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 8, Cited by 0]

Bangalore District Court

Sri.P.Mahadeva vs ) The Union Of India on 4 August, 2020

IN THE COURT OF THE VI ADDL. CITY CIVIL & SESSIONS JUDGE
               AT BENGALURU CITY
                    (CCCH.11)


     Dated this the 4th day of August, 2020

       PRESENT: Sri.Rama Naik, B.Com., LL.B.,
                VI Addl.City Civil & Sessions Judge,
                Bengaluru City.

                    A.S.NO:15/2012
                          C/w
                    A.S.No: 18/2012


  PLAINTIFF          SRI.P.MAHADEVA,
                     S/o.Sri.Putta Setty,
  [In AS.15/2012]    Aged about 54 years,
                     R/at No.6, 'G' Block,
                     Ramakrishna Nagar,
                     Mysore -570 023.
                                [By Pleader Sri.Shankar.D]
                     /Vs/


  DEFENDANTS         1) THE UNION OF INDIA
                        Reptd. by its Chief Signal
  [In AS.15/2012]       Telecommunication Engineer/
                        (Construction)/Contonment,
                        Bengaluru.
                         [By Pleader Sri.Abhinay.Y.T]

                      2) Sri.DUBEY,
                       Presiding Arbitrator
                       CBE/UBL. At Present CE/CM/UBL
                       South Western Railway,
                       Keshavapur, Club Road, Hubli - 23.

                     3) Sri.C.R.Kalsi, Co-Arbitrator,
                        Ex.GM/CORE,
                        White House, Friends Colony,
                        Saloh Road, Nawanshahar - 144 514.
                        Punjab.
                                         AS.No.15/2012
                         2                    C/w
                                        AS.No.18/2012


                  4) Sri.A.Selvaraj,
                     Co-Arbitrator,
                    FA& CAO/I/CN/SR/MS
                    At present : FACO/G/SR/MAS,
                    Southern Railway, Park Town,
                    Chennai - 600 003.

                               [Arbitrators]


PLAINTIFF           UNION OF INDIA
                    Reptd. by its Deputy Chief Signal
[In AS.18/2012]     Telecommunication Engineer/
                    South Western Railway, Bengaluru.

                  [By Pleader Sri.K.Patel Mune Gowda]

                  /Vs/


DEFENDANTS        1) SRI.P.MAHADEVA,
                     No.6, 'G' Block,
[In AS.18/2012       Ramakrishna Nagar,
                     Mysore -570 023.
                             [By Pleader Sri.Shankar.D]
                  2) Sri.DUBEY,
                    Presiding Arbitrator
                    CBE/UBL. At Present CE/CM/UBL
                    South Western Railway,
                    Keshavapur, Club Road,Hubli - 23.

                  3) Sri.C.R.Kalsi,Co-Arbitrator,
                     Ex.GM/CORE,
                     White House, Friends Colony,
                     Saloh Road, Nawanshahar - 144 514.
                     Punjab.
                  4) Sri.A.Selvaraj,Co-Arbitrator,
                     FA& CAO/I/CN/SR/MS
                    At present : FACO/G/SR/MAS,
                    Southern Railway, Park Town,
                    Chennai - 600 003.

                                         [Arbitrators]
                                       AS.No.15/2012
                      3                     C/w
                                      AS.No.18/2012



              COMMON JUDGMENT


      Suit in AS No.15/2012 is filed by Plaintif

[Claimant before the Arbitral Tribunal] under Section

34 of the Arbitration and Conciliation Act, 1996, for

setting aside the arbitral award, dated 21.10.2011,

passed by Arbitral Tribunal, in respect of Claims

No.4, 5, 6(a) and 7 to 11 arising out of Agreement

No.W/93/1/KCS/SC/CN/Contd./OD/MAQ-SKLR,        dated

31.03.2003.



2)    Suit in AS No.18/2012 is filed by Plaintif

[Respondent before the Arbitral Tribunal] under

Section 34 of the Arbitration and Conciliation Act,

1996, for setting aside the arbitral award, dated

21.10.2011, passed by Arbitral Tribunal, in respect

of Claims No.2 and 3(b) in favour of Claimant

arising out of Agreement No.W/93/1/ KCS/SC/ CN/

Contd./OD/MAQ-SKLR, dated 31.03.2003.
                                         AS.No.15/2012
                        4                     C/w
                                        AS.No.18/2012

3)      Since both suits arise out of common award

dated     21.10.2011, they are taken together for

passing common judgment.



4)      For the sake of convenience, parties are

referred to as 'Claimant' and 'Respondent' as they

were referred to in arbitral proceedings.


