has not been proved by way of evidence. Therefore, according to us, the view taken by the learned Single Judge is the correct view. The daily status reports did not indicate that the parties had agreed to the contents of the entries and /or data mentioned therein.

KVM/DDR/ADN 18/34 APP 656 OF 2014 with conn.matters.odt

29. As regards the claim no.3, which is mentioned in paragraph no.11 (t), the claimant has claimed USD 23,750.888 as cost of standby of vessel "Big Orange", due to the spillage of oil, gas leak and fire caused by ONGC for its contractor which prevented the vessel "Big Orange", access to the sight. The learned Umpire held that the factual basis of the claim was not disputed as the quantum was done as per contract rate. The learned Umpire allowed the claim. However, the learned Single Judge overruled this claim based on the fact that respondent-ONGC had denied the liability to pay the said claim in paragraph 51 of their statement of defence. It was held that the basis of allowing the claim by the learned Umpire on the alleged admission was a patent error on the face of the award being contrary to and in ignorance of the written statement.In our opinion the view taken by the learned Single Judge is a plausible view, which is supported by cogent reasons in paragraphs 56 to 60 which we respectfully affirm.

30. As regards the claim no.4, which is mentioned in paragraph no.11(d) read with paragraph no.9 (I) (a), the claimant has claimed DFL 490,800 and time extension of 9 days due to the standby of dredging vessel "Hardinxveld", as pilots were not provided by Bombay Port Trust, due to dispute between the Bombay Port Trust and the KVM/DDR/ADN 19/34 APP 656 OF 2014 with conn.matters.odt respondent-ONGC. The learned Umpire held that the ONGC admitted there was a delay of 12.375 days due to non giving of pilots by Bombay Port Trust. Based on Clause no.8.2.2 of the contract the learned Umpire granted time extension 9 days, as there was failure to give access to site and that the delay taken collectively would affect on the critical path.

The learned Single Judge found that in the written statement there was no admission on the part of the ONGC that the delay of 12.375 days was due to non-provision of pilots by the Bombay Port Trust. The claim for extension of 9 days was on the basis of alleged admission of delay by the ONGC. It was further found that admissions of the witness examined by the claimant that the ONGC had denied its liability in that regard had been ignored by the learned Umpire. On the ground that the extension of 9 days was allowed without there being any evidence, the same was set aside. In our opinion the view taken by the learned Single Judge is supported by material on record. The reasons assigned in paragraphs 70 to 73 are thus sufficient to sustain the same.

31. As regards the claim no.5, which is mentioned in paragraph no.11(x) of the claim petition, the claimant claim USD 64,906 on KVM/DDR/ADN 20/34 APP 656 OF 2014 with conn.matters.odt account of standby resources due to oil/water leak at the Uran site caused by negligence of the ONGC's personnel and for the assistance provided by the claimant. The learned Umpire held that there was no requirement of providing blinding arrangements and if the ONGC required the same, they were required to give instructions as per Clause 5.8.2 of the contract. The learned Umpire accordingly granted the entire claim.

The learned Single Judge referred to the written statement and specially paragraph 55 to hold that the ONGC had not admitted any alleged negligence. He further held that the statement of claim was vague without any breakup or proof in support of that claim. Reference was made to the deposition of the witness examined by the ONGC that it was the obligation on the part of the claimants to provide the blinding arrangement to which there was no cross- examination. On the ground that the learned Umpire relied upon unproved and disputed documents while ignoring the oral evidence, that part of the award was set aside.

Similar contentions as raised before the learned Single Judge are reiterated. We do not find any reason whatsoever to take a different view of the matter in view of what has been observed in KVM/DDR/ADN 21/34 APP 656 OF 2014 with conn.matters.odt paragraph 79 to 83 of the impugned order.

32. As regards the claim no.6, which is mentioned in paragraph no.11(o) and (p) and paragraph no.9 (2) (c) of the claim petition, it was comprising of three items. The first was time extension for completion of the work, the second was claim for USD 45,433.60 on account of disruption caused by the ONGC's causing an oil spillage over the platform and the third was cost amounting to USD 41,313.30 towards standby charges due to non issuance of hot work permit. The respondent-ONGC has challenged the part of the award wherein the learned Umpire granted USD 41,313.30 towards standby charges due to non issuance of hot work permit. The learned Umpire held that the factum of all these issues were not denied. The respondent-ONGC has barely granted time extension of 0.167 days adjusting it in the liquidated damages and in view of this admission, the learned Umpire granted time extension of 0.167 days. As regards the grant of claim for stand by charges due to non issue of hot work permits due to gas leak during break down, the learned Single Judge noted that such permit was not given or was cancelled in conformity with Clause 35 and 42.4 (iv) of the contract. This deposition of ONGC's witness was not considered by the learned Umpire nor were KVM/DDR/ADN 22/34 APP 656 OF 2014 with conn.matters.odt any reasons given in the award. The claim was found to have been allowed in the absence of any evidence.

