Bombay High Court
M/S. Jcl International Ltd vs Bharat Petroleum Corporation Ltd on 13 December, 2012
Equivalent citations: AIR 2013 BOMBAY 23, 2013 (2) ABR 983
Author: Anoop V. Mohta
Bench: Anoop V. Mohta
1 arbp-456-10.sxw
dgm
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
ARBITRATION PETITION NO. 456 OF 2010
M/s. JCL International Ltd.
a company incorporated under the
Companies Act, 1956 and having
its registered office at 206,
South Extension Plaza, 389, Masjid Moth,
South Extension Part II,
New Delhi 110 049 ig .... Petitioners
vs
Bharat Petroleum Corporation Ltd.
a Company incorporated under the
Companies Act, 1913 having its
registered office at Bharat Bhavan,,
4 & 6, Currimbhoy Road, Ballard
Estate, Mumbai 400 001 .... Respondents
Mr. Vatsal J. Shah i/by Mr. Chetan Mehta for the petitioners.
Mr. Pankaj Savant along with Mr. Pratik Majumdar i/by M/s. M. P.
Savla & Co. for respondents.
CORAM: ANOOP V. MOHTA, J.
RESERVED ON : November 23, 2012
PRONOUNCED ON : December 13, 2012
JUDGMENT:
The Petitioners have challenged Award dated 17 September, 2009, under Section 34 of the Arbitration and Conciliation Act, 1996 (for short, "Arbitration Act"). The operative part of the Award is as ::: Downloaded on - 09/06/2013 19:29:31 ::: 2 arbp-456-10.sxw under:
"To sum up, I hold that letter dated 28th June 1999 modified the terms
(a) and condition of agreement dated 1st May 1999 and
(b) recoveries and adjustments can be made in accordance with letter dated 31st October 2000."2
The basic events, as per the Petitioners, are as under :
On 01.05.1999, the Petitioners entered into a contract with the Respondent for supply of LPG Cylinders during the financial year 1999-2000. The Contract was incorporated in writing in the Purchase Order No. PG/EQPT/9/2055 dated 1.5.1999 and annexure thereto (hereinafter referred to as the "Purchase Order"). Under the Purchase Order the price was kept provisional at Rs. 679.67 ps. Per cylinder. A letter was forwarded to emphasize that the price of cylinder was provisional.
3 On 30.07.1999, the Respondent issued amendment to the Purchase Order which was signed by both parties fixing the price of cylinder at Rs. 702.98 ps. The rest of the conditions were same.
The Petitioner sold and delivered contracted quantity of cylinders for ::: Downloaded on - 09/06/2013 19:29:31 ::: 3 arbp-456-10.sxw which the Respondent paid at fixed price of Rs. 702.98. The Contract came to an end and fresh contract was entered into for supply of cylinders during the financial year 2000-2001. The Respondent released the Bank Guarantees of Rs. 7,00,000/- and Rs. 30,000/-
given by the Petitioner inter alia for due performance of contract for the year 1999-2000. The contract stood completed by supply of goods and receipt of consideration at the fixed price and in any event by efflux of time.
4 On 31.10.2000, the Respondent issued a Circular/Letter alleging that the Industry/Committee was reviewing the price of cylinders with the assistance of M/s. Price Waterhouse Cooper and pending finalization the Respondent purported to revise the price of the cylinder supplied during the previous year, from the fixed price of Rs.
702.98 ps to provisional price of Rs. 645/- on the alleged ground that pursuant to a letter dated 26 June, 1999, the price of cylinder was kept provisional. Pursuant to the aforesaid circular/letter the Respondent alleged to have unlawfully, arbitrarily retained/deducted about Rs. 28.69 lakh from the amount payable in respect of cylinders.
5 On 30.06.2001, the Advocate for the Petitioner issued a Notice ::: Downloaded on - 09/06/2013 19:29:31 ::: 4 arbp-456-10.sxw to appoint arbitrator under the Arbitration Clause contained in the contract. On 06.08.2001, the Director (Marketing) of the Respondent nominated Mr. V.V. Ramamurthy the then Executive Director (Corporate Affairs) of the Respondent to act as Sole Arbitrator. He conducted the Arbitration till the stage of evidence. On being transferred he expressed inability to continue with the Arbitration proceedings. On 03.05.2003 The Director (Marketing) appointed Shri A.C. Sen as the sole Arbitrator. On 27.04.2006, Shri A. C. Sen published his Award inter alia dismissing the claim of the Petitioner.
