Supreme Court of India
National Aluminium Co. Ltd. & Anr vs G.C. Kanungo on 29 April, 2009
Equivalent citations: AIR 2009 SUPREME COURT 2928, 2009 AIR SCW 4672, 2009 (8) SCALE 7, (2009) 3 ARBILR 117, 2009 (14) SCC 365, (2009) 2 WLC(SC)CVL 337, (2009) 8 SCALE 7, (2009) 3 ALL WC 2738
Bench: Asok Kumar Ganguly, Arijit Pasayat
REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL No. 62 OF 2003
NATIONAL ALUMINIUM CO. LTD. & ANR. ... Appellant(s)
Versus
G.C.KANUNGO ... Respondent(s)
JUDGMENT
Dr.ARIJIT PASAYAT, Heard.
Challenge in this appeal is to the order of a learned Single Judge of the Orissa High Court dismissing the miscellaneous appeal filed by the present appellant. In the miscellaneous appeal which was filed under Section 39 of Arbitration Act, 1940 (in short the 'Act') challenge was to the order passed by learned Civil Judge, Senior Division, Angul making the award rule of the Court.
The primary stand before the High Court was that the claim made by the respondent-contractor was barred in terms of Section 137 of the Limitation Act, 1963, (in short 'Limitation Act') The High Court did not accept the stand of the appellant.
In the present appeal, Mr. A.Sharan, learned ASG appearing for the appellant submitted that the claim was -2- barred and for substantiating this stand reference was made to certain dates which are almost undisputed. The work order in this case was issued on 18.12.1985 and the work was completed on 15.6.1987. On 20.05.1995, the respondent made a request for appointment of an Arbitrator and on 29.6.1995 an Arbitrator was appointed. It is the case of the appellant that sometime in 1989, final bill was paid and there was nothing remaining to be paid and therefore the further correspondence, if any, are of no consequence. In any event, the office notings on which reliance has been placed by the Arbitrator as well as the courts below did not confer any legal right on the respondent. It was also submitted that the award for the additional work done was against the terms of the contract. It was, however, fairly accepted that the later point was never argued before the High Court. It was also submitted that the rate at which interest has been awarded is high.
In response, Mr. R.K.Rath, learned senior counsel appearing for the respondent submitted that there are several documents on which the courts below have placed reliance. This unmistakably show that the matter was alive and more particularly the letter of the appellant dated 26.8.1992 to the respondent puts the controversy beyond doubt.
-3-
"Dear Sir, The case file for consideration of your different claims for the above said work is processed.
The decision is awaited.
After the decision is known, the same shall be communicated to you.
In other words, there was no finality in the matter and the matter was alive for consideration. If this date i.e. 26.5.1992 is taken into account, the claim made was within the period of three years. That being so, the claim as made was within the period of limitation and the stand of the appellant that the claim was barred by limitation is not tenable.
Another point which has been urged with some vehemence is that the rate at which interest has been granted is 15%. It is stated that rate is quite high. In response, learned counsel for the respondent stated that presently the applicable rate is 18% and there is nothing infirm in the award of interest @ 15%.
Considering the peculiar facts of the case we direct that the interest payable will be 12% p.a. in place of 15% as awarded. The appeal is allowed to the aforesaid extent.-4-
The documents submitted by way of furnishing security as filed in this court shall be handed over to learned counsel for the respondent.
...................J. (Dr. ARIJIT PASAYAT) ....................J. ((ASOK KUMAR GANGULY) New Delhi, April 29, 2009.