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 11, Cited by 0]

Delhi High Court

Sagar Constructions Through Shri ... vs Govt. Of Nct Of Delhi on 6 October, 2021

Author: Vibhu Bakhru

Bench: Vibhu Bakhru

                         $~3

                         *       IN THE HIGH COURT OF DELHI AT NEW DELHI

                         %                                   Date of Decision: 06th October, 2021
                         +       ARB.P. 851/2021

                         SAGAR CONSTRUCTIONS THROUGH SHRI
                         SUBASH CHAND SAINI                   ..... Petitioner
                                          Through Mr. Sanjay Bansal, Adv.

                                                    versus

                         GOVT. OF NCT OF DELHI                              ..... Respondent
                                            Through              Mr. Naushad Ahmed Khan,
                                                                 Adv.

                         CORAM:
                         HON'BLE MR. JUSTICE VIBHU BAKHRU

                                 [Hearing Held Through Videoconferencing]

                         VIBHU BAKHRU, J. (ORAL)

1. The petitioner has filed the present petition under Section 11 of the Arbitration and Conciliation Act, 1996 (hereafter the 'A&C Act'), inter alia, praying that an Arbitrator be appointed to adjudicate the disputes that have arisen between the parties.

2. The respondent had awarded the Contract for construction of ten numbers SPS Rooms (D/S) for D.C. Office (NW), Kanjhawala, Delhi to the petitioner. In terms of the Letter of Award (LoA) dated 14.11.2014, the works were to commence from 21.11.2014 and, to be Signature Not Verified Digitally Signed By:DUSHYANT ARB.P. 851/2021 Page 1 of 10 RAWAL completed on or before 20.03.2015. The petitioner claims that the respondent had failed to release the payments due for execution of the said works. This led to the petitioner invoking the agreement to refer the disputes to arbitration. By letter dated 20.06.2018, the petitioner requested the concerned Superintendent Engineer to act in accordance with Clause 25 of the General Conditions of the Contract (GCC) (the Dispute Resolution Clause). The petitioner's request for resolution of the disputes and for the appointment of an Arbitrator was rejected by the Executive Engineer on the ground that the claims raised by the petitioner were not raised within a period of one hundred and twenty days from the date of preparation of the Final Bill. The petitioner's subsequent request for arbitration was also subsequently denied by citing the same reasons.

3. Clause 25 of the GCC, which is applicable to the Contract, in question, reads as under:

"CLAUSE 25 Except where otherwise provided in the contract, all questions and disputes relating to the meaning of the specifications, design, drawings and instructions here-in before mentioned and as to the quality of workmanship or materials used on the work or as to any other question, claims, right, matter or thing whatsoever in any way arising out of or relating to the contract, designs, drawings, specifications, estimates, instructions, orders or these conditions or otherwise concerning the works or the execution or failure to execute the same whether arising during the progress of the work or after the cancellation, termination, Signature Not Verified Digitally Signed By:DUSHYANT ARB.P. 851/2021 Page 2 of 10 RAWAL completion or abandonment thereof shall be dealt with as mentioned hereinafter:
(i) If the contractor considers any work demanded of him to be outside the requirements of the contract, or disputes any drawings, record or decision given in writing by the Engineer-in-Charge on any matter in connection with or arising out of the contract or carrying out of the work, to be unacceptable, he shall promptly within 15 days request the Superintending Engineer in writing for written instruction or decision. Thereupon, the Superintending Engineer shall give his written instructions or decision within a period of one month from the receipt of the contractor's letter.

If the Superintending Engineer fails to give his instructions or decision in writing within the aforesaid period or if the contractor is dissatisfied with the instructions or decision of the Superintending Engineer, the contractor may, within 15 days of the receipt of Superintending Engineer's decision, appeal to the Chief Engineer who shall afford an opportunity to the contractor to be heard, if the letter so desires, and to offer evidence in support of his appeal. The Chief Engineer shall give his decision within 30 days of receipt of contractor's appeal. If the contractor is dissatisfied with the decision of the Chief Engineer, the contractor may within 30 days from the receipt of the Chief Engineer decision, appeal before the Dispute Redressal Committee (DRC) along with a list of disputes with amounts claimed in respect of each such dispute and giving reference to the rejection of his disputes by the Chief Signature Not Verified Digitally Signed By:DUSHYANT ARB.P. 851/2021 Page 3 of 10 RAWAL Engineer. The Dispute Redressal Committee (DRC) shall give his decision within a period of 90 days from the receipt of Contractor's appeal. The constitution of Dispute Redressal Committee (DRC) shall be as indicated in Schedule 'F'. If the Dispute Redressal Committee fails to give his decision within the aforesaid period or any party is dissatisfied with the decision of Dispute Redressal Committee (DRC), then either party may within a period of 30 days from the receipt of the decision of Dispute Redressal Committee (DRC), give notice to the Chief Engineer for appointment of arbitrator on prescribed proforma as per Appendix XV, failing which the said decision shall be final binding and conclusive and not referable to adjudication by the arbitrator.