6 The Petitioner filed Arbitration Petition No. 367 of 2006 and challenged the aforesaid Award. On 09.10.2006, the Petition was allowed and award was set aside. Shri A.C. Sen was re-nominated as sole Arbitrator. On 23.04.2008, Shri G. S. Baveja was appointed as sole Arbitrator in place and stead of Shri Sen. On 17.09.2009, the present Award was published. There is no dispute that the parties entered into a contract on 1 May 1999 for supply of LPG Cylinder for the financial year 1999-2000. The terms were incorporated in purchase order and the annexure thereto. The provisional price of cylinders effective from 1 April 1999 was Rs. 679.67 ps. The price ::: Downloaded on - 09/06/2013 19:29:31 ::: 5 arbp-456-10.sxw formula was MOP and NG approved pricing formula. The price was also irrespective of source of body steel used. Both the parties, being in the field since long, know the trade, practice and procedure including fixation of provisional price for supply of LPG cylinders. It was well known that the revision in price of cylinder would follow and that will be binding to the parties. A security deposit was also the part of the agreement.
7 The contents of the letter dated 28 June 1999 is reproduced as under :
" As you are aware, pricing of LPG cylinders is based on MOP & NG approved escalation formulae arrived at after a study by; the Industry Task Force. The escalation formulae as above need to be reviewed and Industry is in the process of a study for the same. The Indian Economy and particularly the banking sector have seen far renching reforms with liberalized credit structures and so on. Also new steel majors such as Ispat and Salem Steel are entering the scene.
Keeping the variables as above, it has now been decided by the Industry that the price of cylinders shall be kept provisional from 1/7/99 onwards. The firm prices will be advised to you on completion of the review by the Industry Task Force."
The letter therefore intimates that :
(i ) pricing of cylinders w.e.f 1st July, 1999 is under review;::: Downloaded on - 09/06/2013 19:29:31 :::
6 arbp-456-10.sxw
(ii) until the review is complete, supplies would be at provisional price;
(iii) once the review is complete, revised price would be intimated and the same would be effective between the parties."
The contents of this letter are not in dispute. Neither its receipt. The crucial letter is dated 30 July 1999.
8The Respondents by letter dated 30 July 1999, referring to the purchase order, amended the price clause in the following words, "The price applicable per cylinder as on 1 April 1999 is Rs.702.98 ps.". In the same letter/communication, it is specifically noted, "All other terms and conditions of the original contract remained unaltered".
There is no denial to the letter as well as its contents. The Petitioners accordingly sold other quantity of cylinders and received the amount at the rate of Rs.702.98 ps per cylinder.
9 For the financial year 2000-2001, a fresh contract was entered into for supply cylinders. The provisional cylinder price was same as that of the purchase order of the year 1999. The Bank Guarantees were also released by the Respondents for the due performance of contract in the year 1999-2000.
::: Downloaded on - 09/06/2013 19:29:31 :::7 arbp-456-10.sxw 10 The Respondents by letter dated 31 October 2000 communicated, based upon the review of the existing cylinder pricing with effect from 1 July 1999 fixed to Rs.645/-, thereby gave notice to the Petitioners that they would be recovering the differential amount from the bills. It was also mentioned that the final adjustment would be made later on after finalising the cylinder price. It was clarified that all supplies to the Respondents with effect from 1 November, 2000 would have the provisional basic price of Rs.645/- per cylinder.
There is no denial to the receipt as well as the contents of this letter.
11 The letter dated 29 March, 2000 mentioned about 28 June, 1999 letter. The Petitioners, without any objection, proceeded to supply on such provisional price and on such condition with effect from 1 September 2000. Therefore, merely because reference was not made of the letter dated 28 June, 1999 in the letter dated 30 July 1999, in no way, dislocate the terms and conditions so agreed upon by the Petitioners. The learned Arbitrator therefore, taking overall view of the matter and in view of the remand order passed by this Court, held that the parties agreed to modify the terms of the purchase order dated 1 May 1999 by letter dated 28 June 1999 and, therefore, ::: Downloaded on - 09/06/2013 19:29:31 ::: 8 arbp-456-10.sxw decided the issues A, B and C accordingly.
12 It is necessary to consider the effect of entering into such type of contracts without fixed price and/or on the basis of provisional price.
For this, section 9 of Sale of Goods Act is relevant which reads as under :
"9 Ascertainment of price. - (1) The price in a contract of sale may be fixed by the contract or may be left to be fixed in manner thereby agreed or may be determined by the course of dealing between the parties.
(2) Where the price is not determined in accordance with the foregoing provisions, the buyer shall pay the seller a reasonable price. What is a reasonable price is a question of fact dependent on the circumstances of each particular case."