5)      In brief, Claimant's case is that, Respondent

called for tender for laying and jointing of OFC

Telecommunication cable arrangements between

Sakleshpur-Mangalore section in connection with

gauge         conversion,      vide         Agreement

No.W/93/1/KCS/SC/CN/Contd./OD/MAQ-SKLR, dated

31.03.2003.     Total   cost   of     the    work   is

Rs.2,33,73,627/-. Work completion period is 10

months. After receipt of letter of acceptance,

Claimant started work. Since completion of work

was delayed by Respondent, certain disputes arose.

Hence, Claimant was forced to invoke arbitration

clause. Impugned award came to be passed by

Arbitral Tribunal.
                                                 AS.No.15/2012
                         5                            C/w
                                                AS.No.18/2012



6)    Being aggrieved by the award, Claimant has

challenged the award on the following grounds :

      (1)    Arbitral Tribunal has failed to apply
      the legal proposition enunciated by the
      Hon'ble Supreme Court.


      (2)    Arbitral   Tribunal       has    failed   to
      consider Sections 28(3), 27 and 31 of the
      Arbitration and Conciliation Act, 1996.
      Also failed to consider Section 73 of the
      India Contract Act.


      (3)    Arbitral Tribunal has acted contrary
      to terms of contract and trade usage.
      Findings of Arbitral Tribunal are contrary
      to    documents    and     pleadings       placed
      before it.


      For these reasons, prays for setting aside

the award.



7)    Respondent        has    filed    its    statement    of

objections to the suit filed by Claimant. Grounds

urged by Respondent in challenging the award in

Suit No.18/2012 filed by it and grounds set-forth in
                                            AS.No.15/2012
                        6                        C/w
                                           AS.No.18/2012

objections to the suit filed by Claimant are akin to

each other.



8)     Briefly, Respondent's case is that, the work

was to be completed by Claimant on or before

15.10.2003. Since Claimant failed to complete the

work   within   the   stipulated   time,    currency   of

contract was extended twice from 16.10.2003 to

14.04.2004 and 16.04.2004 to 31.12.2004 under

Clause-17A of GCC without levying any liquidated

damages. After completion of extended currency

period, Claimant did not want to complete the

work. 7 days' notice got issued to Claimant on

06.06.2005 and thereafter, 48 hours' notice issued

on 15.06.2005 as per terms of contract. On

initiation of   arbitral proceedings       by Claimant,

Arbitral Tribunal awarded a sum of Rs.36,53,554/-

to Claimant. Respondent has paid a sum of

Rs.16,45,719/- out of the award amount. Award

passed in respect of Claims No.2 and 3(b) is against

the terms of contract. Hence, same is challenged.
                                             AS.No.15/2012
                           7                      C/w
                                            AS.No.18/2012

9)    Being aggrieved by the award, Respondent

has   challenged     the       award   on   the   following

grounds :

      (1)     Contract is governed by Special
      Conditions of Contract [SCC] and General
      Conditions of Contract [GCC]. Without
      taking into consideration of the terms of
      contract, Arbitral Tribunal has passed the
      award for release of Security Deposit
      under Claim No.2 in favour of Claimant.


      (2)     Arbitral Tribunal ought not to have
      allowed Claim No.3(b), which is against
      the terms and conditions of the contract.



10)   Heard argument of learned Counsels for

Plaintifs. Perused the written arguments filed by

them. Also perused the records.



11)   Points that arise for my consideration are :

        (1)     Whether Plaintiffs in both
                Suits have made out any of
                the grounds as enumerated
                in   Section  34   of    the
                Arbitration and Conciliation
                Act, 1996, to set aside the
                impugned award?

        (2)     What Order?
                                            AS.No.15/2012
                          8                      C/w
                                           AS.No.18/2012


12)   My answer to above points are :

               Point No.1 - In the Negative;

               Point No.2 - As per final order, for
                            the following :

                  REASONS


13)   Point No.1 :        Claimant has challenged the

award in respect of Claims No.4, 5, 6(a) and 7 to 11,

which were disallowed by Arbitral Tribunal, whereas,

Respondent has challenged the award in respect of

Claims No.2 and 3(b) passed in favour of Claimant.



14)   Claims No. 2, 3(b), 4, 5, 6(b) and 7 to 11 read

as follows :

      " Claim No.2 : Payment of Security Deposit -
        Rs.11,83,484 or actual.

         Claim    No.3(b)     :  Rs.17,77,439   for
         increased cost of working.

         Claim No.4 : Compensation for idling
         payment idling establishment including
         watch and ward.

         Claim     No.5    :   Compensation    for
         Proprietor's unproductive expenditures -
         Rs.3,50,000/-.

