Allahabad High Court
State Of U.P.Thru.Prin.Secy. ... vs Gvk Emri(Up) Pvt.Ltd. Thru. Authorized ... on 5 August, 2021
Equivalent citations: AIRONLINE 2021 ALL 2263
Author: Sangeeta Chandra
Bench: Sangeeta Chandra
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?A.F.R. Court No. - 6 Case :- MISC. SINGLE No. - 16858 of 2021 Petitioner :- State Of U.P.Thru.Prin.Secy. Medical/Health/Family Welf. & Ors Respondent :- Gvk Emri (Up) Pvt. Ltd. Thru. Authorized Representative & Anr. Counsel for Petitioner :- Sudeep Kumar,C.S.C.,Mohit Jauhari Hon'ble Mrs. Sangeeta Chandra,J.
(ORAL) (1) Heard Shri Sudeep Seth, learned Senior Counsel assisted by Shri Sudeep Kumar and Shri Mohit Jauhari, for the petitioners and Shri Gaurav Mehrotra alongwith Mr. Tushar Mittal appearing for the respondents.
(2) The petitioners have challenged two orders of the Arbitral Tribunal dated 23.06.2021 filed as Annexures-1 and 2 to the writ petition, in so far as they relate to the determination of Fee and Administrative expenses payable to each of the Arbitrators in the arbitration proceedings between GVK EMRI (U.P.) Private Limited and State of U.P. and its assigns and they pray that a direction be issued determining the Fee and expenses of the Arbitrators which are appropriate in the matter.
(3) It has been submitted by the learned counsel for the petitioners that as per the Agreement dated 21.12.2011 between the petitioners and the respondents, on a dispute arising between the parties. They can invoke the arbitration clause under Article 18 (2) of the contract. From the Amended statement of Claim filed by the claimants on 24.09.2020 a sum of Rs.197,40,15,637/- (One hundred and Ninety Seven Crores thirty four lacs fifteen thousand and six hundred and thirty seven) had been prayed whereas the petitioners who are the respondents in the Arbitration proceedings filed a counter claim on 16.01.2021 wherein a sum of Rs.230,45,74,000/- (Two Hundred and Thirty crores Forty Five Lacs and Seventy Four Thousand) was prayed as a counter claim against the claimant. It was agreed between the parties that one Arbitrator shall be appointed by each of the parties and a third Arbitrator shall be appointed by the two Arbitrators on their own, consequently, the Arbitral Tribunal consisted of three Hon'ble retired Judges of this Court. In the preliminary hearing held for the purpose of determination of fee and administrative expenses, the Fee has been determined by the Arbitral Tribunal @ 0.125% of the Total Sum in Dispute with claim and the counter claim taken separately and additionally a fee @ 10% of the said amount has been determined towards Secretarial and Administrative expenses in connection with the Arbitration proceedings (to be shared equally by the parties). As per the orders passed by the Tribunal which are impugned in this petition, the parties have been directed to pay Rs.56,34,735/- (Fifty Six Lacs Thirty Four Thousand Seven Hundred and Thirty Five) which includes the amount of Rs.51,22,487/- (Fifty One Lacs Twenty Two Thousand Four Hundred and Eighty Seven) towards fee of the Arbitration individually and Rs.5,12,248/- (Five Lacs Twelve Thousand Two Hundred and Forty Eight) towards Secretarial and Administrative expenses to each of such Arbitrators.
(4) Learned Senior Counsel Shri Sudeep Seth appearing for the petitioners has pointed out that the order passed by the Tribunal for determining its Fee dated 23.06.2021 is clearly based on erroneous premises. He has read out Annexure No.1 detailing the determination of fee, and pointed out that the Arbitral Tribunal has referred to Sub Section (14) of Section 11 of the Arbitration and Conciliation Act, 1996 (hereinafter referred to as Act) as amended from time to time, and thereafter observed that Sub Section (14) of Section 11 refers to determination of fee of the Tribunal, in case Rules have been framed in this regard by the High Court. The High Court having not framed any Rules under Sub Section (14) of Section 11 of the Act, therefore, it was open for the Tribunal to ignore the Fourth Schedule altogether.
(5) Learned counsel for the petitioners has read out from the Act itself Section 11 thereof, which is a part of Chapter-III which relates to composition of Arbitral Tribunal and has referred to Section 11 (2) thereafter which says that subject to Sub Section (6) the parties are free to adopt any Procedure for appointing the Arbitrator or the Arbitrators. Sub Section (6) relates to Arbitral Tribunal being appointed either by the Supreme Court or by the High Court in case of failure of the parties to appoint one.
