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 20, Cited by 13]

Supreme Court of India

Grid Corporation Of Orissa Ltd. vs Aes Corporation And Ors. on 1 October, 2002

Equivalent citations: (2003)1CALLT50(SC), JT2002(8)SC203, (2003)1MLJ51(SC), (2002)7SCC736A, 2003(1)UJ40(SC), AIR 2002 SUPREME COURT 3435, 2002 (7) SCC 736, 2002 AIR SCW 4012, 2002 (5) SLT 547, (2003) 1 ALLMR 352 (SC), (2003) 1 JCR 39 (SC), 2003 (1) UJ (SC) 40, 2003 UJ(SC) 1 40, 2002 (3) ARBI LR 486, 2002 (7) SCALE 332, 2003 (1) ALL MR 352, 2003 (1) COM LJ 42 SC, (2002) 8 JT 203 (SC), (2003) 2 ALLINDCAS 169 (SC), (2002) 3 ARBILR 486, (2003) 1 MAD LJ 51, (2003) 1 MAD LW 459, (2002) 4 SCJ 596, (2002) 50 CORLA 84, (2002) 7 SUPREME 113, (2002) 4 RECCIVR 573, (2002) 7 SCALE 332, (2003) 2 WLC(SC)CVL 383, (2003) 1 CALLT 50, (2003) 1 CIVLJ 142, (2002) 4 CURCC 97

Author: R.C. Lahoti

Bench: R.C. Lahoti

ORDER
 

R.C. Lahoti, J.
 

1. This is a petition under Section 11(6) and Section 14 of theArbitration and Conciliation Act, 1996 (hereinafter 'the Act', for short)filed on 11.2.2002. The principal relief sought for in the petition is:- "appoint the third and presiding arbitrator to constitute the arbitral tribunalto adjudicate upon the disputes and differences between the parties."

2. Let it be stated at the very outset that a conjoint petition underSection 11(6) and Section 14 of the Act would not lie for the simple reasonthat the petition under Section 11(6) is to be heard and decided by the ChiefJustice or any person or institution designated by him while a petitioner underSection 14 of the Act lie to the Court. With the decision of the Constitution Bench in Konkan Railway Corporation Ltd. and Anr. v. RaniConstruction Pvt. Ltd., , it is settled that the ChiefJustice or his designate does not discharge any judicial function underSection 11(6). The Chief Justice or his designate, though a Judge, does notsit as a Court. The two fora, contemplated by Section 11(6) and Section14(2) are different, and therefore, no single forum can grant such reliefs asare contemplated by the two provisions.

3. The facts in brief. The petitioners and the respondents entered into ashareholders agreement dated 31st August 1999 which contains anarbitration clause. The relevant clauses of the agreement are as under:-

"28.2 This agreement shall be governed by, andconstrued in accordance with Indian law and, subjectto Clauses 28.3 and 28.4, the parties hereby irrevocablysubmit to the jurisdiction of the appropriate courts inOrissa.
28.3 Any dispute, question or difference arisingbetween GRIDCO (Petitioner) and the Investors(respondents 1 and 2) in connection with thisagreement or otherwise in regard to the relationship ofthe parties pursuant to the terms of this agreement,including the construction and scope of the agreement,shall be first referred to the Chief Executive (bywhatever name called) of the Investors and GRIDCOnot by way of arbitration but with a view to amicablyresolving the issue by discussions and conciliation.
28.4 All and any disputes or differences arising outof or in connection with this agreement, which cannotbe resolved in accordance with Clause 28.3 or thebreach, termination or invalidity of this Agreementshall be submitted to arbitration in accordance with theArbitration and Conciliation Act, 1996. The numberof arbitrators shall be three.
28.5 The place of the arbitration shall beBhubaneswar, Orissa and the language of the arbitralproceedings shall be English."