         Claim No.6(b) : Re-trenching for 25 Kms -
         Rs.2,50,000.00.
                                           AS.No.15/2012
                       9                        C/w
                                          AS.No.18/2012

        Claim No. 7: Compensation towards loss
        of profits on works contract (15% on
        contract   value -  Rs.2,33,73,627)  -
        Rs.35,06,044/-.

        Claim No.8 : Compensation of loss of
        earning on above claims (not quantified)

        Claim No.9 : Interest on all above claims
        @ 24% from 16.10.2003.

        Claim No.10 : Payment of Equivalent
        amount of claims for an equivalent period
        of the actual blockage of the working
        capital from 01.01.2004 - Not quantified.

        Claim No.11 : Cost of correspondences,
        Consultation Charges, Legal Charges etc., -
        Rs.1,50,000/-. "




15)   Having gone through the award, it makes it

clear that, Arbitral Tribunal awarded a sum of

Rs.36,54,024/-   in   favour   of   Claimant     towards

payment of final bill, security deposit, compensation

for staggered working, re-trenching, identifying

damaged locations, payment for making duct and

chiseling hard rock under Claims No.1, 2, 3(a) and

(b), 6(b), (d) and (e). Respondent accepted the

award in respect of Claims No.1, 3(a), 6(b), (d) and

(e) and complied the same. Respondent's challenge

to the award is in respect of Claims No.2 and 3(b)

relating to Security Deposit and compensation. On
                                             AS.No.15/2012
                        10                        C/w
                                            AS.No.18/2012

the other hand, Claimant's challenge to the award

is in respect of Claims No.4, 5, 6(a) and 7 to 11

relating to idling, compensation for unproductive

expenditure, compensation for advance amount,

loss of profits, loss of earning, interest on claims,

equivalent amount and cost of correspondences,

which Claims have been disallowed by the Arbitral

Tribunal.




16)   Respondent's first contention is that, award

for release of security deposit amount under Claim

No.2 is in violation of agreed terms and conditions

of GCC and SCC. Respondent has placed reliance

on Clause 29.4 of SCC. It reads as follows :

        " 29.4 In support of this guarantee, the
        contractor shall furnish a Bank guarantee
        for the value of the security deposit from a
        nationalised Bank fully indemnifying the
        Railways as against all losses incurred by
        the Railway during the guarantee period. If
        the security deposit is furnished in the form
        of Bank Guarantee as prescribed in clause
        16 of the General Conditions of Contract,
        the same Bank Guarantee shall be valid to
        cover not only the whole period of supply
        and installation of the equipment on order
        but also to cover a period of guarantee for
        twelve months from the date of issue of
        completion certificate.      If the security
        deposit is paid in cash or in the form of
        Government Securities, the same shall be
                                                AS.No.15/2012
                           11                        C/w
                                               AS.No.18/2012

            paid to the contractor after the expiration
            of the period of maintenance as specified
            above and after the contractor furnished
            Bank guarantee for the value of the
            Security Deposit of the contract amount to
            cover the period of Guarantee for twelve
            months from the date of issue of
            completion certificate."



17)    Findings of Arbitral Tribunal regarding Claim

No.2 towards payment of security deposit are as

follows :

            " Deliberation and award: This claim
            represents the total amount of Security
            Deposit lying with the respondent. This
            Security Deposit amount becomes payable
            to   the    contractor  on   satisfactory
            performance and on the lapse of the
            maintenance period.

                The agency categorically made out
            after 31.12.2004, is not willing to perform
            at the agreed rate and sought revision of
            rate, the respondent did not accept and or
            made out any adhoc relief to the claimant.
            The respondent restored to unilateral
            termination of the contract when no
            currency existed.    Further the claimant
            sufficiently show caused that he has not
            committed any breach of contract.

                Admittedly the respondent has not
            taken any step to adopt risk and cost
            tender to complete the balance work. The
            work    done     by   the    claimant  has
            satisfactorily passed over the maintenance
            period. Hence in the interest of justice,
            this arbitral tribunal award release of
            Security Deposit Rs.11,68,681/- or actual
            be paid to the claimant.

                Amount of Award : Rs.11,68,681/-. "
                                                  AS.No.15/2012
                           12                          C/w
                                                 AS.No.18/2012

18)      It is necessary to have regard to the Clauses

16 and 47 of GCC. They read thus :


           " 16. (1) Earnest Money and Security
            Deposit

               The Earnest Money deposited by the
           Contractor with his tender will be retained
           by the Railways as part of security for the
           due and faithful fulfillment of the contract
           by the Contractor. The balance to make
           up the security deposit, the rates for which
           are given below, may be deposited by the
           Contractor in cash or in the form of
           Government      Securities   or   may     be
           recovered by percentage deduction from
           the Contractor's 'on account' bills.
           Provided also that in case of defaulting
           contractor the Railways may retain any
           amount due for payment to the Contractor
           on the pending 'on account' bills so that
           the amounts so retained may not exceed
           10% of the total value of the contract.

