Supreme Court of India
M/S Steeman Ltd vs The State Of Himachal Pradesh And Others on 6 March, 1997
Author: K. Venkataswami
Bench: K. Venkataswami
PETITIONER: M/S STEEMAN LTD Vs. RESPONDENT: THE STATE OF HIMACHAL PRADESH AND OTHERS DATE OF JUDGMENT: 06/03/1997 BENCH: A.S. ANAND, K. VENKATASWAMI ACT: HEADNOTE: JUDGMENT:
J U D G M E N T Venkataswami, J.
On a close and careful scrutiny of the facts we find that the dispute in these matters lies in a very by referring to matters which have no real relevance to the actual disputes in these matters.
Brief facts leading to the filing of these two matters are the following :
The work of construction of Sitla Bridge over river Ravi at Champa was awarded after negotiation to the applicant/petitioner (M/s Steeman Ltd) on 31.2.1969. We are not giving details as they are not necessary. As there was some dispute between the parties regarding the progress of the works and payments for the same. The petitioner Company submitted disputes/differences for adjudication by and arbitrator as per clause 29 of the agreement. While so, the Executive Engineer, Champa division imposed penalty of Rs. 63,000/- in addition to rescinding the contract on imposing penalty, the petitioner Company successfully appealed to the Government of Himachal Pradesh. Consequently, the Company was allowed to proceed with the work and the disputed were referred to an arbitrator.
As Arbitrator orginally appointed was not acceptable to the petitioner Company one, Mr. R.K. Sarkar was appointed as arbitrator by mutual consent of parties. The said arbitrator entered upon the reference.
While the arbitration proceedings were going on the respondents again rescinded the contract finally on 7.6.1972.
On 7.10.1972. The petitioner Company submitted additional claims before the arbitrator consequent upon the rescinding of the contract finally. The petitioner Company also raised a question of law before the arbitrator. namely, whether the respondent was competent to rescind the contract on the ground of slow progress when the matter in dispute was subjudice before the arbitrator during the pendency of the case. The arbitrator referred that question for opinion of the Himachal Pradesh High Court under Section 13(b) of the Indian Arbitration Act. While that was pending, it appears that in the place of Mr. R.K. Sarkar one Mr.O.B. Sablok was appointed as arbitrator. The petitioner challenged the substitution of the arbitrator before the High Court. The High Court while setting aside the removal of Mr. R.K. Sarkar and the appointment of Mr. O.B. Sablok as arbitrator. Since no orders were passed by the High Court for proceeding further with the arbitration matter the petitioner company moved this court by filing Transfer Petition No, 233 of 1980 for transfer of the cases to some other High Court. This court disposed of the Transfer Petition on 12.3.1984 by appointing on Mr. G.N. Ramaswamiah. Chief Engineer (IPH) H.P. P.W.D with the mutual consent of the parties with a direction to the said arbitrator to enter upon the reference and directing both the parties to appear before him on 3.9.1984.
The said arbitrator duly entered upon the office. held as many as 10 sitting/hearings and drew minutes of every meeting in detail. Based that an award has been passed 14.6.1985.
The High Court (before which the question of law above mentioned, was referred to by Mr. R.K. Sarkar, the previous Arbitrator) disposed of the matter on 3.7.1986 stating that since the successor Arbitrator had made the award, there was no need to answer the question. On that view. The High Court dismissed the reference matter. Aggrieved by that the above special leave petition has been filed.
When we asked the learned Senior Counsel appearing for the petitioner whether anything survives in the special leaves petition not only in view of the issues raised before the Arbitrator for adjudication but also having regard to the arbitrator appointed by this Court passing the award, the learned counsel frankly submitted that the special leave petition has become infructuous. Accordingly, we dismiss the same as having become infructuous. Accordingly, we dismiss the same as having become infructuous.
Award has been filed in this Court. Petitioner has filed objections to the award.
Challenging the award as such, the learned counsel raised four points.
The first point raised is that the arbitrator should have answered the question of law raised before the predecessor arbitrator and the failure to do so vitiates the award.
Secondly, the arbitrator has made a non-speaking award and, therefore, it is not possible to find out whether he has applied his mind to that part of the claim amounting to rupees two lakhs eighteen thousand which represented the good sized after rescinding the contract.
Thirdly, the arbitrator has no given reasonable opportunity of meeting the case of the respondents and also in establishing the petitioner's case. In support of this contention he placed reliance on Suresh Ragho Desai and Another vs. Smt. Vijaya Vinayak Ghag (1988) 4 SCC 591) and Rajpur Development Authority & Others vs. M/s Chokhamal Contractors & Others (1989) 2 SCC 721).
And the last point is that the interest awarded was at too low a rate as the claim was for 18% and the award was at 6%.
So far as the first point is concerned. we do not think that the said question arises out of the present arbitration proceedings inasmuch as this Court appointed the present arbitrator to go into the disputes between the parties and the parties were directed to place before the arbitrator their respective disputes. As a matter of fact by consent of both the parties, the arbitrator framed issues for adjudication and it does not appear from the issues that the question of law not being raised was one of the issues, further the so called question of law loses its relevance, after the appointment of the new arbitrator by this Court, as indeed no act of rescinding the contract took place after this court appointed the Arbitrator. Therefore, there is no substance in the first point.