4. Disputes and differences have arisen between the parties referable tothe shareholders agreement as arising therefrom. On 27.11.2001, thepetitioners addressed a fax message to the respondents nominating ShriKailash Bihari Verma, IAS (Retd.), resident of Bhubaneswar as anArbitrator and calling upon the respondents to nominate their Arbitrator forarbitration of the disputes. The respondents vide their fax dated 27.12.2001nominated Mr. Donald F. Donovan, resident of New York as theirArbitrator in the proposed arbitration proceedings.

5. On 18.1.2002, Mr. Donovan informed the parties that on behalf ofMr. Verma and himself he was acknowledging the respective appointmentsof the two as arbitrators and that the two were conferring on theappointment of a third Arbitrator. The communication stated inter alia - "We have agreed that the third Arbitrator should be a national of neitherIndia nor the United States."

6. On 23.1.2002, Mr. Donald Francis Donovan sent a fax message toboth the parties which is reproduced hereunder:-

" By telecopy and international courier M/s Amarchand & Mangaldas Company Secretary & Suresh A. Shroff & Co. Grid Corporation of Orissa Ltd.
13, Abul Fazal Road                              Janpath, Bhubaneswar-751 022
Bengali Market                                     India
New Delhi - 110 001
India 

 

Grid Corporation of Orissa Limited v. AES Corporation   

 Dear Representatives:    

Pursuant to our authority under Section 11(3) of the Arbitration andConciliation Act, 1996, Mr. Verma and I hereby appoint David A.R.Williams, Q.C., of New Zealand as the presiding arbitrator in thisproceeding.
Mr. Williams was a litigation partner of the Russell McVeagh firmin Auckland until 1987, when he was appointed Queen's Counsel. Heserved as Judge of the High Court of New Zealand from 1991 through1994. He presently maintains chambers in Auckland and London. He is,among other positions, a Member of the ICC Court of InternationalArbitration in Paris and the LCIA Court of Arbitration in London.
Mr. William's contact information is: (details Omitted) We are please to report that Mr. Williams has advised that heaccept appointment.
Very truly yours, Donald Francis Donovan Copy: David A.R. Williams, Q.C. Mr. K.B. Verma, IAS (Retd.)"

7. According to the petitioners they made enquiries from Shri Verma,the Arbitrator, on the morning of 24.1.2002 and learnt that there was nowritten communication from Mr. Verma agreeing to appoint Mr. DavidA.R. Williams as the third Arbitrator and the presiding Arbitrator; that therewere only telephonic conversations between Mr. Verma and Mr. Donaldregarding the appointment of the third and presiding Arbitrator; that itappears that Mr. Verma was led by Mr. Donald into forming an impressionand believing that the appointment of an Indian national as the presidingArbitrator was not permissible in law; and that Mr. Donovan hadtelephonically communicated to Mr. Verma on the night of 23.1.2002 theconsent of Mr. David Williams having agreed to act as the presidingArbitrator which oral conversation was followed by a letter dated 23.1.2002but this was without any written communication or confirmation in writingfrom Mr. Verma regarding his agreement to the appointment of Mr. DavidWilliams as the presiding Arbitrator.

8. On 24.1.2002, Mr. Verma sent a communication to Mr. Donovan,endorsing copies thereof to both the parties, the relevant part whereof readsas under:-

"Dear Mr. Donovan, Pursuant to our conversation on telephone lastnight (10 p.m. Indian Standard Time January 23, 2002)and this morning January 24, 2002, I obtained a copyof your FAX message regarding the appointment ofpresiding Arbitrator from Mr. U.K. Panda, CompanySecretary, GRIDCO. His FAX Number in 91-674-542981.
I deeply regret the necessity of saying that onfurther reading the provisions of Arbitration andConciliation Act, 1996 (India Act 26 of 1996) whichdo not bar the appointment of an Indian as presidingarbitrator, Clause 28 (including its sub-clause) of theshareholders agreement between GRIDCO, AES andothers dated 31st August, 1999, I wish to reconsider myagreeing with you that Mr. David A.R. Williams be thePresiding Arbitrator in this arbitration case. Since theshareholders agreement is subject to the jurisdiction ofthe appropriate court(s) in Orissa, and the place ofarbitration is Bhubaneswar, I request that you agree tothe appointment of a retired Judge of the High Court ofJudicature, Orissa or of the Supreme Court of India.We may discuss further and finalise the name of apresiding arbitrator from amongst the retired Judges inIndia.
This is no reflection on the credentials of Mr.Williams for whom I have the highest regards and towhom I tender an apology through you.
Yours truly, Sd/-
K.B. Verma January 24, 2002"

