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 6, Cited by 1]

Delhi High Court

Virtual Studio Pvt Ltd vs Tmt Investment Pte Ltd & Ors on 3 December, 2014

Author: S.P.Garg

Bench: S.P.Garg

$~28
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                              RESERVED ON : 11th NOVEMBER, 2014
                               DECIDED ON : 3rd DECEMBER, 2014
+                        CS(OS) 1700/2010
       VIRTUAL STUDIO PVT LTD                            ..... Plaintiff
                         Through :    Mr.Atul Bhuchhar, Advocate with
                                      Mr.Manoj Nagar, Advocate.

                         versus

       TMT INVESTMENT PTE LTD & ORS           ..... Defendants
                   Through : Mr.Vivek Malik, Advocate for D-1.

       CORAM:
       HON'BLE MR. JUSTICE S.P.GARG

S.P.GARG, J.

I.A.No.2351/2013 (u/S 45 of Arbitration & Conciliation Act, 1996)

1. The plaintiff company incorporated and established under Companies Act, 1956 was engaged in the business of Web Casting, Live Streaming, Web Design and Interactive Solutions, Films and Presentations. On the recommendation by Microsoft, the defendant No.1 awarded the project of web cast of IPL Season 2, 2009 to the plaintiff vide its PO No.Tmt/08- 09/09-001, which was signed by defendant No.3 on 10.04.2009 on behalf of the defendant No.1 at the office of the plaintiff at New Delhi at a mutually agreed price of USD $ 69,607.84/-. It is submitted that the defendant No.1 routed the aforesaid project through its subsidiary defendant No.2. All the discussions and correspondence with regard to the project had taken place CS (OS) 1700/2010 Page 1 of 8 between the plaintiff and the defendant No.2. Defendant No.2 being the subsidiary of the defendant No.1, through its sister concern Netlink Information Systems Ltd. paid an amount of ` 8,70,000/- vide cheque bearing No.43760. It was signed by defendant No.3 as the security deposit towards the aforesaid web-casting contract. After signing the PO, the plaintiff company started to work at the project.

2. Case of the plaintiff is that the defendant did not pay the outstanding dues despite various demands. As per accounts maintained by the plaintiff company, USD $98,025.71/- equivalent to` 45,74,370/- and interest on delayed payment @ 24% were outstanding and due against the defendants.

3. The defendants after receipt of summons filed the instant application under Section 45 of the Arbitration and Conciliation Act. It was contended that the dispute is required to be referred to Arbitration in view of the existence of a commercial agreement containing International Commercial Agreement between the plaintiff and the defendant No.1, which clearly covers the subject matter of the disputes between the parties.

4. The application is contested by the plaintiff. It is urged that there was no agreement in writing to refer the dispute to Arbitration. The parties had never agreed to refer the dispute to Arbitration. Terms and conditions mentioned in the Purchase Order were never supplied by the defendants to the plaintiff.

5. It is not in dispute that the parties are governed by Purchase Order dated 10.04.2009. It contains terms of payments i.e. 25% current date, 25% May 15, 2009, 50% Post completion of all work mentioned. All payments to be considered paid on date of remittance. It further contains terms and conditions as under : a) All services are governed by our terms and CS (OS) 1700/2010 Page 2 of 8 conditions as supplied to you at your office during the above sale with the information pack / contract; b) Terms and conditions of sale can be obtained on written request or through our website; c) Terms of payments : Payment against invoice to be remitted within 7 working days (equivalent to ` 35,50,000/-); and, d) Order is subject to SLA, Agreement terms and conditions and receipt of decoders and setup in time for the encoding and transcoding to take place.

6. Needless to say that there is no specific mention about the existence of the arbitration agreement in the Purchase Order. However, there is specific mention that all services are to be governed by the terms and conditions as supplied during the above sale with the information pack / contract and the order was subject to SLA, Agreement terms and conditions. The Purchase Order dated 10.04.2009 was duly acted upon by the parties and at no stage, the plaintiff objected to the terms and conditions which were to govern the contract between the parties. The defendants have filed certified copies of the terms and conditions along with the application. The relevant paragraph of the terms and conditions is as under :

"Governing Law and Dispute Settlement The agreement / purchase order / contract / work order shall be governed by an construed in accordance with the laws of Singapore and the courts of Singapore shall have the jurisdiction. Any dispute, claim, or controversy shall be finally settled by arbitration in Singapore by sole arbitrator in the English language in accordance with the rules of arbitration of the International Chamber of Commerce in accordance with Singapore law."
CS (OS) 1700/2010 Page 3 of 8

7. The arguments that there must be an arbitration agreement in writing signed by the parties is devoid of any merit. Section 7 of the Arbitration and Conciliation Act does not say that to constitute an arbitration agreement, it should bear signatures of the parties. Requirement of law is only that it should be in writing.

8. In „State Trading Corporation of India vs. Stora Kvanranasveden AB and ors‟, 58 (1995) DLT 515, it held :

"(9) In this case, the petitioner accepts the contract in all material particulars including the clause of force majure, disputes, the arbitration clause therein. The ambiguity raised by defendant is with regard to the shipment and that was the reason assigned for not signing the contract by defendant. The contract has been implemented and executed in accordance to the offer by defendant and acceptance of the same by the petitioner. It seems the parties went ahead with the arrangement arrived and the formal contract was reduced in writing later on but it was agreed that the contract shall be according to the standard contract of Stc for the supply of newsprint and that condition seems to have been carried out.
(10) Under the circumstances, on prima-facie consideration of the material on record, I am of the view that there exists a contract between the petitioner and defendant containing arbitration clause for reference of the disputes arising between the parties out of the contract for adjudication to the arbitration as pointed out in clause 17 reproduced above, and I do not find any prima-facie substance in the contention of the petitioner raised in this regard and the is being devoid of merits, is liable to be dismissed."

