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 13, Cited by 0]

Punjab-Haryana High Court

M/S V.K.Sood Engineer & Contractor vs Union Of India Through Deputy Chief ... on 31 March, 2011

Author: Hemant Gupta

Bench: Hemant Gupta

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH

                                       Date of Decision : 31.03.2011

                                       Arb. Case No.95 of 2010


M/s V.K.Sood Engineer & Contractor                              ...Petitioner


                                Vs.


Union of India through Deputy Chief Bridge Engineer      ...Respondents


CORAM: HON'BLE MR. JUSTICE HEMANT GUPTA


Present :    Mr. Ashwinie Kumar Bansal, Advocate, for the petitioner.

             Mr. Puneet Jindal, Advocate, for the respondent.

HEMANT GUPTA, J. (ORAL)

This is a petition under Section 11(6) of the Arbitration and Conciliation Act, 1996 (for short 'the Act') for appointment of an Arbitrator in respect of disputes between the parties arising out of an Agreement dated 18.03.2005 executed in pursuance of the notice inviting tenders for the work of fabrication and supply of various Components of Calender Hamiltion (CH) Span of 200' with Launching Nose of 250' as per list of Components in the Schedule of items and quantities etc. As per the contract Agreement, the work was to be completed within 12 months. It is asserted by the petitioner that complete set of drawings were not supplied to the petitioner. Few drawings were supplied after long delay, but important drawings were still missing. Due to delay in providing drawings and for other reasons, the work could not be completed and that the execution of the work had become impossible. The respondent Arb. Case No.95 of 2010 2 terminated the Agreement by invoking Clause 62 of the General Conditions of Contract on 05.02.2009. The petitioner requested for appointment of an Arbitrator vide communication dated 09.04.2009 (Annexure P-4) to decide the disputes arising out of the agreement executed between parties. The said letter was addressed to the Deputy Chief Engineer, Northern Railway, Bridge Workshop, Jalandhar Cantt. Since the Arbitrator was not appointed within one month of such request, the present petition was filed for appointment of an Arbitrator in this Court on 12.05.2010.

In reply to the present petition, the respondent has, inter alia, pointed out that vide letter dated 10.02.2009 (Annexure R-1), the petitioner was requested to approach General Manager (Engineering) for appointment of an Arbitrator. On 17.04.2009 again, the petitioner was informed to approach the General Manager (Engineering), but the petitioner has not approached General Manager of the Railways in terms of the Contract Agreement. Subsequently respondent, vide communication dated 05.10.2010 (Annexure R-4), sought option of the petitioner to opt for the names for appointment as Arbitrator out of the four Gazetted Railway Officers for appointment of arbitrator by the General Manager.

Learned counsel for the petitioner has vehemently argued that though in terms of Clause 64 of the Agreement, the request for appointment of an Arbitrator was required to be made to the General Manager, but the request of the petitioner for appointment of an Arbitrator has been forwarded by the Deputy Chief Bridge Engineer to the General Manager (Engineering) vide communication dated 17.04.2009. Since the Arbitrator has not been appointed by the General Manager for almost one year before the filing of the present petition, therefore, the respondent is precluded in law from seeking consent of the petitioner for appointment of Arb. Case No.95 of 2010 3 Gazetted Railway Officers as the Arbitrator in view of the judgment of Hon'ble Supreme Court in Datar Switchgears Ltd. Vs. Tata Finance Ltd. (2001) 8 SCC 151.

Learned counsel for the petitioner has also relied upon the judgments of Hon'ble Supreme Court reported as Union of India and another Vs. M/s V.S.Engineering (P) Ltd. 2006 (13) SCC 240 and Union of India Vs. M/s Singh Builders Syndicate 2009 (4) SCC 523 as well as the judgment passed by this Court in Arbitration Case No.51 of 2008 titled 'Kurali Toll Bridge Co. Pvt. Ltd. Vs. State of Punjab and others' to contend that this Court is competent to appoint an independent and impartial Arbitrator in view of the conduct of the respondent in not appointing an Arbitrator with due dispatch.