13 The Apex Court in M. S. Madhusoodhanan and another v.
Kerala Kaumudi Pvt. Ltd. and others,1 has elaborated this aspect in the following terms :
"28 Section 4 read with Section 2(10) of the Sale of Goods Act, 1930 require that the contract of sale must provide for the payment of money as a consideration for the transfer of goods, or to put it differently, that a price must be paid. But Section 9 of the 1930 Act allows the parties not to fix the price at the time of the transfer and to leave the determination of the amount of consideration to a later date. An agreement which provides for the future fixation of price either by the parties themselves or by a third party 1 AIR 2004 SC 909 ::: Downloaded on - 09/06/2013 19:29:31 ::: 9 arbp-456-10.sxw is capable of being made certain and is not invalid as provided under Section 29 of the Contract Act, 1872 (See Illustration (e)). In view of such categoric and clear statutory provisions, the submission of learned counsel representing Mani that such a contract is void for uncertainly because the price was not fixed, is unacceptable. The passage from Banjamin's Sale of Goods (1874 Edn.) relied on which says:
"If the price is left to be agreed upon subsequently between the parties, there will ordinarily be no binding contract, on the grounds of uncertainty, unless and until they later reach agreement on a price. Moreover, an agreement to leave the price open to further negotiation will normally exclude any inference that the price should be a reasonable price in accordance with the provisions of Section 8(2)."
may be an exposition of the law as it is in England and cannot be seen as an authority on the interpretation of Section 9(1) of the Sale of Goods Act. Besides, the same passage cited goes on to say:
"But in accordance with the principle that the Courts will endeavour to uphold bargains which the parties believe themselves to have concluded, especially in the case of executed or partially executed contracts, it may sometimes be possible either to infer an intention that at any rate a reasonable price should be paid if no price is later settled, or to have regard to other circumstances, such as the course of dealing between the parties."
It is not the case that the price was re-fixed or revised without due notice and/or in breach of terms and conditions of the contract and/or any statutory provisions.
::: Downloaded on - 09/06/2013 19:29:31 :::10 arbp-456-10.sxw 14 Therefore, considering the provisions of Sale of Goods Act and the Contract Act, the fixation of provisional price cannot be stated to be impermissible. In the present case, both the parties were aware of the fixation of price in such type of supply of cylinders of which basic material is steel, apart from fluctuation in the market. In the present case, though price was provisionally agreed, but changed subsequently that itself, no way, in my view, create any right in favour of the Petitioners to claim lastly announced provisional price as final price.
Every time rider was that it is a provisional price. This itself means, as per the terms of the original contract, subject to review, the price would be finalised and fixed. The Petitioners supplied the goods, based upon the price provisionally fixed, the amounts were paid from time to time.
15 The action of deduction, therefore, after finalisation of the price, in no way, can be stated to be illegal and/or unauthorised. The term "provisional" itself means it was never fixed and finalised.
16 The dictionary meaning of the word "provisional", as per Advanced Law Lexicon, 3rd Edn., is as under :
"Provisional - Temporary, preliminary; tentative;::: Downloaded on - 09/06/2013 19:29:31 :::
11 arbp-456-10.sxw taken or done by way of precaution or ad interim.
Not final, temporary in nature. (S. 7, Companies (Profits) Surtax Act (7 of 1964)."
17 In normal circumstances, the Court could have maintained the last provisional price of Rs. 702.98 ps as determined and/or fixed price for the agreement in question, but for the supply of cylinder in question and for the specific agreed clause of provisional price read with the regular practice of the trade and the parties have been entering into such contract regularly and as such clauses/agreements are permissible, I see there is no reason to interfere with the reasoned Award passed by the learned Arbitrator.
18 There is no counter challenge raised by the Respondents. The learned Arbitrator, considering the evidence led by the parties, right in observing as under :
"(c) I have considered the pleadings and arguments put forward by both the parties. From cross examination of BPCL witness, it appears that after discussion on consultant's draft report, OITF had come to conclusion that price of cylinder should be Rs.645/-.
Once the competent body has come to a conclusion, it intimated the same to the supplier, and in accordance with the letter dated 28th June, 1999, the same becomes binding on the parties. Based on the price so determined, BPCL had adjusted the amount that had ::: Downloaded on - 09/06/2013 19:29:31 ::: 12 arbp-456-10.sxw been paid to JCL, over and above the actual price for cylinders as determined by OITF. In view of the same, BPCL is fully justified in making such adjustment. These issues are therefore decided in favour of BPCL.
With regard to the issue as to whether I have jurisdiction to entertain the dispute or claim for recovery from the supplies made w.e.f 1 st November, 2000, which are obviously under a different agreement and not the agreement dated 1st May, 1999."
