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 7, Cited by 0]

Calcutta High Court

Maa Durga Electric Centre vs Union Of India And Anr on 4 August, 2025

Author: Shampa Sarkar

Bench: Shampa Sarkar

OC 15
                                ORDER SHEET
                              AP-COM/549/2025
                       IN THE HIGH COURT AT CALCUTTA
                            COMMERCIAL DIVISION
                                ORIGINAL SIDE


                         MAA DURGA ELECTRIC CENTRE
                                     VS
                           UNION OF INDIA AND ANR


     BEFORE:
     The Hon'ble JUSTICE SHAMPA SARKAR
     Date: 4th August, 2025.


                                                                            Appearance:
                                                           Mr. Amritam Mondal, Adv.
                                                          Mr. Arindam Samanta, Adv.
                                                                  . . .for the petitioner.

                                                       Mr. Shiv Chandra Prasad, Adv.
                                                      Mr. Srikumar Chakraborty, Adv.
                                                                 . ..for the respondent.


The Court:

1.     This is an application for appointment of an Arbitrator as per Clause 25 of

General Conditions of Contract, 2020 of the Central Public Works Department

(CPWD) (since modified).

2.     The respondent no.2 issued a e-notice inviting tender for certain works, the

value of which was Rs.29,94,310/-. The petitioner submitted its bid and a letter

of award was issued by the respondents.              An agreement bearing no.

03/EE(E)/Kol-II/2023-24, was entered into between the parties and the date for

completion of the work was April 15, 2024. As per the letter of award and the

agreement, the conditions of the GCC were made applicable.
                                           2

3.    Disputes arose between the parties with regard to non-payment of part of

the 1st R/A Bill and the 2nd R/A Bill.          The petitioner contends that the

respondents had issued a completion certificate on May 10, 2024, but did not

release the payment as also the performance guarantee.

4.    Letters were written by the petitioner to the respondent no.2 as also to the

respondent no.1, on various occasions. The letters went unheeded. Accordingly,

on August 26, 2024, another letter was written to the respondent no.2 with a

copy to the respondent no.1, inter alia, stating that, in the event the respondents

did not perform their contractual obligations, the petitioner would refer the

dispute to arbitration in terms of Clause 25 of the GCC, 2020. Again, on October

3, 2024, the respondent no.2 was called upon to release the performance

guarantee, the final bill and all legitimate dues.

5.    By the letter dated November 26, 2024, the Chief Engineer,(Kolkata)

Central Public Works Department was requested to appoint an Arbitrator as per

the contractual terms.       As the respondents did not take any steps, the

application had been filed for appointment of an Arbitrator.

6.    Ms. Banerjee, learned advocate for the respondent submits that the

payments had been made as per the work done. The claims were not admitted.

An application in proper form, seeking release of the performance guarantee, had

not been submitted by the petitioner. The Correction Slip No.7 which was the

modification of Clause 25 had not been properly followed. As per Clause 25.1 of

the said Corrections Slip No.7, the petitioner ought to have applied for

conciliation.

7.    Mr. Mandal rebuts the submissions of Ms. Banerjee and states that the

issues raised must be decided by the learned Arbitrator. He further submits that
                                           3

the provision for conciliation is no-longer relevant in view of the fact that several

letters had been written to the respondents requesting for payment, release of

personal guarantee and compliance of the other obligations under the said

agreement.

8.    Considered the submissions of the respective parties. Although, the

Correction Slip No.7 does away with the provision for constitution of a DRC, the

petitioner applied before the appropriate authority for constitution of a DRC. The

petitioner also approached the authority several times, requesting payment of

the money and release of the personal guarantee.        Had the respondents been

serious about holding a conciliatory process, the request made by the petitioner

would have been responded to. Instead, there was total silence. The petitioner's

letters record the grievances and the nature of the dispute, in great detail.

9.    Secondly, Clause 25.1 of Correction Slip No.7 provides that if the

contractor considers any work demanded of him to be outside the requirements

of the contract or disputes any drawing, record or decision given in writing by the

Engineer-in-Charge, or if the Engineer-in-Charge considers any act or decision of

the contractor on any matter in connection with or arising out of the contract or

carrying out of the work to be unacceptable and disputable, such party may

promptly refer such disputes and the amount claimed for each dispute, to the

Conciliator (Special Director General or the Additional director General concerned

with the work, as applicable). Such conciliation shall be applied in a particular

prescribed format which is Appendix XVII mentioned in Schedule F.

