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 19, Cited by 0]

Delhi District Court

Indian Oil Corporation Ltd vs Prime Industries on 18 October, 2024

    IN THE COURT OF MS. ANURADHA SHUKLA
BHARDWAJ: DISTRICT JUDGE (COMMERCIAL COURT)-
            02, SOUTH, SAKET, DELHI


OMP (Comm.) No.66/2021


1. INDIAN OIL CORPORATION LTD.
   Having its office at
   1, Sri Aurobindo Marg, Yusuf Sarai,
   New Delhi-110016.
   Through its authorized signatory
                                                ....Petitioner

                                Versus


1. PRIME INDUSTRIES
   Having its office at
   711, Embassy Centre,
   Nariman Point,
   Mumbai-400021.
   Through its authorized signatory
                                               ....Respondent


               Date of filing                   : 29.10.2021
               Date of reserving order          : 28.08.2024
               Date of order                    : 18.10.2024



                               ORDER

1. This is a petition under section 34 of the Arbitration and Conciliation Act, 1996 seeking setting aside of award dt.22.07.2021 passed by Sh. Satyakam, Advocate, Ld. Sole OMP (COMM) 66/2021 1 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries Arbitrator, whereby the claim of the respondent (claimant in the arbitration proceedings) was allowed in the sum of Rs.41,01,740/- alongwith interest @ 18% p.a from 10.06.2016 till the date of award and a further interest @ 18% p.a from the date of the award till the date of payment.

2. Brief facts as per petitioner are that petitioner (respondent in the arbitration proceedings) is a Government of India undertaking and is inter-alia engaged in manufacture and sale of polymers while respondent (claimant in the arbitration proceedings) is a partnership concern engaged in the business of Polypropylene (PP) Woven sacks and other related products. For the purpose of packing and transportation of the polymers manufactured by petitioner it requires PP Woven Sacks. Pertinently the raw material required for manufacturing of PP Woven Sacks is Polypropylene (PP), which is also a polymer and is also provided by the petitioner.

3. On 09.07.2013, petitioner invited tender under two bid system from bidders for qualification and prescribed the commercial terms and conditions for selection of a successful bidder under its notice dt. 09.07.2013 inter-alia for supply of PP Woven sacks for packing PP granules (apart from PE granules) at IOCL's Polymer Plant, Panipat, Haryana subject to and on the terms and OMP (COMM) 66/2021 2 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries conditions contained in the NIT. Respondent/claimant submitted its bid and was declared a successful bidder. Letter of intent (LOI) dt.16.01.2014 was issued by the petitioner in favour of the respondent. On 27.01.2014 petitioner issued a work order dt.27.01.2014 for supply of PP Woven Sacks as per the categories and quantities provided in the work order. In compliance with the provisions of work order, respondent submitted total performance security of Rs.1,79,00,100/-. The nominal value as per the work order for the work performed was fixed at Rs.17,90,00,716/-. The term which is the cause of dispute between the parties as contained in NIT was regarding pricing of the bags to be supplied by the respondent to the petitioner. The term is contained in clause 3 of special conditions of contract and reads as under:-

(a) Clause 3 of Special Conditions of Contract:-
3.2. "Unit rate should be as per price schedule and should include all charges what-so-ever including all duties, taxes, freight etc. Rates of excise duty, Sales tax and other statutory levies should be separately indicated. This rate shall remain firm and fixed till the validity of the rate contract/execution of order except for the provisions of price variation clause as mentioned hereunder."
3.3 "Price Variation: The rate shall remain fixed during the contract period unless otherwise OMP (COMM) 66/2021 3 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries mentioned. For the consideration of the Basic Price of raw material, Zonal General Trade Price (ZGTP) of PP Raffia grade (1030RG), as per IOCL PP Price List as applicable at Panipat (Haryana) as of 1 st day of the previous month without taxes, duties and freight & without any discount/incentive offered in the price list shall be considered."

4. The non-inclusion of discount offers was also contained in general purchase agreement, which is as under:-

(b) Clause 2.1 of General Purchase agreement (GPA):-
2.1. " The components price of Material as finalized shall be firm for during period of contract from the date of placement of Purchase Order except for changes in raw material pricing/government levies.

All discounts like cash, trade and any other discounts should not be considered for raw material price.

