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 57, Cited by 0]

Delhi High Court

Union Of India vs M/S J&S Construction on 19 July, 2023

Author: Chandra Dhari Singh

Bench: Chandra Dhari Singh

                      *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                      %                           Reserved on :              9th May, 2023
                                                  Pronounced on:             19th July, 2023

                      +     O.M.P. (COMM) 31/2020 and I.A. No. 737/2020

                            UNION OF INDIA                                     ..... Petitioner
                                          Through:           Ms.Nidhi Banga, Senior Panel
                                                             Counsel with Mr.Nishant Kumar,
                                                             Advocate

                                                versus

                            M/S J&S CONSTRUCTION                              ..... Respondent
                                          Through:           Mr.S.W.Haider and Ms.Pooja Dua,
                                                             Advocates
                      CORAM:
                      HON'BLE MR. JUSTICE CHANDRA DHARI SINGH

                                                  JUDGMENT

CHANDRA DHARI SINGH, J.

1. The present petition under Section 34 of the Arbitration & Conciliation Act, 1996 (hereinafter referred to as „the Act‟) has been filed by the petitioner seeking the following prayers:

―In premise of the submissions made herein above, it is most respectfully prayed:
a. That this Hon'ble Court may kindly be pleased to call for the records of the arbitration case between the parties from the Ld. Sole Arbitrator;
b. That this Hon'ble Court may also be pleased to set aside the impugned Award dated 07.10.2019 passed by the Sole Arbitrator;
Pass such order or further orders that the Hon'ble Court may deem fit and proper in the facts and circumstances of the case in favour of the petitioner in interest of justice.‖ Signature Not Verified O.M.P. (COMM) 31/2020 Page 1 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 FACTUAL MATRIX

2. The present petition is filed under Section 34 of the Act challenging the Arbitral Award dated 7th October, 2019 (hereinafter referred as „Impugned Award‟) passed by the learned Arbitral Tribunal in the matter titled as M/s J.S. Constructions v. Union of India.

3. The petitioner is Railway Organization which is a part of Union of India. M/s J&S Construction (claimant/respondent) is engaged in the business of undertaking railway contracts and other construction works.

4. A tender was floated by the petitioner for "balance work of earthwork in formation in embankment and cutting, including mechanical construction from KM 72.280 to KM 65.00, construction of minor bridges of boxes, RCC slabs, hume pipes etc; various protection and other allied civil works between Vijayaypur Jammu-Samba (excluding) in connection with doubling of Jalandhar- Pathankot- Jammu Tawi section (Risk and Cost Tender)".

5. The claimant submitted a bid offer/quotation on 8th April, 2011 and the work was awarded to the respondent vide letter bearing No.

74.W/1/1Acceptance/WA/JAT/D dated 23rd June, 2011. The respondent was requested to submit Performance Bank Guarantee (PBG) amounting to Rs. 2,50,000/-. Subsequently, a contract bearing No. 75Acs/Dy.CE/ C/D/ JAT dated 6th September, 2011 was entered into between the parties. The accepted cost of the project was Rs. 7,08,00,479.13/-.

6. The claimant was intimated by the petitioner that the progress of work within 6 months is only up to 11.5% pursuant to which the claimant was directed to submit test reports and to take immediate steps to Signature Not Verified O.M.P. (COMM) 31/2020 Page 2 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 complete all six minor bridges. Resultantly, there were several extensions given and taken in the course of the completion of the project.

7. Extensions 1st, 2nd, 3rd, and 4th were due to natural causes like heavy rains, sudden flow of chemical water in bridge No. 167 and hindrances due to the encounter of S&T cables etc. Extensions 5 th, 6th, 7th and 8th were for ‗delayed and unplanned release of the contractor's bill' due to which the cash flow of the contractor was affected badly, the labour fled and rearranging of the same took time. Extensions 9th and 10th were due to the stoppage of work in railway land by the Department of Geology and Mining on 22nd April, 2014. The actual date of completion of the project was 31st December, 2014.

8. A dispute arose between the petitioner and the claimant/respondent with regard to the pending payment. On 11th January, 2016, the claimant/ respondent wrote a letter to the General Manager (GM), Northern Railway (part of petitioner), invoking the arbitration clause. The claimant claimed a total of 11 claims amounting to Rs. 6,64,26,730.43/- along with interest of 24% p.a. Thereafter, an arbitral tribunal was constituted in terms of the said clause.

9. The arbitration proceedings commenced before the learned Arbitrator (previously constituted Arbitral Tribunal) and it is stated by the claimant/ respondent that out of the 11 claims, only 5 claims, No. 1, 2, 4, 5, and 7 have been referred by the petitioner to the Arbitral learned to the tune of Rs. 2,15,69,042.43/- along with counterclaims of the petitioner to the tune of Rs. 30,94,087/-. The remaining 6 claims were not referred as being „excepted matters‟ i.e. they were not arbitrable. An arbitration petition under Section 11 of the Act was filed by the claimant/ respondent Signature Not Verified O.M.P. (COMM) 31/2020 Page 3 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 before this Court on 17th August, 2017 praying for appointment of an independent arbitrator adjudicating not just the 5 claims referred by the petitioner but all the 11 claims. The claimant/respondent further contended in the application that the previous Arbitral Tribunal had become ineligible to conduct any arbitral proceedings in view of Section 12(5) of the Act. Vide order dated 16th May, 2018, this Court appointed an independent Arbitrator to adjudicate the dispute holding that the previous Arbitral Tribunal was ineligible to act and adjudicate. The Court held that:

―8. In view of the consensus between the parties, a sole arbitrator is required to be appointed to adjudicate the subject disputes. This Court is also of the view that since the Arbitral Tribunal constituted to adjudicate other five claims raised by the petitioner is ineligible to act as such, it would be apposite that the said disputes are also referred to the independent arbitrator appointed to consider the six claims that were not referred to arbitration.‖

10. Subsequently, the claimant/respondent filed statement of claims along with documents on 28th August, 2018 before the learned Arbitral Tribunal.

11. The learned Arbitral Tribunal passed the award on 7th October, 2019 stating that:

―84. In view of the above, the following award is made in favour of the claimant and against the respondent:
(a) The respondent shall pay to the claimant a sum of Rs.10,23,474.98/- (Rupees Ten Lac Twenty-Three Thousand Four Hundred Seventy Four and Ninety-Eight Paise only) which fell due on its own showing was payable as stated in Ex. RD-101 dated 26.05.2015.
(b) The respondent is held liable to pay to the claimant a Signature Not Verified O.M.P. (COMM) 31/2020 Page 4 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 sum of Rs. 56,99,030.00/- (Rupees Fifty-Six Lac Ninety-Nine Thousand Thirty only) (Claim No.3).
(c) The claimant is entitled for refund of security, i.e., for an 'amount of Rs. 37,24,000/- (Rupees Thirty 'Seven Lac Twenty-Four Thousand only) (Claim No.4).
(d) The claimant is entitled for a claim as refund of penalty recovered by the respondent, i.e., for an amount of Rs.

45,000/- (Rupees Forty-Five Thousand only) (Claim No.5)

85. (i) The claimant shall be entitled to interest @ 12% p.a. on a sum of Rs.10,23,474.98/- (Rupees Fifty-Six Lac Ninety- Nine Thousand Thirty only), w.e.f. 01.01.2015 (as the work was· completed on 31.12.2014, the date from which the amount fell due) till the date of the award.

(ii) The claimant is held entitled to interest@ 12% p.a. on the amount of Rs. 56,99,030.00/- (Rupees Fifty-Six Lac Ninety-Nine Thousand Thirty), w.e.f. the date of filing Statement of Claim, i.e., 27.08.2018 till the date of Award.

(iii) The claimant is also held entitled to interest @ 12% p.a. on the amount of security of Rs.37,24,000/- (Rupees Thirty- Seven Lac Twenty Four Thousand only) from 01.07.2015 till the date of Award.

(iv) The claimant is further held entitled to interest@ 12% p.a. on the amount of Rs. 45,000/- (Rupees Forty Five Thousand only) w.e.f. the date of filing Statement of Claim, i.e. 27.08.2018 till the date of Award.‖

12. In light of these aforementioned facts and aggrieved by the Impugned Award, the petitioner has approached this Court and prayed for setting aside the Award dated 7th October 2019 which granted the claims worth Rs. 1,37,94,040.98/- of the claimant/respondent and rejected the counterclaims filed by the petitioner.

Signature Not Verified O.M.P. (COMM) 31/2020 Page 5 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33

SUBMISSIONS On the behalf of the petitioner

13. It is submitted by learned counsel appearing on behalf of the petitioner that the work was to be completed within a period of 6 months from the date of the Award, i.e., 22nd December, 2011 but the claimant took 36 months and 9 days to complete the work and in between the commencement and the completion of the work, various extensions were sought by the respondent/claimant to which approvals were given by the petitioner. The claimant/respondent was intimated on various instances of the little progress of the site. A total of 38 instructions had been given in the site order to the claimant to expedite the progress of work but the same was not followed resulting in delay.

14. It is further submitted that as per Clause 19.3 of the General Conditions of Contract, 1999 (hereinafter called "GCC"), the claimant was supposed to submit the bar chart about the modalities of execution within 30 days but the claimant failed in the same. Multiple letters were sent by the petitioner to the respondent to expedite the progress of the work.

15. It is submitted that the cost of the work was revised to Rs. 5,08,88,113.35/- vide 1st Addendum dated 10th September, 2014 and the same was signed by the claimant/ respondent without any protest with regard to quantities and rates.