10.   In my prima facie view, here, the conciliation clause is not applicable. If the

contractor considers a work demanded of him to be outside the requirement of

the contract or disputes the drawings or decision given in writing by the
                                            4

Engineer-in-Charge, the matter may be referred to conciliation. Alternatively, the

Engineer-in-Charge can also apply for conciliation, if he considers any act or

decision of the contractor on any matter in connection with the contract, to be

unacceptable and disputable.        This is the limited scope of the conciliation

process.     However, the question of the jurisdiction of the learned Arbitrator

includes arbitrability. The dispute can be decided by the learned Arbitrator.

11.   Moreover, the letter dated November 26, 2024 clearly indicates that the

petitioner had asked the respondents to act on the basis of Clause 25 of the

General Conditions. It was the obligation of the respondent to act in terms of the

modified provision, that is, the Correction Slip No.7, which they chose not to do

so.

12.   Under such circumstances, this Court is constrained to hold that the

reference of the dispute to further conciliation will be empty formality, especially

by taking into consideration the scope of conciliation under Clause 25(1).

13.   Reference is made to the decision of Visa International Limited vs.

Continental Resources (USA)          Limited reported in (2009)      2 SCC 55 and

Demerara Distilleries Private Limited and Anr. vs. Demerara Distillers

Limited reported in (2015) 13 SCC 610.

14.   In the decision of Visa International (supra) the Hon'ble Apex Court held

as follows:-

           "38. It was contended that the pre-condition for amicable settlement of
           the dispute between the parties has not been exhausted and therefore
           the application seeking appointment of arbitrator is premature. From the
           correspondence exchanged between the parties at pp. 54-77 of the paper
           book, it is clear that there was no scope for amicable settlement, for both
           the parties have taken rigid stand making allegations against each other.
           In this regard a reference may be made to the letter dated 15-9-2006
           from the respondent herein in which it is inter alia stated "... since
           February 2005 after the execution of the agreements, various
                                          5

        meetings/discussions have taken place between both the parties for
        furtherance of the objective and purpose with which the agreement and
        the MoU were signed between the parties. Several correspondences have
        been made by CRL to VISA to help and support its endeavour for
        achieving the goal for which the abovementioned agreements were
        executed". In the same letter it is alleged that in spite of repeated
        requests the petitioner has not provided any funding schedules for their
        portion of equity along with supporting documents to help in convincing
        OMC of financial capabilities of the parties and ultimately to obtain
        financial closure of the project. The exchange of letters between the
        parties undoubtedly discloses that attempts were made for an amicable
        settlement but without any result leaving no option but to invoke the
        arbitration clause."

15.   In the decision of Demerara Distilleries Private Limited and Another v.

Demerar Distillers Limited reported in (2015)13 SCC 610, the Hon'ble Apex

Court held as follows:-

         "5. Of the various contentions advanced by the respondent Company to
         resist the prayer for appointment of an arbitrator under Section 11(6) of
         the Act, the objections with regard the application being premature; the
         disputes not being arbitrable, and the proceedings pending before the
         Company Law Board, would not merit any serious consideration. The
         elaborate correspondence by and between the parties, as brought on
         record of the present proceeding, would indicate that any attempt, at
         this stage, to resolve the disputes by mutual discussions and mediation
         would be an empty formality. The proceedings before the Company Law
         Board at the instance of the present respondent and the prayer of the
         petitioners therein for reference to arbitration cannot logically and
         reasonably be construed to be a bar to the entertainment of the present
         application. Admittedly, a dispute has occurred with regard to the
         commitments of the respondent Company as regards equity
         participation and dissemination of technology as visualised under the
         Agreement. It would, therefore, be difficult to hold that the same would
         not be arbitrable, if otherwise, the arbitration clause can be legitimately
         invoked. Therefore, it is the objection of the respondent Company that
         the present petition is not maintainable at the instance of the
         petitioners which alone would require an in-depth consideration."


