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 14, Cited by 0]

Delhi High Court

Union Of India vs Indian Agro Marketing Co-Operative Ltd on 11 July, 2023

Author: Sanjeev Sachdeva

Bench: Sanjeev Sachdeva

                               Neutral Citation Number 2023:DHC:4679-DB




                          *         IN THE HIGH COURT OF DELHI AT NEW DELHI
                          %                                   Judgment reserved on: 25th May, 2023.

                                                              Judgment delivered on: 11th July, 2023.

                          +         FAO (COMM) 180/2022


                                    UNION OF INDIA                                        ..... Appellant

                                                              versus

                                    INDIAN AGRO MARKETING CO-OPERATIVE LTD
                                                                                          ......Respondent

                          Advocates who appeared in this case:

                          For the Appellant:                  Mr. Rakesh Kumar, CGSC with Mr.Sunil, Advocate
                                                              and Mr. TarveenSingh, G.P.

                          For the Respondent:                 Mr. Vijay Kasana with Mr. Kshitiz Chhabra and Mr.
                                                              Chirag Verma, Advocates.

                          CORAM:-

                          HON'BLE MR. JUSTICE SANJEEV SACHDEVA
                          HON'BLE MR. JUSTICE MANOJ JAIN
                                                                  JUDGMENT

MANOJ JAIN, J.

1. The present appeal filed under Section 37 of the Arbitration and Conciliation Act, 1996 (hereinafter referred to as "said Act") impugns Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 1 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58 order dated 23.07.2022 passed by Sh. Sanjiv Jain, learned District Judge (Commercial Court-03) Patiala House Courts, New Delhi whereby, the objection petition filed by the appellant herein under Section 34 of said Act has been dismissed.

2. Let us refer to the facts germane for the disposal of the present appeal.

3. A tender was floated by the appellant for procurement of 650 Metric Tons (MT) of „Lobia‟.

4. The respondent M/s Indian Agro Marketing Co-operative Limited participated in such tender process and was awarded work contract to supply 150 MT of Lobia at the rate of Rs. 4,380/- per quintal.

5. The appellant issued acceptance letter on 08.09.2015.Delivery was to be made between 15.09.2015 to 30.09.2015.

6. The respondent also submitted unconditional Bank Guarantee of Rs. 6,57,000/- as per the stipulated terms and conditions of the contract.

7. The appellant extended delivery date from time to time and finally issued „performance notice‟ on 21.01.2016 directing respondent to perform its contractual obligation to make supply on or before 28.01.2016, supplementing that if such supply was not made, the contract would be cancelled.

Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 2 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58

Neutral Citation Number 2023:DHC:4679-DB

8. The respondent could supply 139 MT „Lobia‟ by 28.01.2016. Admittedly, the shortfall was barely of 11 MT.

9. Resultantly, taking note of said deficit, the contract was cancelled on 05.04.2016 and the appellant, in terms of the clause 18

(d) (viii) of Appendix to Tender Enquiry and clause 7 (4) of DGS&D- 68 (Revised), forfeited the Bank Guarantee.

10. Since there was an „arbitration clause‟ in the contract, respondent approached the Court for appointment of Arbitrator by filing ARB.P. No. 804/2018 and this Court, vide order dated 07.05.2019, was pleased to appoint Shri Aditya Vaibhav Singh, as Sole Arbitrator to adjudicate the disputes between the parties.

11. The prime and foremost contention from the side of the respondent before the Arbitral Tribunal was that once the special mode of „risk-purchase‟ had been agreed to between the parties, no amount by way of „general damages‟ could have been claimed by the appellant. It was also contended that, even otherwise, there was nothing to suggest that the appellant had suffered any losses and that compensation, if any, could only be given for actual damages or loss suffered. If damage or loss is not suffered, the law does not provide for a windfall. Thus, proof of actual damage or loss caused was sine qua non and since, it was not even the case of the appellant that they had suffered any losses due to alleged breach of contract, the forfeiture was illegal and without any authority.

Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 3 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58

12. The appellant refuted all such contentions before the Arbitral Tribunal and also submitted a counter-claim. It was argued that the terms and conditions of the contract were accepted by the respondent, knowingly and consciously and if the respondent was of the view that it was difficult to fulfil the terms and conditions of the contract and that its performance was impossible, it should not have even entered into any contract. It was claimed that the Bank Guarantee had been encashed as per the terms and conditions of the contract and, therefore, the claim had no substance.

13. The Arbitral Tribunal though observed that the time was essence of the contract but taking note of several judicial pronouncements, it was held that unless it was difficult or impossible to quantify the loss incurred by the party, the requirement of proving the loss was mandatory and could not be dispensed with and in the absence of the party not having led evidence to prove/quantify the losses/damages, it was not entitled to the same. It was also held that the damages/losses could be claimed only when the damages had been quantified and evidence has been led in support of the same. Since in the facts of the present case, the respondent had neither provided any quantification of the damages/losses suffered nor led any evidence to prove the same, the claim of damages by the respondent authorities remained unproven and could not be said to have been suffered by the respondent authorities. In addition to the above, the respondents had, in fact, admitted that no risk purchase had been done by them and that being the position, they did not suffer any losses on account of non-

Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 4 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58

Neutral Citation Number 2023:DHC:4679-DB supply by the claimant within the timelines scheduled. Accordingly, while rejecting the counter-claim, it was also ordered and directed that the respondent authorities shall refund the sum of Rs. 6,57,000/- to the claimant with simple interest at the rate of 12% p.a. from 16.04.2016 (the date of encashment of the bank guarantee) till the date of payment.

14. The said award was challenged by the appellant by filing petition under Section 34 of said Act. The objection petition i.e. OMP (COMM.) No. 33/2021 has been dismissed by the impugned order which has led to the filing of the present appeal.

15. The appellant claimed before the court of Ld. District Judge (Commercial Court) that the award was bad in law and also against the stipulated terms. The respondent justified the reasonings given by Arbitral Tribunal. It was, inter alia, urged by the respondent before the Arbitral Tribunal that the scope of objections under Section 34 of said Act was very limited and confined only to the grounds as specifically stated in Section 34 and that appellant had failed to make out any ground to contend either the award was bad on any of the grounds as stipulated under Section 34 of said Act. It was also contended that it was settled position of law that the findings of fact recorded by Arbitral Tribunal, on the basis of appreciation of evidence, could not be challenged unless the same were patently illegal, perverse or without any material and that there was nothing to indicate the same, even remotely.

Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 5 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58

16. As already noticed above, the appellant was unsuccessful before the learned District Judge (Commercial Court-03), Patiala House Courts, New Delhi as its petition under Section 34 of the said act was dismissed.

17. It is in the aforesaid premise that the appellant is before us.

18. According to Sh. Rakesh Kumar, CGSC, learned counsel for the appellant, the award in question is not sustainable in the eyes of law as the same is against the public policy of India, perverse and is patently illegal. It is claimed that it had been passed without considering and appreciating the express provisions of the contract. It is contended that respondent was fully aware about the delivery period which was even extended on its request and despite the same, the supply did not come forward. It is argued that section 74 of Contract Act is to be read along with Section 73 and, therefore, in every case of breach of contract, the person aggrieved by the breach is not required to prove actual loss or damage suffered by him before he can claim a decree. The Court is competent to award reasonable compensation in case of breach even if no actual damage is proved to have been suffered in consequences of the breach of a contract. It is contended that the impugned award is not sustainable, both on the facts as well as on the law, as it is contrary to express stipulation in the contract, whereby the parties agreed for pre-determined liquidated damages.

19. The attention of the Court has been drawn towards various terms and conditions and clauses of Tender Enquiry and DGS&D-68 Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 6 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58 Neutral Citation Number 2023:DHC:4679-DB (Revised) and it has been argued that since the material was not supplied, the appellant was fully justified in terminating the contract and encashing the Bank Guarantee. It is also reiterated that the entire delivery schedule to the army personnel was disturbed which caused enormous hardship to them and, therefore, it was a fit case where the claim should have been dismissed. Reliance has been placed by appellant upon ONGC Vs. Saw Pipes Ltd.(2003) 5 SCC 705, M/s. Construction & Design Services Vs. Delhi Development Authority (2015) 14 SCC 263 and Ministry of Defence, Government of India Vs. Cenrex SP. Z.O.O and Ors.2016 (1) ARBLR 81 (Delhi).