It is a term of contract that each party invoking arbitration must exhaust the aforesaid mechanism of settlement of claims / disputes prior to invoking arbitration.

(ii) Except where the decision has become final, binding and conclusive in terms of Sub Para (i) above, disputes or difference shall be referred for adjudication through arbitration by a sole arbitrator appointed by the Chief Engineer, CPWD, in charge of the work or if there be no Chief Engineer, the Additional Director General of the concerned region of CPWD or if there is no Additional Director General, the Director General, CPWD. If the arbitrator so appointed is unable or unwilling to act or resigns his appointment or vacates his office due to any reason whatsoever, Signature Not Verified Digitally Signed By:DUSHYANT ARB.P. 851/2021 Page 4 of 10 RAWAL another sole arbitrator shall be appointed in the manner aforesaid. Such person shall be entitled to proceed with the reference from the stage at which it was left by his predecessor.

It is a term of this contract that the party invoking arbitration shall give a list of disputes with amounts claimed in respect of each such dispute along with the notice for appointment or arbitrator and giving reference to the rejection by the Chief Engineer of the appeal.

It is also a term of this contract that no person, other than a person appointed by such Chief Engineer CPWD or Additional Director General or Director General, CPWD, as aforesaid, should act as arbitrator and if for any reason that is not possible, the matter shall not be referred to arbitration at all.

It is also a term of this contract that if the contractor does not make any demand for appointment of arbitrator in respect of any claims in writing as aforesaid within 120 days of receiving the intimation from the Engineer-in-charge that the final bill is ready for payment, the claim of the contractor shall be discharged and released of all liabilities under the contract in respect of these claims.

The arbitration shall be conducted in accordance with the provisions of the Arbitration and Conciliation Act, 1996 (26 of 1996) or any statutory modifications or re-enactment thereof and the rules made thereunder and for the time being in force Signature Not Verified Digitally Signed By:DUSHYANT ARB.P. 851/2021 Page 5 of 10 RAWAL shall apply to the arbitration proceeding under this clause.

It is also a term of this contract that the arbitrator shall adjudicate on only such disputes as are referred to him by the appointing authority and give separate award against each dispute and claim referred to him and in all cases where the total amount of the claims by any party exceeds Rs.1,00,000/-, the arbitrator shall give reasons for the award.

It is also a term of the contract that if any fees are payable to the arbitrator, these shall be paid equally by both the parties.

It is also a term of the contract that the arbitrator shall be deemed to have entered on the reference on the date he issues notice to both the parties calling them to submit their statement of claims and counter statement of claims. The venue of the arbitration shall be such place as may be fixed by the arbitrator in his sole discretion. The fees, if any, of the arbitrator shall, if required to be paid before the award is made and published, be paid half and half by each of the parties. The cost of the reference and of the award (including the fees, if any, of the arbitrator) shall be in the discretion of the arbitrator who may direct to any by whom and in what manner, such costs or any part thereof shall be paid and fix or settle the amount of costs to be so paid."

4. Mr. Khan, learned counsel appearing for the respondent does not dispute the existence of the Arbitration Clause or that the petitioner had not invoked the same. He, however, submits that since Signature Not Verified Digitally Signed By:DUSHYANT ARB.P. 851/2021 Page 6 of 10 RAWAL the request for arbitration was not made within a period of one hundred and twenty days from the date of preparation of the Final Bill, the petitioner has lost its rights to seek the aforesaid remedy.

5. Mr. Khan, also submitted that the Final Bill was ready on 30.08.2016 but the request for arbitration was made on 20.06.2018 and the Arbitral Tribunal has not been constituted as yet and therefore, the claims raised by the petitioner are barred by limitation as being beyond the period of three years from 30.08.2016.

6. The question whether the period of invoking the arbitration could be restricted to a period less than as provided under the Limitation Act, 1963 is no longer res integra.