9. Mr. Donovan declined the request of Mr. Verma for reconsideringthe appointment of Mr. Williams. In his response dated 25.1.2002 to Mr.Verma, Mr. Donovan stated inter alia "I do not believe that we either can orshould reconsider our appointment of Mr. Williams. You and I agreed atthe outset, and reiterated throughout the course of our discussions, that thepresiding arbitrator should be a national of a jurisdiction other than Indiaand the United States. I so agreeing, we acted in accordance with basicprinciples of international arbitration. .....Under the Arbitration andConciliation Act, 1996, Mr. William's appointment was effective upon our(SIC)validly constituted tribunal. I do not know of any authority that wouldallow us to rescind the appointment, but in any event I believe it would beinappropriate to do so. With the greatest respect for your recent thoughtson the matter, therefore, I must decline your request that we reconsider ourappointment. In these circumstances, I see no need to pass on yourthoughts to Mr. Williams or to copy him on this email."

10. In his further communication dated 28.1.2002, Mr. Donald informedthe petitioners very firmly that Mr. Verma and he, having conferred, he waswriting on behalf of Mr. Verma and himself that they do not have authorityto reconsider their appointment of Mr. Williams and that the tribunal waseffectively constituted with Mr. Williams as presiding arbitrator. Mr.Donald emphasized that Mr. Williams is a person of unquestionabledistinction who is eminently qualified to serve as presiding Arbitrator inthis proceeding.

11. Many a letters/messages appears to have been exchange whereinthe petitioners were insistent on the third arbitrator being chosen from outof the retired Judges available in India but Mr. Donovan was not agreeable.

12. On 31.1.2002, Mr. Verma addressed a letter to Mr. Williams andcopies to Mr. Donovan and the parties, wherein he stated as under:-

"Dear Mr. Williams, I write this letter to say that a controversy hasarisen in influential opinion making section of the civilsociety in regard to my agreeing with Mr. Donald F.Donovan of Debevoise & Plimpton, New York, theother arbitrator, that you will be the presidingarbitrator. The controversy is likely to snowball andaffect the arbitration.
Since arbitration is quasi judicial, I would notlike it to be tainted by controversy.
In the circumstances, I consider it honorable towithdraw and do hereby withdraw from the arbitrationand leave it to your conscience to reconsider youacceptance of the office of presiding arbitrator.
With warm regards, Yours sincerely, (K.B. VERMA)"

13. On 1.2.2002, the petitions appointed Justice S.C. Mohapatra,retired Judge of High Court of Orissa and Allahabad and former Chairmanof Orissa Administrative Tribunal as their Arbitrator in place of Mr. Verma,in view of his having withdrawn from arbitration. On 1.2.2002, JusticeS.C. Mohapatra addressed a communication to Mr. Donovan requestinghim to agree for the appointment of a former Judge of Supreme Court ofIndia (named in the letter) to be the third Arbitration. It is also stated that ifMr. Donovan was not agreeable then the petitioners would move the ChiefJustice of India under Section 11 of the Act for appointment of a thirdarbitrator. Copy of the communication was endorsed to Mr. Williams also.