(c) Schedule of rates of annexure A to the LoI:-

"the Basic cost of raw material, Zonal General Trade price (ZGTP) of PP Raffia grade (1030RG), as per IOCL (PP) price list as applicable at Panipat (Haryana) as of 1st day of previous month without taxes, duties and freight and without any discount/incentive offered in the price list.
OMP (COMM) 66/2021 4 of 29 Indian Oil Corporation Ltd.
Vs. Prime Industries Reference price has been considered as mentioned in the price bid document which will be applicable as per tender's terms and conditions. 'The above rate is based on basic raw material cost ZGTP PP raffia grade (1030RG) as per IOCL PP price list as applicable at Panipat as of 01.10.2013.
(d)Bottom of Price bid:- (BoQ1)/(BoQ2):-
"Basic cost of raw material, Zonal General Trade price (ZGTP) of PP Raffia grade (1030RG), as per IOCL PP Price List as applicable at Panipat (Haryana) as of 1st day of previous month without taxes, duties & freight and without any discount/incentive offered in the price list.

5. The respondent thus was being offered the benefit of discount in pricing of raw material i.e PP Raffia Grade (1030RG) as this discount was not being computed in the fixing of price of the bags being supplied by the respondent to the petitioner.

6. On 17.06.2014 respondent wrote an e-mail to the petitioner stating that petitioner had re-structured its pricing formula of PP Raffia grade from 08.05.2014. On 19.06.2014, petitioner replied to respondent's e-mail stating that tender terms does not speak of landed price and hence cannot be used as reference in the context. On 03.09.2014, petitioner in its capacity of seller of PP Raffia, OMP (COMM) 66/2021 5 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries issued a letter to the President of All India Flat Tape Manufacturer's Association on 03.09.2014 regarding withdrawal of existing trade discount in PP & HDPE Raffia w.e.f 08.05.2014.

7. The respondent filed a claim before the arbitrator and challenged the withdrawal of the trade discount on the ground that the same affected his profit margin substantially. The respondent sought an award directing petitioner to pay a sum of Rs.46,54,822/- and interest on the said amount alongwith costs. The plea of respondent before the tribunal was that the bidders were required to give their bid within price range provided by petitioner. The price of raw material was to be considered as per ZGTP as per price list of PP (1030RG) of petitioner at Panipat. It was pleaded that it was an industry practice over the years to provide a G Grade, S Specific, R Raffia, T Trade Discount over and above the published price of raw material under the IOCL PP price list, which discount was being provided by the petitioner and other manufacturers of Polymers. At the time of issuance of tender document IOCL PP price list was providing a trade discount of Rs.4000/- per MT on the raw material prices. It was pleaded by the respondent that since the discount was an unwritten norm, therefore, a clause was inserted in NIT that the said discount would not be included in the raw material price while fixing the price of bags. It was OMP (COMM) 66/2021 6 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries pleaded that the condition was inserted with complete understanding that the discount will be given to successful bidder but for the purposes of calculation of the bids the price was to be considered without reducing the raw material price under the price list.

8. Ld. Counsel for petitioner has relied upon the judgments in case titled as Food Corporation of India Vs. Chandu Construction & Anr. (2007) 4 SCC 697; Delhi Development Authority Vs. R.S.Sharma and Company, New Delhi, (2008) 13 SCC 80; Swan Gold Mining Limited Vs. Hindustan Copper Limited, (2015) 5 SCC 739; Ssangyong Engg. & Construction Co. Ltd. Vs. NHAI, (2019) 15 SCC 131, Delhi Airport Metro Express Private Limited Vs. Delhi Metro Rail Corporation Limited, (2022) 1 SCC 131 & ONGC Ltd. Vs. Saw Pipes Ltd. (2003) 5 SCC 705.

9. Ld. Counsel for respondent has relied upon the judgments in case titled as Delhi Airport Metro Express Private Limited Vs. Delhi Metro Rail Corporation Limited (2022) 1 SCC 131; Atlanta Limited Vs. Union of India (2022) 3 SCC 739; UHL Power Company Ltd. Vs. State of Himachal Pradesh (2022) 4 SCC 116; Dyna Technologies Pvt. Ltd. Vs. Crompton Greaves Limited (2019) 20 SCC 1; Patel Engineering Limited Vs. North Eastern Electric Power Corporation Limited (2020) 7 SCC 167; Union of OMP (COMM) 66/2021 7 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries India & Anr. Vs. Annavaram Concrete Pvt. Ltd. 2021 SCC Online Del 4211.