(6) Learned counsel for the petitioners has pointed out that it is clear from the language of the Act itself that it applies to all kinds of Arbitral Tribunals and the Procedure adopted for their appointment as a whole, either by agreement between the parties or on the failure of such agreement between the parties. In all such cases, Sub Section (14) of Section 11 would apply. Learned counsel for the petitioners has read out Sub Section 14 of Section 11 which is applicable today (as amended Sub Section 14 is yet to be notified). It is quoted hereinbelow:-
"(14) For the purpose of determination of the fees of the arbitral tribunal and the manner of its payment to the arbitral tribunal, the High Court may frame such rules as may be necessary, after taking into consideration the rates specified in the Fourth Schedule.
Explanation: For the removal of doubts, it is hereby clarified that this sub-section shall not apply to international commercial arbitration and in arbitration (other than international commercial arbitration) in case where parties have agreed for determination of fees as per the rules of an arbitral institution".
(7) It has been submitted by the learned counsel for the petitioners that the Explanation to Sub Section (14) would not apply in the case of the petitioners as it is not international commercial arbitration and it is also not a case where the parties have agreed amongst themselves about the fee of the Arbitration Tribunal. Therefore, the exclusionary Clause as given in the Explanation would not come in the way for the application of Sub Section (14) of Section 11 of the Act to the Arbitration proceedings between the parties.
(8) Learned counsel for the petitioners has read out the observations made by the learned Tribunal that the cases cited by the learned counsel for the State respondents are not applicable to the facts of the case and then pointed out the judgments that were cited by the petitioners in their arguments.
(9) The first such judgment is of Single Judge decision of the High Court of Delhi in Delhi State Industrial Infrastructure Development Corporation Limited Vs. Bawana Infra and Development Private Limited (hereinafter referred to as Bawana Infra judgment), the said judgment is reported in 2018 SCC Online Delhi, 9241. The writ petition was filed before the Delhi High Court primarily seeking an interpretation of the Fourth Schedule that was introduced by way of Amendment Act, 2015. The question was "whether the term, "Total Sum in Dispute" would mean the amount of claim and also counter claim taken separately rather than cumulatively." The Delhi High Court considered Law Commissions 246th Report wherein the mischief sought to be removed by way of introduction of the Fourth Schedule in the Act was dealt with. One of the main complaints against the Arbitration in India was the high cost associated with the same including Fee of the Arbitration Tribunal fixed unilaterally and disproportionately, by several Arbitrators. The Commission believed that if Arbitration was really to become a cost effective solution for dispute resolution in the domestic context, there should be devised some mechanism to rationalize the Fee structure for arbitration. It referred to a judgment rendered by the Supreme Court in Union of India Vs. Singh Builders Syndicate reported 2009 (4) SCC 523, where it was observed that:-
"The cost of arbitration can be high if the Arbitral Tribunal consists of retired Judges and there is no doubt or prevalent opinion that the cost of arbitration becomes very high in many cases where retired Judges are Arbitrator. The large number of sitting and charging of very high Fees per sitting with several additions, without any ceiling, have many time resulted in cost of arbitration approaching or even exceeding the amount involved in the dispute or the amount of the Award."
(10) Several observations made in Paragraph nos.10, 11 and 12 of the said judgment rendered by the Supreme Court in Union of India Vs. Singh Builders Syndicate (Supra) were considered by the Delhi High Court as also Law Commission's Report. The mechanism derived for the purpose of rationalizing of Fee structure for arbitration after much deliberation by the Legislature was thereafter introduced in the Fourth Schedule relating to Section 11 of the Act. It was observed that the Fee Structure as set up in the Fourth Schedule was based on the Fee by the Delhi High Court International Arbitration Center (D.I.A.C.) which specifically provided that "Sum in Dispute" shall include the counter claim made by the party. Therefore the intent of the Legislature and the objective sought to be achieved clearly pointed out to the conclusion that "Sum in Dispute" would be a cumulative value of the claim and the counter claim and not each of them treated separately. The Delhi High Court observed in Paragraph-14 that even in the general parlance "Sum in Dispute" shall include both claim and counter claim amounts. If the Legislature intended to have the Arbitral Tribunal exceed the ceiling limit by charging separate Fee for the claim and counter claim amounts it would be provided so in the Fourth Schedule.