16. It is further submitted that the petitioner sent several oral requests and communications through registered post to sign the final measurement so as to enable the processing of the final addendum/corrigendum and subsequently releasing the final bill. As per Signature Not Verified O.M.P. (COMM) 31/2020 Page 6 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 Clause 64(1)(i) of GCC-1999, the claimant is supposed to raise its final claim. The railways, if fails to decide within 120 days, then the claimant, after 120 days and before 180 days of his presenting the final claim on disputed matter, shall demand in writing that the dispute be referred to arbitration. The final measurement was recorded by the petitioner on 26th May, 2015 in the presence of the claimant/respondent and subsequently, vide letters dated 3rd June, 2015, and 27th July, 2015, the claimant was requested to sign the same but the claimant neither signed the final measurement nor raised its final bill instead invoked the arbitration clause contained in the Contract. Clause 64(1)(i) reads as under:

―In the event of any dispute or difference between the parties hereto as to the construction or operation of this contract, or the respective rights and liabilities of the parties on any matter in question, dispute or difference on any account or as to the withholding by the Railway of any certificate to which the contractor may claim to be entitled to, or if the Railway fails to make a decision within 120 days, then and in any such case, but except in any of the ―excepted matters‖ referred to in Clause 63 of these conditions, the contractor, after 120 days but within 180 days of his presenting his final claim on disputed matters shall demand in writing that the dispute or difference be referred to arbitration.‖

17. It is further submitted that as per Clause 64(1)(iv) of GCC-1999, if the contractor does not prefer his specific and final claim in writing within a period of 90 days of receiving the intimation from the Railways that the final bill is ready for payment, then it will be deemed to have waived his claim and the Railway shall be discharged and released of all the liabilities under the contract in respect of these claims. Hence, if the duration of 90 days is calculated from 3rd June 2015, then the time period Signature Not Verified O.M.P. (COMM) 31/2020 Page 7 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 of 90 days expired on 2nd September 2015 whereas the arbitration clause was invoked on 11th January 2016. Hence, the claim is barred being filed after the said duration of 70 days. Clause 64(1)(iv) of the GCC reads as under:

―64 (1) (iv) - If the contractor(s) does/do not prefer his/their specific and final claims in writing, within a period of 90 days of receiving the intimation from the Railways that the final bill is ready for payment, he/they will be deemed to have waived his/their claim(s) and the Railway shall be discharged and released of all liabilities under the contract in respect of these claims.‖

18. It is submitted by learned counsel appearing on behalf of petitioner that the arbitration was invoked by the claimant/respondent before the previous Arbitral Tribunal claiming 11 claims for an amount of Rs. 6,64,26,730.43/- along with an interest of 24% p.a. on the claimed amount. The petitioner submits that since, the claims fall under the category of „excepted matters‟, they cannot be adjudicated by the arbitrator as the dealing of excepted matters is expressly prohibited by Clauses 63, 64(1)(i) and (ii) of GCC-1999 and arbitrator cannot travel beyond the Contract to adjudicate on the excepted matters. The relevant Clauses of the Contract prohibiting the adjudication of excepted matters are as under:

―63. Matters finally determined by the Railway - All disputes and differences of any kind whatsoever arising out of or in connection with the contract, whether during the progress of the work or after its completion and whether before or after the determination of the contract, shall be referred by the contractor to the GM and the GM shall within 120 days after receipt of the contractor's representation make and notify decisions on all matters Signature Not Verified O.M.P. (COMM) 31/2020 Page 8 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 referred to by the contractor in writing provided that matters for which provision has been made in clauses 8, 18, 22(5), 39, 43(2), 45(a), 55, 55-A(5), 57, 57A,61(1), 61(2) and 62(1) to (xiii) (B) of General Conditions of contract or in any clause of the special conditions of the contract shall be deemed as ‗excepted matters' (matters not arbitrable) and decisions of the Railway authority, thereon shall be final and binding on the contractor; provided further that ‗excepted matters' shall stand specifically excluded from the purview of the arbitration clause.
64 (1) (i) - Demand for Arbitration- In the event of any dispute or difference between the parties hereto as to the construction or operation of this contract, or the respective rights and liabilities of the parties on any matter in question, dispute or difference on any account or as to the withholding by the Railway of any certificate to which the contractor may claim to be entitled to, or if the Railway fails to make a decision within 120 days, then and in any such case, but except in any of the ―excepted matters‖ referred to in Clause 63 of these conditions, the contractor, after 120 days but within 180 days of his presenting his final claim on disputed matters shall demand in writing that the dispute or difference be referred to arbitration.
64 (1) (ii) - (a) The Arbitration proceedings shall be assumed to have commenced from the day, a written and valid demand for arbitration is received by the Railway.

(b) The claimant shall submit his claim stating the facts supporting the claims along with all the relevant documents and the relief or remedy sought against each claim within a period of 30 days from the date of appointment of the Arbitral Tribunal.

(c) The Railway shall submit its defence statement and counter claim(s), if any, within a period of 60 days of receipt of copy of claims from Tribunal thereafter, unless otherwise extension has been granted by Tribunal.

Signature Not Verified O.M.P. (COMM) 31/2020 Page 9 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33

(d) The place of arbitration would be within the geographical limits of the Division of the Railway where the cause of action arose or the Headquarters of the concerned Railway or any other place with the written consent of both the parties.‖

19. Learned counsel for the petitioner has placed reliance upon DDA vs. R.S. Sharma & Co., 2008 13 SCC 80 for strengthening his argument. The case holds that the arbitrator is the creature of the contract and must operate within the four corners of the contract and cannot travel beyond it and cannot award any amount, which is ruled out or prohibited by the terms of the agreement. The Court stated that:

"17. The grounds/circumstances mentioned in sub-section (2) of Section 34 have been considered by this Court in various decisions. In Grid Corpn. of Orissa Ltd. v. Balasore Technical School [(2000) 9 SCC 552] , this Court in para 3 held as under : (SCC pp. 556-57) ―3. In this case, the High Court is of the view that a civil court does not sit in appeal against the award and the power of the court when an award is challenged is rather limited. The award of the arbitrator is ordinarily final and conclusive as long as the arbitrator has acted within his authority and according to the principle of fair play. An arbitrator's adjudication is generally considered binding between the parties for he is a tribunal selected by the parties and the power of the court to set aside the award is restricted to cases set out in Section 30 of the Arbitration Act. It is not open to the court to speculate where no reasons are given by the arbitrator, as to what impelled him to arrive at his conclusion. If the dispute is within the scope of the arbitration clause it is no part of the province of the court to enter into the merits of the dispute. If the award goes beyond the reference or there is an error apparent on the face of Signature Not Verified O.M.P. (COMM) 31/2020 Page 10 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 the award it would certainly be open to the court to interfere with such an award. In New India Civil Erectors (P) Ltd. v. ONGC [(1997) 11 SCC 75] this Court considered a case of a non-speaking award. In that case the arbitrator had acted contrary to the specific stipulation/condition contained in the agreement between the parties. It was held that the arbitrator being a creature of the contract must operate within the four corners of the contract and cannot travel beyond it and he cannot award any amount which is ruled out or prohibited by the terms of the agreement. In that contract it was provided that for construction of a housing unit, in measuring the built-up area, balcony areas should be excluded.

However, the arbitrator included the same which was held to be without jurisdiction. In the same manner it was also held that the price would be firm and not subject to any escalation under whatsoever ground till the completion of the work and awarding any sum as a result of escalation was not permissible. To the same effect is the decision in Associated Engg. Co. v. Govt. of A.P. [(1991) 4 SCC 93] It was stated that if the arbitrator commits an error in the construction of the contract, that is an error within his jurisdiction. But if he wanders outside the contract and deals with matters not allotted to him, he commits a jurisdictional error and an umpire or arbitrator cannot widen his jurisdiction by deciding a question not referred to him by the parties or by deciding a question otherwise than in accordance with the contract. A conscious disregard of the law or the provisions of the contract from which he has derived his authority vitiates the award. The principle of law stated in N. Chellappan case [N. Chellappan v. Kerala SEB, (1975) 1 SCC 289] on which strong reliance has been placed by the learned counsel for the respondent would make it clear that except in cases of jurisdictional errors it is not open to Signature Not Verified O.M.P. (COMM) 31/2020 Page 11 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 the court to interfere with an award. That proposition is unexceptionable. However, from a reading of the decisions of this Court referred to earlier it is clear that when an award is made plainly contrary to the terms of the contract not by misinterpretation but which is plainly contrary to the terms of the contract it would certainly lead to an inference that there is an error apparent on the face of the award which results in jurisdictional error in the award. In such a case the courts can certainly interfere with the award made by the arbitrator.‖

20. It is submitted that the learned Tribunal had no jurisdiction to try and decide the subject dispute as the matters fall under the category of excepted matters. Learned counsel for the petitioner relies on Section 16(2) of the Act submitting that a plea that the learned Arbitral Tribunal does not have jurisdiction shall be raised no later than the submission of a statement of defence, however, a party shall not be precluded from raising such a plea merely because he has been appointed or participated in the appointment of the Arbitrator. He further relies on the order dated 16th May, 2018 passed by this Court, wherein the Court held that:

"5 .. The question whether any matter is within the scope of the arbitration clause shall also at the first instance be required to be adjudicated by the arbitral tribunal. Thus, the arbitrator(s) are required to be appointed to adjudicate the six claims raised by the petitioner. This would also include the question as to the arbitrability of those said claims.".

21. Learned counsel appearing on behalf of the petitioner further relies on Food Corporation of India v. Chandu Construction & Anr., (2007) 4 SCC 697 and M/s. Sarvesh Chopra Builders Pvt. Ltd. v. UOI, 2008 (146) DLT 494, wherein it was held that as per provision of Section 28(3) Signature Not Verified O.M.P. (COMM) 31/2020 Page 12 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 of the Act, the learned Arbitral Tribunal will decide the issues in accordance with the terms of the contract and the arbitrator cannot allow a claim which is contrary to the contract. The petitioner sought the indulgence of the learned Tribunal on the ground that claims No. 3,6,8,9,10 and 11 as notified to the claimant through a letter dated 2 nd January, 2017 fall under the category of „excepted matter‟ and learned Tribunal has no jurisdiction to try and decide the same and before proceeding further in the matter the issue of the excepted matter has to be decided first. The learned Tribunal went into the merits without deciding that the claims fell within the category of „excepted matter‟. Petitioner relies on Steel Authority of India Ltd. v. J.C. Buddhi Raja Govt & Mining Contractor, (1999) 8 SCC 122 wherein the Hon‟ble Supreme Court held that the Arbitrator cannot ignore the express terms of contract and ignorance will lead to a jurisdictional error. The Court stated that:

―...... Even if the arbitrator has jurisdiction to entertain the claim, he may be prohibited by the terms of the contract to pass an award on a specific item and in such case, the award passed on that item, ignoring the prohibition would amount to jurisdictional error- Award passed in disregard of expressed terms of the contract, would be arbitrary, capricious and without jurisdiction.‖
22. It is further submitted that the tender documents as well as the agreement have been awarded subject to the applicability of GCC-1999.