7. In Grasim Industries Limited v State of Kerala: (2018) 14 SCC 265, the Supreme Court considered an appeal from an order where the appellant was non suited on the ground that the demand for the appointment of an arbitral tribunal was not made within the time as stipulated in the arbitration agreement. The Supreme Court found that the relevant clause did not stipulate any time and further held as under:

"11. Section 28(b) [of the Contract act, 1872] unequivocally provides that an agreement which extinguishes the right of a party on expiry of the a specified period, would be void. Therefore, even if a restricted period for raising an arbitral dispute has actually been provided for (as was determined in the impugned order), the same would be treated as void"

8. A Coordinate Bench of this Court in the case of National Signature Not Verified Digitally Signed By:DUSHYANT ARB.P. 851/2021 Page 7 of 10 RAWAL Highways Authority India v. Mecon - Gea Energy Systems India Ltd. JV: 199 (2013) DLT 397, held as under:

"41. A perusal of the amended Section 28 of the Contract Act, 1957 extracted above would show that both kinds of agreements i.e. agreements which restrict the period of limitation within which claims could be referred, as also agreements which extinguish the right of a party to prefer a claim or discharges any party from any liability under a contract on expiry of a specified period, are void to that extent.
42. Before the amendment of Section 28 in 1997, the agreements reducing the period of limitation were distinguished from those which did not limit the time within which a party might enforce his rights, but which provided for a release or forfeiture of rights, if no suit was brought within the period stipulated in the agreement; and the latter class of agreements, being outside the scope of the section, were held to be binding between the parties. Thus, in National Insurance Co. Ltd. v. Sujir Ganesh Nayak & Co. (AIR 1997 SC 2049), the Supreme Court drew a clear distinction between an agreement which curtails the period of limitation and an agreement which provides for forfeiture or waiver of the right itself, if no action is commenced within the period stipulated by the agreement. The first was held to be void as offending Section 28 but, the later was held not falling within the mischief of Section 28. Thus, it was held that curtailment of the period of limitation was not permissible in view of Section 28 but extinction of the right itself, unless exercised within the specified time, was permissible and can be enforced.
Signature Not Verified Digitally Signed By:DUSHYANT ARB.P. 851/2021 Page 8 of 10 RAWAL
43. After the 1997 amendment to Section 28 of the Indian Contract Act, 1872, not only the curtailment of the period of limitation is void, but also the extinction of right, if sought to be brought by the agreement within a specific period, which period is less than the period of limitation prescribed for the suit under the Contract in question, is also rendered void. In other words, after the amendment to Section 28 of the Indian Contract Act, 1872 by Act 1 of 1997, the distinction between curtailing of the period of limitation and extinction of the right itself, after the specified period, no longer exists."

9. The contention that the claims are barred by limitation as three years have elapsed from 30.08.2016 - the date when the Final Bill was prepared - is also unmerited. The time for reckoning whether a claim is barred by limitation would run from the date of cause of action and end on the party invoking the agreement to refer the disputes to arbitration. In terms of Section 21 of the A&C Act, the Arbitral Proceedings would commence on receipt of notice under Section 21 of the A&C Act. Plainly, the petitioner has invoked the Arbitration Agreement within the said period of three years. The period for determining whether the present petition is within limitation is required to be reckoned from the date when the notice invoking the arbitration was issued. It cannot be disputed that this petition is also within the period of limitation. This question is no longer res integra and is squarely covered by the decision of the Supreme Court in Bharat Sanchar Nigam Limited & Anr. v Nortel Networks India Private Limited: (2021) 5 SCC 738.

Signature Not Verified Digitally Signed By:DUSHYANT ARB.P. 851/2021 Page 9 of 10 RAWAL

10. In view of the above, this Court considers it apposite to allow the present petition as there is no dispute as to the existence of the Agreement to refer the disputes to arbitration.

11. Accordingly, Mr M.C. Mehra, District Judge (Retired) (Mobile No. 9868980027), is proposed to be appointed as the Sole Arbitrator to adjudicate the disputes between the parties.

12. The parties are at liberty to approach the Arbitrator for eliciting his consent and the necessary disclosure as required under Section 12(1) of the A&C Act.

13. Let the same be furnished to this Court before the next date of hearing.

14. List on 25.10.2021.

VIBHU BAKHRU, J OCTOBER 6, 2021 'gsr' Click here to check corrigendum, if any Signature Not Verified Digitally Signed By:DUSHYANT ARB.P. 851/2021 Page 10 of 10 RAWAL