10. The impugned award dt. 22.07.2021 has been challenged inter-alia on the grounds that the same is not only completely perverse, but based on no evidence whatsoever, and on material which is completely irrelevant on arriving at a decision based entirely on petitioner's letter dt. 03.09.2014, which was not only alien to the subject matter of the contract between the parties but was completely irrelevant and had no bearing on the terms of the contract from which the arbitration proceedings emanated; that Ld. Sole Arbitrator has grossly failed to appreciate the basic facts and specific terms of the contract between the parties and the impugned award has thus resulted in absurdity; that Ld. Sole Arbitrator ignored the express terms of contract and instructions to bidders, special conditions of contract and letter of intent as also the work order; that Ld. Sole Arbitrator erred in holding that the discount offered in the price list could have been withdrawn and adjusted in the price list were well within the subject contract under consideration and therefore, the said issue required to be considered; that Ld. Sole Arbitrator has altered and rewritten the terms of the contract between the parties in as much as by holding that even though the various terms of the contract prohibited consideration of trade discount, since petitioner was given OMP (COMM) 66/2021 8 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries trade discount since 2010, petitioner could not withdraw it; and by inserting specific clauses for non-consideration of trade discount was to ensure that the benefit of trade discount would always be available for respondent; that Ld. Sole Arbitrator erroneously held that trade discount which was provided by petitioner to respondent under a different transaction altogether of supply of raw material had a direct bearing on present contract without appreciating that the two have no nexus in as much as for the purpose of supply of PP bags, respondent was admittedly free to procure the raw material from any third party which may or may not have offered price discount to respondent; that Ld. Sole Arbitrator has taken into account the letter dt.03.09.2014 written by petitioner to the Association of Manufacturers of Flat Tape, which is completely irrelevant to the decision that Ld.Sole Arbitrator has arrived at and that Ld. Sole Arbitrator ignored the vital evidence and/or contentions of petitioner on record in arriving at its decision as such the impugned award is completely perverse.

11. Arguments have been advanced by Ms.Prachi Vashisth, Ld. Counsel for petitioner as also by Sh. Abhishek Bansal, Ld. Counsel for respondent. The written submissions and list of reliances were also filed by both the parties and have been considered.

OMP (COMM) 66/2021 9 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries

12. The foremost arguments of the petitioner is that Ld.Arbitrator has based its award on an irrelevant document issued to third party. It was argued that the letter dt. 03.09.2014 by way of which petitioner had withdrawn the trade discount earlier offered on the purchase of PP/HDPE Raffia, which was being supplied by petitioner to its customers, was erroneously linked by Ld. Arbitrator to the arbitration holding that the said letter amounted to a breach of contract.

13. The petitioner itself is mentioning that the letter dt.03.09.2014 was indicating withdrawal of trade discount to its customer. The respondent admittedly is a customer of the petitioner as it used to purchase raw material from petitioner, which raw material was used to produced bags which were then supplied to the petitioner. Relevantly the two process i.e purchase of raw material and sale of finished product are inter linked as the price of raw material was one of the elements to fix the price of finished product. Therefore, to say that any change in the price of raw material would have had no effect on the supply of finished product would be incorrect. There was as such, no error in Ld. Arbitrator relying upon letter dt. 03.09.2014 vide which the petitioner withdrew the trade discount being given by it to its customers- the respondent being one of such customers was an affected party and therefore, was well within his rights to challenge/object OMP (COMM) 66/2021 10 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries to/rely on this document, which amounted to unilateral change carried by petitioner in the pricing methodology as provided for under the contract. The letter itself says that "We have revised the methodology of pricing of PP/HDPF Raffia." The contents of the letter would clearly indicate that petitioner had changed the pricing methodology based on which the parties had entered into the contract.