16.   Clause 25.2 provides that if the conciliation fails the party aggrieved can

ask the Chief Engineer to appoint an Arbitrator. The clause provides that the

Chief-Engineer or the Superintendent Engineer will appoint the Arbitrator. The

provision is quoted below:-
                                6

"25.2 Arbitration: If the aforesaid conciliation proceedings fail or the
Conciliator fails to give proposal for settlement within the aforesaid
period, either party may promptly give notice in the proforma prescribed
in Appendix XVIII, under intimation to the other party, to the Chief
Engineer or the Superintending Engineer concerned with the work (as
applicable), hereinafter referred to as the Arbitrator Appointing
Authority as indicated in Schedule F. for appointment of Arbitrator.
However, a party may seek appointment of Arbitrator without taking
recourse to the process of conciliation mentioned in sub-clause 25.1
above.
In the event of either party giving a notice to the Arbitrator Appointing
Authority for appointment of Arbitrator, the said Authority shall appoint
Arbitrator as per the procedure given below and refer such disputes to
arbitration.
(a) Number of Arbitrators: If the contract amount is lass than Rs.100
crore, the disputes may be referred for adjudication by a sole Arbitrator.
If the contract amount is Rs. 100 crore or more, the disputes may be
referred to an Arbitral Tribunal of three Arbitrators.
(b) Qualification of Arbitrators: It is a term of this contract that each
member of the Arbitral Tribunal shall be Graduate Engineer with
experience in execution of public works engineering contracts, and he
should have worked earlier at a level not lower than the Chief Engineer
(equivalent to level of Joint Secretary to the Government of India).
The aforesaid educational qualification and work experience shall be
mandatory for appointment as Arbitrator.
The age of Arbitrator at the time of appointment shall not exceed 70
years. An Arbitrator may be appointed notwithstanding the total
number of active arbitration cases with him.
(c) Parties to select Arbitrator: Based on the criteria specified above, a
list of empanellea Arbitrators has been prepared in CPWD, and the
parties shall have option to select an Arbitrator from the list sent to
them.
25.3 Appointment of Sole Arbitrator: The parties may opt for
appointment of the Arbitrator of the Ministry of Housing and Urban
Affairs. In such cases, the party seeking arbitration has to submit án
express agreement in writing as per Appendix XIX towards waiver of
Section 12(5) of the Arbitration and Conciliation Act, 1996 along with
the notice for appointment of Arbitrator in the proforma prescribed in
Appendix XVIII. under intimation to the other party. The Arbitrator
Appointing Authority shall, within 30 days of receipt of the said notice,
appoint Arbitrator of the Ministry of Housing and Urban Affairs as
Arbitrator in the matter, provided the other party also submits waiver of
Section 12(5), ibid in Appendix XIX within 7 days of the receipt of the
said notice.
Where any one of the parties does not opt for the Arbitrator of the
Ministry of Housing and Urban Affairs, or does not submit the waiver
agreement, the Arbitrator Appointing Authority shall propose five
Arbitrators from the list of CPWD Empaneled Arbitrators 10 the party
seeking arbitration under intimation to the other party within 15 days of
                                             7

         receiving the notice. The party seeking arbitration shall give his choice
         for one of them within 15 days of receiving the list, and the Arbitrator
         Appointing Authority shall appoint the chosen personas the Sole
         Arbitrator within 15 days of the receipt of choice.
         It is a term of this arbitration agreement that if the parties fail to select,
         within the period prescribed above, an Arbitrator of their choice from
         the list of CPWD Empaneled Arbitrators forwarded to them, the
         Arbitrator Appointing Authority shall himself select and appoint
         Arbitrator from the said list."


17.   However, such provision of unilateral appointment is no-longer applicable,

in view of the decision of the Hon'ble Apex Court in the matter of Perkins

Eastman Architects DPC and Another vs. HSCC (India) Ltd. reported in 2019

SCC OnLine SC 1517, and Central Organisation for Railway Electrification

vs. ECI SPIC SMO MCML (JV) A joint Venture Company reported in 2024 SCC

OnLine SC 3219. The person who cannot act as an arbitrator, also cannot

appoint an arbitration. A person to be chosen from the curated panel of the

CPWD will also be contrary to Section 12(5) of the said Act.

18.   The    Hon'ble   Apex   Court    in   Central   Organization     for   Railway

Electrification (supra), held thus:-

            "73. The 2015 amendment has introduced concrete standards of
            impartiality and independence of arbitrators. One of the facets of
            impartiality is procedural impartiality. Procedural impartiality implies
            that the rules constitutive of the decision-making process must favour
            neither party to the dispute or favour or inhibit both parties
            equally.137 Further, a procedurally impartial adjudication entails
            equal participation of parties in all aspects of adjudication for the
            process to approach legitimacy.138 Participation in the adjudicatory
            process is meaningless for a party against whom the arbitrator is
            already prejudiced.139 Equal participation of parties in the process of
            appointment of arbitrators ensures that both sides have an equal say
            in the establishment of a genuinely independent and impartial arbitral
            process.
            74. Under Sections 12(1) and 12(5), the Arbitration Act recognises
            certain mandatory standards of independent and impartial tribunals.
            The parties have to challenge the independence or impartiality of the
            arbitrator or arbitrators in terms of Section 12(3) before the same
            arbitral tribunal under Section 13.140 If the tribunal rejects the
                               8