14. Mr. Williams, the third Arbitrator, has in his fax message dated5.2.2002, addressed to both the parties and the two Arbitrators, stated thathe was not agreeable to the suggestion of withdrawing himself as presidingArbitrator. He has assigned reasons in support of his resolution based onthe provisions of the Act and practice in international commercialarbitration. He has firmly stated that an arbitral tribunal consisting ofhimself as presiding Arbitrator and Justice Mohapatra ad Mr. Donovan astwo Arbitrators had come into existence and it was not legally permissibleunder the Act for him to withdraw. Reference is made to Sub-section (2),(3), (4) and Section 15 of the Act.

15. It may be stated that Mr. David A.R. Williams is a Queen's Counselof New Zealand and was a litigation partner of the Russell McVeagh firmin Auckland until 1987. He served as a Judge of the High Court of NewZealand from 1991 through 1994. He is a member of the ICC Court ofInternational Arbitration in Paris and the LCIA Court of Arbitration inLondon. The credentials and credibility of Mr. Williams to act as presidingArbitrator has not been disputed by the petitioners; what has been disputedis only the legality and consequential validity of the appointment.

16. According to the petitioners, the appointment of Mr. Williams aspresiding Arbitrator is a nullity for two reasons (i) that the appointment ofthe third Arbitrator is a judicial act, to be performed by two Arbitrators, andtherefore, must be in writing and in consultation with or ate least afterputting the parties to notice of the proposed appointment; and (ii) that Mr.K.B. Verma agreed to the appointment of Mr. Williams as third Arbitratoron account of his being under a mistake as to Indian law that the thirdArbitrator in an international commercial arbitration has to be a non-Indian. For these two serious infirmities, as alleged by the petitioners, they praythat the appointment should be held a nullity and hence liable to be ignored.The office of the third Arbitrator, the presiding Arbitrator, being vacant,such vacancy can be filled up by the Chief Justice of his designate underSection 11(6) of the Act, is the submission of the petitions.

17. I have heard Mr. G.L. Sanghi, senior advocate, the learned counselfor the petitioners and Mr. P. Chaidambaram, senior advocate, the learnedcounsel for the respondents.

18. Whether the appointment of the third arbitrator should necessarilybe done by the two appointment arbitrators by sitting together and in writing?Are they required to consult the parties too, while doing so, or at least, toput the parties on previous notice? Primarily it is for the parties to agreeupon a procedure for appointing the arbitrator or arbitrators. Failing suchagreement, Sub-section (3) of Section 11 of the Act provides that in anarbitration with three arbitrators, each party shall appoint one arbitrator, andthe two appointed arbitrators shall appoint the third arbitrator who shall actas the presiding arbitrator. The law nowhere contemplates suchappointment being necessarily in writing. The requirement of the law isthat there should be an appointment and the appointment should be by thetwo appointed arbitrators. Shri G.L. Sanghi, the learned senior counsel forthe petitioners placed reliance on the law as stated in Halsbury's Laws ofEngland (Fourth Edition, Volume 2 vide para 570). The statement of lawthere is the appointment of umpire by the arbitrators is a judicial act; theymust therefore meet and exercise the power together. This statement of lawin Halsbury is based on two decided cases namely, Re Hopper (1867) LR2 QB 367 at 376; Re Lord and Lord (1855) 5 E & B 404. Reliance wasalso placed on Keshavsinh Dwarkadas Kapadia, etc. v. IndianEngineering Company -- . Dealing with the case ofappointment of an umpire under the Arbitration Act, 1940 this Court hasobserved by reference to certain English cases:-

"The appointment of an umpire by twoarbitrators means that the arbitrators are to concur inappointing an umpire. There is no particular method ofappointment of an umpire prescribed by the Act. Theusual method of appointment of an umpire by thearbitrators is in writing. Arbitrators who are requiredto appoint an umpire are under no obligation to obtainthe approval of the choice of the personnel by theparties who appointed the arbitrators. If any party isdissatisfied with the choice that will not affect thevalidity of the appointment. [See, Oliver v. Collings)(1809) 11 East 367 : 103 ER 1045].
The appointment by arbitrators of an umpireshould be the act of the will and judgment of the two.Such an appointment is to be one of choice and not ofchance. [See, Re-Cassell). [(1829) 9 B & C 624 : 109ER 232].