(11) Learned Counsel for the petitioners has also pointed out the judgment rendered by a Single Judge of the Patna High Court in State of Bihar and others Vs. Bihar State Sugarcane Corporation Limited and Others decided on 05.03.2020 in C.W.J.C. Nos.14355 of 2019 and 23934 of 2018, reported in MANU/BH/0720/2020, where, while referring to the Fourth Schedule relatable to Sub Section (14) of Section 11 a reference was made to the judgment rendered in Bawana Infra (Supra). The Patna High Court came to the conclusion that the high costs are seriously hampering the growth of Arbitration as an effective alternate dispute resolution process. It referred to the judgment rendered in Union of India Vs. Singh Builders Syndicate Limited (Supra) also and then observed in Paragraph-12 of the report as follows:-
"12. This Court further finds that a conjoint reading of the provisions contained in Section 11(14), Section 38 and Fourth Schedule of the Arbitration and Conciliation Act, 1996 along with the 246th Law Commission Report, which has addressed the issue of fees of arbitrators and has suggested a model schedule of fees as a mechanism to rationalize the fee structure, leading to coming into being of the Arbitration and Conciliation (Amendment) Act, 2015, which has been passed with a view to make the arbitral process cost effective and has thus inserted Schedule Fourth to the Act, providing therein a model fee schedule for domestic arbitration, for the purposes of determination of fees of the arbitral tribunal, would definitely demonstrate that the intention of the legislature was/is to provide a upper cap to the fee of the arbitrator in order to make the arbitral process cost effective. In case, the legislature intended to permit the arbitrator(s) of the arbitral tribunal to fix a fee exceeding the ceiling amount by charging a base amount and a percentage of the claim amount, which would be subject to ceiling separately, it would have provided so in the "Fourth Schedule". Now coming back to the phrase used in the "Fourth Schedule", with regard to the "sum in dispute", it would be appropriate to reproduce the model fees prescribed for claim above Rs. 20,00,00,000/-, herein below:-
"Rs. 19,87,500 plus 0.5 per cent of the claim amount over and above Rs. 20,00,00,000 with a ceiling of Rs. 30,00,000".
It is apparent from a bare reading of the phrase "with a ceiling of Rs. 30,00,000/-", that the same cannot be considered as a modifying phrase at the end, which would only refer to the ceiling being applicable to "plus 0.5% of the claim amount over and above Rs. 20,00,00,000". Thus, it would be seen that the afore-said provision is to be read conjunctively and not in a disjointed manner inasmuch as doing so would defeat the intention of the legislature, resulting in exorbitant amount of fees being fixed by the learned arbitrators."
In Paragraph-14 of the said judgment the Patna High Court has observed as under:-
"Para-14. Having considered the aforesaid aspect of the matter as also the law laid down by the Hon'ble Courts, as referred to hereinabove in the preceding paragraphs, apart from taking into account the 246th Law Commission Report and the 2015 amendment made in the Arbitration and Conciliation Act, 1996, this Court is of the considered view that a sound interpretation of the "Fourth Schedule", especially keeping in mind the legislative intent as also taking into cognizance the plain and simple understanding of the aforementioned provision in simple English language used for the purposes of defining the model fee, as far as sum in dispute being above Rs. 20,00,00,000/- is concerned, can only have one meaning i.e. - "the ceiling of Rs. 30,00,000/- has to applied to the summation of the base amount and the percentage of claim added together, however, in cases, where the arbitral tribunal consists of a sole arbitrator he would be entitled to an additional amount of 25% of the maximum amount which, in any case, cannot be more than a sum of Rs. 7,50,000/- (25% of Rs. 30,00,000/-). It further held that the sum in dispute, as referred to in Schedule Fourth to the Arbitration and Conciliation Act, 1996 shall include both claim and counter claim amounts, as has also been held by the Hon'ble Delhi High Court in the case of Bawana Infra Private Ltd. (supra). It is needless to state that the "Fourth Schedule to the Arbitration and Conciliation Act, 1996, is not mandatory determining the fee structure where the fee structure has been agreed to in the agreement between the parties. Moreover, since no rules have been framed by the Hon'ble Patna High Court, providing for the fee schedule for domestic arbitration, the aforesaid "Fourth Schedule, to the Arbitration and Conciliation Act, 1996 shall govern the field regarding determination of fee of the arbitral tribunal."