           (2)    Unless otherwise specified in the
           special conditions, if any, the rates for
           deposit of security amount by contractors
           will be as under :


 (i)     For contracts upto Rs.1 lakh   10% of the value of the
                                        contract
 (ii)    For contracts more than Rs.1 10% of the first Rs.1 Lakh
         lakh and upto Rs.2 lakh      and 7½ % of the balance.
 (iii)   For contracts more than Rs.2 10% of the first Rs.1 Lakh,
         lakh upto Rs.2 Crore         7½% of the next Rs.1 Lakh
                                      and 5% of the balance,
                                      subject to the maximum of
                                      Rs.10 Lakh.

                                        The amount over and
                                        above Rs.3 Lakh to be
                                        recovered     from     the
                                        progressive bills of the
                                        contractors @ 10% till it
                                        reaches    the    required
                                        value.
                                               AS.No.15/2012
                         13                         C/w
                                              AS.No.18/2012

(iv)   For contracts   above   Rs.2 5% of the contract value.
       Crore                        The amount over and
                                    above Rs.3 Lakh to be
                                    recovered     from     the
                                    progressive bills of the
                                    contractors @ 10% till it
                                    reaches 5% of the contract
                                    value.




         (3) No interest will be payable upon the
         Earnest Money and Security Deposit or
         amounts payable to the Contractor under
         the contract, but Government Securities
         deposited in terms of Sub-Clause (1) of
         this clause will be payable with interest
         accrued thereon."


         " 47. Maintenance of works

             The Contractor shall at all times during
         the progress and continuance of the works
         and also for the period of maintenance
         specified in the Tender Form and after the
         date of passing of the certificate of
         completion by the Engineer or any other
         earlier date subsequent to the completion
         of the works that may be fixed by the
         Engineer     be    responsible     for    and
         effectively maintain and uphold in good,
         substantial, sound and perfect condition
         all and every part of the works and shall
         make good from time to time and at all
         times as often as the Engineer shall
         require, any damage or defect that may
         during the above period arise in or be
         discovered or be in any way connected
         with the works, provided that such
         damage or defect is not directly caused by
         errors in the Contract Documents, act of
         providence or insurrection or civil riot, and
         the Contractor shall be liable for and shall
         pay and make good to the Railway or
         other persons legally entitled thereto
         whenever required by the Engineer so to
         do, all losses, damages, costs and
         expenses they or any of them may incur
         or be put or be liable to, by reason or in
                                               AS.No.15/2012
                         14                         C/w
                                              AS.No.18/2012

         consequence of the operations of the
         Contractor or of his failure in any respect."




19)   Clause 16(1) authorizes the Respondent to

retain the Earnest Money paid by Contractor as part

of Security Deposit and also authorizes to make up

the   balance     security     deposit      amount       from

Contractor's bill as stated in Clause 16(2) of GCC.

Moreover, Clause 16(1) permits the Respondent to

retain 10% of contract value on pending bill of

contract in case Contractor defaults. Clause 16(3)

goes to show that, Contractor is not entitled to any

interest on security deposit. Clause 47 deals with

maintenance of work. Under the said clause, the

Contractor is liable for perfect condition of the work

during the maintenance period.



20)   Further, Clause 29.4 of SCC makes it clear

that, security deposit furnished under Clause 16 of

GCC is for indemnifying the Respondent against the

losses incurred by it.
                                                  AS.No.15/2012
                          15                           C/w
                                                 AS.No.18/2012



21)   From the above clauses of GCC and SCC, it is

clear that, security deposit can be forfeited by the

Respondent       for   the     default    of    Contractor   in

execution of the work assigned to him under the

contract,   if   it    resulted    loss    or    damages     to

Respondent, then only, Respondent can retain

security deposit, which is deducted from the

Contractor's bill. In the instant case, Arbitral

Tribunal has come to the specific conclusion that,

after completion of fixed period for work, Claimant

is not willing to perform the work at the agreed rate

and he sought for revision of rate. It has been

observed that, Respondent did not accept the

revision of rate sought for by Claimant and resorted

to unilateral termination of contract when no

currency    period      existed.   It     has   been   further

observed that, Respondent has not taken any steps

to adopt risk and cost tender to complete the

balance work and work done by Claimant has

satisfactorily passed over the maintenance period,

hence, Claimant is entitled to security deposit.
                                         AS.No.15/2012
                      16                      C/w
                                        AS.No.18/2012

When no fault finds on the part of Claimant,

question    of   retaining   security    deposit    by

Respondent does not arise. Findings of Arbitral

Tribunal are in accordance with the terms of

contract. Arbitral Tribunal, having considered the

terms of contract, passed the award for release of

security deposit under Claim No.2 in favour of

Claimant. There is no perversity in passing the

award under Claim No.2, which agrees with the

terms of contract. In that view of the matter, it has

to be said that, Respondent's challenge to Claim

No.2 is merit-less.