On the other hand, learned counsel for the respondent raised preliminary objection regarding maintainability of the petition for non joinder of Union of India through General Manager of Railways as a necessary and proper party and that the communication dated 09.04.2009, 20.4.2009 and 18.9.2009 not being addressed to the General Manager. It is contended that the petitioner has not approached the General Manager, Northern Railways for appointment of an Arbitrator even though the petitioner was informed on 17.04.2009 of such requirement. Therefore, there was no valid and legal request made to the competent authority for appointment of an Arbitrator which alone will preclude the right of the respondent to appoint an Arbitrator. In view thereof, the judgment in Datar Switchgears (supra) is not helpful to the arguments advanced by the learned counsel for the petitioner. It is contended that the present petition was filed on 12.05.2010 before this Court, but the same was not properly Arb. Case No.95 of 2010 4 presented, as the General Manager was not impleaded as a party, therefore, the communications addressed by the respondent on 05.10.2010 and 21.12.2010 (Annexures R-4 and R-5 respectively) are legal and valid and the petitioner has to chose Arbitrator out of the panel submitted by the respondent alone. Learned counsel for the respondent relies upon the judgments of the Hon'ble Supreme Court in Union of India and another Vs. M.P.Gupta (2004) 10 SCC 504 and Civil Appeal No.6324 of 2004 titled 'Union of India Vs. Krishna Kumar' as well as the order passed by this Court in Arbitration Case No.44 of 2009 titled 'M/s Jagdamba Supplier & Construction Civil & P-Way Contractor Sirsa Vs. Union of India and others' on 25.10.2010, as modified on 06.01.2011.

Having heard learned counsel for the parties, I am of the opinion that the respondent has failed to appoint an Arbitrator even though the request is deemed to be received by the General Manager. The communication dated 17.04.2009 (Annexure R/2) to the petitioner is to approach General Manager (Engineering), New Delhi. A copy of the said letter was sent to General Manager (Engineering), Baroda House, New Delhi. Though in terms of Clause 64 of the Agreement, the request was required to be made to the General Manager, but the fact that such request was made to the Deputy Chief Engineer and such Deputy Chief Engineer has forwarded the request of the petitioner to the General Manager for appointment of an Arbitrator, cures the irregularity in not submitting the request to the General Manager. The General Manager is authorized to appoint an Arbitrator. Whether he receives such request from the petitioner or from one of the Offices of the Railways is immaterial. The fact is that such letter was received by the General Manager, which originated from the petitioner.

Arb. Case No.95 of 2010 5

The argument that the present petition is not properly presented i.e. non joinder of necessary party i.e the General Manager is only an irregularity. The Hon'ble Supreme Court in Jai Jai Ram Manohar Lal v. National Building Material Supply, AIR 1969 SC 1267 held that:

"5. .... Rules of procedure are intended to be a handmaid to the administration of justice. A party cannot be refused just relief merely because of some mistake, negligence, inadvertance or even infraction of the Rules of procedure. The Court always gives leave to amend the pleading of a party, unless it is satisfied that the party applying was acting mala fide, or that by his blunder, he had caused injury to his opponent which may not be compensated for by an order of costs. However negligent or careless may have been the first omission, and, however late the proposed amendment, the amendment may be allowed if it can be made without injustice to the other side. In Amulakchand Mewaram v. Babulal Kanalal Taliwala AIR 1933 Bom 304, Beaumont, C.J., in delivering the judgment of the Bombay High Court set out the principles applicable to cases like the present and observed:
"... the question whether there should be an amendment or not really turns upon whether the name in which the suit is brought in the name of a non-existent person or whether it is merely a misdescription of existing persons. If the former is the case, the suit is a nullity and no amendment can cure it. If the latter is the case, prima facie, there ought to be an amendment because the general rule, subject no doubt to certain exceptions, is that the Court should always allow an amendment where any loss to the opposing party can be compensated for by costs."