19. In 'Lord v. Lord' it appeared by the submission that the parties hadbound themselves, in case the two arbitrators first appointed should notagree, to perform the award of such third person as the said arbitratorsshould by writing under their hands, to be indorsed on the submission,appoint as umpire. One of the arbitrators seared that the memorandum ofappointment was not made or signed by himself. In this background it washeld that every judicial act, to be done by two or more, must be completedin the presence of or who do it; for those who are to be affected by it have aright to the united judgment of all upto the very last moment.

20. In Re Hopper (supra), Lord v. Lord (supra) was cited anddistinguished. Cockburn, CJ held that signing the appointment of umpire isnot a judicial act; the judicial act is the agreement as to the appointment ofthe particular person who is to be the umpire, and the signing is merely therecord of that which they have already done in the judicial exercise of theirfunctions. Blackburn J, has noted, after seeing several case that werecited that no case has decided that, where two arbitrators have exercisedtheir judgment in the selection of an umpire, their not being presenttogether at the mere formal act of afterwards recording the appointmentvitiates it, and to uphold this proposition would be to adhere to the letter ofthe law instead of to the substance.

21. Lord v. Lord was cited before the Court of Appeal in European Grainand Shipping Limited v. Johnston (1982) 3 All ER 989. The rulepropounded in Lord v. Lord was adversely commented upon. LordDenning, Mr held that the time had come when business conveniencerequires laying down a different rule. When an agreement or award oranother document is to be done by two or three, generally the draft can beexchanged and it would be enough if the final document is signed by all. Itis quite unnecessary for them all to meet together to sign it though eachsigned it at a different time or place from the others. Karr L.J. in his speechnoticed some arbitral rules, particularly of the International Chamber ofCommerce and held that where arbitrators were in different countries andtook many important decisions by correspondence or by telephone, it wouldbe in the interest of all parties for saving costs with coincidence in time andplace of the arbitrators for the purely formal purposes of signing the awardis not insisted on as essential.

22. Shri P. Chadmabaram, the learned senior counsel appearing for therespondents urged that the submission of the petitioners proceeds on wrongpremises inasmuch as the appointment of third arbitrator by the twoarbitrators cannot be said to be judicial act. The learned counsel referredto Jaswant Sugar Mills Ltd., Meerut v. Lakshmichand and Ors. -- 1963Supl. (1) SCR 424 wherein (at pages 251-252) the Constitution Bench haslaid down the criteria for determining a decision or an act to be judicial, andsubmitted, by reference to those tests that the act of appointing the thirdarbitrator cannot be said to be a judicial act. In the Constitution Benchdecision of this Court in Konkan Railway (supra) the principles laid downin Jaswant Sugar Mills Ltd. (supra) have been reiterated and it has beenheld that the appointment of an arbitrator by the Chief Justice under Section11(6) of the Act is not an adjudicatory order and cannot be said to bedischarging of a judicial function. That being so, the appointment of thethird arbitrator by two arbitrators can certainly not be a judicial act. Shir P.Chidambaram, the learned senior counsel further referred to the provisionscontained in Section 7(3), 7(4)(a), 12(1), 12(2), 31(1) of the Act andsubmitted that the Legislature has taken care to use the word 'writing' or'in writing' wherever it intended any act or function to be performed inwriting but the Legislature had not chosen to engraft the requirement ofwriting into Section 11(3), and therefore, by process of interpretation or byattributing an intention to Legislature which the legislative drafting doesnot, the requirement of the appointment of third arbitrator by the twoarbitrators being necessarily in writing cannot be spelled out. There issubstance in the submission so made.