(12) Learned counsel for the petitioners has also referred to a Division Bench judgment of the Punjab and Haryana High Court rendered in the case of Punjab State Power Corporation Limited Vs. Union of India and Others Civil Writ Petition No.3962 of 2017 decided on 21.07.2017, wherein a similar dispute was being considered and one of the issues that was raised was regarding the interpretation made by the Arbitral Tribunal about the fees admissible to them. The Arbitral Tribunal had held that a model fee prescribed would be admissible to all its members whereas the petitioners stated that the Arbitral Tribunal would be entitled to a composite fee in terms of the Fourth Schedule and the members of the Tribunal cannot be treated as separate individuals for the applicability of the Schedule. Both the petitioners and the Union of India (it was the respondent) had supported this contention. The Punjab and Haryana High Court observed that the observation of the Arbitral Tribunal was clearly erroneous. It observed that the note appended to the Fourth Schedule cannot be interpreted so as to mean that each member of the Tribunal shall be entitled to fee as admissible to the sole Arbitrator. It meant only that "in the eventuality of Arbitral Tribunal consisting of a solitary member, it would entitle him to an additional fee of 25% of the Model Fee, but if it is a multi member body then they would be entitled to composite fee as set up in the Fourth Schedule."
(13) Learned counsel for the petitioners has pointed out from the order impugned filed as Annexure-1 that after referring to arguments regarding the judgments of different High Courts being cited before it the Arbitral Tribunal observed that they are inapplicable to the facts of the case. It has not been stated as to how the facts of the case before the Arbitral Tribunal were different, in so far as the issues involved were regarding the applicability of Sub Section (14) of Section 11 and the Fourth Schedule for determining the fee of the Arbitral Tribunal, and whether such fee would be on the basis of claim and counter claim being treated separately or in a cumulative manner. It also involved the question whether such fee would be payable individually to each of the members of the Arbitral Tribunal or it would be a composite fee for all of them to be divided amongst themselves later on.
(14) It has been pointed out by the learned Senior counsel that after observing that the judgment in Bawana (supra) would not apply the Arbitral Tribunal strangely referred to one of the Paragraphs of the said judgment to come to the conclusion that Section 38 of the Act would apply in the absence of Rules framed under Section 11 (14) of the Act being framed by the High Court. The Tribunal thereafter observed that it was of the view that the fee of the Arbitrators in the case before it had to be determined with reference to Section 31, Section 31 (A) and Section 38 (1) of the Act.
(15) Learned counsel for the petitioners has taken this Court through Chapter-VI of the Act of which Section 31 and Section 31-A are a part. It relates to the making of Arbitral Award and termination of the proceedings. Section 31 relates to Form and Contents of Arbitral Award, and it also relates to Interim Arbitral Award, and Final Arbitral Award and the rate of interest etc. Under Section 31 (A), the Regime for Costs has been given (which Section was inserted w.e.f. 23.10.2015) and it relates to a "cost" to be awarded at the time of conclusion of arbitration either to the claimant or to the respondent of such arbitration proceedings. It does not relate to the determination of fee of Arbitral Tribunal. Such "Cost" in the Explanation appended to Section 31 (A) would be reasonable and would also take into account the Fee and expenses of the Arbitrators, the Court and the witnesses, Legal Fee and Expenses, Administration Fee, and other Expenses also. The intention of the Legislature was clear that if the Courts or the Arbitration Tribunal decides impose to "Cost" the factors given under Section 31-A would be considered for the determination of the same. Learned counsel for the petitioners has pointed out that the "Costs" are different from "Fee" the phrase "determination of fee" has been used only in Sub Section (14) of Section 11, which relates to Chapter-III and the mode and manner of appointment of Arbitrators and does not relate at all to "Costs" as has been wrongly presumed by the Arbitral Tribunal.
(16) Similarly, Section 38 in Chapter-X of the Act relates to deposit that have to be made by the parties to the arbitration proceedings only in terms of the "Costs" that would be later imposed after termination of arbitration proceedings. Sub Section-1 of Section 38 clearly says that the Arbitral Tribunal may fix the amount of the deposit, or the supplementary deposit, as the case may be as advance for the purpose of "Costs" referred to in Sub Section (8) of Section 31 which it expects will be incurred in respect of claim submitted to it. The First Proviso to Section 38 (1) says that where apart from claim, the counter claim has been submitted to the Arbitral Tribunal it may fix separate amount of deposit for the claim and counter claim.