In Amulakchand Mewaram's case, a Hindu undivided family sued in its business name. It was not appreciated at an early stage of the suit that in fact the firm name was not of a partnership, but was the name of a joint Hindu family. An objection was raised by the . defendant that the suit as filed was not maintainable. An application to amend the plaint, by substituting the names of the three members of the joint family for the name of the family firm as plaintiffs, was rejected by the Court of First Instance. In appeal the High Court Arb. Case No.95 of 2010 6 observed that a suit brought in the name of a firm in a case not within Order 30 CPC being in fact a case of misdescription of existing persons, leave to amend ought to have been given.

6. This Court considered a somewhat similar case in Purushottam Umedbhai and Co. Vs. Manilal and sons (AIR 1961 SC 325). A firm carrying on business outside India filed a suit in the firm name in the High Court of Calcutta for a decree for compensation for breach of contract. The plaintiff then applied for amendment of the plaint by describing the names of all the partners and striking out the name of the firm as a mere misdescription. The application for amendment was rejected on the view that the original plaint was no plaint in law and it was not a case of misnomer or misdescription, but a case of a non-existent firm or a non-existent person suing. In appeal, the High Court held that the description of the plaintiff by a firm name in a case where the Code of Civil Procedure did not permit a suit to be brought in the firm name should properly be considered a case of description of the individual partners of the business and as such a misdescription, which in law, can be corrected and should not be considered to amount to a description of a non-existent person. Against the order of the High Court an appeal was preferred to this Court. This Court observed :

"Since, however, a firm is not a legal entity, the privilege of suing in the name of a firm is permissible only to those persons who, as partners, are doing business in India. Such privilege is not extended to persons who are doing business as partners outside India. In their case they still have to sue in their individual names. If, however, under some misapprehension, persons doing business as partners outside India do file a plaint in the name of their firm they are misdescribing themselves, as the suit instituted by them, they being known collectively as a firm. It seems, therefore, that a plaint filed in a court in India in the name of a firm doing business outside India is not by itself a nullity. It is a plaint by all the partners of the firm with a defective description of themselves for the purpose of the Code of Civil Procedure. In these circumstances, a civil court could permit, under the provisions of Section 153 of the Code (or possibly under Order 6, Rule 17, about which we say nothing), an Arb. Case No.95 of 2010 7 amendment of the plaint to enable a proper description of the plaintiffs to appear in it in order to assist the Court in determining the real question or issue between the parties."

These cases do no more than illustrate the well settled rule that all amendments should be permitted as may be necessary for the purpose of determining the real question in controversy between the parties, unless by permitting the amendment injustice may result to the other side.

7. ... In our view, there is no rule that unless in an application for amendment of the plaint it is expressly averred that the error, omission or misdescription is due to a bona fide mistake, the Court has no power to grant leave to amend the plaint. The power to grant amendment of the pleadings is intended to serve the ends of justice and is not governed by any such narrow or technical limitations.

8. Since the name in which the action was instituted was merely a misdescription of the original plaintiff, no question of limitation arises: the plaint must be deemed on amendment to have been instituted in the name of the real plaintiff, on the date on which it was originally instituted."

In view of the principles stated in the above said judgment, the mere non-impleading of the General Manager in the present petition does not render that the present petition as not properly presented. It is more so, when the respondent has put in appearance, produced all the documents and contested the claim of the petitioner on merits.