Hence, it is clear from Clause 63, 64(1)(i) and (ii) of GCC-1999 that the excepted matters cannot be referred for arbitration.

23. It is submitted that the respondent did not approach the learned Tribunal with clean hands as out of the total 11 claims only 5 claims of Signature Not Verified O.M.P. (COMM) 31/2020 Page 13 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 the claimant were referred before the present Arbitral Tribunal to the tune of Rs 2,15,69,042/- to the constituted Tribunal and the rest of 6 claims amounting to Rs.4,48,57,688.43/- were not referred as it did before the previous Arbitral Tribunal, being 'excepted matters' in terms of Clause-63 of GCC-1999.

24. It is further submitted that the learned Tribunal has imposed an unjustified cost of Rs. 5,00,000/- on the petitioner and the same claim is barred by the provision of Clause 64(6) of GCC 1999 according to which the cost of arbitration shall be borne by the respective parties. Clause 64(6) reads as under:

―64(6) The cost of arbitration shall be borne by the respective parties. The cost shall inter-alia include fee of the arbitrator(s), as per the rates fixed by the Railway Board from time to time and the fee shall be borne equally by both the parties. Further, the fee payable to the arbitrator(s) would be governed by the instructions issued on the subject by Railway Board from time to time irrespective of the fact whether the arbitrator(s) is/ are appointed by the Railway Administration or by the court of law unless specifically directed by Hon'ble court otherwise on the matter.‖

25. It is submitted on behalf of the petitioner that the leave of this Court is required as far as Claims No. 3, 4, and 5 and Counterclaims No. 1 and 2 are concerned. Hence, the petitioner submits that the impugned Award dated 7th October, 2019 is opposed to the established principles of adjudication as it did not consider the terms and conditions of the Contract as well as GCC and is against the public policy of India. Therefore, the impugned Award is liable to be set aside.

Signature Not Verified O.M.P. (COMM) 31/2020 Page 14 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33

On behalf of respondent

26. It is submitted by learned counsel appearing on behalf of the claimant/respondent that the submission of the petitioner that Claim No. 3, Price Variation Clause ("PVC/ Escalation") is not payable as the PVC was not present in the Agreement is incorrect and misleading as the Contract Agreement executed between the parties stipulated as under:-

"We hereby, declare that we are conversant with the Northern Railway General Condition of Contract 1999, and Standard Specification. 1987 (or the Engineering Department and amended from time to time up to date‖.

27. It is further submitted by respondent that vide Circular dated 28 th September, 2007 the PVC in all the works contract was amended to state that the PVC shall be applicable for value of more than Rs. 1 crore and hence, PVC in the present case was automatically incorporated in the contract as the Agreement cost was Rs. 708,00,479/- (more than 1 crore). The amendment reads as under:

―(i) The minimum prescribed limit of one year of contract completion period for incorporating Price variation Clause in tenders (para 1 (a) of above referred letter dated 4.4. 96) stands deleted
(ii) Price variation Clause (PVC) shall be applicable for tenders of value more than Rs. 1 crore irrespective of the contract completion period and PVC shall not be applicable to tenders of value less than Rs. 1 crore.
(iii) The present stipulation that ―Price variation Clause will not apply if the price variation is up to 5% and that reimbursement/ recovery due to variation in prices will continue to be made only for the amount in excess of 5% of the amount payable to the contractor‖ vide para 1 of above...‖ Signature Not Verified O.M.P. (COMM) 31/2020 Page 15 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33

28. It is further submitted by learned counsel for the respondent/ claimant that the extension of time cannot come in the way of claiming compensation for the loss sustained by the contractor. Reliance is placed on K. N. Sathyapalan (Dead) by LRs v. State of Kerala & Ors., (2001) 13 SCC 43, wherein the Hon‟ble Supreme Court examined whether the contractor was entitled to compensation for the losses suffered by him on account of price escalation that had taken place during the extended period of completion when such extension of time was necessitated by employer's failure despite the absence of price escalation clause, it was held that ordinarily the parties would be bound by the terms agreed upon in the contract but in the event one of the parties to the contract is unable to fulfil its obligations under the contract which has a direct bearing on the work to be executed by the other party, the Arbitrator is vested with the authority to compensate the second party for the extra costs incurred by him as a result of the failure of the first party. Thus, even assuming that there was no PVC as stated by the petitioner herein, though the same is seriously disputed, then also as held PVC payments can be considered and awarded.

29. It is further submitted that the learned Tribunal considered all the records and documents while deciding the Award. The learned Tribunal specifically dealt with the letter dated 20 th March, 2015 stating that the cause of delay was attributable to natural causes and certain extensions were exclusively on account of the petitioner. Furthermore, learned Arbitral Tribunal had given a detailed PVC calculation while passing the Award based on the RBI index formula and the calculations were not in dispute arithmetically by the petitioner. Further, it was held by the Signature Not Verified O.M.P. (COMM) 31/2020 Page 16 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 learned Tribunal that the delay was not attributable to the claimant/ respondent. Hence, there is no delay caused on behalf of the respondent/claimant and this fact-finding cannot be challenged before this Court under the limited scope of Section 34 of the Act. It is submitted that in view of the foregoing discussions/submissions, the instant petition being devoid of any merit, is liable to be dismissed.

ANALYSIS AND FINDINGS

30. This Court has duly considered the factual scenario of the matter, judicial pronouncements relied on by the parties, pleadings presented and arguments advanced by the learned counsel of the parties. After carefully analyzing the materials relied on by the parties, this Court has framed the following two broad issues for consideration: -

1. Whether the impugned award in question dated 07.10.2019 conflicts with the public policy of India and thus suffers from infirmities enshrined in S. 34 of the Arbitration and Conciliation Act?
2. Whether the arbitrator had no jurisdiction to try and decide on the merits of the claims before deciding them as excepted matters first ultimately falling under the rigours of Section 34(2)(a)(iv)?

ISSUE 1 Whether the impugned award in question dated 07.10.2019 conflicts with the public policy of India and thus suffers from infirmities enshrined in Section 34 of the Arbitration and Conciliation Act?

31. In this issue, this Court shall test the impugned Award dated 7 th October, 2019 on tenets of the tests laid down by the Hon‟ble Supreme Court and different High Courts with respect to the public policy. This Court shall also look into the legislative objective and intent of the Signature Not Verified O.M.P. (COMM) 31/2020 Page 17 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 Arbitration Act, the spirit of Section 34 of the Act and the scope of powers of interference by Courts in the mandate of the learned Arbitral Tribunal. This Court shall also look into the fetters imposed on the powers of the Courts under Section 34 of the Arbitration Act in light of the legislative mandate of the Act.

The legislative intent of the Arbitration Act

32. It is pertinent to understand the context and legislative intent behind the passing of the Arbitration and Conciliation Act, 1996. The Arbitration and Conciliation Act, 1996 has been enacted to consolidate and amend the law relating to domestic arbitration as well as international commercial arbitration in India after taking into account the United Nations Commission on International Trade Law (UNCITRAL) Model Law on International Commercial Arbitration, 1985.

33. The Hon‟ble Supreme Court in Uttarakhand Purv Sainik Kalyan Nigam Ltd. v. Northern Coal Field Ltd., (2020) 2 SCC 455, while discussing the object of arbitration held as under: -

―7.12. The legislative intent underlying the 1996 Act is party autonomy and minimal judicial intervention in the arbitral process. Under this regime, once the arbitrator is appointed, or the tribunal is constituted, all issues and objections are to be decided by the Arbitral Tribunal.‖

34. Arbitration is a private dispute resolution process or a procedure and part of an alternative dispute resolution mechanism, where a dispute in concern to any agreement between the parties is proposed for a solution to one or more arbitrators, who after going through the facts and evidence, makes binding decisions in relation to such dispute. The Signature Not Verified O.M.P. (COMM) 31/2020 Page 18 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 alternative dispute mechanism is not only advantageous for the people involved in disputes but has also been aiding the effective disposal and release of the burden on the Courts of the country. Therefore, expeditious and effective disposal of matters is most certainly considered the primary objective of the enactment of the Arbitration Act. To fulfill the objectives of introducing the Arbitration Act, it has been deemed necessary by the legislature as well as the Hon‟ble Supreme Court to limit interference by the Courts in the process of arbitration, whether before, during or after the conclusion of the proceedings.

Scope and Spirit of Section 34 of the Act

35. The statutory scheme under Section 34 of the Arbitration Act, 1996 is in line with the UNCITRAL Model Law and the legislative policy of minimal judicial interference in arbitral awards. It is important to remember that Section 34 is modelled on the UNCITRAL Model Law on International Commercial Arbitration, 1985, under which no power to modify an award is given to a Court hearing a challenge to an award. The relevant portion of the Model Law reads as follows:

―Article 34. Application for setting aside as exclusive recourse against the arbitral award (1) Recourse to a court against an arbitral award may be made only by an application for setting aside in accordance with paragraphs (2) and (2) of this article.
xxx xxx xxx (4) The court, when asked to set aside an award, may, where appropriate and so requested by a party, suspend the setting aside proceedings for a period of time determined by it in order to give the arbitral tribunal an opportunity to resume the arbitral proceedings or to take such other action as in Signature Not Verified O.M.P. (COMM) 31/2020 Page 19 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 the arbitral tribunal's opinion will eliminate the grounds for setting aside.‖

36. It is pertinent to mention the observations of the Lord Goddard, C.J. in Mediterranean & Eastern Export Co. Ltd. v. Fortress Fabrics (Manchester) Ltd., (1948) 2 AER 186, who stated that the interference of the Court in the arbitration awards should be minimal. He stated that:

―A man in the trade who is selected for his experience would be likely to know, and, indeed, would be expected to know, the fluctuations of the market and would have plenty of means of informing himself or refreshing his memory on any point on which he might find it necessary so to do. In this case, according to the affidavit of the sellers, they did take the point before the arbitrator that the South African market has ―slumped‖. Whether the buyers contested that statement does not appear, but an experienced arbitrator would know, or have the means of knowing, whether that was so or not and to what extent, and I see no reason why in principle he should be required to have evidence on this point any more than on any other question relating to a particular trade. It must be taken, I think, that, in fixing the amount that he has, he has acted on his own knowledge and experience. The day has long gone by when the courts looked with jealousy on the jurisdiction of arbitrators. The modern tendency is, in my opinion, more especially in commercial arbitrations, to endeavour to uphold awards of the skilled persons that the parties themselves have selected to decide the questions at issue between them. If an arbitrator has acted within the terms of his submission and has not violated any rules of what is so often called natural justice the courts should be slow indeed to set aside his award.‖