(17) It has been argued by the learned counsel for the petitioners that the Proviso is only with respect to the payment of "Costs" to take into account the claim and counter claim separately, not with respect to determination of Fees, but Arbitral Tribunal has erroneously assumed that "Costs" would include the "fee" and Section 38 relates to separate deposit for claim and counter claim, therefore, the "fees" should also be determined separately for claim and counter claim.
(18) It has been submitted that the learned Tribunal has assumed that provisions with regard to "Costs" are the same as for "fees". This is apparent from the Paragraph-17 of the order which says that "keeping in view the Costs should remain reasonable" this Tribunal decides that the fee payable to each member of the Arbitral Tribunal would be 0.125% of the total sum in dispute that is the claim and counter claim put together. In addition to this, each of the Arbitrators was also be paid 10% of the fee payable to him towards Secretarial and Administrative expenses in connection with the arbitration proceedings." The Fee as determined was to be shared by the parties equally.
(19) In Annexure-2 to the writ petition which is also an order dated 23.06.2021 and challenged in this writ petition. The Tribunal has observed as under:-
" By order passed separately the Tribunal has today allowed claimant's application dated 19.03.2021, seeking amendment in statement of claim. The claimants shall incorporate the allowed amendment within a week of this order and shall supply its copy to the respondents. An amended copy of the Statement of Claim shall be placed on record of the Tribunal as mentioned in the said order.
The respondents have been allowed three weeks time from the date of this order to file additional Statement of Defence, if any.
By a separate detailed order this Tribunal has also decided that the fee payable to each of the member of this Tribunal would be 0.125% of the total sum in dispute i.e. claim and counter claim put together. Each of the arbitrator shall further be paid 10% of arbitration fee towards secretarial and administrative expenses. The fee so payable shall be borne by parties in the ratio of 50% each.
At present the total value of the claim of the claimant, including the amendment presently allowed, is Rs. 197,34,15,637/- (Rupees One Hundred Ninety Seven Crore Thirty Four Lac Fifteen Thousand Six Hundred Thirty Seven Only) and the value of the counter claim is Rs. 230,45,74,000/- (Rupees Two Hundred Thirty Crore Forty Five Lac Seventy Four Thousand Only). The total sum in dispute is Rs. 409,79,89,637/- (Rupees Four Hundred Nine Crore Seventy Nine Lac Eighty Nine Thousand Six Hundred Thirty Seven Only) on which 0.125% plus 10% of the said sum comes to Rs. 51,22,487/- + 5,12,248/- = Rs. 56,34,735/- (Rupees Fifty Six Lac Thirty Four Thousand Seven Hundred Thirty Five Only). shall be deposited by or before the date of issues, third similar installment of Rupees 14 Lac shall be paid by or before the commencement of evidence and the last installment of full remaining amount shall be deposited by or before the time of final argument.
Signed copies of the orders passed separately today have been supplied to the parties.
The matter shall now be taken up on 18.07.2021 at 2pm for identifying issues arising for determination of the case."
(20) It is an order that says that the fee be deposited in installments and the first installment of an amount of Rs.14 lacs (divided between the parties in equal shares) be deposited with each of the Arbitrators within a fortnight of the order. Similarly, the second installment of Rs.14 lacs should be deposited by or before the date of issues, and the third similar installment should be paid before the commencement of evidence and the last installment of the remaining amount be deposited by or before time of final argument.
(21) It has been argued that the learned Tribunal has taken the cue from Section 38 of the Act in making such order for deposit of Fee in advance. Fee is differently treated from "Cost" it is only for the cost to be determined at the termination of arbitration proceedings which are likely to be incurred by the parties, that a provision has been made in the Act under Section 38, for it to be deposited in advance.
(22) In sum and substance, the arguments raised by the learned Senior counsel for the petitioners is that the learned Tribunal has committed the error of misreading different Sections of the Act relating to different Chapters cumulatively as applicable to Section 11 of the Act which relates to appointment of Arbitral Tribunal and determination of Fee thereof.
(23) Shri Gaurav Mehrotra, who has filed his Power on behalf of the respondents today, has supported the arguments made by the learned Senior Counsel in so far as the the applicability of the various judgments of different High Courts are concerned, as according to him such judgments are clearly applicable to the facts of the case before the learned Tribunal and the learned Tribunal has erroneously ignored the observations made in them saying that they do not apply to the case before them.