14. It was argued by Ld. Counsel for the petitioner that the respondent was free to procure the raw material i.e PP/HDPE Raffia from anywhere. It, however, chose to buy the same from petitioner, the respondent therefore, could not have had any grievance since as per the contract there was no linkage with the purchase of raw material. Ld. Counsel for petitioner in support of her contention relied upon the judgments of Hon'ble Supreme Court in Delhi Development Authority Vs. R.S.Sharma and Company, New Delhi & Swan Gold Mining Limited Vs. Hindustan Copper Limited (supra). In Delhi Development Authority Vs. R.S.Sharma and Company, New Delhi arbitrator had wrongly concluded that department had insisted upon the use of stone from a particular place. The Hon'ble Supreme Court had relied upon the judgment in Associate Engineering Company Vs. Govt. of A.P (1991) 4 SCC 93 wherein it was held that if the arbitrator commits an error in the construction of contract, that is an error within his jurisdiction but if he wonders outside the OMP (COMM) 66/2021 11 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries contract and deals with the matters not allotted to him, he commits a jurisdictional error. .... a conscience disregard of the law or the provisions of contract from which he has derived his authority vitiates the award.

15. It is correct that the respondent was not under obligation to purchase raw material from petitioner only, it could have purchased raw material from anyone who could provide the same on discount. The fact, however, is that even if the goods were purchased by respondent from someone else, it would not have changed the price fixation of finished products i.e bags as the same was to be fixed on the basis of price of raw material being offered by the petitioner. Ld. Arbitrator has rightly held that the fact that the claimant could purchase the raw material from a third party was irrelevant since for the purposes of calculation of price of bags to be supplied by respondent, the reference eventually was to be made to the price list of petitioner, which was the mandate of contract. Even if the respondent had purchased the raw material from a third party it would have remained entitled for the discount being offered by the petitioner on the raw material. The entitlement of the petitioner therefore, is coming from its right to have had the discount excluded for all times in computation of purchase price of raw material. It would be relevant that the pricing methodology was changed by the petitioner mid-way of the contract. As argued by Ld. Counsel for OMP (COMM) 66/2021 12 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries respondent, it would not have been easier for the respondent to have entered into a contract for purchase of raw material from a third party on urgent basis. Also, since the time was essence in the agreement as has been pleaded by petitioner in one of the cases, the delay if it would have occasioned in entering into a contract with a third party for purchase of raw material, the same would have had delayed supply of finished products to the petitioner.

16. The argument of Ld. Counsel for petitioner that the issue of purchasing raw material and the contract for supply of PP bags was wrongly mixed since the respondent was purchasing raw material from the petitioner. Had the respondent been purchasing raw material from someone else, it could not have claimed a right on discount. As stated hereinabove the two transactions were inter-linked and what the respondent has challenged is withdrawal of discount because of which the price of raw material came down and sale price of finished product also came down. For the sake of argument if the respondent was purchasing raw material for Rs.1 from petitioner and was getting benefit of 50 paisa on account of discount, it would have remained entitled for the amount of 50 paisa irrespective of what price was fixed for raw material. If the respondent was purchasing raw material say for .75 paisa, it would still have remained entitled for the discount of 50 paisa. Thus, Ld. Arbitrator has correctly held that the fact that OMP (COMM) 66/2021 13 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries respondent could have purchased raw material from someone else did not have any effect on the case since the withdrawal of discount would have adversely affected the respondent under all circumstances. It is one of the interpretations of contract that the specific term of contract barred the discount, other interpretation being that the term meant that discount would continue to flow to the respondent, which has found favour by the Ld. Arbitrator.

The finding of Ld.Arbitrator being one of the interpretations of the contract cannot be interfered by this court.

17. Ld. Counsel for petitioner has relied upon the judgment in Swan Gold Mining (supra) wherein the Hon'ble Supreme Court was dealing with the clause where the petitioner had undertaken liability of sales tax, service tax and other taxes in the contract and therefore, the court held that there was no patent illegality in the award passed by arbitrator and that the award was not in conflict with public policy.