9. In „Chloro Controls (I) P.Ltd. vs. Severn Trent Water Purification Inc. CS (OS) 1700/2010 Page 4 of 8 and Ors.‟, 2013 (1) SCC 641, it held :

"71. The Court will have to examine such pleas with greater caution and by definite reference to the language of the contract and intention of the parties. In the case of composite transactions and multiple agreements, it may again be possible to invoke such principle in accepting the pleas of non-signatory parties for reference to arbitration. Where the agreements are consequential and in the nature of a follow-up to the principal or mother agreement, the latter containing the arbitration agreement and such agreements being so intrinsically intermingled or inter- dependent that it is their composite performance which shall discharge the parties of their respective mutual obligations and performances, this would be a sufficient indicator of intent of the parties to refer signatory as well as non-signatory parties to arbitration. The principle of 'composite performance' would have to be gathered from the conjoint reading of the principal and supplementary agreements on the one hand and the explicit intention of the parties and the attendant circumstances on the other.
72. As already noticed, an arbitration agreement, under Section 45 of the 1996 Act, should be evidenced in writing and in terms of Article II of Schedule 1, an agreement in writing shall include an arbitral clause in a contract or an arbitration agreement signed by the parties or contained in an exchange of letters or telegrams. Thus, the requirement that an arbitration agreement be in writing is an expression incapable of strict construction and requires to be construed liberally, as the words of this Article provide. Even in a given circumstance, it may be possible and permissible to construe the arbitration agreement with the aid and principle of 'incorporation by reference'. Though the New York Convention is silent on this matter, in CS (OS) 1700/2010 Page 5 of 8 common practice, the main contractual document may refer to standard terms and conditions or other standard forms and documents which may contain an arbitration clause and, therefore, these terms would become part of the contract between the parties by reference. The solution to such issue should be case- specific. The relevant considerations to determine incorporation would be the status of parties, usages within the specific industry, etc. Cases where the main documents explicitly refer to arbitration clause included in standard terms and conditions would be more easily found in compliance with the formal requirements set out in the Article II of the New York Convention than those cases in which the main contract simply refers to the application of standard forms without any express reference to the arbitration clause. For instance, under the American Law, where standard terms and conditions referred to in a purchase order provided that the standard terms would have been attached to or form part of the purchase order, this was considered to be an incorporation of the arbitration agreement by reference. Even in other countries, the recommended criterion for incorporation is whether the parties were or should have been aware of the arbitration agreement. If the Bill of Lading, for example, specifically mentions the arbitration clause in the Charter Party Agreement, it is generally considered sufficient for incorporation. Two different approaches in its interpretation have been adopted, namely, (a) interpretation of documents approach; and
(b) conflict of laws approach. Under the latter, the Court could apply either its own national law or the law governing the arbitration.
73. In India, the law has been construed more liberally, towards accepting incorporation by reference. In the case of Owners and Parties Interested in the Vessel M.V. "Baltic Confidence" and Anr. v. State Trading Corporation of India Limited and Anr. : (2001) 7 SCC CS (OS) 1700/2010 Page 6 of 8 473, the Court was considering the question as to whether the arbitration clause in a Charter Party Agreement was incorporated by reference in the Bill of Lading and what the intention of the parties to the Bill of Lading was. The primary document was the Bill of Lading, which, if read in the manner provided in the incorporation clause thereof, would include the arbitration clause of the Charter Party Agreement. The Court observed that while ascertaining the intention of the parties, attempt should be made to give meaning and effect to the incorporation clause and not to invalidate or frustrate it by giving it a literal, pedantic and technical reading."

10. In the instant case, Purchase Order dated 10.04.2009 was subject to the standard terms and conditions which specifically mention regarding arbitration clause and exhibit intention of the parties to resolve all their disputes through arbitration. Acceptance of the Purchase Order without any objection makes it clear that the intention of the parties was that the terms and conditions as referred to in the Purchase Order would serve as binding agreement, without which the Purchase Order would not have been in force.

11. It is also not in dispute that the said terms and conditions were accepted by the plaintiff and the plaintiff acted on the same. In fact, claims of the plaintiff is based upon the Purchase Order containing the terms and conditions. The plaintiff thus had knowledge of the „arbitration agreement‟ and is deemed to have given his consent to arbitration agreement. The intention of the parties to refer the dispute to arbitration is thus clearly spelt out. There is no mandatory requirement that such agreement should bear signatures of both the parties.

12. The plaintiff in his e-mail dated 11.04.2009 specifically requested to CS (OS) 1700/2010 Page 7 of 8 send a copy of the SLA and Agreement. E-mail dated 14.04.2009 reveals that Sabnam Khan requested Siddharth Arora to send the terms and conditions of the sale as mentioned to go through and to finalize the agreement. It cannot be said that the plaintiff was not aware about the terms and conditions on which the Purchase Order was issued.

13. There is specific mention that the terms and conditions were also available on the website of the defendant No.1. Learned counsel for the plaintiff urged that there was no such website and terms and conditions were not available. This plea has no merit as no such grievance, at any stage, was raised to the defendants.

14. Since there is arbitration clause in the terms and conditions incorporated in the Purchase Order, the matter is required to be referred to arbitration.

15. In the light of above discussion, the application is allowed and the parties are directed to refer the dispute to arbitration in accordance with the laws of Singapore as stated in the Standard terms and conditions of the contract.

16. The IA stands disposed of accordingly.

CS(OS) 1700/2010 In view of the orders passed in IA No.2351/2013, the suit stands disposed of.

S.P.GARG, J DECEMBER 03, 2014 / tr CS (OS) 1700/2010 Page 8 of 8