challenge, it has to continue with the arbitral proceedings and make
an award. Such an award can always be challenged under Section 34.
However, considerable time and expenses are incurred by the parties
by the time the award is set aside by the courts. Equal participation of
parties at the stage of the appointment of arbitrators can thus obviate
later challenges to arbitrators.
75. Independence and impartiality of arbitral proceedings and equality
of parties are concomitant principles. The independence and
impartiality of arbitral proceedings can be effectively enforced only if
the parties can participate equally at all stages of an arbitral process.
Therefore, the principle of equal treatment of parties applies at all
stages of arbitral proceedings, including the stage of the appointment
of arbitrators.
***

124. The doctrine of bias as evolved in English and Indian law emphasizes independence and impartiality in the process of adjudication to inspire the confidence of the public in the adjudicatory processes. Although Section 12 deals with the quality of independence and impartiality inherent in the arbitrators, the provision's emphasis is to ensure an independent and impartial arbitral process."

In Perkins Eastman (supra), the Hon'ble Apex Court held thus :-

..."20. We thus have two categories of cases. The first, similar to the one dealt with in TRF Ltd. [TRF Ltd. v. EnergoEngg. Projects Ltd., (2017) 8 SCC 377 : (2017) 4 SCC (Civ) 72] where the Managing Director himself is named as an arbitrator with an additional power to appoint any other person as an arbitrator. In the second category, the Managing Director is not to act as an arbitrator himself but is empowered or authorised to appoint any other person of his choice or discretion as an arbitrator. If, in the first category of cases, the Managing Director was found incompetent, it was because of the interest that he would be said to be having in the outcome or result of the dispute. The element of invalidity would thus be directly relatable to and arise from the interest that he would be having in such outcome or decision. If that be the test, similar invalidity would always arise and spring even in the second category of cases. If the interest that he has in the outcome of the dispute, is taken to be the basis for the possibility of bias, it will always be present irrespective of whether the matter stands under the first or second category of cases. We are conscious that if such deduction is drawn from the decision of this Court in TRF Ltd. [TRF Ltd. v. EnergoEngg. Projects Ltd., (2017) 8 SCC 377 : (2017) 4 SCC (Civ) 72] , all cases having clauses similar to that with which we are presently concerned, a party to the agreement would be disentitled to make any appointment of an arbitrator on its own and it would always be available to argue that a party or an official or an authority having interest in the dispute would be disentitled to make appointment of an arbitrator.
9

21. But, in our view that has to be the logical deduction from TRF Ltd. [TRF Ltd. v. EnergoEngg. Projects Ltd., (2017) 8 SCC 377 : (2017) 4 SCC (Civ) 72] Para 50 of the decision shows that this Court was concerned with the issue, "whether the Managing Director, after becoming ineligible by operation of law, is he still eligible to nominate an arbitrator" The ineligibility referred to therein, was as a result of operation of law, in that a person having an interest in the dispute or in the outcome or decision thereof, must not only be ineligible to act as an arbitrator but must also not be eligible to appoint anyone else as an arbitrator and that such person cannot and should not have any role in charting out any course to the dispute resolution by having the power to appoint an arbitrator. The next sentences in the paragraph, further show that cases where both the parties could nominate respective arbitrators of their choice were found to be completely a different situation. The reason is clear that whatever advantage a party may derive by nominating an arbitrator of its choice would get counter-balanced by equal power with the other party.But, in a case where only one party has a right to appoint a sole arbitrator, its choice will always have an element of exclusivity in determining or charting the course for dispute resolution. Naturally, the person who has an interest in the outcome or decision of the dispute must not have the power to appoint a sole arbitrator. That has to be taken as the essence of the amendments brought in by the Arbitration and Conciliation (Amendment) Act, 2015 (3 of 2016) and recognised by the decision of this Court in TRF Ltd. [TRF Ltd. v. EnergoEngg. Projects Ltd., (2017) 8 SCC 377 : (2017) 4 SCC (Civ) 72] ...

