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 22, Cited by 37]

Supreme Court of India

I.T.C. Limited vs George Joseph Fernandes & Anr on 6 February, 1989

Equivalent citations: 1989 AIR 839, 1989 SCR (1) 469, AIR 1989 SUPREME COURT 839, (1989) 1 JT 552 (SC), (1989) 1 APLJ 61, 1989 (1) JT 552, (1990) 1 CALLT 1, 1989 (2) SCC 1, (1989) 1 COMLJ 260, (1989) 1 CURCC 589

Author: K.N. Saikia

Bench: K.N. Saikia, G.L. Oza

           PETITIONER:
I.T.C. LIMITED

	Vs.

RESPONDENT:
GEORGE JOSEPH FERNANDES & ANR.

DATE OF JUDGMENT06/02/1989

BENCH:
SAIKIA, K.N. (J)
BENCH:
SAIKIA, K.N. (J)
OZA, G.L. (J)

CITATION:
 1989 AIR  839		  1989 SCR  (1) 469
 1989 SCC  (2)	 1	  JT 1989 (1)	552
 1989 SCALE  (1)283


ACT:
Arbitration Act, 1940: Sections 32, 33, 34.
    Stay  of Legal proceedings--Whether court has  jurisdic-
tion  to decide validity of contract containing	 Arbitration
clause--Existence  of a valid  agreement--Whether  condition
precedent.
    Jurisdiction of court to decide on--Validity and legali-
ty  of	contract--Whether to be decided	 on  affidavits	 and
documents or on evidence.
Constitution of India 1950, Article 136.
    Interference by Supreme Court--With discretion of courts
under Section 34 of Arbitration Act, 1940--When called for.
Contract Act, 1872: Section 20.
    Mistake  of fact--Nature of--An erroneous opinion as  to
the  value  of	the  contracted	 thing--Not  a	mistake	  of
fact--Common mistake of both parties must be about the	same
vital  fact--Common mistake and Mutual	Mistake--Distinction
between.
    Fishing			     trawlers--Refrigeration
system--Deficiency--Required  temperature  Minus  20  Degree
F--Attained  temperature Minus 10 Degree  F--Whether  mutual
mistake.
Words & Phrases: Naturali ratione inunitilis.
Ex turpi causa non oritur actio---Meaning of.