20. The stand of the respondent remains the same and it is reiterated that there is no perversity or patent illegality in the award. It is also supplemented that as per settled proposition of law, the findings on fact as well as on law of Arbitral Tribunal are not amenable to interference either under Section 34 or Section 37 of said Act and this court cannot sit in appeal and re-appreciate the facts. The scope of judicial scrutiny and interference by any appellate court under Section 37 of said Act is even more constricted and restricted.

21. The appellants have, essentially, challenged the impugned award on the ground that it is vitiated by patent illegality. However, they have been unable to establish the same.

22. Reference be made to Delhi Airport Metro Express Pvt. Ltd. Vs. Delhi Metro Rail Corporation Ltd. (2022) 1 SCC 131 which Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 7 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58 delineates the limited area for judicial interference in such type of appeals where any award is under challenge. It has been observed therein that the Courts are prohibited to re-appreciate evidence for finding out any patent illegality as the Courts do not sit in appeal against such award. It has also, inter alia, been observed therein that interference on the ground of patent illegality may arise when the Arbitrator takes a view which is not even a possible one. The Supreme Court, therein, explained the scope and ambit of patent illegality as under:-

"29. Patent illegality should be illegality which goes to the root of the matter. In other words, every error of law committed by the Arbitral Tribunal would not fall within the expression "patent illegality". Likewise, erroneous application of law cannot be categorised as patent illegality. In addition, contravention of law not linked to public policy or public interest is beyond the scope of the expression "patent illegality". What is prohibited is for Courts to re- appreciate evidence to conclude that the award suffers from patent illegality appearing on the face of the award, as Courts do not sit in appeal against the arbitral award. The permissible grounds for interference with a domestic award under Section 34(2-A) on the ground of patent illegality is when the arbitrator takes a view which is not even a possible one, or interprets a clause in the contract in such a manner which no fair-minded or reasonable person would, or if the arbitrator commits an error of jurisdiction by wandering outside the contract and dealing with matters not allotted to them. An arbitral award stating no reasons for its findings would make itself susceptible to challenge on this account. The conclusions of the arbitrator which are based on no evidence or have been arrived at by ignoring vital evidence are perverse and can be set aside on the ground of patent illegality. Also, consideration of documents which are not Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 8 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58 Neutral Citation Number 2023:DHC:4679-DB supplied to the other party is a facet of perversity falling within the expression "patent illegality"."

23. We have carefully gone through the entire record and perused the impugned award as well as the impugned order.

24. Appellant relied on ONGC Vs Saw Pipes Ltd. (supra) and in that case, the entire amount of security furnished by the contractor was allowed to be forfeited as the parties had „expressly agreed‟ that the amount was a genuine pre-estimate of damages and that liquidated damages was not by way of penalty. The factual matrix in the instant case is evidently different. Moreover, herein, the relevant clause itself stated that the recovery of general damages should be based on the loss sustained in the ultimate purchase of the stores. Since the appellant failed to prove any loss and no evidence was led, it was rightly held that the appellant did not suffer any monetary loss and, therefore, forfeiture of part of the Bank Guarantee as „general damages‟ was unjustified. Arbitral Tribunal also took note of Maula Bax Vs UOI (1969) 2 SCC554, Fateh Chand Vs Balkishan Das (1964) 1 SCR 515and Kailash Nath Vs DDA (2015) 4 SCC 136.