24. In Voestalpine [VoestalpineSchienen GmbH v. DMRC, (2017) 4 SCC 665 : (2017) 2 SCC (Civ) 607] , this Court dealt with independence and impartiality of the arbitrator as under : (SCC pp. 687-88 & 690-91, paras 20 to 22 & 30) "20. Independence and impartiality of the arbitrator are the hallmarks of any arbitration proceedings. Rule against bias is one of the fundamental principles of natural justice which applied to all judicial and quasi-judicial proceedings. It is for this reason that notwithstanding the fact that relationship between the parties to the arbitration and the arbitrators themselves are contractual in nature and the source of an arbitrator's appointment is deduced from the agreement entered into between the parties, notwithstanding the same non-independence and non-impartiality of such arbitrator (though contractually agreed upon) would render him ineligible to conduct the arbitration. The genesis behind this rational is that even when an arbitrator is appointed in terms of contract and by the parties to the contract, he is independent of the parties. Functions and duties require him to rise above the partisan interest of the parties and not to act in, or so as to further, the particular interest of either parties. After all, the arbitrator has adjudicatory role to perform and, therefore, he must be independent of parties as well as impartial. The United Kingdom Supreme Court has beautifully highlighted this aspect 10 in Hashwani v. Jivraj [Hashwani v. Jivraj, (2011) 1 WLR 1872 : 2011 UKSC 40] in the following words : (WLR p. 1889, para 45) '45. ... the dominant purpose of appointing an arbitrator or arbitrators is the impartial resolution of the dispute between the parties in accordance with the terms of the agreement and, although the contract between the parties and the arbitrators would be a contract for the provision of personal services, they were not personal services under the direction of the parties.'

21. Similarly, Cour de Cassation, France, in a judgment delivered in 1972 in Consorts Ury [Fouchard, Gaillard, Goldman on International Commercial Arbitration, 562 [Emmanuel Gaillard & John Savage (Eds.) 1999] {quoting Cour de cassation [Cass.] [Supreme Court for judicial matters] Consorts Ury v. S.A. des Galeries Lafayette, Cass.2e civ., 13-4-1972, JCP, Pt. II, No. 17189 (1972) (France)}.] , underlined that:

'an independent mind is indispensable in the exercise of judicial power, whatever the source of that power may be, and it is one of the essential qualities of an arbitrator'.

22. Independence and impartiality are two different concepts. An arbitrator may be independent and yet, lack impartiality, or vice versa. Impartiality, as is well accepted, is a more subjective concept as compared to independence. Independence, which is more an objective concept, may, thus, be more straightforwardly ascertained by the parties at the outset of the arbitration proceedings in light of the circumstances disclosed by the arbitrator, while partiality will more likely surface during the arbitration proceedings. ***

30. Time has come to send positive signals to the international business community, in order to create healthy arbitration environment and conducive arbitration culture in this country. Further, as highlighted by the Law Commission also in its report, duty becomes more onerous in government contracts, where one of the parties to the dispute is the Government or public sector undertaking itself and the authority to appoint the arbitrator rests with it. In the instant case also, though choice is given by DMRC to the opposite party but it is limited to choose an arbitrator from the panel prepared by DMRC. It, therefore, becomes imperative to have a much broadbased panel, so that there is no misapprehension that principle of impartiality and independence would be discarded at any stage of the proceedings, specially at the stage of constitution of the Arbitral Tribunal. We, therefore, direct that DMRC shall prepare a broadbased panel on the aforesaid lines, within a period of two months from today..."

19. The claim of the petitioner is less than Rs. 100 Crores and as such the dispute is to be adjudicated by a sole Arbitrator.

11

20. Upon a discussion of the above mentioned clauses, this Court is satisfied that the dispute should be referred to arbitration, leaving all points raised by Ms. Banerjee open for adjudication before the learned Arbitrator, which includes the jurisdiction of the learned Arbitrator, arbitrability of the dispute, admissibility of the claim etc.

21. Under such circumstances, the Court appoints Mr. Anindya Basu, learned Advocate, Bar Library Club, as the Arbitrator, to arbitrate upon the dispute between the parties. This appointment is subject to compliance of Section 12 of the Arbitration and Conciliation Act, 1996.

22. The learned Arbitrator shall fix his own remuneration as per the Schedule of the Arbitration and Conciliation Act.

23. All points including the point of limitation are left open to be decided by the learned Arbitrator.

24. AP-COM 549 of 2025 is, accordingly, disposed of.

(SHAMPA SARKAR, J.) SP/