In the instant matter the issue is regarding interpretation of words "without any discount/incentive offered in the price list" which has two plausible meanings and therefore, the arbitrator having chosen one, this court cannot say that the interpretation chosen by Ld. Arbitrator was incorrect. In fact, since the discount was being provided to the respondent since long the interpretation OMP (COMM) 66/2021 14 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries given by Ld. Arbitrator would be more logical and first interpretation. It would be relevant to note that all the bidders were bound by the terms and conditions stated in NIT, GPA and SCC for supply of PP Woven Sacks and bids were offered keeping in mind the terms and conditions. The petitioner therefore, did not consider the discount being offered to it in the computation carried for bid since there was a presumption that the price of raw material whatever shall be fixed, will be considered in price fixation of bags without the discount which was being offered to the bidders including respondent and the respondent will keep getting the benefit of discount, which was being offered and was a norm in the industry.

18. It has been argued by Ld. Counsel for the petitioner that Ld. Sole Arbitrator had grossly failed to appreciate basic facts and specific terms of contract between the parties and the award has resulted in absurdity. It was argued that Ld. Arbitrator has altered and re-written the terms of contract between the parties by holding that though the terms of contract prohibited the consideration of trade discount, which was being given since 2010, petitioner could not withdraw the same. Ld. Counsel for petitioner in this regard has relied upon the judgment in Food Corporation of India Vs. Chandu Construction & Anr. (Supra). In the cited judgment the Hon'ble Supreme Court was considering the clause of contract where filling OMP (COMM) 66/2021 15 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries up of plinth with sand under the floor for completion of project was contemplated. Relevant clause stated that the rate would include the cost of materials and labour involved in all the operations described above. The claimant in the said case sought extra payment for sand and arbitrator stated that extra payment for supply of sand was payable. Sand being the material therefore, logically could not be paid separately.

19. The petitioner is heavily relying upon use of words "without any discount/incentive offered in the price list". There are two interpretation of this phrase unlike in the cited judgment where there could not be two interpretations for considering sand into the material or not considering it in the material. Ld. Arbitrator has elaborated the effect of withdrawal of discount in para 10 of the award and has considered the evidence of witness of petitioner in detail. Relying upon the two he arrived at the conclusion that the intention of parties in incorporating the above expression in the contract meant that the trade discount offered on the price of raw material in the price list was not to be considered with the price in the price list and was part of tender condition. Conversely, if such tender condition was not there, the discount could have been considered. Ld. Arbitrator arrived at the conclusion that the expression was to ensure that the discount is not considered while considering the price of bag alongwith OMP (COMM) 66/2021 16 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries the price indicated in the price list. It was to ensure that discount remains a discount and does not merge with the price of raw material indicated in the price list. The methodology was to let the amount of discount pass to the manufacturer of bag. If this clause was not there, there would have been issues of clarity between the price of raw material in the price list and effective price of raw material.

Ld. Arbitrator therefore, has leaned to the interpretation of clause to mean that benefit of discount was to go to the respondent while calculating the price of raw material and not that petitioner was entitled to withdraw the discount as and when it wanted. Admittedly, the interpretation being given by Ld. Arbitrator to the clause is one of the probable interpretations. It needs to be taken note of that as per admitted case of the parties the discount was a norm in the industry. The trade discount was made available since 2010 from the time when petitioner entered into polymer business with the respondent. Since the discount was continuously being given ever since the petitioner entered into the business-the interpretation given by Ld. Arbitrator seems more probable than what is being suggested by Ld. Counsel for the petitioner.

20. Ld. Counsel for petitioner has relied upon the judgment in Ssangyong Engg. & Construction Co. Ltd. Vs. OMP (COMM) 66/2021 17 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries NHAI (supra). Hon'ble Court in the cited judgment held that "a fundamental principle of justice has been breached, namely, that a unilateral addition or alteration of a contract can never be foisted upon an unwilling party, nor can a party to the agreement be liable to perform a bargain not entered into with the other party. Clearly, such a course of conduct would be contrary to fundamental principles of justice as followed in this country, and shocks the conscience of this Court."

The Hon'ble Supreme Court had further held that the ground was available only in very exceptional circumstances and under no circumstance could the court interfere with the award on the ground that justice was not done in the opinion of the court.

In fact, the finding of the Hon'ble court applies more to the case of respondent who was being granted discount continuously and would have entered into agreement on the presumption that the clause had a beneficial interpretation and meant that the benefit of discount being given to it will not be considered in the computation of rate. The petitioner on the contrary gave a different interpretation to the clause- to mean that it could withdraw the discount at any point of time, which the petitioner would not have thought of as the interpretation at the time when the contract was entered.