HEADNOTE:
    Under an import licence dated 3rd March, 1971 issued  by
the  Chief Controller of Imports and Exports the  respondent
imported two fishing trawlers with the financial  assistance
of  the second respondent Canara Bank. The  respondent	con-
ducted	negotiations with the appellant for a  charter-party
agreement  in respect of the said trawlers. On	21st  March,
1977, an agreement between the parties was executed
470
under which the appellant agreed to take on charter hire the
said two trawlers for the purpose of deep sea fishing for  a
period of two years with an option to continue the hire	 for
a  further  period of three years. Under the  terms  of	 the
agreement the respondent was to deliver the said trawlers to
the  appellant	at Vishakhapatnam within seven days  of	 the
receipt of approval from the Chief Controller of Imports and
Exports	 or no objection certificate from the  Canara  Bank,
for making the said trawlers fully operational and to ascer-
tain  the cost of such repairs. The appellant charterer	 was
then  to conduct fishing trials to ascertain  actual  condi-
tions and thereafter the charter hiring was to commence from
the date the fishing trials were ended.
    On	18th August, 1977, the Chief Controller	 of  Imports
and Exports granted permission to the respondent to  charter
the  said trawlers to the appellant on the  conditions	that
the  charter rent would be Rs.50,000 per month	per  trawler
and  that the charter would be for a period of three  years.
On  30th September, 1977, the respondent delivered the	said
two trawlers for repairs to the appellant.
    On	2nd February, 1978, the parties modified the  agree-
ment  revising	the  rate of charter hire and  the  date  of
commencement  of hire, to the extent that the  charter	hire
would commence from 15th January, 1978 and the revised	rate
of hire would be Rs.6,25,000 per trawler per year.
    The appellant charterer raised objections alleging	that
the  trawlers suffered from inherent and latent	 defects  in
the refrigeration system which was an essential part of such
trawlers and as such the trawlers were not fully operational
because	 even after carrying out extensive repairs  the	 re-
frigeration  system  could not be brought  to  the  required
standard  of  minus 20 degree F but attained only  minus  10
degree F.
    On	29.9.1978,  the appellant instituted a suit  in	 the
original  side	of the Calcutta High Court  claiming  (i)  a
decree	for  a sum of Rs.39,64,341  towards  cost,  charges,
damages and compensation incurred on the said trawlers	and,
(ii)  a declaration that the agreement was contrary  to	 the
terms  of the permission granted by the Chief Controller  of
Imports	 and  Exports and consequently illegal	and  against
public	policy and void; (iii) that the Parties had  entered
into the agreement on the basic fundamental assumption	that
by  effecting necessary repairs the trawlers would  be	made
fully  operational but the assumption was subsequently	dis-
covered	 to  be mistaken because of the	 deficiency  in	 the
refrigeration system and it rendered the agreement void.
471
    The respondent filed an application under Section 34  of
the  Arbitration Act, 1940 praying that the suit  instituted
by  the	 appellant, and all proceedings	 therein  be  stayed
because the disputes were wholly covered by the	 arbitration
clause	as  contained in the modified  agreement  dated	 2nd
February, 1978 which was binding between the parties.
    The	 Single Judge held that there was no invalidity	 for
non-compliance	of  the conditions of  the  licence  granted
because necessary permission was obtained in respect of	 the
agreement  from the Chief Controller of Imports and  Exports
and  the modifications of the agreement did not	 impair	 its
validity; though in a particular case if there was any doubt
about  facts, the matter had to be decided by trial on	evi-
dence but in the instant case, having regard to the admitted
facts and conduct of the parties it was not necessary to set
down the matter for trial on evidence; there was no illegal-
ity  or mutual mistake; that the alleged fundamental  breach
was  wholly  covered  by the arbitration  clause;  that	 the
arbitration  clause was valid and binding between  the	par-
ties; and that all the conditions of Section 34 were  satis-
fied. Accordingly, the Single Judge granted stay of the suit
and directed the parties to take immediate steps for initia-
tion of reference under the arbitration agreement.
    The judgment and order of the Single Judge was confirmed
by the Division Bench by dismissing the appeal.
    In	this  appeal by special leave it  was  contended  on
behalf of the appellants that (i) the subject-matter of	 the
suit, namely, the question whether the agreement was void ab
initio for mutual mistake was not arbitrable; and the courts
below  erred in holding so; (ii) assuming that the  subject-
matter	was arbitrable, the court should not have  exercised
its jurisdiction on the application under Section 34 because
it involved complicated questions of fact and in  exercising
such  jurisdiction  the courts acted  without  jurisdiction;
(iii)  the court should have decided only after taking	oral
and documentary evidence and not merely on affidavits;	(iv)
the agreement was void being violative of the conditions  of
the  permission granted by the Chief Controller	 of  Imports
and  Exports; (v) the agreement itself having been  void  ab
initio	due to mutual mistake, the arbitration	clause	per-
ished with it and the courts below erred in holding that the
disputes were arbitrable.
Dismissing the appeal, the Court,
HELD:  1. Section 34 deals with the staying of a suit  where
there
472
is an arbitration agreement concerning the subject-matter of
the suit and between the same parties. For the Court to have
power  to exercise the discretion conferred upon it by	this
section, there must have been a valid agreement to submit to
arbitration. Where the objection is that the arbitration  is
a  nullity, it amounts to an objection of want of  jurisdic-
tion.  The term "arbitration agreement" includes  "agreement
to  refer",  and "submission" to  Arbitrator.  A  submission
forming part of a void contract is itself void and cannot be
enforced. [484B-C]
    1.1	 Whether a particular dispute arising out of a	par-
ticular	 contract is referable to arbitration or  not,	must
necessarily  depend on the intention of the parties  as	 em-
bodied in the arbitration clause. If the dispute is squarely
covered	 by the arbitration clause, the relevant  provisions
of  the	 Act  will be attracted. The  question	whether	 the
dispute	 in  the suit fails within  the	 arbitration  clause
really	pre-supposes  that there is such agreement  and	 in-
volves consideration of two matters, that is (i) what is the
dispute	 in the suit, and (ii) what dispute the	 arbitration
clause	covers.	 It is incumbent upon the  court  to  decide
whether there is a binding contract for arbitration  between
the parties. If it is found that the dispute in the suit  is
not  covered by the arbitration clause the  application	 for
stay may be dismissed. [488H; 489A]
    2.	Where in an application under Section 34 of the	 Act
an  issue is raised as to the validity or existence  of	 the
contract containing the arbitration clause, the court has to
decide	first of all whether there is a binding	 arbitration
agreement,  even though it may involve incidentally a  deci-
sion as to the validity or existence of the parent contract.
If the arbitration clause is so wide as to have included the
very validity or otherwise of the contract on the grounds of
fraud,	mis-representations,  mutual mistake  or  any  valid
reason	the  arbitrator	 will surely  have  jurisdiction  to
decide	even that dispute. The proper approach would  be  to
examine the issue raised in the suit and to ascertain wheth-
er  it squarely falls within the compass of the	 arbitration
clause	and take a decision before granting the stay of	 the
suit.  If an issue is raised as to the formation,  existence
or  validity  of  the contract	containing  the	 arbitration
clause,	 the court has to exercise discretion to  decide  or
not  to	 decide the issue of validity or  otherwise  of	 the
arbitration agreement even though it may involve incidental-
ly a decision as to validity or existence of the  challenged
contract.  Should the Court find the parent contract  to  be
void ab initio or illegal or non-existent, it will be  with-
out  jurisdiction to grant stay. If the challenged  contract
is  found to be valid and binding and the dispute raised  in
the suit covered by the arbitration clause, stay of the suit
may be justified. [491F-G; 492A-B, D-F]
473
    2.1 In the instant case, considering the issues  raised,
the arbitration clause and the surrounding circumstances and
the part played by the parties pursuant to the charter party
since  execution  to the modification  and  thereafter	till
objection raised by the appellant-plaintiff. it must be held
that the trial court did not err in proceeding to decide the
issue  of  validity  or legality  of  the  parent  contract.
[492F-G]
    3.	Where  the validity, existence or  legality  of	 the
contract is challenged in suit on grounds de hors, independ-
ent  of,  or external to the terms or  stipulations  of	 the
contract,  the court in an application under Section  34  of
the Act shall have no jurisdiction to go into the  question,
and  that in a large majority of cases it would be  applica-
ble,  in appropriate cases, having regard to the  nature  of
the dispute raised in the pleadings of the suit, the compass
and  scope  of the arbitration clause in the  contract,	 the
surrounding  facts  and circumstances of the case  having  a
bearing on the question of genuine grievance failing outside
or  inside  the arbitration agreement and  the	objects	 and
spirit of the Arbitration Act, the Court may be justified in
deciding  the validity, existence or legality of  the  chal-
lenged	 contract  containing  the  arbitration	  agreement.
[488A-C]
    3.1	 In the instant case, the arbitration clause  formed
part of the agreement. The arbitration agreement is not	 the
same as the contract in the charter party. It cannot, there-
fore, be said that the validity or otherwise of the  charter
party was covered by the arbitration clause. [489D-E]
     Jee  Lae v. Lord Dalmeny, [1927] 1 Ch. 300;  Heyman  v.
Darwins,  [1942]  A.C. 356; Monro v. Bognor  Urban  District
Council,  [1915] 3 K.B. 167; Jawaharlal Burman v.  Union  of
India,	[1962] 3 S.C.R. 769: Waverly Jute Mills Co. Ltd.  v.
Raymon	&  Co. (India) Pvt. Ltd.,3 S.C.R. 209;	A.I.R.	1963
S.C. 90; Khardah Co. Ltd. v. Raymon & Co. India Ltd., [1963]
3 S.C.R. 183; Renusagar Co. v. General Electric Co.,  [1985]
1  S.C.R.  432; Anderson Wright Ltd. v. Moran  and  Company,
[1955] 1 S.C.R. 862; Damodar Valley Corporation v.K.K.	Kar,
[1974]	2  S.C.R. 240; Hirji Mulji v. Cheong  Yue  Steamship
Co., [1926] A.C. 497; applied.
Banwari	 Lal v. Hindu College, A.I.R. 1949 East Punjab	165;
Johurmull  Parasram  v.	 Louis Dreyfus Co.  Ltd.  52  C.W.N.
(1947-48)  137 A.I.R. 1949 Cal 179; Pramada Prasad v.  Sagar
Mal  Aggarwal,	A.I.R. 1952 Patna 352;	Narsingh  Prasad  v.
Dhanraj	 Mills. I.L.R. 21 Patna 544; A.I.R. 1943  Patna	 53;
Birla Jute Manufacturing Co. Ltd. v. Dulichand. A.I.R.	1953
Calcutta 450; W.F. Ducat & Co. Pvt. Ltd. v.
474
Hiralal	 Pannalal, A.I.R. 1976 Calcutta 126; General  Enter-
prises v. Jardine Handerson Ltd., A.I.R. 1978 Calcutta	407;
Khusiram v. Hanutmal, [1948] 53 C.W.N. 505, approved.
4. In the instant case, facts were admitted. [493B-C]
    All	 the relevant documents and affidavits	were  before
the Court and were considered by it. Therefore no illegality
was  committed	by the trial court in not setting  down	 the
matter	for trial on evidence and deciding the validity	 and
legality of the matter without taking oral evidence. [49211;
493B]
    4.1	 Even if it appears that the discretion	 could	have
also  been exercised to decide the issue of invalidity in  a
trial  on evidence adduced, this court would not  substitute
its  view  for that of the trial court, unless the  ends  of
justice required it to be done. This Court would not lightly
interfere  under  Article 136 of the Constitution  with	 the
concurrent exercise of discretion of the courts below  under
Section	 34 of the Arbitration Act. Before it can justly  do
so,  the appellant must satisfy the Court, on  the  relevant
facts  referred to by the Courts below, that they  exercised
their  discretion in a manifestly unreasonable	or  perverse
way  which  was likely to defeat the ends  of  justice.	 The
appellant  has failed to do so in the instant  case.  [493C,
E-F]
    Ormarod  v.	 Todmordon,  [1882] 8  Q.B.D.  664;  Charles
Osenton	 and  Co. v. Johnston, [1942] A.C. 130;	 Gardner  v.
Jay,  [1885]  29 Ch. D. 50; Printers (Mysore) Pvt.  Ltd.  v.
Pothan Joseph, [1960] 3 S.C.R. 713, applied.
    5. Where the parties make mutual mistake  misunderstand-
ing  each other and are at cross purposes, there is no	real
correspondence	of offer and acceptance and the parties	 are
not really consensus ad idem. There is thus no agreement  at
all; and the contract is void. Section 20 is concerned	with
common	mistake	 of fact and not mutual	 mistake.  A  common
mistake	 is there where both parties are mistaken about	 the
same vital fact although both parties are ad idem, e.g., the
subject matter of the contract has already perished. A	con-
tract  in such a case is void. Where each party is  mistaken
as  to the other's intention, though neither  realises	that
the  respective promises have been misunderstood,  there  is
mutual mistake. 1493H; 494A-B]
    6.	A  mistake will not affect assent unless it  is	 the
mistake of both parties, and is as to the existence of	some
quality which makes the thing
475
without the quality essentially different from the thing  as
it  was believed to be. Neither party can rely upon his	 own
mistake to say that it was a nullity from the beginning,  no
matter that it was a mistake which to his mind was fundamen-
tal,  and  no matter that the other party knew that  he	 was
under a mistake. A fortiori, if the other party did not know
of  the mistake but shared it. The question is not what	 the
parties	 had in their minds, but what reasonable third	par-
ties would infer from their words or conduct. The court	 has
to ascertain the "sense of the promises". [496E; 495G-H]
    7.	The  application of the doctrine of  mutual  mistake
depends	 upon  the true construction of	 the  contract	made
between	 the  parties. A mutual	 misunderstanding  will	 not
nullify	 a contract but only if the terms of  contract	con-
strued in the light of the nature of the contract and of the
circumstances believed to exist at the time it was done show
that  it was never intended to apply to the situation  which
in  reality existed at that time, will the contract be	held
void. Thus a mistake as to an essential and integral element
in  the subject matter of the contract will avoid  the	con-
tract. A mistake as to the quality of the article contracted
for may not always avoid the contract. A distinction, there-
fore, should be drawn between a mistake as to the  substance
of  the thing contracted for, which will avoid the  contract
and mistake as to its quality which will be without  effect.
According  to  circumstances even a mistake as to  the	sub-
stance	of  the	 thing contracted for  may  not	 necessarily
render	a contract void. Thus there must be a difference  so
complete  that, if the contract were enforced in the  actual
circumstances  which have unexpectedly emerged,	 this  would
involve	 an  obligation fundamentally  different  from	that
which the parties believed they were undertaking. [496A-H]
    8.	From the series of steps taken for repairs  and	 the
stipulations  in the charter party including  the  modifica-
tions thereof, it is not possible to hold that it was a case
of  mutual mistake as to a quality which made  the  trawlers
transferred essentially different from the trawlers that the
parties in their minds agreed to transfer. Therefore,  there
was no mutual mistake and the contract would not be  avoided
on this ground. [498C-D]
    Cooper v. Phibbs, [1867] L.R. 2 H.L. 149;  Ear/Beauchamp
v.  Winn., [1873] 6 H.L. 223; Hudders field Banking  Co.  v.
Henry  Lister & Sons, [1895] 2 Ch. 273; Bell v.	 Laver	Brs.
Ltd.,  [1932]  A.C. 161; Kannedy v. Panama Royal  Mail	Co.,
[1867] L.R. 2 Q.B. 580; Smith v. Hughes, [1871]	 L.R. 6 Q.B.
597; Solle v. Butcher, [1950] 1 K.B. 671:
476
Fraderick  E. Rose (London) Ltd. v. William H. Pim Junior  &
Co. Ltd. [1953] 2 Q.B. 450; Sheikh Brothers LId. v.  Arnold,
[1957] A.C. 136; referred to.
   U.P. Government v.  Nanhoo Mal,  A.I.R.  1960 All. 420,
approved.
    9. It is settled law that where the subject matter of  a
reference is illegal, no award can be of any binding effect.
If  the contract itself was illegal, the controversy  as  to
whether it was illegal or not would not be a dispute arising
out  of the contract as also would be the  question  whether
the contract was void ab initio. When, however, it is  found
that a binding contract was made which was not illegal	what
follows from such a contract would be covered by the expres-
sion "dispute arising out of contract". To stay a suit under
Section	 34 the Court has to see whether there was  a  valid
agreement  to  have the dispute settled by  arbitration	 and
that  the proceedings are in respect of a dispute so  agreed
to be referred. [498E, (;-H; 499A]
    10.	 Public	 policy imposes certain limitations  on	 the
freedom	 of  contract by forbidding the	 making	 of  certain
contracts.  In	such cases though all other  requisites	 for
formation of the contract are complied with, parties to such
forbidden  contracts are not allowed to enforce	 any  rights
under them. In clear cases the law strikes at the  agreement
itself	by making the contract illegal. However, the  effect
and  nature of illegality are by no means uniform  and	will
depend upon the facts and circumstances of each case.  Where
a  statute makes a contract illegal or where a certain	type
of  contract is expressly prohibited there can be  no  doubt
that such a contract will not be enforcible. [499B-D]
    11. A contract which was not illegal from the  beginning
may  be rendered illegal later by the method of	 performance
which  did not comply with the statutory  requirements.	 The
appellant's  burden was to show that the charter  party	 was
illegal to take it out of the arbitration clause for if	 the
contract  is  illegal  and not binding on  the	parties	 the
arbitration  clause  would also be not binding. Once  it  is
shown  to have been illegal it would be unenforcible  as  ex
turpi causa non oritur actio. [499G-H]
    12.	 One who knowingly enters into a contract  with	 im-
proper	object	cannot enforce his  rights  thereunder.	 The
appellant in the instant case was also a party to the agree-
ment of charter party in respect of the two imported  trawl-
ers. Though it purported to be actual user's licence
477
there  was  no violation of this condition in  view  of	 the
express permission granted by the Controller of Imports	 and
Exports	 allowing the chartering of the two imported  trawl-
ers.  The  modifications to the contract did  not  make	 any
alteration so as to make the agreement contrary to the terms
and conditions of the permission inasmuch as the  permission
was for a period of three years. The option to continue hire
of the trawlers for a further period of three years did	 not
ipso facto violate the permission. There was also no  viola-
tion as to the duration of the charter party. [499H; 500C-E]
    Taylor v. Barnett, [1953] 1 W.L.R. 562; Anderson  Wright
Ltd. v. Moran and Company, [1955] 1 S.C.R. 862; In Re  arbi-
tration	 between  Mahmoud and Isphani, [1921]  2  K.B.	176;
applied.
    13.	 The  Courts below were right in  holding  that	 the
matters were arbitrable apart from the question of illegali-
ty,  invalidity of the contract. The question of  invalidity
of  the contract due to the alleged mutual mistake would  be
de  hors and independent of the contract and as	 such  would
not be referable under the arbitration clause. In so far  as
the question of illegality of the charter party is concerned
as the appellant has not established that the charter  party
was  illegal  or void as initio, the  question	whether	 the
modification  as alleged had rendered the  contract  illegal
would be covered by the arbitration clause. [500F-G]
    14. In the instant case, the reliefs claimed in the suit
other than the question of ab initio invalidity or illegali-
ty  of the contract would be referable. However, it will  be
within	the  jurisdiction of the arbitrator  to	 decide	 the
scope of his jurisdiction. The Court cannot make a  contract
between the parties and its power ends with the	 interpreta-
tion  of the contract between them. The same principle	also
applies	 to the arbitration agreement unless the parties  to
the  arbitration agreement authorises the court to make	 and
modify	the agreement. The arbitrator shall proceed  in	 ac-
cordance with law to decide the questions including that  of
jurisdiction, if raised. [501C-1). E]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1795 of 1982.