22)   Next contention of Respondent is that, award

for compensation under Claim No.3(b) is against

Clause 17A of GCC. Clause 17A(ii) relied upon by

Respondent is as follows :

       " 17A(ii) Extension for delay not due to
         Railway/Contractor

            If in the opinion of the Engineer the
        progress of work has any time been
        delayed by any act or neglect of
        Railway's employees or by other
        contractor employed by the Railway
        under Sub-Clause 94) of clause 20 of
                                  AS.No.15/2012
              17                       C/w
                                 AS.No.18/2012

these conditions or in executing the
work not forming part of the contract
but on which Contractor's performance
necessarily depends or by reason of
proceedings taken or threatened by or
dispute     with     adjoining    or    to
neighbouring owners or public authority
arising     otherwise      through     the
Contractor's own default, etc or by the
delay authorised by the Engineer
pending arbitration or in consequences
of the Contractor not having received in
due time necessary instructions from
the Railway for which he shall have
specially applied in writing to the
Engineer      or     his        authorised
representative then upon happening of
any such even causing delay, the
Contractor shall immediately give notice
thereof in writing to the Engineer within
15 days of such happening but shall
nevertheless make constantly is best
endeavours to bring down or make good
the delay and shall do all that may be
reasonably required of him to the
satisfaction of the Engineer to proceed
with the works. The Contractor may also
indicate the period for which the work is
likely to be delayed and shall be bound
to ask for necessary extension of time.
The engineer on receipt of such request
from the Contractor shall consider the
same and shall grant such extension of
time as in his opinion is reasonable
having regard to the nature and period
of delay and the type and quantum of
work affected thereby.          No other
compensation shall be payable for works
so carried forward to the extended
period of time, the same rates, terms
and conditions of contract being
applicable as if such extended period of
time was originally provided in the
original contract itself."
                                            AS.No.15/2012
                       18                        C/w
                                           AS.No.18/2012

23)   It is also relevant to mention Clause 17A(iii)

of GCC. It reads thus :

        " 17A(iii) Extension of time for delay
        due to Railway

             In the event of any failure or delay by
        the Railway to hand over the Contractor
        possession of the lands necessary for the
        execution of the works or to give the
        necessary notice to commence the works or
        to provide the necessary drawings or
        instructions or any other delay caused by
        the Railway due to any other cause due
        whatsoever, then such failure or delay shall
        in no way affect or vitiate the contract or
        alter the character thereof or entitle the
        Contractor to damages or compensation
        therefor but in any case, the Railway may
        grant such extension or extensions of the
        completion date as may be considered
        reasonable."




24)   Findings of the Arbitral Tribunal regarding

Claim No.3(b) are as follows :

        " 3(b) From above it is evident that the
        claimant was forced to execute during th
        extended period due to failure of
        respondent's responsibility.     Regarding
        compensation for increased cost of work
        during the extended period i.e. beyond
        15.10.03 and upto 15.04.04 and upto
        31.12.04 the claimant has submitted full
        details including invoices for purchase of
        various materials vide their submission
        dated     14.08.2010,    06.04.2011    and
        17.06.2011.       From    the   documents
        submitted it is evident that the cost of
        major materials such as RCC Pipe, GI Pipe,
        HDPE and all other materials has increased
        on various percentages ranging from 40%
        to 80% apart from annual general
        escalation on manpower and fuel etc.
                                             AS.No.15/2012
                       19                         C/w
                                            AS.No.18/2012

        Therefore      Tribunal     is  inclined  to
        compensate the higher input cost during
        extended period. However the claim of
        20% on the value of work done is not
        acceptable though there exists merit for
        compensation. Tribunal considers in the
        interest of justice (I) @ 6% on the value of
        work done during second working period
        October 2003 to July 2004 i.e. Rs.3,86,909
        and (ii) @ 12% on the value of work done
        during third working season I..e August
        2004 to December 2004 as reflected in CC
        Bills No.6 to 8 i.e. Rs.4,52,245/-.

        Amount of Award : Rs.8,39,154/-."




25)   From the award, it has been clear that,

compensation awarded under Claim No.3(b) is in

respect of increasing in cost of major materials.