We do not find any justifiable reason to interfere with this finding which has been recorded on the basis of material on record. The reasons contained in paragraphs 89 to 91 are sufficient to sustain the same. The learned Single Judge also observed that the daily status report and standby rates on which reliance was placed were neither pleaded in the statement of claim nor they were proved in the evidence. In our view, the view taken by the learned Single Judge is the only possible view and hence the same need not be set aside. Hence, no case is made out to set aside the said view taken by the learned Single Judge of this Court.

33. As regards clause No.9 (1) (b) averments made in the statement of claim are vague no particular as such has been given as regards the said claim. There is no reliable evidence as to how the damage was caused to the pipeline was ascertained. Clause 41.8 of the contract mentions that it is the responsibility of claimant to rectify the damage and effect caused to the pipes. So also the witness of the claimant in his cross examination at page 826 volume (iii) admitted that the insurance company has paid them compensation in respect of the KVM/DDR/ADN 23/34 APP 656 OF 2014 with conn.matters.odt pipeline and also compensated for the time effect. Even with this kind of evidence before the learned Umpire the extension of time of 6 days as against the claim of 12.67 days. In our view, Clause no.41.8 (b) and the evidence laid by the witness of the claimant as regards the insurance, the learned Single Judge of this Court was right in setting aside the said award with regard to claim as mentioned in paragraph no.9(1)(b) of statement of claim.

34. As regards interest @ 10% per annum awarded by the learned Umpire, the same has been confirmed by the Learned Single Judge by holding it to be reasonable. It has been further clarified in paragraph no. 115 of the judgement dated 12 th August 2014, that the rate of interest awarded by the Learned Umpire would be only on the claims awarded by the Learned Umpire. We are agreeing by the view taken by both the learned Umpire and the learned Single Judge.

35. The Learned Umpire and the Learned Single Judge, have concurrently held that the claims were not barred by the law of limitation since the second completion certificate is dated 09 th December 1993, and the notice invoking the Arbitration Agreement was issued by the claimants in the month of May 1995. We are of the opinion that the findings of the Learned Single Judge on the issue of KVM/DDR/ADN 24/34 APP 656 OF 2014 with conn.matters.odt limitation is concerned in the correct view and the same does not call for any interference.

36. As per Clause no.8.5.2 of the contract, if the contractor/claimant fails to complete the entire works before the respective scheduled completion dates, he was liable to pay liquidated damages. The said Clause no.8.5.2 of the Contract reads as under :

" 8.5.2. If the Contractor fails to complete the entire Works or any part thereof comprising the total turnkey project before the respective Scheduled Completion Dates fixed for the entire Works or part thereof or at any time repudiates the Contract before completion of the Works, the Company may without prejudice to any other right or remedy available to the Company under the Contract,
i) recover from the Contractor as ascertained and agreed, liquidated damages, and not by way of penalty, a sum equivalent to 3% of the total Contract Price for each month's delay (prorata for part thereof) beyond the Scheduled Completion Date subject to a maximum of 10% of the total Contract Price even though the Company may accept delay in completion after the expiry of the Scheduled Completion Date, AND/OR
ii) arrange for the Works or part of the Works in default by Contractor to be carried out elsewhere on the account and at the risk and cost of KVM/DDR/ADN 25/34 APP 656 OF 2014 with conn.matters.odt the Contractor, such decision of the Company being final and binding on the Contractor. The Company, in such event, may not terminate the Contract ;

AND/OR

iii) terminate the Contract or a portion of part of the Work thereof and if so desired arrange for the Work in default by Contractor to be carried out elsewhere."

The learned Umpire by his Award dated 10 th December 2007 in paragraph no.198 held that the claimant is entitled to total claim of USD 17,56,569 plus Euros 7,66,860 and INR 1,69,143. It is further held that the respondent-ONGC, by way of Liquidated Damages is entitled to recover USD 7,59,723. After subtracting the amount receivable by the respondent-ONGC from the claimant's claim the amount payable to the claimant will be USD 9,86,846 plus Euros 7,66, 860 and INR 1,69,143.

37. In the Arbitration Petition filed by the Respondent-ONGC challenging the Award dated 10th December 2007, passed by the Learned Umpire, the Learned Single Judge by its judgment dated 12 August 2014 set aside, part of the claims granted to the claimants, in total of USD 6,79,970.30. The Learned Single Judge set aside the claim no. 9(1)(b), claim no. 11(1) read with 9(f), claim no. 11(t), KVM/DDR/ADN 26/34 APP 656 OF 2014 with conn.matters.odt 11(x), 11(o), 11(p) & 9(II)(c).

