Karnataka High Court
Kanyakumari Builders Pvt. Ltd vs Spring Borewells Company Pvt. Ltd. on 8 July, 2014
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 8TH DAY OF JULY, 2014
:BEFORE:
THE HON'BLE MR.JUSTICE HULUVADI G. RAMESH
C.R.P. 353/2013 c/w 354/2013
BETWEEN:
Kanyakumari Builders Pvt. Ltd.,
having its R O: Raheja Chambers
Linking Road and
Main Avenue, Santacruz (West),
Mumbai - 400 054 and
Br.Off: # 24/1, Vittal Mallya Road,
Bangalore - 560 001,
By its Director Mr. Aditya Raheja,
Aged about 30 years. ..PETITIONER
(BY SRI: AJESH KUMAR S., ADV.)
AND:
1. Spring Borewells Company Pvt. Ltd.,
A Company incorporated under the
Companies Act, 1956 and having its
Registered Office at No.41,
Cubbon Road, Bangalore - 560 001,
by its Director - Mr. K.L. Swamy.
2. M/s. L.K. Trust,
having its Office at 101,
Infantry Road, Bangalore - 560 001,
Reptd: by its Trustee
Mr. K.L. Swamy. ..RESPONDENTS
(BY SRI: S.K.V. CHALAPATHY, SR. COUNSEL FOR
SRI.S.SUKUMAR & SRI.S.RAMESH, ADVS. FOR R-1 & R-2)
2
THESE REVISION PETITIONS ARE FILED U/S 115 OF THE CODE OF
CIVIL PROCEDURE, PRAYING TO SET ASIDE THE ORDER DATED 18.06.2013
PASSED BY THE VI ADDL. CITY CIVIL AND SESSIONS JUDGE IN MISC.
NO.20/2013 AT ANNEXURE 'A' AND THE ORDER DATED 30.11.2012 PASSED
BY THE ARBITRAL TRIBUNAL AT ANNEXURE 'A' .
THESE CIVIL REVISION PETITIONS COMING ON FOR ADMISSION
THIS DAY, THE COURT MADE THE FOLLOWING:
ORDER
These Revision Petitions are filed against the order dated 30.11.2012 - annexure A in CRP 354/2013 by the Arbitral Tribunal allowing the application filed to summon the Auditor/Chartered Accountant as witness and the order dated 18.6.2013 in Miosc.20/2013 - annexure A in CRP 353/2013 by the VI Addl. City Civil & Sessions Judge, Bangalore allowing the application of the respondents herein filed under S.27 of the Arbitration & Conciliation Act, 1996 issuing witness summons to the auditor of the petitioner to appear before the Arbitral Tribunal.
Heard the counsel for the respective parties.
The counsel appearing for the petitioner placing reliance on the decision of the Delhi High Court in the case of Hindustan Petroleum Corporation Vs Ashok Kumar Garg - AIR 2006 Delhi 366 contended that Section 27 of the Arbitration Act provides jurisdiction to the Civil 3 Court for securing the witnesses and there must be an application indicating the names and addresses of the parties and the arbitrators. It is also contended the order impugned is hit by Section 123 of the Evidence Act. It is a professional communication between the Advocate and his Client or Auditor and his Client and will be confidential. To secure the auditor to adduce evidence that too by the opposite party is against settled principles. The other side could have secured their own witnesses to explain the auditor's report.
In support of the arguments, he relied upon the case of M C Ananda & Anr Vs M C Chikkanna & Anr - AIR 2001 Karnataka 139 wherein this Court has referred to Order 16 Rule 21 of CPC which reads::
"a party to the suit may be required and a party may be entitled to require any other party to the suit to give evidence or to produce the documents and the Court below appears to have proceeded on a mistaken notion that a party, to the suit is not entitled subject to the power and permission of the Court to summon or examine the opposite party". Order 16 Rule 21(1) as amended reads::
"(1)when a party to a suit, is required by any other party thereto to give evidence, or to produce a document, the 4 provisions as to witness shall apply to him so far as applicable.
(2) When a party to a suit gives evidence on his own behalf, the Court may in its discretion permit him to include as costs in the suit of money equal to the amount payable for travelling and other expenses to other witness in the case of similar standing".
Further, at para 8 of the Judgment this Court has referred to a Division Bench judgment of this Court in the case of Mallangowda & Ors Vs Gavisiddangowda & Anr - AIR 1959 Mys. 194 wherein it is observed ::
We have in unmistakable terms stated in this Court previously that this practice of calling the opposite party as a witness on his side should not be countenanced as it is not in the interest of justice.
This Court in the decision noted supra has also observed 'the discretionary power to summon the witnesses has to be exercised in a judicial manner and that it ought never to be permitted as it is not in the interest of justice. It is open to Court to refuse to permit the summoning by a party of his opponent, as his own witness in support of his own case'. 5
Learned Counsel appearing for the respondent has referred to the decision of the Apex Court reported in (2005) 8 SCC 618 in the case of SBP & Company Vs. Patel Engineering Ltd., and another wherein in paras 45 and 46 of the Judgment, the Apex Court has held that :
"It is seen that some High Courts have proceeded on the basis that any order passed by an Arbitral Tribunal during arbitration, would be capable of being challenged under Article 226 or 227 of the Constitution. Under Section 37 of the Arbitration Act makes certain orders of the Arbitral Tribunal appealable, for which an aggrieved party pas an avenue for ventilating its grievances against the award including any in-between orders that might have been passed by the Arbitral Tribunal acting under Section 16 of the Act. The party aggrieved by any order of the Arbitral Tribunal, unless has a right of appeal under Section 37 of the Act, has to wait until the award is passed by the Tribunal. This appears to be the scheme of the Act".
Learned Counsel referring to the said decision submitted that this Court cannot exercise the Supervisory powers on the orders of the Arbitration Court or Arbitration Tribunal. The High Court is not an Appellate Forum and this order is not assailable. Accordingly, he contends that that the Revision Petition itself is not maintainable. 6
What is noted in the order issuing summons to the Auditor of the petitioner is to depose about the report which is a professional communication between the petitioner and the auditor. The summons has to be issued by way of issuing process under the provision of C.P.C. read with Section 27 of the Arbitration Act which requires application of mind.
In the case on hand, it is not the petitioner approaching this Court by way of seeking judicial review or to exercise appellate powers rather it is the assistance sought by the Arbitration Tribunal as per Section 27 to issue summons. The prayer of the petitioner is to hold the order impugned is without application of mind and the order of the court below issuing witness summons to the statutory auditor to appear before the Tribunal to give evidence is contrary to law.
Part I of the second schedule of the Chartered Accountants Act, 1949 deals with professional misconduct in relation to chartered accountants in practice. Clause (1) therein reads : a chartered accountant in practice shall be deemed to be guilty of professional misconduct if he discloses information acquired in the course of his professional engagement to any person other than his client so engaging him...... This position makes it clear the issuance of summons to secure the auditor 7 of the petitioner to depose against the petitioner is once again impermissible even under the Statute having regard to professional secrecy.
Having regard to the above, the respondent can very well adopt any other method known to law to establish a case against the petitioner. The order of the Arbitral Tribunal seeking to issue summons and also the issuance of summons by the civil court as per O 16 R 1, CPC is totally unwarranted.
Accordingly, the impugned orders in both the revision petitions are set aside. Petitions are allowed.
Sd/-
JUDGE Rbv /an