From the Judgment and Order dated 3.2. 1982 of the High Court of Calcutta in Appeal No. 75 of 1981.

Shanti Bhushan, Ms. Lira Goswami, S. Ganesh, R. Narain and D.N. Mishra for the Appellant.

478

C.S. Vaidyanathan, S.R. Setia, K.V- Mohan and K.V. Viswanathan for the Respondents.

The Judgment of the Court was delivered by K.N. SAIKIA, J. This appeal by special leave is from the appellate judgment of the Calcutta High Court in Appeal No. 75 of 1981 dismissing the appeal and upholding the judgment of the learned Single Judge granting stay of the appellant's suit on the respondent's application under section 34 of the Arbitration Act, 1940.

The appellant as plaintiff has instituted suit No. 736 of 1978 on 29.9.1978 in the original side of the Calcutta High Court against the respondent as first de- fendant and Canara Bank as second defendant stating in the plaint, inter alia, that the first defendant, was the sole and absolute owner of two fishing trawlers, Ave Maria-I and Ave maria-II, registered under No. 1567 dated 30th January, 1974 and No. 1568 dated 30th January, 1974 with the Regis- trar of Indian Ships, Cochin that the said trawlers were imported by the first defendant with financial assistance of the second defendant, Canara Bank, under Import Licence No. P/CC/2062299 dated 3rd March, 1971 issued by or on behalf of the Chief Controller of Imports & Exports, Ministry of Commerce, Government of India, New Delhi, that in or about March, 1977 the first defendant as owner agreed to charter and the plaintiff as charterer agreed to take on charter for the purpose of deep sea fishing, the said two trawlers on the terms and conditions contained in a "Bare Boat Charter Party" dated the 21st March, 1977, hereinafter called, the agreement, executed at Calcutta, subject to the owner first defendant obtaining the requisite permission in writing from the Chief Controller of Imports & Exports and the No Objec- tion Certificate of the second defendant for chartering the said trawlers; that within seven days of receipt of the approval of the Chief Controller of Imports & Exports or no objection certificate from the Canara Bank the first defend- ant owner will deliver the said trawlers to the plaintiff charterer at the Port of Vishakapatnam for carrying out the inspection of the said trawlers by its authorised agents to ascertain repairs to be carried out to the trawlers for making them fully operational without any defect whatsoever and also to ascertain the cost of such repairs and thereaf- ter the Chatterer will undertake the repairs at the cost of the owner and bring them to fully operational condition without any defect including all aspects of refrigeration equipment; that the charterer will then conduct fishing trials to ascertain actual condition of the trawlers and in case the condition is fully satisfied according to the Charterer, and the 479 owner furnishes to the Charterer all documents certifying sea-worthiness and also supplies proof of compliance of pre-condtions, the Charter hiring shall commence on or from the date fishing trials are ended; that the charterer shall pay to the owner Rs.50,000 per trawler per month payable in advance every month and shall continue to pay up to and including the date of redelivery of each trawler to the owner at Vishakapatnam (unless lost-sunk); that he shall keep a deposit of Rupees one lakh per trawler with the owner during the period of the agreement to be adjusted without interest towards the charter hire against the last two months of charter period; that by a Letter No. CG/N-2-143-70-71 dated 18th August, 1977 the Chief Control- ler of Imports & Exports granted permission to the first defendant to charter the said trawlers to the plaintiff on a charter rental of Rs.50,000 per month per trawler for a period of three years; that the owner delivered the said two trawlers for repairs to the plaintiff at Vishakapatnam on or about 30th September, 1977 and thereafter on or about 2nd February, 1978 the parties agreed to modify the agreement in the manner stated in a subsequent written agreement dated 2nd February, 1978 executed at Calcutta; and that according to the agreement after modification, the charter hire com- menced from 15.1.1978 and the charter hire revised to Rs.6,25,000 per trawler per year.

The plaintiff's main averments in the plaint are that the permission dated 18th August, 1977 granted by the Chief Controller of Imports & Exports to the first defendant for chartering the said trawlers to the plaintiff was given under the said Import Licence to the first defendant and the permission was given subject to two conditions, namely, that the charter rental would be Rs.50,000 per month and that the charter would be for a period of three years but the agree- ment dated 21st March, 1977 was, in fact, for a period of two years with an option to the plaintiff to continue the hire for a further period of three years and as such the agreement was in contravention of and contrary to the terms of the said permission and consequently to the said Import Licence, and hence, illegal, against public policy and void; that the plaintiff and the first defendant entered into the agreement and its modification dated 2nd February, 1978 on the basic, essential and fundamental assumption that the trawlers would be made fully operational and free from all defects by effecting repairs as contemplated thereby but the assumption was mistaken and not true and was subsequently discovered to be so mistaken that it rendered the agreement with its modifications void; that pursuant to the agreement the plaintiff paid to the first defendant through the second defendant the initial deposit of Rupees two lakhs in respect of the said two trawlers of the 480 charter rent as agreed up to and for the month of July 1978, but in or about early September 1978 the plaintiff having discovered the agreement to have been void and illegal called upon the first defendant to take back or obtain permission of the said trawlers lying at Vishakapatnam at the risk and cost of the first defendant but he failed and neglected to do so; and that the first defendant is bound to pay or make compensation for all the advantages which he had received under the agreement and its modifications and the costs, charges and expenses which the plaintiff has incurred on the said trawlers, being assessed at Rs. 39,64,34 1 as per Schedule 'D' to the plaint. In the alternative it has been averred that in supplying the said trawlers the first defendant committed a fundamental breach of the agreement and its modifications which went to the root and affected the very substance of the same and which made its perform- ance impossible and such a breach on the part of the first defendant has produced a situation fundamentally different from anything which the parties could as reasonable persons have contemplated when the agreement was entered into, and as the plaintiff has not been able to use or obtain any benefit out of the said trawlers, the plaintiff never was nor is bound by the obligation under the agreement and the modification thereof and was entitled to and had duly re- scinded the same and the plaintiff had in the premises suffered loss and damages which the first defendant is bound to compensate and such loss and damage is assessed reasona- bly at Rs.39,64 341 particulars whereof have been given in Schedule 'D' thereof; and that the plaintiff is entitled to recover the said sum of Rs.39,64,34 1 as money paid to and or on account of the first defendant and expenses so in- curred without any consideration and or for consideration which has totally failed and/or to the use of the first defendant.