23. In my opinion, it is not necessary within the meaning of Section11(3) that the presiding arbitrator must be appointed by the two appointedarbitrators in writing nor it is necessary that the two appointed arbitratorsmust necessarily sit at one place, deliberate jointly and take a decision inthe presence of each other in regard to the appointment of the presidingarbitrator. It is enough if they have actually consulted or conferred witheach other and if both or any of them communicates to the parties theappointment of the presiding arbitrator as having taken place by the jointdeliberation of the two. It is clearly spelled out from the correspondencebetween the two arbitrators reproduced hereinabove that the two arbitratorshad agreed on principle that the third arbitrator shall be of a nationalitydifferent from the one to which either of the parties belongs. They had alsoagreed upon the appointment of Mr. Williams. The communication of suchappointment though made by Mr. Donovan is on behalf of himself and Mr.Verma. The correctness of such consultation having preceded theappointment is not doubted in the correspondence and has also not beendisputed by the learned senior counsel for the petitioners during the courseof hearing. Mr. Verma's protest to appointment of Mr. Williams was basedon 're-consideration' of the issue, that is, on second thoughts. The practiceadopted by the two arbitrators is consistent with the practice ofInternational Commercial Arbitration and conducive to the convenience ofthe parties and also saves them from avoidable expenditure. When aneffective consultation can be achieved by resort to electronic media andremote conferencing it is not necessary that the two persons required to actin consultation with each other must necessarily sit together at one placeunless it is the requirement of law or of the ruling contract between theparties. The appointment need not necessarily be by a writing signed by thetwo arbitrators; it satisfied the requirement of law if the appointment(i) hasbeen actually made, (ii) is preceded by such consultation as to amount toappointment by the two, and (iii) is communicated. It is not essential to thevalidity of the appointment that the parties should be consulted, or involvedin the process of appointment or given a previous notice of the proposedappointment.

24. The next question is: whether it can be said that Mr. K.B. Vermawhile agreeing for appointment of Mr. Williams as third arbitrator wasunder a mistake as to Indian law, and if so, then its effect? Shir G.L.Sanghi, the learned senior counsel, referred to the order passed by M.Jagannadha Rao, J. acting as designate of Chief Justice deciding anapplication under Section 11(5) of the Act in Malaysian Airlines SystemsBHD (II) v. Justice Travels (P) Ltd. - 2000 (7) SCALE 724. Vide Paras26 and 28. His Lordship has held that Section 11(9) of the Act is notmandatory and the word 'may' therein cannot be read as 'shall' and toappoint an arbitrator not belonging to the nationality of either of the partiesis not mandatory. There is no quarrel with the abovesaid proposition. Yet,there is nothing wrong in the two arbitrators having formed an opinion inconsultation with each other that a person of third nationality would bepreferable as presiding arbitrator. The submission based on "mistake oflaw" doctrine is unwarranted and besides the point.

25. In Konkan Railway Corporation Ltd. and Ors. (supra) it has beenheld (vide para 21) that in spite of an appointment having been made bythe Chief Justice or his designate an objection as to the constitution of thearbitral tribunal being improper or without jurisdiction is capable of beingraised before the arbitral tribunal itself under Section 16 of the Act, for anobjection not only as to the width of jurisdiction but also one going to thevery root of its jurisdiction is entertainable by the arbitral tribunal underSection 16. That being so assuming without holding that there is anysubstance in the plea of the petitions it is open for them to raise the samebefore the arbitral tribual. Once the arbitral tribunal has come intoexistence, as it has - in my opinion in the facts and circumstances of thecase a petition under Section 11(6) of the Act is not an appropriate remedywhich the petitioners have chosen. None of the grounds contemplated byClauses (a), (b) and (c) of Sub-section (6) of Section 11 exists. There is nodeficiency in the constitution the arbitral tribunal attributable to any ofthe parties or the arbitrators. There is no occasion for filing a requestpetition under Section 11(6) of the Act.

26. The petition is dismissed.