38. The learned Single Judge while considering the challenge to the award on the question whether Respondent-ONGC has proved its claim for Liquidated Damages, has held that considering the oral evidence led by the parties, the view taken by the Learned Umpire is not a perverse finding and cannot be interfered with, under Section 30 of the Arbitration & Conciliation Act, 1940. In our opinion, this concurrent finding recorded is a plausible view after considering the evidence led by the parties. Therefore, we are of the view that no interference is warranted.

39. On behalf of the Claimant the following judgments were referred :-

(a) Associate Builder V/s. Delhi Development Authority reported in (2015) 3 SCC 49
(b) Atlanta Limited V/s. Union of India reported in (2022) 3 SCC 739.
(c) Trammo AG V/s. MMTC Limited reported in (2019) SCC Online Del.7337
(d) State of UP V/s. Allied Constructions reported in (2003) 7 SCC 396.

KVM/DDR/ADN 27/34 APP 656 OF 2014 with conn.matters.odt

(e) NTPC Limited V/s. Deconar Services Private Limited reported in (2021) 19 SCC 694.


       (f)    Karamchand Thapar v/s. MTC Limited decided by the

       Single    Judge     of   Delhi    High      Court        reported          in

       Manu/DE/1064/2022.

       (g)    Peak Chemical Corporation INC V/s. National Aluminum

Company Limited reported decided by the Single Judge of Delhi High Court in OMP/160/2005.

(h) Hindustan Construction Company Limited V/s. National Highways Authority of India reported in (2024) 2 SCC 613.

40. As regards the judgments referred by the claimants are concerned:-

(i) In Associate Builder (supra), the Supreme Court held that none of the grounds contained in Section 34(2)(a) deal with the merits of the decision rendered by an arbitral award. It is only when an arbitral award is in conflict with public policy of India as per Section 34(2)(b)
(ii), that merits of an arbitral award are to be looked under certain specified circumstances.
(ii) Atlanta Limited (supra) - The Supreme Court held that by interpreting the clauses of the contract and by going to great lengths KVM/DDR/ADN 28/34 APP 656 OF 2014 with conn.matters.odt to analyse several reasons offered by the appellant claimant to justify its plea that it was entitled to extension of time to execute the contract, the Division Bench of the High Court under Section 39 ought not to have sat over said decision as an Appellate Court seeking to substitute its view for that of the Arbitrator.
(iii) Trammo AG (supra) - In Trammo, the learned Single Judge of Delhi High Court held that in awards where amounts claimed and awarded are in foreign currency, while not specifying the rate of conversion in the award may not invalidate the award, it is an essential good practice for awards to specify the rate of conversion applicable, unless there are extenuating circumstances. Both the parties would then be aware of their respective liabilities or entitlements and the same would be crystalized on that date.
(iv) Allied Constructions (supra) - The Supreme Court held that the power of Court to interfere is restricted by virtue of Section 30 - the Court cannot reappraise the evidence - Interpreting a contract is matter within the jurisdiction of the Arbitrator - Unless one or the other condition under Section 30 of the Act is satisfied, the award cannot be set aside.
(v) In Hindustan Construction Company Limited (supra) the KVM/DDR/ADN 29/34 APP 656 OF 2014 with conn.matters.odt Supreme Court held that the Courts cannot, through process of primary contract interpretation, thus, create pathways to the kind of review which is forbidden under Section 34. The Division Bench's approach, of appellate review, so to say (under Section 37), and conclusion drawn by it, resulted in displacing the majority view of the Tribunal, and in many cases, the unanimous view, of other Tribunals, and substitution of another view. As long as the view adopted by the majority was plausible, such a substitution was impermissible.
(vi) In NTPC Limited (supra) the Supreme Court held that the Court does not sit in appeal over an award passed by an Arbitrator.

Further, where the Arbitrator has taken a possible view, although a different view may be possible on the same evidence, the Court would not interefere with the award. For the objector/appellant in order to succeed in their challenge against an arbitral award, they must show that the award of the Arbitrator suffered from perversity or an error of law or that the Arbitrator has otherwise misconducted himself.

41. In the present proceedings, admittedly, Issues were not framed, and it was held by the Umpire that it was not possible to frame issues properly in view of the manner in which the statement of claim and pleadings being drawn. The learned Single Judge has confirmed KVM/DDR/ADN 30/34 APP 656 OF 2014 with conn.matters.odt certain claims as decided by the Umpire, and has set aside certain claims as decided by the Umpire, based on his findings that the same suffered from perversity. There cannot be any dispute about the principles of law as held by the Supreme Court in the above citations. However, in the present proceedings, considering the reasons given by the learned Single Judge while reversing few of the claims we find that cogent reasons have been given in that regard. We are in agreement with the said reasoning of the learned Single Judge in the present proceedings.