The plaintiff accordingly claimed, inter-alia, a decla- ration that the agreement dated 2 Ist March, 1977 and the modifications thereof dated 2nd February, 1978 were, and are illegal, against public policy and void; a decree for Rs.39,64,341 against the first defendant; alternatively an enquiry into the amount due to the plaintiff from the first defendant and decree for a sum found due on such enquiry; in the alternative decree for the same amount as compensation for loss and damage and or as money paid to or expenses incurred without any consideration or for consideration which has totally failed or to the use of the first defend- ant; and further and other reliefs.

In the matter of the aforesaid Suit No. 736 of 1978, hereinafter referred to as 'the suit', the first defendant after receiving summons 481 and entering appearance moved on 25th April, 1979 and appli- cation under section 34 of the Arbitration Act, 1940, here- inafter referred to as 'the Act', impleading the plaintiff (instant appellant) as first respondent and Canara Bank second defendant as second respondent stating, inter-alia, that the agreement as modified on 2nd February, 1978 con- tained an arbitration clause; that the agreement has been and is perfectly binding and not violative of the conditions of the permission granted by the Controller of Imports & Exports; that the defects in the refrigeration system as alleged are factually wrong; that the plaintiff, his serv- ants and agents have themselves materially deteriorated the machines and hence no amount was payable to the plaintiff as claimed in the plaint; and that all the disputes, conten- tions alleged to have arisen between the plaintiff and the defendant were wholly covered by the said arbitration clause contained in the agreement which was binding between the parties. Accordingly, it was prayed that the suit and all proceedings therein be stayed and interim orders, costs and other reliefs be granted. The plaintiffs filed affidavit in opposition to the application and the applicant first de- fendant filed affidavit in reply.

The learned Single Judge in his judgment dated 11.2. 1981 held, inter alia, that there was no question of inva- lidity for non-compliance of the conditions of the licence granted to the first defendant-applicant as necessary per- mission was obtained in respect of the agreement from the Chief Controller of Imports and Exports vide his letter dated 18th August, 1977 and the modification of the agree- ment on 2nd February, 1978 could not and did not materially alter its terms to impair its validity and there was sub- stantial compliance with the obtained permission; that though in a particular case if there was any doubt about facts, the matter had to be decided by trial on evidence, in this case, having regard to the admitted facts and conduct of the parties, it was not necessary to set down the matter for trial on evidence to determine the facts as the same could not be disputed; that having regard to the conduct of the parties in admitted documents, being the licence of the petitioner granted by the Chief Controller of Import & Export in respect of the said two trawlers and the provi- sions of the Import and Export Control Act, 1947, and Appen- dix 31 of the Import & Export Trade Control Hand Book for Rules and Procedures, 1979, the correspondence between the parties before the alleged discovery of purported mistake and illegality by the respondent (plaintiff) and particular- ly the letter dated 18th July, 1978 from the respondent No. 1 (plaintiff) to the applicant 1(first defendant) and the Balance Sheet of the plaintiff (Respondent No. 1) I.T.C. Ltd, for the year 1978, there is no question of any illegal- ity or any mutual mistake; that the alleged 482 fundamental breach is wholly covered by the arbitration clause as it wide enough to include the same; that the arbitration clause is valid and binding between the parties; that the allega- tion of breach of contract and the claims made are within the jurisdiction of the arbitrator; and that all the condi- tions under section 34 of the Act have been satisfied in this case. Accordingly the learned Judge granted stay of the suit and directed the parties to take immediate steps for initiation of reference under the arbitration agreement. On appeal, the learned Division Bench by an elaborate and erudite judgment dismissed the appeal holding, inter- alia, that in the facts and circumstances of the case it could not be held that the trial court erred in exercising its discretion to decide the controversy, namely, whether the contract being void the arbitration clause also was void, in the application without evidence and on the basis of pleadings only, nor was the discretion exercised improp- erly; that the learned Judge was not wrong in coming to the conclusion that the mistake as pleaded as to quality of the goods was not a mistake of such nature as to make the thing contracted for something different, and in holding that there was no case of mutual mistake of such a type as to quality of the thing contracted for which could have avoided the parent contract which contained the arbitration clause; and that the learned Single Judge was right in so far as he held that the matters were arbitrable apart from the ques- tion of illegality of the contract. It was further held that there was no breach of conditions of the permission or the provisions of the Import & Export Control Act to render the contract illegal or void; and that the Court having held that all the contentions and allegations were arbitrable, the granting stay in the suit was reasonable and proper. Mr. Shanti Bhushan, the learned counsel for the appel- lant submits, inter-alia, that the subject matter of the suit, namely, the question whether the agreement was void ab-initio for mutual mistake was not arbitrable at all and the learned Courts below erred in holding so; that even assuming but not admitting that the subject matter was arbitrable, it having involved complicated questions of facts the court ought not to have exercised jurisdiction on the application under section 34 and in doing so it acted without jurisdiction and, assuming that the court had juris- diction, it should have decided only after taking oral and documentary evidence and not merely on affidavits; that the agreement itself having been void ab initio due to mutual mistake the arbitration clause, namely, clause 18 of the charter party, also perished with it and there was no scope for arbitration at all and the learned 483 courts below erred in holding that all the contentions raised and allegations made in the suit were arbitrable under the arbitration clause; and that the agreement was void being violative of the conditions of the permission and for that matter the import licence and the provisions of the Import and Export Control Act.

Mr. C.S. Vaidyanathan, the learned counsel for the respondent refuting submits that there having been no mutual mistake so as to invalidate the agreement, the arbitration clause remains binding and the subject matter of the suit has rightly been held to be arbitrable; that the court rightly exercised jurisdiction on the application under section 34 of the Arbitration Act on the basis of the affi- davits and at no stage before argument the appellant as respondent No. 1 applied to the court for permission to adduce oral evidence, and stay of the suit was granted in accordance with law on the basis of the evidence on record; that the agreement as modified was not void on the ground of violation of the permission or of the import licence or of the provisions of the Import & Export Control Act; and that the direction to proceed to arbitration is just and proper and the respondent has no objection to a Retired Supreme Court Judge being appointed arbitrator.

The first question to be decided in this appeal, there- fore, is whether in an application under section 34 of the Indian Arbitration Act the court has jurisdiction to decide the validity of the Contract containing the arbitration clause, and if so, whether it has to be decided on affida- vits or on evidence.

To decide the question we may conveniently refer to the provisions of section 34 of the Arbitration Act;

Section 34: Power to stay legal proceedings where there is an arbitration agreement. Where any party to an arbitration agreement or any person claiming under him commences any legal proceedings against any other party to the agreement or any person claiming under him in respect of any matter agreed to be referred, any party to such legal proceedings may, at any time before filing a written statement or taking any other steps in the proceedings, apply to the judicial authority before which the proceedings are pending to stay proceed- ings; and if satisfied that there is no suffi- cient reason why the matter should not be referred in accordance with the arbitration agreement and that the applicant was, at the time, when the proceedings were commenced, and 484 still remains, ready and willing to do all things necessary to the proper conduct of the arbitration, such authority may make an order staying the proceedings.

This section deals with the staying of a suit where there is an arbitration agreement concerning the subject- matter of the suit and between the same parties, for the Court to have power to exercise the discretion conferred upon it by this section, there must have been a valid agree- ment to submit to arbitration. Where the objection is that the arbitration is a nullity, it amounts to an objection of want of jurisdiction. The term "arbitration agreement"

includes "agreement to refer", and "submission" to arbitra- tor. A submission forming part of a void contract is itself void and cannot be enforced. Where a firm of bookmakers had engaged in betting transactions with the defendants on the terms that any dispute which might arise should be referred to arbitration, it was held that the whole contract was void and unenforceable and that the defendants could not be compelled to submit to arbitration: Joe Lee v. Lord Dalneny, [1927] 1 Ch. 300. Where there is no valid arbitration agree- ment on the subject matter of the suit, there is no justifi- cation for staying a suit for that will deprive the plain- tiff of his fight to sue on that subject matter. In Heyman v. Darwins, [1942] A.C. 356, Lord Macmillan pointed out at Pages 370-371:
"If it appears that the dispute is whether there has ever been a binding contract between the parties, such a dispute cannot be covered by an arbitration clause in the challenged contract. If there has never been a contract at all, there has never been as part of it an agreement to arbitrate. The greater includes the less. Further, a claim to set aside a contract on such grounds as fraud, duress or essential error cannot be the subject matter of a reference under an arbitration clause in the contract sought to be set aside. Again, an admittedly binding contract containing a general arbitration clause may stipulate that in certain events the contract shall come to an end. If a question arises where the con- tract has for any such reason come to an end I can see no reason why the arbitrator should not decide that question. It is clear, too, that the parties to a contract may agree to bring it to an end to all intents and purposes and to treat it as if it had never existed. In such a case, if there be an arbitration clause in the contract, it perishes with the con-
485
tract. If the parties substitute a new con- tract for the contract which they have abro- gated the arbitration clause in the abrogated contract cannot be invoked for the determina- tion of questions under the new agreement. All this is more or less elementary."