Regarding the second point, the facts are like this. The petitioner company's demand in the original claim under clauses I & II read as follows :-
(in round figure of 1000 rupees)
1. The work done by the company upto 16.9.1972 when it was forcibly dispossessed, approximately ..... 12,00,000/-
Less value received from H.P. PWD, in the shape of cash or material .... 3,00,000/-
------------------
9,00,000/-
Plus for property of the company illegally & forcibly taken over on 16.9.72 by the Department (+) 4,18,000/-
Less value of material handed over to the company (-) 2,00/000/-
---------------------
11,18,000/-
Total mount on account of work done and property forcibly taken over plus interest @ 18% p.a. from 16-9-
72 to 15-9-84, i.e. for 12 years
(+) 24,15,000/-
The total sum to which the company
is entitled as on 15-9-84 under
this head
32,33,000/-
II. Damages on account criminal
breach of Trust, fabricating
false evidence, mischief, forgery, cheating, with intent to cause in just loss and injury to the petitioner. The company claims a illegally deprived of 11,18,000/-
The above claims were modified before the present Arbitrator which read as follows:-
Claims preferred by the
Petitioner:-
I (a) Claim on works done by the
Company upto
Rs. 11,18,000/-
(b) Interest on the amount under
I(a) @ 18% per annum for a period
of 12 years.
Rs. 24,15,000/-
II. Claim made by the company
under reasons whatsoever as per
clause of the agreement
Rs. 11,18,000/-
[Other clauses omitted as not
relevant]
The Arbitrator has passed the award on the basis of the amended claim as follows :-
------------------------------------------------------------
S.No. Claims preferred by Amount Awarded amount
the petitioner claimed (Rs.)
------------------------------------------------------------
I.(a) Claim on work done 11,18,000/- I award Rupees
by the company upto Forty Two
16.9.72. thousand Nine
hundred Forty
Nine and Sixty
three paisa
only
(Rs.42,949.63)
(b) Interest on the 24,15,000/- I award simple
amount under I(a) interest of
six per cent
for 12 years
upto this date
amounting to
Rupees Thirty
Thousand Nine
Hundred Twenty
Three and
Seventy three
paisa only.
(Rs.30,923.73)
II. Claims made by the 11,18,000/- I award Rupees
company on damages Twenty Three
this is amended Hundred twenty
claim from the Five lying in
earlier item for deposit with
reasons whatsoever Respondent.
as per clause of the Further I
agreement), and award Rupees
amount is the same Fifty Thousand
on inventory
of stores etc.
totalling
Seventy Three
Thousand Two
hundred twenty
Five only).
(23,225+50,000
=73,22.00).
------------------------------------------------------------
The Arbitrator was in out opinion quite justified in not awarding any amount under a separate head for the property of the Company forcibly taken possession in he light of the amended claims presented before him. There is thus no substance in the argument that the claim as originally put forward regarding company property allegedly taken possession of by respondent illegally and forcibly, was not separately considered by the Arbitrator. Answer is obvious viz. no. such separate claim was made by the petitioner in the amended claim. Hence we have no hesitation to reject the second point also.
So far as the third point is concerned, namely that the petitioner was not given reasonable opportunity to substantiate the case, we do not think that we can accept that contention after perusing the detailed minutes of the Arbitrator drawn at the sittings which extended to 10 in number. As a matter of fact, we find that the Arbitrator had called upon the petitioner Company time and again to furnish document to support the claims. But. The petitioner has only partly complied with the directions of the Arbitrator. The Arbitrator had given full and reasonable opportunity to both parties to put forward their respective claims. At the last sitting dated 5.4.85. the Arbitrator observed as follows :-
"As far as oral hearing is concerned, it is closed but in case any clarifications are needed by the court after receipt of final reply from both the parties within the dates stipulated above. The parties may be summoned at short notice to seek such clarifications needed by the court.
Pursuant to the above, it appears the Arbitrator sent letters to both parties seeking certain clarifications. Taking advantage of that, learned counsel for the petitioner argued that the arbitrator has not given reasonable time to the petitioner to clarify the doubts. The learned counsel also invited our attention to a post-script found at the concluding part of the proceeding dated 30.5.85. The post- script reads as follows :-
"That during course of hearing, petitioner requested of and interval to see the documents and give clarifications. Accordingly.
The court adjourned for half an hour during the course of the proceedings.
According to the learned counsel, the time given by Arbitrator was totally inadequate toe clarify the doubt and therefore, there was no reasonable opportunity. As pointed out earlier, after going through the minutes of the Arbitrator drawn during in the argument. Further neither of the counsel was in a position to explain as to who made the post-script and when was it entered in the proceedings of the Arbitrator. The decisions cited by the learned counsel for the petitioner in support of his argument that want or reasonable opportunity would vitiate the award by not come to his aid as we are satisfied on the facts of the case from the record including the minutes drawn meticulously, that the Arbitrator had given full and reasonable opportunity to both parties. Accordingly we find no force in this point as well.
As regards the last point concerning the interest, we are informed that there is no clause in the agreement regarding interest. Before the arbitrator both parties appear to have agreed on the rate of interest at 18%. However, the Arbitrator i the facts and circumstances of the case awarded interest at 6%. The agreement between the parties does not mean that the Arbitrator was bogged down to that rate irrespective of other facts and circumstances of the case on hand. We have no good reason to think that the Arbitrator has awarded interest at 6% as against 18% claim without taking into account the relevant facts and circumstances of the case. Further the jurisdiction of the Court to interfere with the award is confined to matters enumerated in Section 30 of the Arbitrator Act. We do not think that the last point resided before us would fall within the ambit of Section 30 to interfere with the award.
In the result the Interlocutory Application 1/90 in Transfer Petition (Civil) No. 233/80 as well as Special leave petition (Civil) No. 15978/86 stand dismissed. However there will be no order as to costs.