37. Malhotra, Commentary on the Law of Arbitration (4th edition {page 875}), states that the Model Law is centered around minimal Signature Not Verified O.M.P. (COMM) 31/2020 Page 20 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 judicial interference and the Court has a supervisory nature in the same. It states that:

Section 34 of the 1996 Act is modelled on Article 34 of the UNCITRAL Model Law, with minor contextual variations. The avowed object of the legislature is to curtail judicial intervention in the arbitral process. The approach of the court when dealing with a challenge to an arbitral award under Section 34, has to reflect the consciousness of the legislative intent to restrict and curtail the extent of judicial intervention in arbitral proceedings and enforcement of awards. The 1996 Act provides for limited judicial intervention, which is of a supervisory nature, to ensure that the award is not vitiated by procedural irregularities, lack of due process, jurisdictional errors, or is not contrary to the public policy of India. The Act does not permit a re-look at the substantive reasoning on the merits of the award, as the object of arbitration is to avoid re-litigation of an arbitral award at the enforcement stage. The scope of judicial review of the substantive reasoning in the award, which refers to the evaluation of the factual and legal position, is to limit review, and ensure one-stop adjudication.‖

38. It is to be noted that the underlying philosophy of Section 34 of the 1996 Act strives to bring a balance between party autonomy and judicial interference into an arbitral process. Thus, the Section envisages a position whereby an arbitral award can be challenged to set aside the same at the first instance without much delay. Commenting on the nature of Section 34, the Hon‟ble Supreme Court in the judgment of Indu Engg & Textiles Ltd v. D.D.A., (2001) 5 SCC 691: 2001 SCC OnLine SC 800 held as under-

―7. This Court, while dealing with the power of courts to interfere with an award passed by an arbitrator, had consistently laid stress on the position that an arbitrator is a Signature Not Verified O.M.P. (COMM) 31/2020 Page 21 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 Judge appointed by the parties and as such the award passed by him is not to be lightly interfered with. In the case on hand, the only question that arose for consideration was whether the appellant was entitled to claim the enhanced price of hard coke for the quantity supplied by it to the respondent. Under the contract a specific quantity of the material was to be supplied during the period fixed under the agreement. Right from the beginning while submitting the tender the appellant had included a price escalation clause in which it was stipulated that any escalation of the price after submission of the tender will entitle the supplier to claim a higher price from the other party. This clause was subsequently revised only to the effect that the price escalation will be applicable when there is a statutory enhancement in the price of the commodity. No dispute was raised before the arbitrator or the court that the escalated price claimed by the appellant was not the statutorily enhanced price of hard coke. It was also not in dispute that even accepting the appellant's claim for the escalated price of the commodity, it was entitled to the claim only in respect of a part of the quantity supplied and not the entire quantity. In these circumstances, the arbitrator had not attached importance to the non-mention of the enhanced price of hard coke in the course of negotiations between the parties. The view taken by the arbitrator, in the circumstances of the case, was a plausible one and the same could not be said to be suffering from any manifest error on the face of the award or wholly improbable or perverse one. As such it was not open to the Court to interfere with the award within the statutory limitations laid down in Section 30 of the Act. The Single Judge, therefore, rightly declined to interfere with the award passed by the arbitrator and made it rule of the court.

8. As noted earlier, the Division Bench in an appeal filed under Section 39 of the Act, reversed the order passed by the Single Judge and set aside the award holding that there was no material before the arbitrator for accepting the claim of the appellant. The Division Bench exceeded the limits of its jurisdiction in entering into the facts of the case and in Signature Not Verified O.M.P. (COMM) 31/2020 Page 22 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 interpreting the agreement between the parties and correspondence which was a part of the said agreement. What was the price of the commodity to be paid by the respondent to the appellant was essentially a question of fact. Even assuming that the arbitrator had committed an error in coming to the conclusion that the appellant was entitled to the claim of the escalated price of the commodity (hard coke) under the terms of the agreement and the Division Bench felt that the conclusion should have been otherwise, it was not open to it to interfere with the award on that score. Another fallacy committed by the Division Bench in the judgment is recording the finding that the escalation clause in the agreement had the prospective operation with effect from 14-5-1981 i.e. the date on which the agreement was entered into by the parties. As noted earlier, under the agreement a specified quantity of the commodity was to be supplied by the appellant to the respondent within the period specified in the agreement and the appellant, while submitting its tender, had made it clear that any subsequent upward change in the price of the commodity will entitle it to claim at such rate and subsequently the price escalation clause was modified in a manner not relevant for deciding the dispute referred to the arbitrator, the question of the price escalation clause having prospective effect was of no consequence. If the claimant was entitled to the enhanced price the respondent was liable to pay the same for the entire stock supplied. If the position was otherwise, the claim of the appellant was to be rejected in toto.‖

39. Due to the party autonomy and efficacious dispute resolution process envisaged under the Arbitration Act, there is a limited canvass where the Courts can interfere with the mandate of the learned Arbitral Tribunal and supplant its reasoning. The legislative mandate and spirit of Section 34 of the Act clearly elucidate that there is a limited scope of interference by the Courts inside the field of the Arbitrator.

Signature Not Verified O.M.P. (COMM) 31/2020 Page 23 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33

40. After looking into the legislative mandate of Section 34 of the Arbitration Act, this Court shall look into the ambit of Constitutional Courts under Section 34 of the Act. This Court has looked into the observations made by the Hon‟ble Supreme Court in the case of U.P. Hotels v. U.P. SEB, (1989) 1 SCC 359, the Court in paras 17 and 18 observed as follows: -

―17. It appears that the main question that arises is: whether the decision of this Court in the Indian Aluminium Co. v. Kerala SEB case, (1975) 2 SCC 414 was properly understood and appreciated by the learned umpire and whether he properly applied the agreement between the parties in the light of the aforesaid decision. It was contended that the question was whether the sums payable under clause 9 included discounts. On the aforesaid basis it was contended that there was an error of law and such error was manifest on the face of the award. Even assuming, however, that there was an error of construction of the agreement or even that there was an error of law in arriving at a conclusion, such an error is not an error which is amenable to correction even in a reasoned award under the law. Reference may be made to the observations of this Court in Coimbatorem District Podu Thozillar Samgam v. Balasubramania Foundry, (1987) 3 SCC 723, where it was reiterated that an award can only be set aside if there is an error on its face. Further, it is an error of law and not the mistake of fact committed by the arbitrator which is justiciable in the application before the court. Where the alleged mistakes or errors, if any, of which grievances were made were mistakes of facts if at all, and did not amount to an error of law apparent on the face of the record, the objections were not sustainable and the award could not be set aside. See also the observations of this Court in Municipal Corpn. of Delhi v. Jagan Nath Ashok Kumar [(1987) 4 SCC 497] where this Court reiterated that the reasonableness of the reasons given by an arbitrator in Signature Not Verified O.M.P. (COMM) 31/2020 Page 24 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 making his award cannot be challenged. In that case before this Court, there was no evidence of a violation of any principle of natural justice and in this case also there is no violation of the principles of natural justice. It may be possible that on the same evidence, some court might have arrived at some different conclusion than the one arrived at by the arbitrator but that by itself is no ground for setting aside the award of an arbitrator. Also see the observations in Halsbury's Laws of England, 4th Edn., Vol. 2, at pp. 334 and 335, para 624, where it was reiterated that an arbitrator's award may be set aside for error of law appearing on the face of it, though that jurisdiction is not lightly to be exercised. If a specific question of law is submitted to the arbitrator for his decision and he decides it, the fact that the decision is erroneous does not make the award bad on its face so as to permit it being set aside; and where the question referred for arbitration is a question of construction, which is, generally speaking, a question of law, the arbitrator's decision cannot be set aside only because the court would itself have come to a different conclusion; but if it appears on the face of the award that the arbitrator has proceeded illegally, as, for instance, by deciding on evidence which was not admissible, or on principles of construction which the law does not countenance, there is error in law which may be ground for setting aside the award.
18. It was contended by Mr F.S. Nariman, counsel for the appellant, that a specific question of law being a question of construction had been referred to the umpire and, hence, his decision, right or wrong, had to be accepted. In view of clause 18, it was submitted that in this case a specific reference had been made on the interpretation of the agreement between the parties, hence, the parties were bound by the decision of the umpire. Our attention was drawn to the observations of this Court in Hindustan Tea Co. v. K. Sashikant & Co. 1986 Supp SCC 506 where this Court held that under the law, the arbitrator is made the final arbiter of the dispute between the parties, referred to him. The award is not open to challenge on the ground that Signature Not Verified O.M.P. (COMM) 31/2020 Page 25 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 the arbitrator has reached a wrong conclusion or has failed to appreciate facts. Where the award which was a reasoned one was challenged on the ground that the arbitrator had acted contrary to the provisions of Section 70 of the Contract Act, it was held that the same could not be set aside.‖

41. Hence, the conclusion of an arbitrator on facts, even if erroneous in the opinion of the Court cannot be interfered with. Where the view of the arbitrator is plausible and cannot be ruled as one which is impossible to accept, the Court should not substitute its own view in place of that of the arbitrator. After following the discussion mentioned above, it is evident that there are certain fetters imposed on the powers of the Courts under Section 34 of the Act in light to the legislative mandate of the Arbitration Act, 1996.

Limits for Courts under the Section 34 of the Act

42. Extrapolating the discussion followed above, it is pertinent to note that bare perusal of Section 34 clearly elucidates that it is not in nature of an appellate provision, it provides only for setting aside awards on very limited grounds, such grounds being contained in sub-sections (2) and (3) of Section 34. Secondly, as the marginal note of Section 34 indicates, "recourse" to a Court against an arbitral award may be made only by an application for setting aside such award in accordance with sub-sections (2) and (3). The term "Recourse" is defined by P Ramanatha Aiyar's Advanced Law Lexicon (3rd Edition) as the enforcement or method of enforcing a right. Where the right is itself truncated, enforcement of such truncated right can also be only limited in nature. What is clear from a Signature Not Verified O.M.P. (COMM) 31/2020 Page 26 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 reading of the said provisions is that, given the limited grounds of challenge under sub-sections (2) and (3), an application can only be made to set aside an award. Moreover, the spirit of limited interference can be elucidated from sub-section (4) under which, on receipt of an application under sub-section (1) of Section 34, the Court may adjourn the Section 34 proceedings and allow the learned arbitral tribunal to resume the arbitral proceedings or take such action as will eliminate the grounds for setting aside the arbitral award.