(vii) In Peak Chemical Corporation INC (supra) the learned Single Judge of Delhi High Court was considering an arbitration petition filed under Section 34 of the Arbitration & Conciliation Act, 1996, wherein there was a delay of four years in pronouncing the award by the Arbitral Tribunal. The learned Single Judge held that the impugned award cannot be set aside on the sole ground of delay in pronouncement of the award. In the present proceedings, there was a delay in pronouncement of the award by the learned Umpire after proceedings were closed for passing of the award, however, on the said ground, the award has not been set aside. There is no reason to take a different view of the matter.

KVM/DDR/ADN 31/34 APP 656 OF 2014 with conn.matters.odt

42. In paragraph 90 of the award, the learned Umpire, has considered the issue of exchange rates of foreign currency. The reasons for adopting that course has been indicated in the Award. The said view of the learned Umpire does not call for interference.

43. The respondent-ONGC the following judgments were referred :-

(i) Seth Mohanlal Hiralal V/s. State of M. P. reported in (2003) 12 SCC 144.
(ii) K. P. Poulose V/s. State of Kerala & Anr reported in (1975) 2 SCC 236.
(iii) Maa Ashish Textile Industries Private Limited V/s. National Insurance Company Limited reported in 2019 SCC OnLine Bom 887.
(iv) Unibros V/s. All India Radio reported in 2023 SCC OnLine SC 1366.
(v) State of Rajasthan & Anr V/s. Ferro Concrete Construction Private Limited reported in (2009) 12 SCC 1.
(vi) Food Corporation of India V/s. Chandu Construction & Anr reported in (2007) 4 SCC 697.

44. We are now considering the judgments referred on behalf of the respondent - ONGC :

(i) In Seth Mohanlal Hiralal (supra), the Supreme Court held that KVM/DDR/ADN 32/34 APP 656 OF 2014 with conn.matters.odt misconduct under Section 30(a) has no connotation of moral lapse.

Misconduct is complete if the Arbitrator on the face of the award arrives at an inconsistent conclusion.

(ii) In K. P. Poulose (supra), the Supreme Court held that award can be set aside when the Arbitrator has misconducted himself or the proceedings.

(iii) Similarly, in Unibros (supra), the Supreme Court held that public policy of India, includes amongst others compliance with fundamental policy of Indian law, need for judicial approach, compliance with natural justice, Wednesbury Principles of reasonableness and patent illegality.

(iv) In Ferro Concrete Construction Private Limited (supra), the Supreme Court held that if the award is not based on any evidence, it amounts to misconduct.

(v) In Food Corporation of India (supra), the Supreme Court held that the word 'misconduct' has not been defined in the Act. Nonetheless, the word 'misconduct' in Section 30(a) of the Act does not necessarily only comprehend or include misconduct or fraudulent or moral lapse but does comprehend and include actions on the part of the Arbitrator which on the face of the award are opposed to all KVM/DDR/ADN 33/34 APP 656 OF 2014 with conn.matters.odt rational and reasonable principles resulting in an excessive award or unjust result.

(vi) Similarly, the learned Single Judge of this Court in Maa Ashish Textile Industries Private Limited (supra) held that the scope for interference under Section 34 is very narrow and unless the Court comes to a conclusion that the decision was perverse, the Court should not interfere with the award. The finding of the Arbitrator was perverse as he has taken into account something irrelevant and has ignored the vital evidence to arrive at a decision.

45. The principles of law as cited in the above judgments have been borne in mind while deciding the present proceedings. The learned Single Judge has considered the law as laid down by the Supreme Court and has accordingly while dealing with the present proceedings, considered the evidence on record. We find no perversity in the said findings of the learned Single Judge.

46. Keeping in mind the law laid down as discussed above, and the fact that we are dealing with an appeal under Section 39 of the Arbitration Act, 1940, once we find that the decision of the learned Single Judge is a plausible one - not arbitrary, capricious or perverse - then we would not be justified in substituting our view for that of the KVM/DDR/ADN 34/34 APP 656 OF 2014 with conn.matters.odt learned Single Judge.

47. Returning to the Wander v Antox principle, we find that view the learned Single Judge was not merely plausible. It was the only possible view in the circumstances of the case, and one with which we are entirely in agreement.

48. After a careful consideration of the rival submissions and material on record, we are not persuaded that the impugned order calls for interference.

49. Taking an overall view of the matter within the scope permissible, we find that the learned Single Judge has taken a possible view of the matter which cannot be said to be a perverse view or a view that is totally impossible.

50. We see no substance in both the Appeals. Hence, they are dismissed with no order as to costs. In sequel Notice of Motion No.641 of 2016 filed by ONGC seeking dismissal of Appeal No.656 of 2014, also gets dismissed.

                     [ RAJESH S. PATIL, J. ]                      [ A.S. CHANDURKAR, J. ]




Signed by: Diksha Rane
Designation: PS To Honourable Judge
Date: 27/05/2025 16:41:03