Earlier in Monro v. Bognor Urban District Council, [1915] 3 K.B. 167; where a building contract had been en- tered into between the plaintiff and the defendants for a construction of sewerage works contained an arbitration clause which provided that if at any time any question, dispute or difference should arise between the parties upon or in relation to or in connection with the contract, the matter should be referred to arbitration and during the progress of the works disputes arose between the parties mainly as to the nature of the site upon which the works had to be carried out, which the plaintiff alleged was different from that which he had been led to believe by the specifica- tions. The plaintiff having brought an action against the defendants claiming, inter alia, damages for fraudulent misrepresentation whereby he was induced to enter into the contract, the defendants took out a summons asking that all proceedings in the action be stayed and the matter be re- ferred to arbitration. It was held that the action, being based on fraud, referred to matters wholly outside the powers of the arbitrator, with which he could not possibly deal, and so could not be said to be a question, dispute or difference upon or in relation to or in connection with the contract and as such referable to arbitration under the arbitration clause.

In Jawaharlal Burman v. Union of India, [1962] 3 S.C.R. 769 it was held that section 32 of the Act creates a bar against the institution of suits with regard to an arbitra- tion agreement or award on any ground whatsoever. Thus if a party affirms the existence of an arbitration agreement or its validity it is not open to the party to file a suit for the purpose of obtaining a declaration about the existence of the said agreement or its validity. The bar to the suit thus created by section 32 of the Act inevitably raises the question as to what remedy is open to a party to adopt in order to obtain an appropriate declaration about the exist- ence or validity of an arbitration agreement. 1t was held that having regard to the scheme of sections 31, 32 and 33 of the Act in matters which fail within the bar created by section 32, if a suit cannot be filed it is not necessarily intended that an application can be made under the Court's powers provided for by section 31 and impliedly recognised by section 32 of the Act. In the later part of section 33 an application can be made to have the effect or purport of the agreement 486 determined but not its existence. That means that an appli- cation to have the effect of the agreement can be made provided the existence of the agreement is not in dispute, and that a party affirming the existence of an arbitration agreement cannot apply under section 3 for obtaining a decision that the agreement in question exists. In Waverly Jute Mills Co. Ltd. v. Raymon & Co. (India) Pvt. Ltd., [1963] 3 S.C.R. 209; A.I.R. 1963 S.C. 90 the Constitution Bench reiterated the decision in Khardah Co. Ltd. v. Raymon & Co. India Ltd., [1963] 3 S.C.R. 183 where it was held that if a contract is illegal and void, the arbitration clause which is one of the terms of the contract thereof must also perish along with it and that a dispute relating to the validity of the contract is in such a case for the court and not for the arbitration to decide. Where the arbitration clause is a term of the particular contract whose validity is in question it has no existence apart from the impugned contract and must perish with it. In Renusagar Co. v. General Electric Co., [1985] 1 S.C.R. 432 at page 507 it has been reiterated that though section 34 of the Arbitration Act, 1940 confers a discretion upon the Court in the matter of granting stay of legal proceedings where there is an arbitration agreement, it cannot be disputed that before granting the stay the Court has to satisfy itself that arbitration agreement exists factually and legally and that the disputes between the parties are in regard to the matters agreed to be referred to arbitration and that decided cases have taken the view that the Court must satisfy itself about these matters before the stay order is issued. In other words, Court under section 34 must finally decide those issues before granting stay.

Among High Court decisions reference may be made to Banwari Lal v. Hindu College, Delhi, A.I.R. 1949 East Punjab 165 wherein it has been held at paragraph 33 that the Arbi- tration Act has been enacted merely with the object of consolidating the law relating to arbitrations, and the question of the existence or validity of the contract con- taining an arbitration agreement being not a matter falling within the purview of the Act, it cannot be said, with any show of reason, that section 32 takes away the jurisdiction of the courts to give appropriate relief in suit brought either to contest or to establish, the existence or validity of the contract. In Johurmull Parasram v. Louis Dreyfus Cx. Ltd., 52 C.W.N. (1947-48) 137; A.I.R. 1949 Cal. 179 it was held at para 14 that the court must consider a suit as it is pleaded and framed. If it comes to a conclusion that a suit as pleaded in a suit on the contract or arising out of the contract containing the arbitration clause 487 then the suit should be stayed. But on the other hand if the suit is pleaded as a suit independent of the contract then the Court has no power to stay the suit although it is satisfied that the frame of the suit is merely a means of avoiding the consequences of alleging the true nature of the claim. In considering the question of stay of the suit the Court is not entitled to go into the question as to what is substantially the nature of the claim. So also in Pramada Prasad v. Sagar Mal Aggarwal, A.I.R. 1952 Patna 352 it was observed that from the language of the Section 34 it is clear that party can apply to stay a legal proceeding only when the repudiation is of the right or obligation in re- spect of any matter agreed to be referred, and not when the very existence of the agreement is repudiated. The court relied on the decision in Monro v. Bognor Urban District Coun, [1915] 3 K.B. 167. In Narsingh Prasad v. Dhanraj Mills, I.L.R. 21 Patna 544; A.I.R. 1943 Pat 53 Harries, C.J. held that where an agreement is impeached on the ground of fraud and the dispute is as to the factum or validity of contract, such a dispute does not fail under the arbitration clause and should be decided by the Court. Similarly in Birla Jute Manufacturing Co. Ltd. v. Dulichand, AIR 1953 Calcutta 450 it was held at paragraph 15 that a dispute as to the validity of the contract cannot be held to be within an arbitration agreement contained in the contract itself and such a dispute cannot be referred to arbitrators or dealt with by them under such an agreement, unless the parties agreed to include it in the arbitration clause. Otherwise where the contract itself is repudiated in the sense that its original existence or its binding force is challenged, for example, where it is said that the parties were never 'ad idem' or where it is said that the contract is voidable ad initio on the ground of fraud, misrepresenta- tion or mistake and it has been avoided, the parties are not bound by any contract and escape the obligation to perform any of its terms, including the arbitration clause, unless the provisions of that clause are wide enough to include the question of jurisdiction as well. In W.F. Ducat & Co. Pvt. Ltd. v. Hiralal Pannalal, A.I.R. 1976 Calcutta 126, Salil K. Roy Choudhary, J. held at paragraph 8 that where in a suit the plaintiff alleges that the contract containing the arbitration clause is void and illegal and prima facie it appears that there are sufficient grounds on which the legality of the said contract has been challenged for non- compliance of the statutory requirement, the court should decline to exercise discretion in favour of the stay of the suit. Similarly in General Enterprises v. Jardine Handerson Ltd., A.I.R. 1978 Calcutta 407, Sabyasachi Mukharji, J., as his Lordship then was, held that if the contract containing the arbitration clause was obtained by fraud the stay of the suit could not be granted under Section 34 of the Act. Thus, while there is not doubt 488 about the law as enunciated in the above English and Indian decisions, namely, where the validity, existence or legality of the contract is challenged in the suit on grounds de hors, independent of, or external to the terms or stipula- tions of the contract, the court in an application under Section 34 of the Act shall have no jurisdiction to go into the question, and that in large majority of cases it would be applicable, in appropriate cases, having regard to the nature of the dispute raised in the pleadings of the suit, the compass and scope of the arbitration clause in the contract, the surrounding facts and circumstances of the case having a bearing on the question of genuine grievance falling outside or inside the arbitration agreement and the objects and spirit of the Arbitration Act, the court may be justified in deciding the validity, existence or legality of the challenged contract containing the arbitration agree- ment. In Heyman v. Darwins, (supra) Viscount Simon, L.C. stated thus:

"if the dispute is whether the contract which contains the clause has ever been entered into at all that issue cannot go to arbitration under the clause, for the party who denies that he has ever entered into the contract is thereby denying that he had ever joined in the submission. Similarly, if one party to the alleged contract is contending that it is void ab initio (Because for example, the making of such a contract is illegal), the arbitration clause cannot operate for on this view the clause itself also is void. But, in a situa- tion where the parties are at one in asserting that they entered into a binding contract, but a difference has arisen between them whether there has been a breach by one side or the other, or whether circumstances have arisen which have discharged one or both parties from further performance, such differences should be regarded as difference which have arisen 'in respect of' or 'with regard to' or 'under' the contract, and an arbitration clause which uses these, or similar, expressions should be construed accordingly."