43. It is a settled law that a Section 34 proceeding does not contain any challenge on the merits of the award. This position of law has been crucified in the Hon‟ble Supreme Court‟s judgment of MMTC Ltd. v. Vedanta Ltd., (2019) 4 SCC 163, which reads as follows: -

―14. As far as interference with an order made under Section 34, as per Section 37, 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 the provision. Thus, it is evident that in case an arbitral award has been confirmed by the court under Section 34 and by the court in an appeal under Section 37, this Court must be extremely cautious and slow to disturb such concurrent findings.‖

44. Likewise, in Ssangyong Engg. & Construction Co. Ltd. v. NHAI, (2019) 15 SCC 131, the Hon‟ble Supreme Court under the caption "Section 34(2)(a) does not entail a challenge to an arbitral award on merits" referred to Hon‟ble Supreme Court‟s judgment in Renusagar Power Co. Ltd. v. General Electric Co., 1994 Supp (1) SCC 644, the Signature Not Verified O.M.P. (COMM) 31/2020 Page 27 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 Convention on the Recognition and Enforcement of Foreign Arbitral Awards, 1958 [the "New York Convention"] and various other authorities to conclude that there could be no challenge on merits under the grounds mentioned in Section 34. The Hon‟ble Supreme Court also held, in Maharashtra State Electricity Distribution Co. Ltd. v. Datar Switchgear Ltd., (2018) 3 SCC 133, that the Court hearing a Section 34 petition does not sit in appeal.

45. As a matter of fact, it is to be noted that the point raised in the appeals stands concluded in McDermott International Inc. v. Burn Standard Co. Ltd., (2006) 11 SCC 181, wherein the Hon‟ble Supreme Court held: -

―51. After the 1996 Act came into force, under Section 16 of the Act the party questioning the jurisdiction of the arbitrator has an obligation to raise the said question before the arbitrator. Such a question of jurisdiction could be raised if it is beyond the scope of his authority. It was required to be raised during arbitration proceedings or soon after initiation thereof. The jurisdictional question is required to be determined as a preliminary ground. A decision taken thereupon by the arbitrator would be the subject-matter of challenge under Section 34 of the Act. In the event the arbitrator opined that he had no jurisdiction in relation thereto an appeal there against was provided for under Section 37 of the Act.
52. The 1996 Act makes provision for the supervisory role of courts, for the review of the arbitral award only to ensure fairness. Intervention of the court is envisaged in few circumstances only, like, in case of fraud or bias by the arbitrators, violation of natural justice, etc. The court cannot correct the errors of the arbitrators. It can only quash the award leaving the parties free to begin the arbitration again if it is desired. So, the scheme of the provision aims at keeping the supervisory role of the court at a minimum level Signature Not Verified O.M.P. (COMM) 31/2020 Page 28 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 and this can be justified as parties to the agreement make a conscious decision to exclude the court's jurisdiction by opting for arbitration as they prefer the expediency and finality offered by it.‖

46. Considering the embargo imposed on the constitutional Courts under the ambit of Section 34 of the Act, the decision of the Hon‟ble Supreme Court in Dyna Technologies (P) Ltd. v. Crompton Greaves Ltd., (2019) 20 SCC 1, is of utmost relevance. The Court held as under:

―36. At this juncture, it must be noted that the legislative intent of providing Section 34(4) in the Arbitration Act was to make the award enforceable, after giving an opportunity to the Tribunal to undo the curable defects. This provision cannot be brushed aside and the High Court could not have proceeded further to determine the issue on merits.
37. In case of absence of reasoning the utility has been provided under Section 34(4) of the Arbitration Act to cure such defects. When there is complete perversity in the reasoning then only it can be challenged under the provisions of Section 34 of the Arbitration Act. The power vested under Section 34(4) of the Arbitration Act to cure defects can be utilised in cases where the arbitral award does not provide any reasoning or if the award has some gap in the reasoning or otherwise and that can be cured so as to avoid a challenge based on the aforesaid curable defects under Section 34 of the Arbitration Act. However, in this case, such remand to the Tribunal would not be beneficial as this case has taken more than 25 years for its adjudication.

It is in this state of affairs that we lament that the purpose of arbitration as an effective and expeditious forum itself stands effaced.‖

47. A Coordinate Bench of this Court, while considering the pertinent issue under Section 34 of the Act, held in Cybernetics Network Pvt. Ltd.

Signature Not Verified O.M.P. (COMM) 31/2020 Page 29 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33

v. Bisquare Technologies Pvt. Ltd., 2012 SCC OnLine Del 1155, as under:

―47. The next question that arises is whether the above claims as mentioned in para 44 that have been erroneously rejected by the learned Arbitrator can be allowed by this Court in the exercise of its powers under Section 34(4) of the Act?

48. Under Section 34(4) of the Act, the Court while deciding a challenge to an arbitral award, can either ―adjourn the proceedings for a period of time determined by it in order to give the arbitral tribunal an opportunity to resume the arbitral proceedings or to take such other action as in the opinion of the arbitral tribunal will eliminate the grounds for setting aside the arbitral award‖. This necessarily envisages the Court having to remit the matter to the Arbitral Tribunal. This is subject to the Court finding it appropriate to do so and a party requesting it to do so.

49. In Union of India v. Arctic India, 2007 (4) ArbLR 524 (Bom), a learned Single Judge of the Bombay High Court opined that the Court can modify the Award even if there is no express provision in the Act permitting it. The Court followed the decision of the Supreme Court in Krishna Bhagya Jala Nigam Ltd. v. Harischandra Reddy, (2007)2 SCC 720. A similar view has been taken by a learned Single Judge of this Court in Union of India v. Modern Laminators, 2008 (3) Arb LR 489 (Del). There the question was whether in light of the arbitrator having failed to decide the counter claim of the respondent in that case the Court could itself decide the counter claim. After discussing the case law, the Court concluded that it could modify the award but only to a limited extent. It held (Arb LR p. 496):

―Such modification of award will be a species of ‗setting aside' only and would be ‗setting aside to a limited extent'. However, if the courts were to find that they cannot within the confines of interference permissible or on the material before the arbitrator are unable to modify and if the same would include further fact-finding or adjudication of Signature Not Verified O.M.P. (COMM) 31/2020 Page 30 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 intricate questions of law the parties ought to be left to the forum of their choice i.e.to be relegated under Section 34(4)of the Act to further arbitration or other civil remedies.‖

50. However, none of the above decisions categorically hold that where certain claims have been erroneously rejected by the Arbitrator, the Court can in the exercise of its powers under Section 34(4)of the Act itself decide those claims. The Allahabad High Court has in Managing Director v. Asha Talwar 2009 (5) ALJ 397,held that while exercising the powers to set aside an Award under Section 34 of the Act the Court does not have the jurisdiction to grant the original relief which was prayed for before the Arbitrator. The Allahabad High Court referred to the decision of the Supreme Court in McDermott International Inc. v. Burn Standard Co. Ltd. (2006 ) 11 SCC 181,and ruled.

51. The view of the Allahabad High Court in Managing Director v. Asha Talwar 2009 (5) ALJ 397, appears to be consistent with the scheme of the Act, and in particular Section 34 thereof which is a departure from the scheme of Section 16 of the 1940 Act which perhaps gave the Court a wider amplitude of powers. Under Section 34(2) of the Act, the Court is empowered to set aside an arbitral award on the grounds specified therein. The remand to the Arbitrator under Section 34(4) is to a limited extent of requiring the Arbitral Tribunal ―to eliminate the grounds for setting aside the arbitral award‖. There is no specific power granted to the Court to itself allow the claims originally made before the Arbitral Tribunal where it finds the Arbitral Tribunal erred in rejecting such claims. If such a power is recognised as falling within the ambit of Section 34(4) of the Act, then the Court will be acting no different from an appellate court which would be contrary to the legislative intent behind Section 34 of the Act. Accordingly, this Court declines to itself decide the claims of CNPL that have been wrongly rejected by the learned Arbitrator.‖ Signature Not Verified O.M.P. (COMM) 31/2020 Page 31 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33

48. Following the discussion mentioned above, the dictum laid by the Hon‟ble Supreme Court in the case of NHAI v. M. Hakeem, (2021) 9 SCC 1, is of utmost relevance at this stage. In the said case as well, the Hon‟ble Supreme Court reiterated the embargo imposed on the Constitutional Courts under the ambit of Section 34 of the Arbitration Act. The Hon‟ble Court ruled that:-

―46. Quite obviously if one were to include the power to modify an award in Section 34, one would be crossing the Lakshman Rekha and doing what, according to the justice of a case, ought to be done. In interpreting a statutory provision, a Judge must put himself in the shoes of Parliament and then ask whether Parliament intended this result Parliament very clearly intended that no power of modification of an award exists in Section 34 of the Arbitration Act, 1996. It is only for Parliament to amend the aforesaid provision in the light of the experience of the courts in the working of the Arbitration Act, 1996, and bring it in line with other legislations the world over.‖

49. Thus, the legislative mandate behind the advent of the Arbitration Act, the spirit & scope of Section 34 of the Arbitration Act and the categorical judicial pronouncements on the ambit of Section 34 of the Arbitration Act, clearly elucidates that the Constitutional Courts do not possess the unbridled power to interfere with the Award. The embargo imposed on Constitutional Courts under the Section 34 of the Act is in tune with the legislative intent of the Arbitration Act. Keeping in view the legislative history of the Arbitration Act and the bonafide objective that the Act seeks to achieve, certain fetters are imposed on the powers of the Constitutional Courts. It is the intention of the legislature that the Signature Not Verified O.M.P. (COMM) 31/2020 Page 32 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 powers of the Courts to entertain the challenge to the Award under Section 34 of the Act should not be unbridled.