(24) It has been pointed out further by Shri Gaurav Mehrotra that he had argued before the Tribunal that the Fourth Schedule relates to fee that is payable to each of the members of the Arbitral Tribunal individually on the basis of the Note appended to the Fourth Schedule which says that in the event the Arbitral Tribunal is a sole Arbitrator, he would be entitled to an additional amount of 25% of the fee payable as per the Schedule itself. It has been argued by Shri Gaurav Mehrotra that he still believes that each of the members of the Arbitral Tribunal shall be entitled to separate fee as determined as per the Fourth Schedule and it should not be paid in a composite manner to the entire Tribunal, as it would mean that when the Arbitral Tribunal consists of more than one member i.e., either two or five members, then an amount of Rs.30 lacs would be distributed amongst such three or five members proportionately which would be an unreasonably low amount whereas if the Arbitral Tribunal consists of only one member or sole Arbitrator, he would be entitled to the entire Fees of Rs.30 lacs + 25% over and above, as additional amount.
(25) It has been argued also by Shri Gaurav Mehrotra, that he supports the arguments made by the learned Senior Counsel with regard to the applicability of Sub Section (14) of Section 11 for the determination of Fee of the Arbitral Tribunal as Section 11 is a part of the Chapter-III which deals with the appointment of Arbitrator. Shri Gaurav Mehrotra has argued that "Sum in Dispute" has been held by both Punjab and Haryana High Court and Delhi High Court to mean the claim and counter claim taken cumulatively and not separately, and the learned Tribunal has erroneously interpreted the Section 38 relating to "Costs" as applicable to Section 11 also.
(26) He has pointed out from Annexure-1 to the writ petition that the basic premise for determination of Fee by the orders impugned by the learned Tribunal has been that for Fourth Schedule referred to Sub Section (14) of Section 11 which comes into operation only when the Arbitral Tribunal is constituted on an application of a party to the High Court or the Supreme Court, and that it does not apply to the cases where the Tribunal come into existence without intervention of the Court under Section 11 of the Act. Such premise has led to the super structure of the entire order become vitiated. The counsel for the respondents has also pointed out Paragraphs 12, 13, and 14 of the order impugned wherein reference has been made to Section 31, 31-A and Section 38 and says that all these sections relate to determination of "Costs" after termination of Arbitration proceedings and it has been specifically stated in the Act that such "Costs" would be part of the Arbitration Award. He has referred to Sub Section (1) of Section 31-A, the language of which clearly specifies that the "Regime of the Costs" would be applicable notwithstanding anything contained in the Civil Procedure 1908, and the Arbitral Tribunal shall have the discretion to determine whether "Cost" is payable by one party to another, the amount of such 'costs', and when such 'costs' are to be paid. Such costs as are referred under Section 38 are relatable to an eventuality where the arbitration proceedings are concluded in favour of either of the claimant or the respondent, to compensate them for the trouble of having undergone the protracted procedure of Arbitration to get their rights determined.
(27) Shri Gaurav Mehrotra, has referred to the first Proviso under Section 38 (1) where the deposits are to be made by the claimants and the respondents on their claim and counter claim separately for such costs as the Tribunal expects would be incurred in respect of the claims submitted to it. The Proviso appended to such section refers to costs being determined separately for claim and counter claim. It does not relate to "fee" which has to be determined on the cumulative amount of claim and counter claim.
(28) In this case, the claim of the respondents was approximately Rs.198 crores and counter claim of the petitioners was approximately Rs.230 crores, the Tribunal has wrongly calculated the "Sum in Dispute" amounting to more than Rs.409 crores. Because of this wrong assumption, the entire Fee structure determined by the learned Tribunal has become arbitrary.
(29) This Court having heard both the counsel for the petitioners as well as for the respondents, finds that the counsel for both the parties are in agreement with regard to the basic premise on which the orders impugned have been passed being erroneous, vitiating the entire order with the Vice of arbitrariness.