Section 34 of the Arbitration Act, deals with the staying of a suit where reference concerning the subject matter of the suit and between the same parties is pending. This section corresponds to Section 4 of the English Arbitration Act. Whether a particular dispute arising out of a particular contract is referable to arbitration or not must necessarily depend on the intention of the parties as embodied in the arbitration clause. If the dispute is squarely covered by the arbitration clause the 489 relevant provisions of the Act will be attracted. Section 32 puts a bar to suits contesting arbitration agreement or award by providing that notwithstanding any law for the time being in force, no suit shall lie on any ground whatsoever for a decision upon the existence, effect or validity of an arbitration agreement or award, nor shall any arbitration agreement or award be enforced, set aside, amended modified or in any way affected or otherwise than as provided in the Act. Section 33 of the Act provides that any party to an arbitration or any person claiming under him desiring to challenge the existence or validity of an arbitration agree- ment or an award to have the effect of either determined shall apply to the Court and the Court shall decide the question on affidavits: Provided that where the Court deems it just and expedient it may set down the application for hearing on other evidence also, and it may pass such orders for discovery and particulars as it may do in a suit. It may be noted that section 32, 33 and 34 speak of an arbitration agreement as defied in section 2(a) of the Act which means a written agreement to submit present or future differences to arbitration, whether an arbitrator is named therein or not. In the instant case the arbitration clause forms a part of the agreement, namely, the charter party. The question is whether the validity or otherwise of the charter party itself can be said to have been covered within the arbitration clause. On scrutiny of clause 18 we find that any dispute or difference in respect of the construc- tion, meaning or effect or as to the rights and liabilities of the parties thereunder or any other matter arising out of this agreement shall be referred to arbitration. Can the validity of the contract itself as embodied in the charter party be said to have arisen out of the contract or can the validity or otherwise of the contract in the charter party itself be said to be construction, meaning or effect or rights and liabilities of the party thereunder? In our opinion, the answer is in the negative. The arbitration agreement is not the same as the contract in the charter party. It cannot, therefore, be said that the validity or otherwise of the chartery party was covered by clause 18. In Khardah Company Ltd. v. Raymon & Co. (India) Pvt. Ltd., [1963] 3 S.C.R. 183 the appellant company entered into a contract on September 7, 1955 for the purchase of certain goods and clause 14 thereto provided that all disputes arising out of or concerning the contract should be referred to the arbitration of the Bengal Chamber of Commerce. The respondents having failed to deliver the goods as agreed the appellants applied to the Bengal Chamber of Commerce for arbitration and an award made in favour of the appellant. Thereupon the respondent filed an application in the High Court of Calcutta under 490 section 33 of the Arbitration Act, 1940 challenging the validity of the award on the ground that the contract dated September 7, 1955 itself was illegal as it was in contraven- tion of the notification of the Central Government dated October 29, 1953. It was held that the dispute as to the validity of the contract dated September 7, 1955, was not one which the arbitrators were competent to decide under clause 14 and that in consequences the respondents were entitled to maintain the application under section 33 of the Act and that where an agreement is invalid every part of it including clause as to arbitration contained therein must also be invalid. In Anderson Wright Ltd. v. Moran and Compa- ny, [1955] 1 S.C.R. 862 it has been laid down that in order that a stay may be granted under section 34 of the Act, it is necessary, among others, that the legal proceeding which is sought to be stayed must be in respect of a matter agreed to be referred and the Court must be satisfied that there is no sufficient reason why the matter should not be referred to an arbitrator in accordance with the arbitration agree- ment. The question whether the dispute in the suit falls within the arbitration clause really pre-supposes that there is such agreement and involves consideration of two matters, i.e. (i) what is the dispute in the suit and (ii) what dispute the arbitration clause covers. It is incumbent upon the Court to decide whether there is a binding contract for arbitration between the parties. If it is found that the dispute in the suit is not covered by the arbitration clause the application for stay may be dismissed. In Damodar Valley Corporation v.K.K. Kar, [1974] 2 S.C.R. 240 it has been held that as the contract is an outcome of the agreement between the parties it is equally open to the parties thereto and to Court to bring to an end or to treat it as if it never existed. It may also be open to the parties to terminate previous contract and substitute in the place a new contract or alter the original contract in such a way that it cannot subsist. In all these cases since the entire contract is put to an end to, the arbitration clause, which is a part of it, also perishes along with it. Where, therefore, the dispute between the parties is that the contract itself does not subsist either as a result of its being substituted by a new contract or by rescission on alteration, that dispute cannot be referred to the arbitration as the arbitration clause itself would perish if the averment was found to be valid. As the very jurisdiction of the arbitrator is dependent upon the existence of the arbitration clause under which he is appointed, the parties have no right to invoke a clause which perished with the contract. In case of rescission it would put an end to the rights of the parties to the con- tract in future but it may permit claiming of damages either for previous breaches or for the breach which constitute the termination. The contract being consensual, the question whether the 491 arbitration clause survives or perishes would depend on the nature of the controversy and its effect upon the existence of survival of the contract itself. A dispute as to the binding nature of the contract cannot be determined by resort to arbitration because the arbitration clause itself stands or falls according to the determination of the ques- tion in dispute. As was held in Hirji Mulji v. Cheong Yue Steamship Co., [1926] A.C. 497, "a contract that has deter- mined is in the same position as one that has never been concluded at all". In Heyman v. Darwins, (supra) Lord Porter pointed out "that it is not in every instance in which it is claimed that the arbitrator has no jurisdiction the Court, will refuse to stay an action. If this were the case such a claim would always defeat an agreement to submit disputes to arbitration, at any rate, until the question of jurisdiction had been decided. The Court to which an application for stay is made is put in possession of the facts and arguments and must in such a case make up its mind whether the arbitrator has jurisdiction or not as best it can on the evidence before it. Indeed, the application for stay gives an oppor- tunity for putting these and other considerations before the court that it may determine whether the action shall be stayed or not." These observations were accepted by S.R. Das, J in the case of Khusiram v. Hanutmal, [1948] 53 C.W.N. 505,518 wherein it was held that where on an application made under section 34 of the Arbitration Act for stay of a suit, an issue is raised as to the formation, existence or validity of the contract containing the arbitration clause, the Court is not bound to refuse a stay but may in its discretion, on the application for stay, decide the issue as to the existence or validity of the arbitration agreement even though it may involve incidentally a decision as to the validity or existence of the present contract (Emphasis supplied). Their Lordships in Anderson Wright Ltd. v. Moran and Company, (supra) reiterating the above passage observed:

"We are in entire agreement with the view enunciated above."

Thus, where in an application under section 34 of the Act an issue is raised as to the validity or existence of the contract containing the arbitration clause, the court has to decide first of all whether there is a binding arbitration agreement, even though it may involve incidentally a deci- sion as to the validity or existence of the parent contract. The court has to bear in mind that a contract is an agree- ment enforcible at law and that it is for the parties to make their own contract and not for the court to make one for them. Court is only to interpret the contract. The stipulations in the contract have, therefore, to be examined in the light of the dispute raised in the pleadings of the suit. If it is found that the dispute raised in the suit outside or independent of the contract it follows that the arbitration clause will not encompass that dispute. However, as the parties were 492 free to make their own contract they were also free to have agreed as to what matters would be referred to arbitration. If the arbitration clause is so wide as to have included the very validity or otherwise of the contract on the grounds of fraud, misrepresentations, mutual mistake or any valid reason the arbitrator will surely have jurisdiction to decide even that dispute. Two extreme cases have to be avoided, namely, if simply because there is an arbitration clause all suits including one questioning the validity or existence or binding nature of the parent contract is to be referred to arbitrator irrespective of whether the arbitra- tion clause covered it or not, then in all cases of con- tracts containing arbitration clause the parties shall be deprived of the right of a civil suit. On the other hand if despite the arbitration clause having included or covered ex facie even a dispute as to the existence, validity or bind- ing nature of the parent contract, to allow the suit to proceed and to deprive the arbitrator of his jurisdiction to decide the question will go contrary to the policy and objects of the Arbitration Act as embodied in Sections 32, 33 and 34 of the Act. Both the extremes have, therefore, to be avoided. The proper approach would be to examine the issues raised in the suit and to ascertain whether it squarely fails within the compass of the arbitration clause and take a decision before granting the stay of the suit. If an issue is raised as to the formation existence or validity of the contract containing the arbitration clause, the court has to exercise discretion to decide or not to decide the issue of validity or otherwise of the arbitration agreement even though it may involve incidentally a decision as to validity or existence of the challenged contract. Should the court find the present contract to be void ab initio or illegal or non-existent, it will be without jurisdiction to grant stay. If the challenged contract is found to be valid and binding and the dispute raised in the suit covered by the arbitration clause, stay of the suit may be justified. In the instant case considering the issues raised, the arbitration clause and surrounding circumstances and the part played by the parties pursuant to the charter party since execution to the modification and thereafter till objection raised by the appellant plaintiff, we are of the view that the learned trial court did not err in proceeding to decide the issue of validity or legality of the parent contract.

The question whether the validity and legality of the parent contract could be decided without taking oral evi- dence need not detain us long. All the relevant documents and affidavits were before the court and were considered. Mr. Shanti Bhushan submits that in deep sea fishing, use of trawlers, requirement and standard of refrigeration system in the trawlers so as to maintain 20F temperature in their fish-

493

holds are highly technical matters and given the opportunity the appellant plaintiff could have produced expert evidence in the matter. Counsel, however, states, that at no stage of the proceedings before argument any written or even oral application was made seeking permission to adduce oral evidence. Admittedly, it was only during agreement that oral prayer was made. We are, therefore, of the view that no illegality was committed by the trial court in this regard considering the facts and circumstances of the case. The learned judge rightly observed that if there was any doubt about facts, the matter had to be decided by trial on evi- dence, in this case the admitted facts could not be disput- ed. The learned courts have also exercised discretion to grant stay. Even if it appears that the discretion could have also been exercised to decide the issue of invalidity in a trial on evidence adduced, this court would not substi- tute its view for that of the trial court, unless the ends of justice required it to be done. Since it was said by the Court of Appeal in Ormerod v. Todmordon, [1882] 8 Q.B.D. 664 that while it had jurisdiction to review the descreation of the judge it would not do so except in a case in which it clearly though that the judge had wrongly exercised his discretion and that an injustice had thereby been done by his order. This was approved in Charles Osenton & Co. v. Johnston, [1942] A.C. 130 holding that a legitimate exercise of the jurisdiction would not be disturbed in appeal but a wrongful exercise of the discretion will be corrected by the House of Lords. Referring to Gardner v. Jay, [1885] 29 Ch. D. it was ruled in the Printers (Mysore) Pvt. Ltd. v. Pothan Joseph, [1960] 3 S.C.R. 713 that this court would not light- ly interfere under Article 136 of the Constitution with the concurrent exercise of discretion of the Courts below under Section 34 of the Act. Before it can justly do so, the appellant must satisfy the court, on the relevant facts referred by the courts below, that they exercised their discretion in a manifestly unreasonable or perverse way, which was likely to defeat the ends of justice. The appel- lant has failed to do so in this case.