"Public Policy" ground under Section 34 of the Arbitration Act

50. Malhotra (supra) while explaining the ground of „public policy‟ for setting aside the Award is concerned states that:

―The concept of 'public policy', of course, is not immutable. By its very nature, 'public policy' is not susceptible to a plain meaning by the courts. Public policy is a dynamic concept that evolves continually to meet the changing needs including political, social, cultural, moral and economic dimensions. The doctrine of public policy is a branch of common law, and just like any other branch of common law, it is governed by precedent; the principles have been crystallised under different heads, and though it is permissible for courts to apply them to different situations, the doctrine should only be invoked in clear and incontestable cases of harm to the public. Public policy connotes some matter which concern public good and public interest. The duty of the court is to expound, and not expand the doctrine of public policy. The courts should use circumspection in holding a contract as void against public policy, and should do so, only when the contract is incontestable, and inimical to public interest. The doctrine should be invoked only in clear cases in which the harm to the public is substantially incontestable and does not depend upon the idiosyncratic inferences of a few judicial minds.‖

51. The Hon‟ble Supreme Court in Central Inland Water Transport Corpn. Ltd. v. Brojo Nath Ganguly (1986) 3 SCC 156 explained the concept of public policy. The Court stated that:

―92. The Indian Contract Act does not define the expression ‗public policy' or ‗opposed to public policy'. From the very nature of things, the expressions ‗public policy', ‗opposed to Signature Not Verified O.M.P. (COMM) 31/2020 Page 33 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 public policy', or ‗contrary to public policy' are incapable of precise definition. Public policy, however, is not the policy of a particular Government. It connotes some matter which concerns the public good and the public interest. The concept of what is for the public good or in the public interest or what would be injurious or harmful to the public good or the public interest has varied from time to time. As new concepts take the place of old, transactions which were once considered against public policy are now being upheld by the courts and similarly where there has been a well- recognized head of public policy, the courts have not shirked from extending it to new transactions and changed circumstances and have at times not even flinched from inventing a new head of public policy. There are two schools of thought -- ‗the narrow view' school and ‗the broad view' school. According to the former, courts cannot create new heads of public policy whereas the latter countenances judicial law-making in this area. The adherents of ‗the narrow view' school would not invalidate a contract on the ground of public policy unless that particular ground had been well established by authorities. Hardly ever has the voice of the timorous spoken more clearly and loudly than in these words of Lord Davey in Janson v. Driefontein Consolidated Gold Mines Ltd. [1902 AC 484, 500 : (1900-
03) All ER Rep 426: 87 LT 372 (HL)]: ‗Public policy is always an unsafe and treacherous ground for a legal decision.' That was in the year 1902. Seventy-eight years earlier, Burrough, J., in Richardson v. Mellish [(1824) 2 Bing 229, 252: 130 ER 294] described public policy as ‗a very unruly horse, and when once you get astride it you never know where it will carry you'. The Master of the Rolls, Lord Denning, however, was not a man to shy away from unmanageable horses and in words which conjure up before our eyes the picture of the young Alexander the Great taming Bucephalus, he said in Enderby Town Football Club Ltd. v. Football Assn. Ltd.[1971 Ch 591, 606] : ‗With a good man in the saddle, the unruly horse can be kept in control. It can jump over obstacles'. Had the timorous always held the Signature Not Verified O.M.P. (COMM) 31/2020 Page 34 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 field, not only the doctrine of public policy but even the common law or the principles of equity would never have evolved. Sir William Holdsworth in his ‗History of English Law', Vol. III, p. 55, has said:
‗In fact, a body of law like the common law, which has grown up gradually with the growth of the nation, necessarily acquires some fixed principles, and if it is to maintain these principles it must be able, on the ground of public policy or some other like ground, to suppress practices which, under ever new disguises, seek to weaken or negative them.'‖

52. With respect to the "public policy of India" in the context of arbitration cases are concerned, the Hon‟ble Supreme Court examined the meaning, scope and ambit of this expression for the first time in the case of Renusagar Power Co. Ltd. v. General Electric Co., 1994 Suppl (1) SCC 644 in the context of Foreign Awards (Recognition & Enforcement) Act, 1961. The Court stated that;

―66. Article V(2)(b) of the New York Convention of 1958 and Section 7(1)(b)(ii) of the Foreign Awards Act do not postulate refusal of recognition and enforcement of a foreign award on the ground that it is contrary to the law of the country of enforcement and the ground of challenge is confined to the recognition and enforcement being contrary to the public policy of the country in which the award is set to be enforced. There is nothing to indicate that the expression ‗public policy' in Article V(2)(b) of the New York Convention and Section 7(1)(b)(ii) of the Foreign Awards Act is not used in the same sense in which it was used in Article I(c) of the Geneva Convention of 1927 and Section 7(1) of the Protocol and Convention Act of 1937. This would mean that ‗public policy' in Section 7(1)(b)(ii) has been used in a narrower sense and in order to attract the bar of public policy the enforcement of the award must invoke something more than the violation of the law of India. Since the Signature Not Verified O.M.P. (COMM) 31/2020 Page 35 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 Foreign Awards Act is concerned with recognition and enforcement of foreign awards which are governed by the principles of private international law, the expression ‗public policy' in Section 7(1)(b)(ii) of the Foreign Awards Act must necessarily be construed in the sense the doctrine of public policy is applied in the field of private international law. Applying the said criteria it must be held that the enforcement of a foreign award would be refused on the ground that it is contrary to public policy if such enforcement would be contrary to (i) fundamental policy of Indian law; or (ii) the interests of India; or (iii) justice or morality.‖

53. The public policy aspect was then examined by the Hon'ble Supreme Court in the case of Oil & Natural Gas Corporation Ltd. v. Saw Pipes Ltd., (2003) 5 SCC 705 [ONGC(I)] and then reiterated in the judgment of Oil & Natural Gas Corporation Ltd. v. Western Geco International Ltd., (2014) 9 SCC 263 [ONGC (II)] wherein the Court stated that:

―(3) The award could be set aside if it is against the public policy of India, that is to say, if it is contrary to:
(a) fundamental policy of Indian law; or
(b) the interest of India; or
(c) justice or morality; or
(d) if it is patently illegal.‖

54. However, in Associate Builders v. Delhi Development Authority, (2015) 3 SCC 49, the Hon‟ble Supreme Court examined the expression in detail in the light of all previous decisions referred to above on the subject. The Court clarified the meaning of the expression ―public policy of India‖ and what it includes therein and held that violation of the provisions of the Foreign Exchange Act, disregarding orders of superior Signature Not Verified O.M.P. (COMM) 31/2020 Page 36 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 Courts in India and their binding effect, if disregarded, would be violative of the Fundamental Policy of Indian Laws. It was, however, held that the juristic principle of the "judicial approach" demands that a decision be fair, reasonable and objective. In other words, a decision which is wholly arbitrary and whimsical would not be termed as fair, reasonable or objective determination of the questions involved in the case. It was also held that observance of the audi alteram partem principle is also a part of the juristic principle which needs to be followed. It was held that if the Award is against justice or morality, it is against public policy. It was held that if there is a patent illegality noticed in the Award, it is also against public policy.

55. The petitioner has challenged Claims 3, 4, and 5 and Counter Claims 1 and 2. Hence, the Court will now peruse the adjudication of the said claims by the learned Arbitral Tribunal and will adjudge whether the Arbitrator exceeded its authority so as to violate the public policy ground given under the Act.

56. Claim No. 3 pertains to PVC for an amount of Rs. 77,99,030/- with contract period extending 12 months. The Claim as per statement of claims is as follows:

―Claimant claims PVC including on the final bill on the basis of Railway Escalation Clause as the contract period has become more than 12months.
PVC calculation as per Railway rule based on RBI index annexed.‖
56. A relevant portion of the impugned Arbitral Award has been reproduced below, to apply the test as to whether the learned Arbitrator had erred while adjudication the Claim No. 3:
Signature Not Verified O.M.P. (COMM) 31/2020 Page 37 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33
―64. The contention of the respondent that the extensions were granted to the claimant upon its specific request and the entire delay is attributable to the claimant and not the respondent is completely unfounded. The letter dated 20.03.2015 issued to Dy. Chief Engineer/Const/T&C, Northern Railway, Kashmere Gate, Delhi by Dy. Chief Engineer Jammu Tawi, which has been placed on record clearly belies the submission of the respondent that the extensions were granted on the request of the claimant and the entire delay is attributable to the claimant and not the respondent.

xxx xxx xxx The reading of the same will clearly indicate that the reasons considered for granting various extensions cannot be attributable to the claimant. For instance, the delay was caused by heavy rains in monsoon, shortage of labour in winter season, untimely rain in the month of February - March, 2012 and other reasons which can be clearly attributable to the respondent are stated in the sub paragraphs 4, 5, 6, 7, 8, 9 & 10 respectively as indicated in said official letter. It is also stated that extensions 1, 2, 3, & 4 were granted due to few natural causes like heavy rains, acute shortage of labour during harvest season, hindrances due to S&T cables etc. The respondent has also mentioned for extensions 5, 6, 7 & 8 major factor for delay have been the 'delayed and unplanned' release of contractor's bill. The above facts clearly stated in communication with the respondent issued by North Railway. The respondent has filed an affidavit of admission and denial of the documents filed on behalf of the claimant wherein the above noted communication dated 20.03.2015 is admitted. However, despite the averments made in the communication, the respondent has falsely stated that the extensions granted by the respondent were upon specific request of the claimant and the entire delay was attributable to the claimant. In view of the matter, the claimant is entitled to succeed in this Claim no.3. On the above basis as well as on acceptance of calculation made with respect to PVC, which are annexed Signature Not Verified O.M.P. (COMM) 31/2020 Page 38 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 with the Statement of Claim the same is reproduced hereunder.

xxx xxx xxx The claimant is accordingly entitled of Rs. 56,99,030/-.‖

57. While dealing with Claim No. 3, the learned Tribunal considered the claims of both the parties and provided a sound reasoning while upholding the Claim stating that the delay cannot be solely attributable to the claimant/ respondent and there are other factors such as monsoons, short labour etc. delaying the completion of the work. This Court is of the view that the learned Tribunal has correctly held that the delay is not only because of claimant and there are other factors also responsible for same. Hence, this Court finds no cogent reason to interfere in the sound reasoning provided by the learned Tribunal in Claim No. 3.