25. Admittedly, the appellant did not lead any evidence or place any material to establish that it had suffered any loss or damages on account of non-delivery of commodity in question. It‟s also not the case of appellant that it had to procure the same from any other source at a higher value. The appellant, contending that they were not required to establish any loss as the procurement was for public Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 9 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58 purpose, relied upon the decision of the Supreme Court in Construction and Design Services v. Delhi Development Authority (2015) 14 SCC 263. In said case, there was a delay in completing the work in relation to „sewage plant‟ and there was no method for quantifying damages caused by such delay and it was, therefore, concluded that the damages were not quantifiable. In the case in hand, the contract relates to the procurement of goods and damage suffered by the appellant, if any, is evidently quantifiable in monetary terms.

26. In Ministry of Defence, Govt. of India vs. CENREX SP Z.O.O (supra), relying upon Oil & Natural Gas Corporation Ltd. Vs Saw Pipes Ltd.(2003) 5 SCC 705, it was, inter alia, held that once the nature of contract was such that losses were incalculable, the amount claimed as liquidated damages could be claimed as per Section 74 of the Indian Contract Act, 1872, without proving and showing how much loss has been caused. The subject matter of the contract therein was supply of „parachutes‟ and it was found difficult and impossible to assess about the loss caused to the Ministry of Defence, Government of India towards delay as there was no mechanism to calculate as to how the Army of this country would have got affected due to non-delivery of parachutes in time and what could have been the alternative arrangements due to delayed delivery and also the expenses required to be incurred on account of non-availability thereof. Here, as is manifest, the damages could have easily calculated.

Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 10 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58

Neutral Citation Number 2023:DHC:4679-DB

27. On careful perusal of the entire matter, we are persuaded to hold that the award seems to have been passed after careful analysis of the matter and is found to be in synchronization with the contractual terms and judicial pronouncements on the issue involved. It was rightly noted that the proof of damage was sine qua non and that no evidence was led to suggest any loss or damage. Moreover, it is not possible to sit in appeal and re-appreciate the entire evidence.

28. In MMTC Ltd. v. Vedanta Ltd. (2019) 4 SCC 163, it has been observed that as far as interference with an order made under Section 34 is concerned, it cannot be disputed that such interference under Section 37 cannot travel beyond the restrictions laid down under Section 34. In other words, the court cannot undertake an independent assessment of the merits of the award, and must only ascertain that the exercise of power by the court under Section 34 has not exceeded the scope of said provision. As far as Section 34 is concerned, the position is well-settled that the Court does not sit in appeal over the arbitral award and may interfere on merits on the limited grounds. It thus needs no reiteration that interference u/s 37 of said act does not entail a review of the merits of the dispute, and is limited to situations where the findings of the arbitrator are arbitrary, capricious or perverse, or when the conscience of the Court is shocked, or when the illegality is not trivial but goes to the root of the matter. An arbitral award may not be interfered with, if the view taken by the arbitrator is a possible view based on facts. (See Associate Builders v. DDA [Associate Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 11 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58 Builders v. DDA, (2015) 3 SCC 49. Also see ONGC Ltd. v. Saw Pipes Ltd. [ONGC Ltd. v. Saw Pipes Ltd., (2003) 5 SCC 705]; Hindustan Zinc Ltd. v. Friends Coal Carbonisation [Hindustan Zinc Ltd. v. Friends Coal Carbonisation, (2006) 4 SCC 445]; National Highway Authority of India v. Progressive-MVR (JV) ((2018) 14 SCC

688); and McDermott International Inc. v. Burn Standard Co. Ltd. [McDermott International Inc. v. Burn Standard Co. Ltd., (2006) 11 SCC 181]).

29. As already noticed above, there is nothing before us which may indicate any patent illegality or absolutely unjustifiable or unreasonable interpretation of contractual terms or where the conclusion has been arrived at by ignoring vital evidence or where it is based on „no evidence‟.

30. Be that as it may, in view of the settled position of law and on consideration of the factual aspects, we do not see any reason to interfere. Resultantly, the appeal stands dismissed

31. No order as to costs.

MANOJ JAIN, J SANJEEV SACHDEVA, J JULY 11, 2023/swati/dr Signature Not Verified Digitally Signed FAO (COMM) 180/2022 Page 12 of 12 By:SONIA THAPLIYAL Signing Date:12.07.2023 13:28:58