The next question is whether the learned courts below were correct in holding that there was no mutual mistake so as to render the agreement void ab initio under section 20 of the Contract Act.

Section 20 of the Indian Contract Act, 1872 provides that where both the parties to an agreement are under a mistake as to a matter of fact essential to the agreement, the agreement is void. The explanation to the section says that an erroneous opinion as to the value of the thing which forms subject-matter of the agreement is not to be deemed a mistake as to a matter of fact. Where the parties make mutual mis-

494

take misunderstanding each other and are at cross purposes, there is no real correspondence of offer and acceptance and the parties are not really consensus ad idem. There is thus no agreement at all; and the contract is also void. A common mistake is there where both parties are mistaken about the same vital fact although both parties are ad idem, e.g. the subject-matter of the contract has already perished. The contract in such a case is void as the illustrations to the section make clear. In U.P. Government v. Nanhoo Mal, A.I.R. 1960 Allahabad 420 it has been observed that section 20 is concerned with common mistake of fact and not mutual mis- take. A common mistake is made or shared alike by both while mutual means made or entertained by each of the persons towards or with regard to each other. In Cooper v. Phibbs, [1867] L.R. 2 H.L. 149, A agreed to take a lease of a fish- ery from B, though contrary to the belief of both parties at the time, A was tenant for life of the fishery and B had no title at all. Lord Westbury applied the principle that if parties contract under a mutual mistake and misapprehension as to their relative and respective rights, the result is that the agreement is liable to be set aside as having proceeded upon a common mistake. The transfer of ownership being impossible, the stipulation was naturali ratione inunitilis. This principle of Cooper v. Phibbs has been followed in Earl Beauchamp v. Winn [1873] 6 H.L. 223 and Hudders field Banking Co. v. Henry Lister & Sons, [1895] 2 Ch. 273. However, Lord Atkin in Bell v. Lever Bros Ltd., [1932] A.C. 161; (1931) All E.R. Rep. 1, 27 followed in Kennedy v. Panama Royal Mail Co., [1867] L.R. 2 Q.B. 580 and Smith v. Hughes, [1871] L.R. 6 Q.B. 597 described the state- ment of Westbury too wide and said that the correct view was that there was a contract which the vender was either inca- pable of performing or had committed breach of a stipulation as to title; the contract was unenforceable but not void. In Bell v. Lever Bros Ltd., (supra) an agreement of service between the company and two of the directors of its subsidi- ary company was terminated on payment of compensation. The parties proceeded on the assumption that the service agree- ment was not liable to immediate termination by reason of misconduct of the directors which assumption proved to be mistaken. Fraud was however negatived. In an action by the company for recession of contract and repayment of moneys paid the agreement was set aside on the ground of mutual mistake as to the quality of the service contract. The accepted proposition was that whenever it is to be inferred from the terms of the contract or its surrounding circum- stances that the consensus has been reached upon the basis of a particular contractual assumption, and that assumption is not true, the contract is avoided; i.e. it is void ab initio if the assumption is of present fact and it ceases to bind if the assumption is of future 495 fact. The assumption must have been fundamental to the continued validity of the contract or a foundation essential to its existence. Lord Atkin observed that the common stand- ard for mutual mistake and implied conditions as to the existing or as to future fact is: Does the state of new facts destroy the identity of the subject-matter as it was in the original state of facts? In the words of Lord Than- kerton the error must be such that it either appeared on the face of the contract that the matter as to which the mistake existed was an essential and integral element of the sub- ject-matter of the contract or was an inevitable inference from the nature of the contract that all parties so regarded it. Where each party is mistaken as to the other's inten- tion, though neither realises that the respective promises have been misunderstood, there is mutual mistake. The illus- tration in Cheshire and Fifoots Law of Contract is, if B were to offer to sell his Ford Comina Car to A and A were to accept in the belief that the offer related to a Ford Zeph- yr. In such a case, no doubt, if the minds of the parties could be probed, genuine consent would be found wanting. But the question is not what the parties had in their minds, but what reasonable third parties would infer from their words or conduct. The court has to ascertain "the sense of the promises". In other words, it decides whether a sensible third party would take the agreement to mean what A under- stood it to mean or what B understood it to mean, or whether indeed any meaning can be attributed to it at all. Blackman J in Smith v. Hughes, [1871] L.R. 6 Q.B. 597,607 said "if whatever a man's real intention may be he so conducts him- self what a reasonable man would believe that he was assent- ing to the terms proposed by the other party, and that other party upon that belief enters into the contract with him, the man thus conducting himself would be equally bound as if he had intended to agree the other party's terms". This case establishes that a contract is void at law only if some term can be implied in both offer and accept- ance which prevents the contract from coming into operation. In Solle v. Butcher, [1950] 1 K.B. 671 (691) Lord Denning said that once a contract has been made, that is to say, once the parties, whatever their in most states of mind, have to all outward appearances agreed with sufficient certainty in the same terms on the subject-matter, then the contract is good unless and until it is set aside for fail- ure of some condition on which the existence of the contract depends, or for fraud, or on some equitable ground. Neither party can rely upon his own mistake to say that it was a nullity from the beginning, no matter that it was a mistake which to his mind was fundamental, and no matter that the other party knew that he was under a mistake. A fortiori, if the other party did not know of the 496 mistake but shared it. There is no doubt that the applica- tion of the doctrine of mutual mistake depends upon the true construction of the contract made between the parties. A mutual misunderstanding will not nullify a contract but only if terms of the contract construed in the light of the nature of the contract and of the circumstances believed to exist at the time it was done show that it was never intend- ed to apply to the situation which in reality existed at that time, will the contract be held void. Mistake as to the quality of the article contracted for may not always avoid the contract. As Lord Atkin said in Bell v. Lever Bros Ltd. (supra) mistake as to the quality of the thing contracted for raises more difficult questions. In such a case a mis- take will not affect assent unless it is the mistake of both parties, and is as to the existence of some quality which makes the thing without the quality essentially different from the thing as it was believed to be. A distinction has, therefore, to be made between a mistake as to substance or essence on the one hand, and a mistake as to quality or attributes on the other. A mistake of the former type, will avoid the contract whereas a mistake of the latter type will not. Such a distinction was made in Kennedy v. Panama, Royal Mail Co. Ltd., (supra). It may be said that if there be misapprehension as to the substance of the thing there is no contract; but if it be a difference in some quality or accident, even though the misapprehension may have been the actuating motive to the purchaser, yet the contract remains binding. Thus a mistake as to an essential and integral element in the subject-matter of the contract will avoid the contract. A mistake will not affect assent unless it is the mistake of both parties, and is as to the existence of some quality which makes the thing without the quality essential- ly different from the thing as it was believed to be. A distinction, therefore, should be drawn between a mistake as to the substance of the thing contracted for, which will avoid the contract and mistake as to its quality which will be without effect. According to circumstances even a mistake as to the substance of the thing contracted for may not necessarily render a contract void as was observed in Solle v. Butcher (supra). Similarly in Frederick E. Rose (London) Ltd. v. William H. Pim Junior & Co. Ltd., [1953] 2 Q.B. 450 where both parties entered into a contract for the sale of horse-beans, which were quite different from the feveroles which they each believed them to be, yet the contract was held not to be void. Thus there must be a difference so complete that, if the contract were enforced in the actual circumstances which have unexpectedly emerged, this would involve an obligation fundamentally different from that which the parties believed they were undertaking. In Sheikh. Brothers Ltd. v. Arnold, [1957] A.C. 136; Belly. Lever Bros (supra) was applied.

497

Applying the above principles of law to the facts of the instant case, we find that the two fishing trawlers Ave Maria-I and Ave Mariall were imported by the respondent on 30.1.1974 and were operated by him based at Vishakapatnam. At the time of negotiations survey report relating to the trawlers dated 20.2. 1977 of ABS Worldwide & Technical Services India Pvt. Ltd. was handed over by the respondent to the appellant and thereafter the agreement was executed on 21.3.1977. Delivery of the trawlers was to be made seven days after receipt of the approval or no objection certifi- cate for carrying out inspection to ascertain repairs to be carried out for making the trawlers fully operational and to ascertain the cost of such repairs. On 10.7. 1977 trawlers were delivered to the charterer for inspection and repairs. On 12.11.1977 the charterer wrote to the owner asking for payment of hire charges from 1.10.1977 and pointing out delays in repairs. The owner also requested the charterer to pay port charges with effect from 1.10.1977. On 2.2.1978 the charter party was modified to the extent that charter hire would commence from 15.1.1978 and that as the charterer had incurred substantial charges on repairs the owner shall bear only Rs. 1.5 lakhs per trawler for repairs carried out up to the commencement of the charter hire. The charter hire was revised to Rs.6,25,000 per trawler per year and an amount of Rs.6,70,000 paid towards deposit and charter hire from 15.1.1978 to May 1978. In the first week of March, 1978 the charterer paid Rs. 1,04,000 towards charter hire for June 1978. On 18.7.1978 the charterer wrote to the owner setting out payments made and claiming adjustment of Rs.90,000 towards repair charges and transferring Rs.14,000 towards charter hire. It was only on 14.9.1978 that the charterer for the first time raised some complaints and objections on the trawlers and questioned the very validity of the agree- ment. On 14.9. 1978 the trawlers were inspected by Kamath & D'Abrie Marine Surveyors who submitted their report on 26.9. 1978 and the suit was filed on 29.9. 1978.

