Supreme Court of India
Rashtriya Ispat Nigam Ltd vs M/S. Prathyusha Resources & Infra ... on 12 February, 2016
Equivalent citations: AIR 2016 SUPREME COURT 861, 2016 (12) SCC 405, (2016) 4 MAD LW 421, (2015) 3 CIVILCOURTC 635, (2016) 2 MAD LJ 167, (2016) 2 RECCIVR 183, (2016) 1 WLC(SC)CVL 740, (2016) 2 JCR 171 (SC), (2016) 1 CURCC 126, (2016) 2 ANDHLD 135, (2016) 2 ALL WC 1684, (2016) 1 ALL RENTCAS 834, (2016) 121 CUT LT 808, (2016) 2 SCALE 375, (2016) 160 ALLINDCAS 206 (SC), (2016) 2 CLR 858 (SC), (2016) 2 JLJR 159, (2015) 4 ANDHLD 429, (2015) 4 ICC 24, 2016 (115) ALR NOC 41 (SC), 2016 (1) KCCR SN 72 (SC)
Bench: Pinaki Chandra Ghose, R.K. Agrawal
REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 3699 OF 2006
RASHTRIYA ISPAT NIGAM LTD. APPELLANT(S)
VERSUS
M/S. PRATHYUSHA RESOURCES & INFRA
PRIVATE LIMITED AND ANR. RESPONDENT(S)
O R D E R
1. The present appeal is filed by the appellant challenging the judgment
and order dated 16.12.2005 passed by the Division Bench of the High Court
of Judicature for Andhra Pradesh at Hyderabad, whereby the order dated
6.7.2004, passed by the learned District Judge, Vishakhapatnam, was set
aside and the arbitration award was confirmed.
2. The appellant - Rashtriya Ispat Nigam Ltd., which is popularly known
as Visakhapatnam Steel Plant, is a Government of India Undertaking, inter
alia, engaged in manufacture and sale of steel products and pig iron in the
domestic and export markets. Respondent No.1 is a transporter, stevedoring,
clearing & forwarding agent at Visakhapatnam. The appellant floated a
tender vide Notification dated 31.03.1992 for transportation of pig iron
etc. from its Visakhapatnam Steel Plant to the Visakhapatnam Port area.
Respondent No.1 being the successful bidder, was awarded the work order on
28.07.1992. An Agreement was entered into between the appellant and
respondent No.1 on 24.02.1993 which was to expire on 31.03.1993. But owing
to circumstances, the work was extended several times and the contract was
finally completed on 23.10.1997. Issues arose as to the rate of escalation
based on the base year 1992 or 1994. Respondent No.1 submitted final bill
having three annexures out of which first two were admitted, however, the
appellant rejected the third one which was as to deciding the base year for
calculating escalation.
3. The Arbitration Tribunal (consisting of a retired Judge of the High
Court) decided the five issues framed in favour of the respondent/claimant
whereby the base year was adjudged as 1992, the bar of limitation was
negated and the calculations made by the Claimant were upheld. The
appellant challenged the said award under Section 34 of the Arbitration
Act, 1996 before the Ld. District Court which set aside the award as the
relief was barred by limitation. Upon appeal under Section 37 of the Act by
the respondent/claimant, the High Court set aside the order of the District
Judge and upheld the award of the Arbitrator.
4. The appellant/ Employer herein have challenged the said Order of the
High Court. The bone of contention in this appeal is the question of relief
being barred by the law of limitation. The appellant submits that the High
Court has arrived at a wrong conclusion by invoking Article 137 of the
Limitation Act, 1963, and since the contract was in the nature of work
contract, Article 18 would apply. This Article would thereby provide that
the right to sue accrued when the contract was completed i.e. 23.10.1997
and hence notice for arbitration was beyond the period of limitation. The
respondent/claimant also argued that the dispute as to determination of
base year for calculating escalation arose vide letter dated 15.7.1996 and
hence the notice for arbitration was issued beyond the period of
limitation. Either ways the cause of action in favour of the
respondent/claimant accrued, if any, is an imperfect right.
5. We shall now consider the settled law on the subject. This Court in a
catena of judgments has laid down that the cause of action arises when the
real dispute arises i.e. when one party asserts and the other party denies
any right. The cause of action in the present case is the claim of the
respondent/claimant to the determination of base year for the purposes of
escalation and the calculation made thereon, and the refusal of the
appellant to pay as per the calculations.
6. We find that the view taken by the High Court is correct as to when
the real dispute arose between the parties to be adjudicated by the
Arbitrator. It is nobody's case that the contract came to an end on
23.10.1997, but the difference on determination of base year first arose in
the letter dated 15.7.1996. The said letter is already controverted as the
service of the same was seriously contested before in Arbitration. However,
the said letter was there even before completion of the work and prior to
that the respondent/claimant had reserved his right to claim money later
since the contract was still subsisting then. In light of the above
reservation by the respondent/claimant, bills were raised in 1998 vide
letter dated 4.9.1998, which actually resulted into exchange of letters
which formed the base of dispute between the parties. It is an admitted
fact that the bills were not finalized as could be seen from the letters
dated 7.2.2000 and 9.5.2000. Therefore, we find that the findings of the
learned Arbitrator and concurrently affirmed by the High Court are correct
on the point that the cause of action arose on or after 4.9.1998. Hence,
the said letter by the respondent/claimant to the appellant to initiate
arbitration was not barred by the law of limitation.
7. Accordingly, the civil appeal is dismissed with no order as to costs.
….....................................J
(Pinaki Chandra
Ghose)
……..................................J
(R.K. Agrawal)
New Delhi;
February 12, 2016.
ITEM NO.1C COURT NO.10 SECTION XIIA
(For judgment)
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Civil Appeal No(s). 3699/2006
RASHTRIYA ISPAT NIGAM LTD. Appellant(s)
VERSUS
M/S. PRATHYUSHA RESOURCES & INFRA PRIVATE LIMITED
& ANR. Respondent(s)
Date : 12/02/2016 This appeal was called on for pronouncement of
judgment today.
For Appellant(s) Mr. Pratap Venugopal, Adv.
Ms. Surekha Raman, Adv.
Mr. Anuj Sarma, Adv.
Ms. Niharika, Adv.
For M/s. K. J. John & Co.
For Respondent(s) Mr. Mohan Parasaran, Sr. Adv.
Mr. K. Raghavacharyulu, Adv.
Mr. Sridhar Potaraju, AOR
Mr. Kailash Pandey, Adv.
Mr. Gaichangpou Gangmei, Adv.
Mr. Arjun Singh, Adv.
Mr. Mukunda Rao Angara, Adv.
Mr. Ranjeet Singh, Adv.
*****
Hon'ble Mr. Justice Pinaki Chandra Ghose pronounced the reportable judgment of the Bench comprising His Lordship and Hon'ble Mr. Justice R.K. Agrawal.
The appeal is dismissed in terms of the signed reportable judgment.
(R.NATARAJAN) (MADHU NARULA)
Court Master Court Master
(Signed reportable judgment is placed on the file)