The judgment in M.P.Gupta's case (supra) arises out of Arbitration Act, 1940.The said judgment is thus not stricto sensu applicable to the facts of the present case arising out of the question of an arbitrator under the Act. In Krishna Kumar's case (supra), the order in M.P.Gupta's case has been relied upon. In Patel Engineering Company Ltd. (Supra), the Hon'ble Supreme Court has held that proper attention to the several circumstances are intended to be taken in the matter of appointment of an Arb. Case No.95 of 2010 8 Arbitrator. Section 11(8) of the Act contemplates that in appointing an Arbitrator, due regard shall be given to the qualifications of an Arbitrator agreed in the agreement. The Supreme Court has held that such qualification is not must but while making appointment, the twin requirements of Sub Section 8 of Section 11 have to be kept in view. Therefore, such provision does not prohibit appointment of any other Arbitrator. This view was also taken by Hon'ble Supreme Court in M/s Singh Builders Syndicate's case (supra), when it was held to the following effect:

"9. As noticed above, the matter has not been pending for nearly ten years from the date when the demand for arbitration was first made with virtually no progress. Having regard to the passage of time, if the Arbitral Tribunal has to be reconstituted in terms of Clause 64, there may be a need to change even the other two members of the Tribunal. The delays and frequent changes in the Arbitral Tribunal make a mockery of the process of arbitration. Having regard to this factual background, we are of the view that the appointment of a retired Judge of the Delhi High Court as sole Arbitrator does not call for interference in exercise of jurisdiction under Article 136 of the Constitution of India."

The Hon'ble Supreme Court in M/s V.S.Engineering's case (supra) has adversely commented upon reaction of the Railways and other public institutions to the request made by the Contractor for appointment of an Arbitrator. It was held to the following effect:

"5. However, before parting with this case we may also observe that Railways and Public institutions are very slow in reacting to the request made by a contractor for appointment of the arbitrator. Therefore, in case appointment is not made in time on the request made by the contracting party, then in that case the power of the High Court to appoint arbitrator under Section 11 of the Act will not be denuded. We cannot allow administrative authorities to sleep Arb. Case No.95 of 2010 9 over the matter and leave the citizens without any remedy. Authorities shall be vigilant and their failure shall certainly give rise to cause to the affected party. In case, the General Manager, Railway does not appoint the arbitral tribunal after expiry of the notice of 30 days or before the party approaches the High Court, in that case, the High Court will be fully justified in appointing arbitrator under Section 11 of the Act. It is the discretion of the High Court that they can appoint any railway officer or they can appoint any High Court Judge according to the given situation."

This Court in Kurali Toll Bridge Co. Pvt. Ltd. case (supra) has also appointed an Arbitrator other than agreed arbitrator keeping in view the facts of the case. Even in SBP & Co. Vs. Patel Engineering Ltd. (2005) 8 SCC 618, it was held that appointment of an Arbitrator other than the agreed Arbitrator is not an absolute bar.

In the present case, there exist sufficient and plausible reasons, for appointment of an arbitrator other than an arbitrator having qualification mentioned in the agreement. The petitioner entered into an Agreement on 18.03.2005. It was after 4 years, the contract was terminated on 05.02.2009. The respondent has sought the consent of the petitioner for appointment of an Arbitrator after 18 months i.e. in October 2010 after the request was forwarded by its Deputy Chief Engineer to the General Manager. The very purpose of arbitration is defeated by in-action and in-different attitude of the respondents. The agreement does not contemplate any other qualification for the arbitrator than that it shall be Gazetted Railways Officer. Thus, what is necessary is that the arbitrator should be Gazetted officer and not that it should be an officer of railways. Therefore, it is not mandatory for the petitioner to opt for the names suggested by the respondent vide communications dated 05.10.2010 and 21.12.2010 (Annexures R-4 and R-5 respectively).

Arb. Case No.95 of 2010 10

Since the disputes between the parties are pending since long, Shri A.K.Sharma, District Judge (Retd.), resident of House No.41, Indsor Park, Near DAV Engineering College, Jalandhar, is appointed as an Arbitrator to adjudicate upon the disputes between the parties. The Arbitrator shall be free to fix his fee in consultation with the parties on the first date of hearing.



31.03.2011                                              (HEMANT GUPTA)
Vimal                                                       JUDGE