(30) This Court has also carefully gone through the judgments rendered by the Delhi High Court, Patna High Court and the Punjab and Haryana High Court. Although such judgments have only persuasive value and cannot be said to be binding precedings, this Court cannot ignore the observations made therein on the basis of 246th Report of the Law Commission which related to the Amendment Act of 2015. The mischief that was to be sought to be avoided was that of exorbitant costs of Arbitration, arbitrarily fixed by the Arbitral Tribunal which consisted of retired High Court and Supreme Court Judges sometimes. The arbitration proceedings were to be made an attractive proposition for Alternate dispute resolution. The observations made by the Hon'ble Supreme Court in Union of India Vs. Singh Builders Syndicate (Supra) cannot be ignored by this Court.
(31) In a Seven Judges Constitution Bench judgment rendered in Bengal Immunity Co. Ltd. v. State of Bihar [AIR 1955 SC 661], the Supreme Court observed in Paragraph-23 that it is a sound rule of construction of statute firmly established in England as far as back as 1584 when Heydon's case was decided that for the sure and true interpretation of all statutes in general (Be they penal or beneficial, restrictive or enlarging of the Common law), four things are to be discerned and considered:-
(1) what was the Common law before the making of the Act;
(2) what was the mischief and defect for which the common law did not provide;
(3) what remedy Parliament has resolved and appointed to cure the disease of the commonwealth; and (4) the true reason of the remedy;
and then the office of all the judges is always to make such construction as shall:
(a) suppress the mischief and advance the remedy; and
(b) suppress subtle inventions and evasions for the continuance of the mischief pro privato commodo (for private benefit); and
(c) add force and life to the cure and remedy according to the true intent of the makers of the Act pro publico (for the public good).?
(32) In Ameer Trading Corpn. Ltd. v. Shapoorji Data Processing Ltd., (2004) 1 SCC 702 :The Division Bench of the Supreme Court was considering the Order XVIII Rule 4 of the CPC as amended in 2002. With regard to the mode of "Examination-in-Chief" in every case and whether any discretion has to be drawn between the appealable and non-appealable cases. It considering whether the "Examination-in-Chief" on affidavit can be said to be sufficiently good replacement for oral tendering of evidence in Court and whether such mode of taking of evidence can cause prejudice to the other party, the Court considered the provisions of Rule 4 and Rule 5 of Order XVIII and observed that both are required to be read harmoniously, Keeping in mind the mischief sought to be reapprised by the amendment. As the amendments were made by the Parliament consciously and keeping in mind the experience from the past. The Supreme Court observed that "Examination-in-Chief" of witnesses would include the Evidence in Chief, cross-examination or re-examination. Rule 4 of Order XVIII speaks of "Examination-in-Chief". The unamended rule provided for the manner for which evidence is to be taken. Such "Examination-in-Chief" of a witness in every case shall be on affidavit. The said provisions has been made to curtail the time taken by the Court in examining the Witness-in-Chief. The rule 4 of Order XVIII does not make any distinction between appealable and non-appealable cases so far as mode of recording evidence is concerned. Such a difference is to be found only in Rules 5 and 13 of Order XVIII of the Code.
The Supreme Court observed that whereas under the unamended rule, the entire evidence was required to be adduced in court, now the Examination-in-Chief of a witness including the party to a suit is to be tendered on affidavit. The expression ?in every case? is significant. What thus remains viz. cross-examination or re-examination in the appealable cases will have to be considered in the manner laid down in the rules, subject to the other sub-rules of Rule 4.
Rule 5 of Order 18 speaks of the other formalities which are required to be complied with. In the cases, however, where an appeal is not allowed, the procedures laid down in Rule 5 are not required to be followed.
(33) The Supreme Court observed in Paragraphs 21, 22 and 23 of Ameer Trading Corporation (Supra), thus:-
"21. In a situation of this nature, the doctrine of suppression of mischief rule as adumbrated in Heydon's case [(1584) 3 Co Rep 7a : 76 ER 637] shall apply. Such an amendment was made by Parliament consciously and, thus, full effect thereto must be given.