Arbitral Tribunal has found that, the cost of major

materials like RCC pipe, GI pipe, HDPE and other

materials has increased on various percentages

ranging from 40% to 80% apart from annual

general escalation on manpower and fuel. Having

considered   these     aspects    of   matter,     Arbitral

Tribunal awarded 6% increased cost on the value of

the work done during second working period and

12% increased cost on the value of the work done

during the third working season. Arbitral Tribunal
                                             AS.No.15/2012
                       20                         C/w
                                            AS.No.18/2012

has come to the specific conclusion that, progress

of the work has been hindered due to non-supply of

6 quad and OFC cable and request for their

immediate supply was negated by Respondent.

Findings of the Arbitral Tribunal throw light on the

hindrance to the work caused by Respondent.

        "..... The above quantum of work and
        claimant's letter dated 10.07.03 clearly
        indicated that even with (-) 19.31% they
        have executed 95 km trench and only 75 km
        cable have been supplied.          They had
        mobilized 300 labourers, engineers and
        supervisors and purchased 120 km HDPE
        pipe and arranged for other jointing works
        and was working as per schedules but not
        able to show further progress due to non-
        supply of 6 quad and OFC cable and
        requested for immediate supply.           The
        respondent has not replied and negated to
        the problems brought to the knowledge of
        respondent then and there made by the
        claimant relating to the hindrance faced at
        work site, the respondent have not negated
        and replied then and there, in fact the
        respondent have not addressed any letter to
        the claimant of slow progress either in the
        original contract period or in the extended
        currency period. Further the respondent are
        not in a position even to confirm how that
        they have supplied required cable in time
        and no other hindrance was caused for
        which     reasoning    the    claimant    has
        satisfactorily canvassed. Thus Tribunal finds
        that since the work is trenching and
        simultaneous laying of cable and other
        jointing work could have been completed by
        the Claimant in time, if full length of cable
        and clear site was arranged. ......"
                                         AS.No.15/2012
                      21                      C/w
                                        AS.No.18/2012



26)    Clause 17A(iii) states that, if delay is caused

by Respondent, such delay shall not afect or vitiate

the contract or entitle the Contractor to claim

damages or compensation, however, Respondent

may extend the completion date. From the award,

it has been clear that, delay in completion of the

work was caused by Respondent. As per terms of

contract, the Claimant is entitled for extension of

time    and   he    cannot    claim    damages     or

compensation. It is to be noted that, Arbitral

Tribunal while awarding the increased cost in

materials, has taken into consideration of the

submission of Respondent that Claimant quoted

less rate. This submission of Respondent has been

viewed by the Arbitral Tribunal in a perspective

manner. Arbitral Tribunal held that, "In open tender

it is up to the tenderer to quote their rate. If the

rate is extremely lower respondent should have

rejected and awarded to the tenderer who quoted

reasonable rate. Tribunal's finding is that with the

manpower mobilized, the claimant could have
                                             AS.No.15/2012
                        22                        C/w
                                            AS.No.18/2012



completed      the   work    within    working      season

provided respondent complied their obligation in

time".    As   admitted     by   Respondent,       Claimant

quoted less rate, which is not reasonable rate.

Possibility of completion of the work on the quoted

rate is also one of the factors to be considered by

Respondent. Certainly, this is not the purpose of

the contract. Award is to be viewed in that context.

In the light of the findings of the Arbitral Tribunal, it

can be said that, award for compensation under

Claim No.3(b) is within the purview of the contract.



27)      Claimant contends that, Arbitral Tribunal has

failed to consider Sections 28(3), 27 and 31 of the

Arbitration    and   Conciliation     Act   [for    brevity

'Arbitration Act, 1996] and Section 73 of the Indian

Contract Act.



28)      Section 28(3) of the Arbitration Act, 1996

mandates that, while deciding and making the

award, the Arbitral Tribunal shall, in all cases, take
                                            AS.No.15/2012
                       23                        C/w
                                           AS.No.18/2012

into account the terms of the contract and trade

usages applicable to the transaction. Section 27 of

the Arbitration Act, 1996 allows the Arbitral

Tribunal and party to arbitral proceedings to apply

to the Court for assistance in taking evidence.

Section   31(3)   of   the   Arbitration    Act,   1996

mandates that the arbitral award shall state the

reasons upon which it is based.



29)   Purpose of relying on Section 27 of the

Arbitration Act, 1996 by Claimant and necessity of

considering Section 27 of the Arbitration Act, 1996

by Arbitral Tribunal are not explained by Claimant.

It is not at all the case of Claimant that, without

the approval of Arbitral Tribunal, he could not have

filed application to the Court for assistance in

taking evidence. First of all, it is not known

whether Claimant has made any such attempt in

the arbitral proceedings. Without substantiating all

these facts, simply said that Arbitral Tribunal has

not considered Section 27 of the Arbitration Act,
                                            AS.No.15/2012
                       24                        C/w
                                           AS.No.18/2012

1996. There is no pith and substance in the

contention of the Claimant.