19 The learned Arbitrator is also right in coming to the conclusion with regard to the issue of jurisdiction to adjudicate all the claim in the following words :
"I find that factually, only agreement dated 1 st May 1999 has been referred to me for adjudication. As such, claim relating to supplies w.e.f 1st November, 2000 would be beyond the scope of this arbitration.
However, there is merit in the argument of JCL that because BPCL did not question this by filing Section 16 Application, they would be deemed to have waived such objection under Section 4 of the Arbitration Act. Moreover, since the parties have filed detailed pleadings, led evidence, cross-examination and argued the matter in detail and over the last several years for the recoveries made from November, 2000, they are deemed to have mutually enlarged the scope of arbitration to include 2000-2001 supplies and agreement too.
Therefore, I decide that I have jurisdiction to adjudicate the claim."
The award is within the scope of submissions, documents and the reference. [Puyvast Chartering B.V. And Puyvast Maritime India ::: Downloaded on - 09/06/2013 19:29:31 ::: 13 arbp-456-10.sxw Ltd. Vs. KEC International Ltd.]2 20 The learned counsel appearing for the Petitioners has relied on a judgment of Apex Court in Bhupendra Singh Bhatia vs. State of M.P. and others,3 and thereby contended that the Supreme Court has deprecated the practice of not fixing the price of commodity at the time of and/or before the sale. He has also relied on the observations made by the Supreme Court that "A sale/purchase price to be fixed subsequent to the sale is unknown in the world". That was a case of invocation of Articles 14 and 226 of the Constitution of India. The Court is required to consider the action of the State while awarding the contract without fixing the price. There is nothing pointed out from the judgment that there was such clause of provisional price. In the present case, as noted, parties being in the market for so long entered into the commercial contract without any objection and even supplied the goods accordingly. I am not inclined to accept, therefore, the submission so raised by the learned counsel appearing for the Petitioners on behalf of the Apex Court judgment in Bhupendra Singh Bhatia (supra) as the facts and circumstances were totally different.
The parties to the commercial contract is bound by its clauses as well 2 MANU/MH/0901/2011 3 2006 (13) SCC 700 ::: Downloaded on - 09/06/2013 19:29:31 ::: 14 arbp-456-10.sxw as the arbitration proceedings so initiated,based upon such contract.
The Award so passed, therefore, cannot be faulted with on this ground specifically when Section 9 of the Sale of Goods Act read with Supreme Court judgment in M. S. Madhoosudhnan (supra) whereby it is permissible for the parties to enter into contract without fixing the price on the date of the agreement. It is permissible in such type of contract to fix/determine/ascertain the price, based upon the Competent Authority/Review Committee's report or finding on pricing of such cylinder during the relevant financial year. I am, therefore, inclined to observe that the price was, as never fixed and the payments were made to the Petitioners, based upon the provisionally fixed price, the Respondents therefore were entitled to recover the excess amount, if paid after getting revised/review of the price fixed from the Competent Authority. In a given case, the price would have been more than the provisional one also. The Petitioners having once agreed to supply on provisional price and accordingly acted upon, by both the parties, is not entitled to challenge and/or object to such deduction. I am also inclined to observe that the deduction so made is well within the purview of the law and the record. There is no perversity.
::: Downloaded on - 09/06/2013 19:29:31 :::15 arbp-456-10.sxw 21 The learned counsel appearing for the Respondents has also relied on the following Judgments, (i) Jigar Vikamsey vs. Bombay Stock Exchange Limited [ 2010(1) Bom. C.R. 908] and (ii) Puyvast Chartering B.V. (supra) and submitted that no case is made out to interfere with the reasoned award as contemplated under Section 34 of the Arbitration Act. He has pointed out that in other similarly placed Arbitration Petition No. 365/2008 (M/s. Lite Containers Pvt.Ltd. vs. Bharat Petroleum Corporation Ltd.) decided on 10.03.2011 wherein, this Court has also rejected such Petition by observing that "The Petitioner could not have raised any objection to down pricing of the contract because as per the terms of the contract, the price mentioned in the contract was a provisional price and the final price was to be determined after the price was to be fixed by the committee. Taking into consideration the final price of the steel, the finding that has been recorded by the learned Arbitrator is completely in consonance with the terms of the contract. I do not find any reason to interfere with the award. Petition is disposed of.".
22 Resultantly, the Arbitration Petition is dismissed. There shall be no order as to costs.
(ANOOP V. MOHTA, J.) ::: Downloaded on - 09/06/2013 19:29:31 :::