21. Ld. Counsel for respondent has relied upon the judgment of Hon'ble Supreme Court in Atlanta Limited OMP (COMM) 66/2021 18 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries Vs. Union of India (2022) 3 SCC 739, wherein Hon'ble Supreme Court held that as long as arbitrator has taken a possible view, which may be a plausible view, simply because a different view from that taken in the award is possible based on the same evidence, would not be a ground to interfere with award. The Hon'ble Supreme Court held that it is a well settled principle of law that challenge cannot be laid to award only on the ground that the arbitrator has drawn his own conclusion or failed to appreciate relevant facts. Nor can the court substitute its own view on the conclusion of law and facts as against those drawn by the arbitrator as if it is sitting in appeal and relied upon the judgment in State of Rajasthan Vs. Puri Constructions Company Ltd.( 1994) 6 SCC 485, wherein it was observed as under:-

"26. The arbitrator is the final arbiter for the dispute between the parties and it is not open to challenge the award on the ground that the arbitrator has drawn his own conclusion or has failed to appreciate the facts."

22. In Dyna Technologies Pvt. Ltd. Vs. Crompton Greaves Limited (supra), the Hon'ble Court had held that "in umpteen number of judgments of this Court have categorically held that the Courts should not interfere with an award merely because an alternative view on facts and interpretation of contract exists. The Courts need to be cautious and should defer to the view taken by the Arbitral Tribunal even if the reasoning provided in the award is OMP (COMM) 66/2021 19 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries implied unless such award portrays perversity unpardonable under Section 34 of the Arbitration Act."

23. In UHL Power Company Ltd. Vs. State of Himachal Pradesh, Hon'ble Court held that "the interpretation of the relevant clause of the implementation agreement, as arrived at by the Ld. Sole Arbitrator, are both, possible and plausible. Merely because another view could have been taken, can hardly be a ground for the Ld. Single Judge to have interfered with the award.?

24. Testing the facts of the case on the guidelines laid by the Hon'ble Supreme Court and High Courts time and again, the Court has to consider if there is any violation or breach of any principle to an extent that warrants interference from the Court.

25. Coming to the interpretation of expression "without any discount/incentive offered in the price list" being given by Ld. Counsel, I would like to mention here that though the interpretation is one of the interpretations, however, since more than one interpretations were possible and the Arbitrator chose one of the views, this court cannot substitute the same with another view, which in the instant matter is being proposed by Ld. Counsel for petitioner. There is no illegality in the finding of Ld. Arbitrator that the expression "without any discount/incentive offered in OMP (COMM) 66/2021 20 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries the price list" was included at the time when the discount was being offered and in fact meant that the benefit of discount, which was being offered at the time of drawing of the contract should go to the respondent and not that the petitioner had a right to withdraw the discount unilaterally at any point of time.

26. Ld. Arbitrator has held in para 23 of the award that the effect of action of respondent in letter dt. 03.09.2014 is the same as considering the discount in the price list by ignoring the express stipulation that the discount was not to be considered for the purposes of basic price of raw material for determining the price of bags supplied by the claimant. It has been observed that the petitioner by single act had unilaterally changed the terms of the contract because by the said decision it was ensured that the benefit of expression, "without any discount and incentive offered in the price list" does not extend to the claimant. The petitioner in fact withdrew the discount and simultaneously merged it in the price list having a cumulative effect of taking away benefit otherwise provided in the contract.

Ld. Arbitrator in fact, has considered the act of petitioner on the principle of good faith i.e the parties have an obligation to display a behaviour towards the others which does not harm the latter and takes into account the reasonable expectation of businessman in the shoes of other side. Since the petitioner did not give any justification for sudden withdrawal of discount it achieved OMP (COMM) 66/2021 21 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries indirectly what could not have been achieved otherwise within the contractual stipulation. The petitioner therefore, did not act in good faith. To this effect Ld. Arbitrator has relied upon the judgment of Hon'ble Delhi High Court in Atlus Group India Private Limited Vs. Darrameks Hotel & Developers Private Limited 248 (2018) DLT 667. The entire relied portion is being reproduced hereunder for a better understanding:-