58. Claim No. 4 dealt with the security deposit and earnest money which ought to have been refunded after the expiry of maintenance period. Claim No. 4 as per the statement of claims is as follows:

―Claimant claim refund, of Security Deposit and Earnest Money which ought to have been refunded after expiry of maintenance period i.e., on01-07 2015.
Rs. 34,24,000.00 deducted from running bills Rs. 2,50,000.00 and Rs. 50,000.00 in the shape of PDRs.‖

59. A relevant portion of the impugned Arbitral Award dealing with Claim No. 4 has been reproduced below:

―65. The claimant has made a claim for refund of security deposit and earnest money which ought to have been refunded after expiry of the maintenance period i.e., on 01.07.2015 for a sum of Rs.37,24,000.00. The work was completed though belatedly after a numerous delay which Signature Not Verified O.M.P. (COMM) 31/2020 Page 39 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 was also attributable to the conduct of the respondent and was further accepted by the respondent to be satisfactory. In this view of the matter, the respondent was not entitled in law to retain the security deposit of the claimant which is liable to be refunded from the date as stated in the statement of claim i.e., 01.07.2015. This claim accordingly is allowed.‖

60. While dealing with Claim No. 4, the learned Tribunal very specifically dealt with the aspect of the work being completed, even though belatedly, but the delay was also attributable to the petitioner seeing its conduct. Hence, this Court is of the view that the learned Tribunal has correctly appreciated the facts and since, the delay was not only attributable to the claimant, the claimant is entitled to a refund after the expiry of maintenance period.

61. Claim No. 5 pertains to an amount of Rs. 45,000/- on account of penalty recovered from the running bills. The Claim as per statement of Claims is reproduced herein:

―Claimant claim Rs. 45, 000/- as refund of penalty recovered. The work was delayed on account of Respondent. Please refer Respondent's letter dated 20-03-2015 written to Dy CE/ C/T &C by which detail reasons were forwarded for delay in execution of work and Respondent indeed recommended to Head Quarter office Kashmere Gate Delhi, for waiver of penalty and payment of PVC. Respondent vide letter dated 10-08-2015 informed that final bill as submitted by the claimant was examined and is not acceptable. It is pertinent to point out that without joint measurement respondent unilaterally decided not to accept the final bill submitted by· the claimant. Respondent further stated that due to variation in quantity of Ns:.3 negotiation had to be done and case is under process and only after negotiations final A & C will be processed and sanctioned.‖ Signature Not Verified O.M.P. (COMM) 31/2020 Page 40 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33

62. A relevant portion of the impugned Arbitral Award dealing with Claim No. 5 has been reproduced below:

―66. The claimant has made a claim for an amount of Rs.45,000 / - on account of penalty recovered from the running bills. The letter dated 20.03.2015 issued by the respondent and the reading of the same clearly indicates that the reasons considered for granting various extensions cannot be attributable to the claimant. In view of the matter, the penalty recovered by the respondent for granting various extensions is completely unjustified and therefore this claim is accordingly allowed.‖

63. While deciding Claim No. 5, for an amount of Rs. 45,000/- on account of penalty recovered from the running bills, the learned Tribunal very specifically referred to the letter dated 20th March 2015 removing the liability from the claimant in case of delays caused in the work. Ultimately, the Claim was granted in the favour of the claimant. This Court is of the view that since, the claimant is not solely responsible for various extensions sought for the completion of the project, the learned Tribunal has not erred in granting penalty of Rs. 45,000/- to the claimant.

64. Counter Claim No. 1 dealt with the claim made by the petitioner of Rs. 15,29,516/- on account of using the Earth from outside the Railway boundary which is liable to be paid to the District Mineral Office, J&K. The Counter Claim No. 1 is reproduced herein:

―41. An amount of Rs. 15,29,516/- is due against the claimant on account of using the Earth from outside the Railway boundary which is liable to be paid to the District Mineral Office, J&K.‖

65. A relevant portion of the impugned Arbitral Award dealing with Counter Claim No. 1 has been reproduced below:

Signature Not Verified O.M.P. (COMM) 31/2020 Page 41 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33
―81. The respondent has made a claim of Rs. 15,29,516/- on account of using the Earth from outside the Railway boundary which is liable to be paid to the District Mineral Office, J&K.-The claimant was not making the payment of royalty and, therefore, letter dated 01.03.2016 was written by District Mineral Office, Samba, J&K to Dy.CE/E/NR on account of using the earth from outside. As such the respondent is required to deduct the said amount along with TDS @ 2% from the pending bills of the claimant. During the course of arguments, the learned counsel of the respondent has not placed any cogent material on record. Firstly, this amount is allegedly due from the Claimant and secondly that the District Mineral Office, Samba was pressing for the payment. It is also not established that the claimant has used the earth from outside railway boundary wall and, therefore, he was not liable to pay this amount. The determination which is required to be done- is whether such an event took place and the claimant was responsible for the same. The averment of the respondent is not supported by cogent evidence nor any material has been placed on record to substantiate that the claimant is liable to pay this amount. Moreover, it is admitted that no such amount till date has been disbursed to the District Mineral Office, Samba, J&K. The counter claim as raised by the respondent is, therefore, rejected and no deduction is liable to be made from the security deposit held by the respondent which the respondent is liable to refund with interest.‖

66. In Counter Claim No. 1, the learned Tribunal very specifically analysed all the documents and witnessed that the petitioner could not bring any cogent material on record for the same and was also not able to prove that the claimant had used the earth from the outside railway boundary wall. This Court is of the view that since, there was no cogent material to show that the claimant has used the earth from outside the Signature Not Verified O.M.P. (COMM) 31/2020 Page 42 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 railway boundary wall, the learned Tribunal has not erred in rejecting the Counter Claim No. 1.

67. Counter Claim No. 2 dealt with the claim by petitioner for a sum of Rs. 15,64,571.43/- regarding milestone penalty is concerned. The Counter Claim No. 2 is reproduced herein:

―42. That the milestone penalty, has been worked out to the tune of Rs.15,64,571.43 for period w.e.f. 23.12.2011 to· 31.12.2014 as per the agreed terms and conditions of the contract agreement, to which the respondent reserves its right to recover the same as per the agreement.

The respondent has sought indulgence of this Tribunal for an award of this amount of Rs. 15,64,571.43 in the interest of justice.‖

68. A relevant portion of the impugned Arbitral Award dealing with Counter Claim No. 2 has been reproduced below:

―82. The respondent has made a claim for a sum of Rs. 15,64,571.43 with regard to milestone penalty for period w.e.f. 23.12.2011 to 31.12.2014 as per the agreed terms and conditions of the contract agreement, to which the respondent reserves its right to recover the same as per the agreement. The learned counsel for the respondent has not referred to any part of the contract agreement to justify this penalty. It is also not in dispute that the work was required to be· completed within the period of 6 months i.e., up to 22.12.2011 and it took more than that and was completed in 36 months i.e., up to 31.12.2014. The claimant sought extensions and most of these extensions were granted without any penalty. In some cases, the respondent was also responsible for delay. In this view of the matter, the entire blame cannot be fastened on the claimant for the delay and it is not in dispute that the respondent on its own showing was also responsible for delay in execution of the project, thus the respondent cannot be exonerated from the responsibility Signature Not Verified O.M.P. (COMM) 31/2020 Page 43 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 to cooperate and in releasing funds to the claimant at regular intervals in accordance with the contract agreement.

The levy of penalty in the facts and circumstances of the present case cannot be justified and the same is rejected.‖

69. It is clear from the passage produced above the learned Tribunal after perusing all the document and evidences rejected the levying of penalty on the claimant holding that the petitioner could not refer to any part of the contract to justify the penalty. Further, the petitioner was also responsible for the delay and the entire blame could not be fastened on the claimant for the delay caused. This Court is of the view that the petitioner is also responsible for the delay caused and the extensions sought by the claimant/ respondent was granted by the petitioner without penalty. Hence, the claimant/ respondent is not liable for the grant of penalty in the present case.

70. As followed from the discussion mentioned above, it is clear that the learned Tribunal has carefully perused all the documents, evidences and the claims in arriving to the findings. Further, it is manifestly clear that this Court has a very limited scope of interference under Section 34 of the Arbitration act. The ground for public policy has been carefully crystallized by the judicial pronouncements of various courts. In these circumstances, this Court is of the opinion that the petitioner has neither been able to point out any error apparent on the face of the record, nor otherwise made out a case for interference with the award by the Arbitrator with respect to this issue. Thus, this Court comes to the conclusion that the Award passed by the learned Arbitrator passed the muster of public policy enshrined in Section 34 of the Arbitration Act.

Signature Not Verified O.M.P. (COMM) 31/2020 Page 44 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33

Moreover, the Impugned Award is also not in conflict with the public policy of India and thus does not suffer from any infirmities enshrined under Section 34 of the Arbitration Act.

ISSUE 2 Whether the arbitrator had no jurisdiction to try and decide on the merits of the claims before deciding the issue of excepted matters first ultimately falling under the rigours of Section 34(2)(a)(iv)?

71. It is submitted by learned counsel for the petitioner that the learned Tribunal had no jurisdiction in the present case as the claims fell within the „excepted matter‟ category. The major contention of the petitioner is that the learned Tribunal went into the merits without dealing with the issue pertaining to excepted matters first. Further, he contends that the learned Tribunal had no jurisdiction to deal with the „excepted matters‟. Reliance has been placed by the petitioner on G.M., Northern Railway v. Sarvesh Chopra, (2002) 4 SCC 45, to state that the excepted matters cannot be referred for adjudication to the Arbitrator. Such matters are not arbitrable and cannot be decided by the Arbitrator.