30)   Question remains is that, whether Arbitral

Tribunal has not taken into consideration of the

terms of contract while making the award and

whether award is not supported by reasons. To

assail these points, it is relevant to mention the

findings of the Arbitral Tribunal regarding Claims

No.4, 5, 6(a), and 7 to 11. They read as follows :


        "Claim No.4: Compensation for idling
        payment      idling    establishment
        including watch and ward :

        Deliberation and award :
        The Arbitral Tribunal heard the submission
        and arguments of both the parties and
        also gone through the records submitted
        before Arbitral Tribunal. Arbitral Arbitral
        find that 4(a) and 4(b) are of idling of
        establishment which is well covered in the
        claim No.3(a) and 3(b) submitted by the
        claimant. Therefore the Arbitral Tribunal
        do not find any justification for these
        claims and accordingly Arbitral Tribunal
        gives NIL Award".

         " Claim No.5 - Compensation for
         Proprietor's       unproductive
         expenditures -
                                      AS.No.15/2012
                25                         C/w
                                     AS.No.18/2012

Deliberation and award :

    After careful examination of arguments
 and counter arguments of both the parties
 the tribunal is of the opinion there is no
 need to consider this claim since claim
 no.3 has taken care of this claim. This
 claim is rejected and NIL award given".

" Claim No.6 - Compensation for other
losses :

(a) Firm Advance commitments to
complete balance works not recouped
- Rs.18,50,000.00.

Deliberation and award :

The Arbitral Tribunal in regard to claim
6(a) are of the opinion that claimants
submission and respondent remarks has
no base and substance and reached to the
conclusion that this claim 6(a) falls
beyond the ambit scope of consideration
and agreement and gives finding in
negative and therefore awarded NIL
amount against this claim".

"Claim No.7 : Compensation towards
loss of profits on works contract (15%
on contract value - Rs.2,33,73,627) -
Rs.35,06,044/-



 Deliberation and award :
Arbitral Tribunal after careful examination
of argument and counter argument and
also relaying on the case laws submitted
by claimant and said case laws not
countered by respondent, in the interest of
justice the Arbitral Tribunal finds this claim
                                     AS.No.15/2012
                26                        C/w
                                    AS.No.18/2012

partially affirmative since no breach of
contract    and    negligence  has    been
established on the claimant side, whereas
the regards placed before the tribunal
including the extension of time granted by
respondent are an account of non supply of
6 Quad cable, OFC, hindrance from
engineering department etc.

Any how the claimant has co operated and
executed the work up to 31.12.2004 to an
extent of Rs.1,63,25,446.70 as against the
agreed contract value of Rs.2,33,73,127/-.
Hence, the extent of work done the claim is
not entitled to loss of profit and whatever
his losses sustained is made good vide
other claims in the award.

  Award for this claim : N I L ".

"Claim No.8 : Compensation of loss of
earning    on  above   claims    (not
quantified) :

Deliberation and award :
Arbitral Tribunal decided that in view of the
respondent that no money was kept
blocked on account of the respondent, as
such asking for compensation for the loss
for the earning of the blocked money is not
justified. Therefore Arbitral Tribunal give
NIL award for his claim."



"Claim No.9 : Interest on all above
claims @24% from 16-10-2003 :

Deliberation and award :
Arbitral Tribunal pointed out that as per the
agreed Terms & Conditions vide GCC 16(2)
and 64.5 interest is not payable even on
                                             AS.No.15/2012
                       27                         C/w
                                            AS.No.18/2012

        the Award by the Arbitral Tribunal. As such
        the claim is not considered as justified and
        NIL award for this claim."

        "Claim No.10 : Payment of Equivalent
        amount of claims for an equivalent
        period of the actual blockage of the
        working capital from 01-01-200 - not
        quantified.

        Deliberation and award :

         Arbitral Tribunal agrees with the views of
         the Respondent that the claim is not
         sustainable and as such give NIL award for
         this claim."

        "Claim     No.11 :    Cost     of
        correspondences,     Consultation
        Charges, Legal Charges, etc., -
        Rs.1,50,000/-



         Deliberation and award :
        Arbitral Tribunal noted that the cost of
        Arbitration is equally to be born by both
        the parties as per the agreed Terms &
        Conditions as provided in the GCC, as such
        it is unable to award any claim against
        this, as such give NIL award for this claim."