The appellant-plaintiff's averment, as we have already mentioned, is that the trawlers suffered from inherent and latent defects in the refrigeration system which was an essential part of such trawlers and which were not discover- able by ordinary diligence at the time of entering into the agreement on 21st March 1977 and as such they were not fully operational. It is not their grievance that there was no refrigeration system at all in the trawlers but that only it was not of a particular standard, namely that even after extensive repairs it could not be brought to the standard of minus 20 degree F but attained only minus 10 degree F. The learned counsel for the appellant submits that 498 for deep sea fishing the temperature in the trawler's fish- hold has to be minus 20 degree F and minus 10 degree F would not be adequate and as a result the trawlers cannot be used for deep sea fishing. The grievance has been made that no opportunity to lead expert evidence on this question was available to the appellant. The question, therefore, arises under the facts and circumstances of the case, namely, whether the deficiency in the refrigeration systems to the extent of minus 10 degree F made the trawlers essentially different from trawlers with a refrigeration system of minus 20 degree F. The other question is whether this standard of the refrigeration system was in the minds of the parties at the time of entering into the contract and there was a mutual mistake regarding this, and the contracting minds were, therefore, not ad idem. From the series of steps taken for repairs and the stipulations in the charter party in- cluding the modifications thereof we are unable to hold that it was a case of mutual mistake as to a quality which made the trawlers transferred essentially different from the trawlers that the parties in their minds agreed to transfer. This being the position we have to agree with the learned courts below that there was no mutual mistake and the con- tract would not be avoided on this ground.

The next question is that of illegality or otherwise of the agreement. The learned trial court exercised its discre- tion to go into the question and arrived at the finding that there was no illegality on the ground of violation of the permission or the condition of licence granted by the Chief Controller of Exports and Imports. The learned lower appel- late court upheld that finding. It is settled law that where the subject matter of a reference is illegal no award can be of any binding effect. In Taylor v. Barnett, [1953] W.L.R. 562; the plaintiff had agreed to purchase goods from the defendants. The defendants had agreed to deliver. The goods were subject to the price control, sales at price in excess of the control price being forbidden by regulations at the time of making the contract (though not at the time of the delivery). The control price was less than the agreed price. The umpire awarded the plaintiffs damages and the award was good on the face of it, but it was held that the award should be set aside for illegality. If the contract itself was illegal, the controversy as to whether it was illegal or not would not be a dispute arising out of the contract as also would be the question whether the contract was void ab initio. When, however, it is found that a binding contract was made which was not illegal what follows from such a contract would be covered by the expression "dispute arising out of the contract". To stay a suit under section 34 of the Act the Court has to see, inter-alia, whether there was a valid agreement to have the dispute concerned settled by arbitration and that the 499 proceedings are in respect of a dispute so agreed to be referred. In Taylor v. Barnett, (supra) Singleton J; ex- pressed the opinion that an arbitrator is guilty of miscon- duct if he knows or recognises that a contract is illegal and thereafter proceeds to make award upon dispute arising under that contract. The illegality of a contract can be an issue in deciding want of jurisdiction. The first and essen- tial pre-requisite to making an order of stay under section 34 of the Act, as was ruled in Anderson Wright Ltd. (supra) is that there is a binding arbitration agreement between the parties to the suit which is sought to be stayed. Public policy imposes certain limitations on the freedom of con- tract by forbidding the making of certain contracts. In such cases though all other requisites for formation of the contract are complied with, parties to such forbidden con- tracts are not allowed to enforce any rights under them. In clear cases the law strikes at the agreement itself by making the contract illegal. However, the effect and nature of illegality will depend upon on the facts and circum- stances of each case. Thus, the effects of illegality are by no means uniform. In other words, the effect of illegality is not the same in all cases. Where a statute makes a con- tract illegal or where a certain type of contract is ex- pressly prohibited there can be no doubt that such a con- tract will not be enforcible. In Rearbitration between Mahmoud and Isphani, [1921] 2 K.B. 716 by a war time statu- tory order it was forbidden to buy or sell linseed oil without a licence from the Food Controller. The plaintiff had a licence to sell to other licenced dealers. He agreed to sell and deliver to the defendant a quantity of linseed oil, and before the contract was made, asked the defendant whether he possessed a licence, the defendant falsely as- sured him that he did. Subsequently; however, the defendant refused to accept the oil on the ground that he had no licence. The plaintiff having brought an action for damages for nonacceptance, the Court of Appeal refused to entertain the action even if the plaintiff-was ignorant, at the time the contract was made, of the facts which brought it within the statutory prohibition observing that it was a clear and unequivocal declaration by the legislature in the public interest that this particular kind of contract shall not be entered into. A contract which was not illegal from the beginning may be rendered illegal later by the method of performance which did not comply with the statutory require- ments. The appellant's burden was to show that the charter party was illegal to take it out of the arbitration clause for if the contract is illegal and not binding on the par- ties the arbitration clause would also be not binding. Once it is shown to have been illegal it would be unenforcible as ex turpi causa non oritur actio. Again it is a settled principle that one who knowingly enters into a contract with improper object cannot enforce his rights thereunder. The learned 500 counsel for the appellant submitted that the import of trawlers was subject to the conditions of the import li- cence, and one of the conditions was that the goods imported under it will be utilised in the licence holder's factories and that no portion thereof will be sold or will be permit- ted to be utilised by any other party or placed with any financier other than the banks authorised to deal in the foreign exchange and State Financial Corporation, provided that particulars of goods to be pledged are reported by the licence to the licencing authorities. We are of the view that this was a proforma condition in the licence No. P/CC/206299 dated3.3.1971 and could not appropriately be applied to the two imported trawlers. Needless to observe that the appellant plaintiff was also a party to the agree- ment of charter party in respect of the two imported trawl- ers. We are also of the view that though it purported to be actual user's licence there was no violation of this condi- tion in view of the express permission granted by the Con- troller vide his Memo No. GG.IV/28/143/70/71/374 dated 17.8.1977 with specific reference to the licence No.P/CC/2062299 dated 3.3.1971 allowing the chartering of the two imported trawlers to be delivered to plaintiff M/s. I.T.C. India Ltd. We also agree with the learned courts below that the modifications dated 2.2.1978 did not make any alteration so as to make the agreement contrary to the terms and conditions of the permission inasmuch as the permission was for a period of three years. The option to continue hire of the trawler for a further period of three years did not ipso facto violate the permission. There was also no viola- tion as to the duration of the charter party.

The next question is whether the dispute under the charter party raised in the suit are arbitrable. The divi- sion bench held that the learned Single Judge was right in so far as he held that the matters were arbitrable apart from the question of illegality, invalidity of the contract. We agree with this view inasmuch as it is obvious that the question of invalidity of the contract due to the alleged mutual mistake would be de hors and independent of the contract and as such would not be referable under the arbi- tration clause, In so far as the question of illegality of the charter party is concerned as the appellant plaintiff has not established that the charter party was illegal or void ab initio the question whether the modification as alleged had rendered the contract illegal would be covered by arbitration clause which reads:

"Any dispute or difference at any time arising between the parties hereto in respect of the construction meaning or effect or as to the rights and liabilities of the parties afore- said hereunder or any other matter arising out of this 501 agreement, shall be referred to arbitration in accordance with the subject to the provision of the Indian Arbitration Act, 1940 or any statutory modification or re-enactment thereto or thereof for the time being in force and the venue of Arbitration shall be Madras or Cal- cutta, and not elsewhere and the Award or Awards in such arbitration shall be made a rule of court of competent jurisdiction at the instance of either party".

We agree that under the above clause the reliefs claimed in the suit other than the question of ab initio invalidity or illegality of the contract would be referable. However, it will be within the jurisdiction of the arbitrator to decide the scope of his jurisdiction as we have said earlier that the court cannot make a contract between the parties and its power ends with interpretation of the contract between them. The same principle also applies to the arbi- tration agreement unless of course, the parties to the arbitration agreement authorises the court to make and modify the agreement for themselves.

Mr. C.S. Vaidyanathan for the respondents states that the respondent shall have no objection to a retired Judge of the Supreme Court being appointed as Arbitrator and the respondents shall not raise the question of limitation as indicated by Mr. Shanti Bhushan learned counsel for the appellant. We have no doubt that the Arbitrator so appointed shall proceed in accordance with law to decide the questions including that of the jurisdiction, if raised. In the result, we find no merit in this appeal and hence it is dismissed leaving the parties to bear their own costs.

T.N.A.					       Appeal	dis-
missed.
502