72. It is pertinent to cite the relevant clauses of GCC-1999 dealing with the matters to be referred to arbitration and the excepted matters during the arbitration:

―63. Matters finally determined by the Railway - All disputes and differences of any kind whatsoever arising out of or in connection with the contract, whether during the progress of the work or after its completion and whether before or after the determination of the contract, shall be referred by the contractor to the GM and the GM shall within 120 days after receipt of the contractor's Signature Not Verified O.M.P. (COMM) 31/2020 Page 45 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 representation make and notify decisions on all matters referred to by the contractor in writing provided that matters for which provision has been made in clauses 8, 18, 22(5), 39, 43(2), 45(a), 55, 55-A(5), 57, 57A,61(1), 61(2) and 62(1) to (xiii) (B) of General Conditions of contract or in any clause of the special conditions of the contract shall be deemed as ‗excepted matters' (matters not arbitrable) and decisions of the Railway authority, thereon shall be final and binding on the contractor; provided further that ‗excepted matters' shall stand specifically excluded from the purview of the arbitration clause.‖ 64 (1)(i) - Demand for Arbitration In the event of any dispute or difference between the parties hereto as to the construction or operation of this contract, or the respective rights and liabilities of the parties on any matter in question, dispute or difference on any account or as to the withholding by the Railway of any certificate to which the contractor may claim to be entitled to, or if the Railway fails to make a decision within 120 days, then and in any such case, but except in any of the ―excepted matters‖ referred to in Clause 63 of these conditions, the contractor, after 120 days but within 180 days of his presenting his final claim on disputed matters shall demand in writing that the dispute or difference be referred to arbitration.‖

73. Section 34 (2)(a)(iv) of the Act becomes relevant for this Court to refer here as it contains the clauses for the scope of submission before arbitration. It deals with the setting aside of the award if it contains a decision on matters beyond the scope of the submission to arbitration. It states that:

―(iv) the arbitral award deals with a dispute not contemplated by or not falling within the terms of the submission to arbitration, or it contains decisions on matters beyond the scope of the submission to arbitration:
Signature Not Verified O.M.P. (COMM) 31/2020 Page 46 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33
Provided that, if the decisions on matters submitted to arbitration can be separated from those not so submitted, only that part of the arbitral award which contains decisions on matters not submitted to arbitration may be set aside; or‖

74. This provision is based on Article 34(2)(a)(ii) of the UNCITRAL Model Law which states as under:

―(iii) the award deals with a dispute not contemplated by or not falling within the terms ort of the submission to arbitration, or contains decisions on matters beyond the scope of the submission to arbitration, provided that, if the decisions on matters submitted to arbitration can be separated from those not so submitted, only that part of the award which contains decisions on matters not submitted to arbitration may be set aside.‖

75. In the case of J.G. Engineers Pot. Ltd. v Union of India, (2011) 5 SCC 758, the Hon‟ble Supreme Court held that an award adjudicating claims which are „excepted matters‟ excluded from the scope of arbitration would violate Section 34(2)(a) (iv) and 34(2)(b) of the Act. Making an award by allowing or granting a claim, which is contrary to the terms of the contract, would violate Section 34(2)(b)(ii) read with Section 28(3) of the Act.

76. Malhotra (supra) states that the adjudication of the excepted matter would be a jurisdictional error and can be set aside if the learned Tribunal rules on the excepted matters. It states that:

―In cases of excepted matters, it would be a jurisdictional error if the arbitrator allows a claim prohibited by the contract, and the court may justifiably set-aside the award. If the arbitrator ignores specific terms of the contract, and awards an amount, despite the prohibition in the agreement, the resulting award, being arbitrary, capricious and without Signature Not Verified O.M.P. (COMM) 31/2020 Page 47 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 jurisdiction will be a nullity. An award made without jurisdiction, the principles of waiver and acquiescence will have no application because there is no estoppel against a statute. The arbitrator being a creature of the contract cannot act contrary to the specific stipulations contained in the arbitration agreement. He must act within the confines of the contract. If the arbitrator travels beyond the terms of the contract, it would be a jurisdictional error, which would vitiate the award. The arbitrator cannot award any amount which is prohibited by the terms of the agreement. The arbitrator cannot assume jurisdiction of a claim which is excepted from arbitration. 1% An award made by an arbitrator over a claim which is not arbitrable as per the terms of the contract would be liable to be set aside. In a case, where there is no escalation clause in a construction contract, the arbitrator cannot assume jurisdiction and grant an increased rate in the award.‖

77. Section 34(2)(a)(iv) does not apply in the present case as the learned Tribunal has been excluding the excepted matters from its ambit of adjudication while placing reliance on the judgments passed by the Hon‟ble Supreme Court in case titled as M/s. Harsha Construction v. UOI & Ors., AIR 2015 SC 270 and Para No. 18 of the judgment passed in case titled as G.M., Northern/Railway v. Sarvesh Chopra, (2002) 4 SCC 45 stating that the claims cannot be allowed if they fall under the category of being „excepted‟. The Court in these judgments stated that:

―18. In the case before us, the claim in question, as preferred, are clearly covered by 'excepted matter'. The statement of claim, as set out in the petition under Section 20 of the Arbitration Act does not even prima facie suggest, why such claims are to be taken out of the category of 'excepted matters' and referred to arbitration. It would be an exercise in futility to refer adjudication by the arbitrator a claim though not arbitrable and thereafter, set aside the Award if Signature Not Verified O.M.P. (COMM) 31/2020 Page 48 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 the arbitrator chooses to allow such claim. The High Court was, in our opinion, not right in directing the said four claims to be referred to arbitration.‖

78. One of the instances where the learned Tribunal has excluded the adjudication of a claim is contained in Claim No. 1. The learned Tribunal stated that:

―49. The claimant has claimed an amount of Rs. 18,24,885/- on account of alleged deduction @ Rs.65.41 per CUM for 26,000 CUM quantity. The respondent has denied this claim and has stated that as per NS-2, the claimant was supposed to dump the earth after cutting it at the designated place, for which the claimant is not entitled to the payment of any leading/ filling of earth, as such; the required deduction has been correctly made in NS-1 for the quantity, which has been made in NS-2 and NS-6. So, the claimant is not entitled for an amount of Rs. 18,24,885/-. The claimant is challenging the measurement; hence the subject claim falls under the category of 'excepted matter', and therefore, is not arbitrable by this Tribunal.‖

79. From the perusal of the Award, it is clear that the learned Tribunal has separated the grain from the chaff and specifically did not entertain the excepted matters. Clauses No. 1,2,4,6,7, and 8 were considered to be non-arbitrable being in the exempted category and hence, were not entertained by the learned Tribunal.

80. It is relevant for this Court to discuss the scope and ambit of Claim No. 3 (PVC Claim) which was granted by the learned Arbitral Tribunal despite contention of the petitioner to be falling under the excepted category. It is noted fact that both the parties have GCC, 1999 binding alongside the contractual obligations. These GCC, 1999 terms were amended on 28th September 2007 to automatically include in the Signature Not Verified O.M.P. (COMM) 31/2020 Page 49 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 Contract PVC in the tenders of value more than Rs. 1 crore irrespective of the Contract completion and it shall not be applicable to tenders of value less than Rs. 1 crore. The amendment to the PVC in works Contract is reproduced herein:

―(i) The minimum prescribed limit of one year of contract completion period for incorporating Price variation Clause in tenders (para 1 (a) of above referred letter dated 4.4. 96) stands deleted
(ii) Price variation Clause (PVC) shall be applicable for tenders of value more than Rs. 1 crore irrespective of the contract completion period and PVC shall not be applicable to tenders of value less than Rs. 1 crore.
(iii) The present stipulation that "Price variation Clause will not apply if the price variation is up to 5% and that reimbursement/ recovery due to variation in prices will continue to be made only for the amount in excess of 5% of the amount payable to the contractor" vide para 1 of above...‖

81. It is important for this Court to shed light on the Arbitrator‟s power to deal with the PVC/ Escalation in the work contracts. Since, the arbitrator is the creature of the contract and nothing more, in usual scenarios the arbitrator cannot rule on the PVC unless explicitly provided in the contract. The Hon‟ble Supreme Court in Continental Construction Co. Ltd. v. State of M.P., (1988) 3 SCC 82, struck down the award of an arbitrator for extra claim resulting due to price escalation by, inter alia, observing, "there are specific clauses referred to hereinbefore which barred consideration of extra claims in the event of price escalation". At the same time, the Supreme Court in State of Orissa v. Sudhakar Das, (2003) 3 SCC 27 considering a scenario of absence of escalation cost clause under a contract, inter alia, observed:

Signature Not Verified O.M.P. (COMM) 31/2020 Page 50 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33
―2. It is not disputed that the arbitration agreement contained no escalation clause. In the absence of any escalation clause, an arbitrator cannot assume any jurisdiction to award any amount towards escalation. That part of the award which grants escalation charges is clearly not sustainable and suffers from a patent error. The decree, insofar as the award of escalation charges is concerned, cannot, therefore, be sustained.‖

82. Hence, after perusal of the amendment to GCC coupled with the judgments of the Hon‟ble Supreme Court, this Court is of the view that there was no perversity in learned Tribunal adjudicating to GCC dated 28th September 2007 on the Claim No. 3/PVC Claim having derived its powers from the amendment which implies PVC in case of tenders above 1 crore in value. It is an established fact as per the letter dated 23 rd June 2011 awarding work to the claimant/ respondent that the cost of the project was Rs. 7,08,00,479.13/- which is way above the minimum stipulation for the PVC to be applicable.

CONCLUSION

83. Arbitration provides an alternative mode of settlement with a wider and much more extensive room for negotiation between the parties. The Court has a limited role in the arbitration and it is the learned Tribunal that obtains a major role in adjudicating the disputes. The flexibility of arbitration coupled with time efficiency is a highlight of the arbitration which is very difficult to achieve in the traditional court proceedings.

84. Thus, it is high time that the Courts should keep in mind the boundary imposed on their powers while addressing the challenge to the Arbitral Award under Section 34 of the Act. This check on the powers of Signature Not Verified O.M.P. (COMM) 31/2020 Page 51 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33 the Courts is in light of the legislative mandate of the Arbitration Act. It is also a cardinal duty of the Courts to adhere to this check on the powers of the Court and always keep in mind that the Arbitral Award which has been passed by respecting the mandate of the disputing parties, should not be set aside unless and until it suffers from a grave error that shocks the entire conscience of the Court.

85. Considering the factual matrix of the case, authorities cited, pleadings filed and arguments advanced by the parties, this Court comes to the conclusion that the Arbitral Award dated 7 th October, 2019 passed by the learned Arbitral Tribunal in the matter titled as M/s J.S. Constructions v. Union of India does not suffer from any infirmities enshrined in Section 34 of the Arbitration Act. The Impugned is not in conflict with the public policy of India. Further, the learned Tribunal has specifically excluded the excepted matters and has not dealt with them in the award.

86. Accordingly, the petition stands dismissed.

87. Pending applications, if any, also stand dismissed.

88. The judgment be uploaded on the website forthwith.

(CHANDRA DHARI SINGH) JUDGE JULY 19, 2023 Dy/ds Signature Not Verified O.M.P. (COMM) 31/2020 Page 52 of 52 Digitally Signed By:DAMINI YADAV Signing Date:20.07.2023 18:46:33