31)   From the award, it is crystal clear that,

Arbitral Tribunal has come to the specific conclusion

that Claims No.4, 5 and 7 are covered under Claim

No.3. Regard being had to the non-arbitrability of

the claim, Claim No.6(a) has been disallowed.
                                          AS.No.15/2012
                       28                      C/w
                                         AS.No.18/2012



Having regard to the payment of bills in time,

Arbitral Tribunal made 'Nil' award for Claims No.8

and 10. Considering Clauses 16(2) and 64.5 of GCC

and other terms of the contract, claims for interest

under Claim No.9 and cost of correspondences

under Claim No.11 have been rejected by the

Arbitral Tribunal.



32)    Clause 17A(iii) of GCC referred to above

specifically states that, Contractor shall not entitle

to any damages or compensation in the event of

any failure or delay by the Railway for the execution

of the works or to give necessary notice to

commence the works or to provide the necessary

drawings or instructions or any other delay caused

by the Railway. In such cases, Railway may extend

the completion date.



33)    Clause   17A(ii)     of   GCC   also   bars   the

Contractor to claim other compensation for the

work so carried forward to the extended period of
                                            AS.No.15/2012
                       29                        C/w
                                           AS.No.18/2012



time. Being thus the terms of contract, despite this,

Arbitral Tribunal made an award for compensation

under Claim No.3(a) having regard to the facts that

quoted rate for the work was extremely low and

increase in cost of various materials during the

extended period. Admittedly, original currency of

contract was expired on 15.10.2003, thereafter,

same    was    extended     twice   till    31.12.2004.

Thereafter, Claimant sought for revision of rate,

which was not accepted by Respondent. Hence,

further extension does not take place. On account

of   delay    caused   by   Respondent,       time   for

completion of the work was extended twice by

Respondent in view of Clause 17(ii) and (iii) of GCC.

Under the said Clauses, Claimant is specifically

barred from claiming other compensation except

extension of time to complete the work. Arbitral

Tribunal, having due regard to the above terms of

contract, passed the award. Award makes it clear

that award is based on reasons. Under such

circumstances, there is no reason to contend that
                                                 AS.No.15/2012
                           30                         C/w
                                                AS.No.18/2012

award      passed     by    the   Arbitral    Tribunal      is   in

contravention of the Arbitration Act, 1996 or in

contravention of the terms of contract or in

contravention of substantive law as envisaged in

Section 73 of the Contract Act.



34)      In     Associate         Builders       vs.        Delhi

Development Authority [(2015) 3 SCC 49],

the Hon'ble Supreme Court was pleased to hold

that :


         "33. When a court is applying the "public
         policy" test to an arbitration award, it does
         not act as a court of appeal and consequently
         errors of fact cannot be corrected. A possible
         view by the arbitrator on facts has necessarily
         to pass muster as the arbitrator is the
         ultimate master of the quantity and quality of
         evidence to be relied upon when he delivers
         his arbitral award. Thus an award on little
         evidence or on evidence which does not
         measure up in quality to a trained mind would
         not be held to be invalid on this score. Once it
         is found that the arbitrators approach is not
         arbitrary or capricious, then he is the last
         word on facts."



35)      A substantial reading of the award makes it

clear that, Arbitrators' approach is not arbitrary or
                                              AS.No.15/2012
                         31                        C/w
                                             AS.No.18/2012

capricious. View expressed by the Arbitral Tribunal

is    a   possible   view,    which   does   not   require

interference by this Court. Grounds urged by

Claimant and Respondent in challenging the award

cannot be made applicable to the award on hand.

Award passed by the Arbitral Tribunal is based on

reasons and within the terms of contract. There is

no reason to interfere with the reasoned award.

Award can be set aside only on the grounds as

enumerated in Section 34 of the Arbitration and

Conciliation Act, 1996. Claimant and Respondent

have failed to prove the grounds as set out in

Section 34 of the Arbitration and Conciliation Act,

1996, much less, the grounds mentioned in plaints.

Accordingly, I answer the above point in the

negative.



36)       Point No.2 :   In view of the foregoing

discussion and answer to Point No.1, I pass the

following :
                                                     AS.No.15/2012
                               32                         C/w
                                                    AS.No.18/2012



                           ORDER

(1) Suits in AS.No.15/2012 and AS.No.18/2012 filed by Plaintiffs under Section 34 of Arbitration and Conciliation Act, 1996 to set aside the impugned award dated 21.10.2011 passed by Arbitral Tribunal ; are hereby dismissed.

(2) No order as to costs.

(3) Keep the original of this judgment in AS.No.15/2012 and copy in AS.No.18/2012.

[Dictated to the Judgment Writer directly on computer, typed matter corrected and then pronounced by me in open court, on this 4th day of August, 2020.] [RAMA NAIK] VI Addl.City Civil & Sessions Judge Bengaluru City AS.No.15/2012 33 C/w AS.No.18/2012 AS.No.15/2012 34 C/w AS.No.18/2012