22. In Halsbury's Laws of England, Vol. 44(1), 4th Reissue, para 1474, pp. 906-07, it is stated:
?Parliament intends that an enactment shall remedy a particular mischief and it is therefore presumed that Parliament intends that the court, when considering, in relation to the facts of the instant case, which of the opposing constructions of the enactment corresponds to its legal meaning, should find a construction which applies the remedy provided by it in such a way as to suppress that mischief. The doctrine originates in Heydon's case [(1584) 3 Co Rep 7a : 76 ER 637] where the Barons of the Exchequer resolved that for the sure and true interpretation of all statutes in general (be they penal or beneficial, restrictive or enlarging of the common law), four things are to be discerned and considered:
(1) what was the common law before the making of the Act;
(2) what was the mischief and defect for which the common law did not provide;
(3) what remedy Parliament has resolved and appointed to cure the disease of the commonwealth; and (4) the true reason of the remedy;
and then the office of all the judges is always to make such construction as shall:
(a) suppress the mischief and advance the remedy; and
(b) suppress subtle inventions and evasions for the continuance of the mischief pro privato commodo (for private benefit); and
(c) add force and life to the cure and remedy according to the true intent of the makers of the Act pro publico (for the public good).?
23. Heydon's rule has been applied by this Court in a large number of cases in order to suppress the mischief which was intended to be remedied as against the literal rule which could have otherwise covered the field. (See for example, Parayankandiyal Eravath Kanapravan Kalliani Amma v. K. Devi [(1996) 4 SCC 76 : AIR 1996 SC 1963] ; Bengal Immunity Co. Ltd. v. State of Bihar [AIR 1955 SC 661] and Goodyear India Ltd. v. State of Haryana [(1990) 2 SCC 71 : 1990 SCC (Tax) 223 : AIR 1990 SC 781])."
(34) The Supreme Court after referring to several of its judgments relating to amendment in Act carried out after experience was gathered from the past, referred to judgment rendered in District Mining Officer v. Tata Iron & Steel Co. [(2001) 7 SCC 358 : and the observation made therein:-
?The legislation is primarily directed to the problems before the legislature based on information derived from past and present experience. It may also be designed by use of general words to cover similar problems arising in future. But, from the very nature of things, it is impossible to anticipate fully the varied situations arising in future in which the application of the legislation in hand may be called for and words chosen to communicate such indefinite referents are bound to be in many cases, lacking in clarity and precision and thus giving rise to controversial questions of construction. The process of construction combines both literal and purposive approaches. In other words, the legislative intention i.e. the true or legal meaning of an enactment is derived by considering the meaning of the words used in the enactment in the light of any discernible purpose or object which comprehends the mischief and its remedy to which the enactment is directed.?
(35) This Court is of the considered opinion that Sub Section (14) of Section 11 and the Fourth Schedule relatable to it, are applicable to even Arbitral Tribunal appointed by the parties themselves in terms of their contract/agreement.
(36) This Court is also in agreement with the observations made by the various High Courts quoted hereinabove, regarding the question of "Sum in Dispute" which has to be taken cumulatively as the claim and counter claim and not calculated separately as eventually only one of the parties to the arbitration proceedings would most likely succeed. If the claimant succeeds it would be getting around 198 crores whereas if the respondents succeed they would be getting an amount of Rs.230 crores. As each of the parties would be getting only the amount claimed by them at the termination of the arbitration proceedings.
(37) This Court is also of the considered opinion that the Fourth Schedule is applicable to even Arbitral Tribunals appointed under Section 11 (2) and the ceiling limit of Rs.30 lacs as Model Fee for all claims above Rs.20 crores would be applicable in the case of determination of Fee of Arbitral Tribunal and the orders impugned have erroneously ignored the Fourth Schedule saying that it would only be applicable to cases where the High Court has framed Rules or appointed Arbitrators.
(38) With regard to the question whether Fee should be taken as a composite amount or is to be paid separately and individually to each Arbitrator, this Court is of the considered opinion that the arguments raised by Shri Sudeep Seth, learned Senior Counsel appeal more to reason, because under Section 2 (d) of the Act the Arbitral Tribunal is defined either as a sole arbitrator or a Panel of arbitrators and the language used in Sub Section (14) of Section 11 is for "determination of Fees of the Arbitral Tribunal". Had the Legislature intended that the Fee as mentioned in the Fourth Schedule was to be given to each of the members of the Arbitral Tribunal individually, in case it was a multi member body, then it would have clarified the same by appending another note to the Fourth Schedule by saying that in the event the Tribunal is a multi member body each of its its members would be getting the Fee as mentioned in the Schedule.
(39) For the reasons as mentioned hereinabove, this Court the orders impugned deserve to be set aside. The orders impugned are set aside.
(40) The Arbitral Tribunal shall be free to determine its Fees and administrative expenses taking into consideration the observations made in this judgment and pass a fresh orders.
(41) The Writ petition stands allowed.
Order Date :- 5.8.2021 PAL