"7. I have considered the submission of the learned counsels for the parties. I would first quote the relevant discussion on the two Clauses in the Impugned Award:
Analysis & conclusion:
"...5.5 Perusal of the said clauses would reveal that Clause 9(1) of the agreement provides a right to the "owner" alone to terminate the agreement with 30 days prior notice; clause 9(II) provides a limited right to the respondent to terminate the agreement only when owner fails to pay the fee correctly within 30 days of the receipt of the written reminder for payment. But, it is not the respondent's case. However, Clause 9 (IV) also provides that, "either party may, upon thirty (30) days notice in writing to the other party, terminate the agreement." In sub-

clauses 9(II) and 9(IV), there is an apparent contradiction. Therefore, we need to find out, whether Clause 9 (IV) gives an independent OMP (COMM) 66/2021 22 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries right to the respondent to terminate tine contract any time, irrespective of the fact that 9(II) gives only limited right of termination, namely non- payment of fee, despite reminder."

5.6 Guiding rules for construction of documents are all well settled by several authoritative pronouncements. These are:

(a) to read the document as a whole for gathering intention of the parties; (b) to give natural, ordinary and sensible meaning to the language used in the document; and (c) the conflict, if any, is first to be resolved by giving harmonious construction to its various clauses. Thus, an interpretation which renders any clause in the document redundant is to be avoided. When we apply these principles to the facts at hand, it becomes obvious that the respondent could not validly terminate the contract under Clause 9(IV) for the following reasons:-
(A) If it is held that clause 9(IV) is independent and confers a right on the respondent to terminate the contract at any point of time and for any reason by merely serving 30 days notice, in that eventuality Clause 9 (II), which restricts right of the respondent for termination only in the eventuality of their fee not being paid despite OMP (COMM) 66/2021 23 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries reminder, would become redundant. It would be against basic rule of harmonious construction, of the various clauses of documents. In view of the same, it is held that Clause 9(IV) of the agreement does not provide any independent right of termination of the contract for the respondent. They could terminate the contract only for non-payment of their fees or other dues, despite reminders and not otherwise."

"...8. A reading of the above would show that the Arbitrator has held that there is an apparent contradiction between Clauses 9(II) and 9(IV) of the agreement and therefore, applying the principal of harmonious construction of a contract, which is to avoid interpretation which renders any clause redundant, holds that Clause 9(IV) does not provide any independent right of termination of the contract for the petitioner; the petitioner can terminate the contract only for non-payment of its fees and other dues, despite reminder and not otherwise."
"....14. In Associate Builders v. Delhi Development Authority, (2015) 3 SCC 49, the Supreme Court had cautioned the courts that in exercise of its power under Section 34 of the Act, if an Arbitrator construes the terms of the OMP (COMM) 66/2021 24 of 29 Indian Oil Corporation Ltd.
Vs. Prime Industries contract in a "reasonable manner", the Award cannot be set aside; construction of the terms of the Contract is primary for an Arbitrator to decide, unless the Arbitrator construed the Contract in such a way that it can be said to be something that no fair minded and reasonable man could do. In the present case, the arbitrator, in the name of interpreting the contract, has in fact, rewritten the same. Equally, in his endeavour to harmoniously construe Clause 9 so as to prevent 9(II) from becoming redundant, has made 9(IV) redundant."
"...16. As noted by me above, in the present case, there was no question of interpretation involved at all. Clause 9(IV) being explicit, was the final word on the intent of the parties. There are two distinct rights of termination vested in the hands of the parties in Clause 9 of the agreement. While Clause 9(II) empowers the petitioner to terminate the agreement for a cause, Clause 9(IV) authorizes either party to terminate the agreement without cause and by simply giving notice to the other. The Arbitrator seems to have proceeded on the basis that merely because a right to terminate for a cause is provided in the agreement, a separate right given to a party to terminate the agreement without OMP (COMM) 66/2021 25 of 29 Indian Oil Corporation Ltd.
Vs. Prime Industries cause would run counter to the same and therefore, would require to be harmoniously constructed with the right to terminate for a cause. This was a fundamental error committed by the Arbitrator vitiating the Impugned Award."

Ld. Counsel for the petitioner has vehemently argued that sole arbitrator failed to appreciate that there was no change in methodology indicated in letter dt. 03.09.2014 which was applicable to the respondent in the contract inter-se the parties. It erred in holding that the exercise if at all of the change in methodology was not under the subject contract.

It has been held hereinabove that Ld. Arbitrator was not incorrect in holding that letter had an effect to this contract as it required interpretation of words " without discount" and the discount was withdrawn by the petitioner vide letter dt. 03.09.2014. The petitioner has not explained as to what the word methodology mentioned in letter dt. 03.09.2014 meant. Ld. Arbitrator has interpreted it to mean that the petitioner wanted to take away the discount which was being offered to the parties on computation of price of raw material for all purposes rather than merely withdrawing the discount.

The interpretation being given by the petitioner to the contract clause in fact amounts to nullifying the benefit having been assured for the bidders and therefore, the OMP (COMM) 66/2021 26 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries discount could not be withdrawn unilaterally by the petitioner.

27. Relying upon the aforesaid judgment Ld. Arbitrator has rightly held that though the petitioner had a right to fix the price, it could not have changed methodology of fixing the price by withdrawing the discount. The change should have been made in a manner that it did not take away benefit of discount, which the claimant understood would pass to him, at the time when it entered into the agreement with the petitioner. The price of raw material therefore, could not be changed in a manner that the benefit of other stipulation (i.e of non-computation of discount in computation of price) was completely nullified.

There is no error in the finding of Ld. Arbitrator that the action of petitioner by withdrawing the discount which merged in the fixing of price of bags to be supplied by respondent, mid-way the contract and unilaterally was not bonafide and in fact, was detrimental to the other party. I do not find any error and illegality in the finding of Ld. Arbitrator that petitioner had failed to show any reason commercial or otherwise which made them to rework the trade discount in the middle of the contract. No explanation was given by the petitioner why the trade discount was removed during the period of contract and not before or after that. In fact, Ld. Counsel for the respondent has argued that the margin in the purchase of OMP (COMM) 66/2021 27 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries raw material and the sale price of finished product is very less and the main profit of the respondent was coming from the discount margin which was being included in the fixation of price of finished product. The withdrawal of discount meant a loss to the respondent which it could not have anticipated at the time of entering into the agreement as giving of discount was a norm of the industry at the relevant point of time.

Section 28 of Arbitration and Conciliation Act otherwise provides as under:-

28. Rules applicable to substance of dispute. [(3) while deciding and making an award, the arbitral tribunal shall, in all cases, take into account the terms of the contract and trade usages applicable to the transaction] Ld. Arbitrator therefore, was acting well within the provisions of law while considering that there was a trade practice of providing discount, existence of which would have weighed in the minds of bidders at the time of bidding and thus the interpretation given that the discount being provided was to flow to the bidder during the period of contract.

In so far as argument of Ld.Counsel for petitioner that appreciation of testimony of RW-1 by the Ld. Arbitrator is perverse and liable to be set aside is concerned, Ld. Arbitrator has appreciated the evidence in a manner in which it could have been appreciated. The court cannot re-appreciate the evidence u/s.34 of OMP (COMM) 66/2021 28 of 29 Indian Oil Corporation Ltd.

Vs. Prime Industries Arbitration & Conciliation Act.

The Hon'ble Delhi High Court in Ircon International Ltd. vs. Afcons Infrastructure Limited 2023 SCC Online Del. 2350 held as under:-

"patent illegality warranting setting aside of award should be such illegality or deficiencies at the face of award and/ or shock the conscience of the Court in order for it to qualify to be set aside by this Court.
28. Under section 34 of Arbitration & Conciliation Act, the role of court is limited to considering only the aspects mentioned in sub section 2 of the Section. It is settled law that the court u/s. 34 of Arbitration & Conciliation Act cannot sit in appeal and examine the reasoning given by arbitrator with an intent of substituting the same with the reasoning that appeals more to the court.
29. In view of above, the case of the petitioner is not found covered by any of the clauses provided u/s. 34 of A & C Act. The petition is dismissed. File be consigned to record room.
(ANURADHA SHUKLA BHARDWAJ) District Judge (Commercial Court)-02 South, Saket/Delhi.
Announced in the open court on 18.10.2024. Digitally signed by anuradha anuradha shukla shukla Date:
2024.10.18 16:07:20 +0530 OMP (COMM) 66/2021 29 of 29 Indian Oil Corporation Ltd.
Vs. Prime Industries