Madras High Court
Srikumar Textiles (P) Ltd., N. ... vs Sundaram Finance Ltd. on 31 May, 2007
Equivalent citations: 2008(1)ARBLR217(MADRAS)
Author: S. Manikumar
Bench: S. Manikumar
JUDGMENT S. Manikumar, J.
1. The appeals are preferred against the orders, dismissing the petitions filed under Order 9 Rule 9 read with Section 151 of C.P.C., to restore the arbitration Original Petitions, which were dismissed for default, on 13.10.2004.
2. Since the appeals involve common question of law and facts, they are taken up together and disposed of by common judgment.
3. Brief facts leading to the appeals are as follows:
The first appellant is an industrial Textiles Mill. registered as a Private limited company under Indian Companies Act. The appellants 2 and 3, wife and husband are the Directors and Guarantors to the first appellant company. They borrowed money from M/s. Sundaram Finance Ltd., the respondent herein. On the applications filed by the finance company/respondent, the Arbitrator passed a common award. Aggrieved by the award, the appellants filed Arbitration Original Petitions before the Principal Sub Judge, Madurai under Section 34 of the Arbitration and Conciliation Act, 1996 (hereinafter referred to as "the Act") r/w Section 151 of C.P.C., to set aside the common award passed by the Arbitrator dated 16.02.2002.
4. On 13.10.2004 when the matters were posted, on the request of the respondent's counsel for filing written objections, the matters were passed over till afternoon. When the matters were taken up in the evening, learned Counsel for the appellants was absent, and therefore, the Arbitration Original Petitions were dismissed for default. Thereafter, the appellants filed applications under Order 9 Rule 9 r/w Section 151 C.P.C., to restore the Arbitration Original Petitions which were dismissed for default on 13.10.2004.
5. The respondent herein filed counter affidavit and contended that appellants Advocate had filed to represent his case, when the matters were called in the Morning and the same was passed over till afternoon and in the absence of representation from appellants 2 and 3, the petitions were dismissed for default. The respondent further submitted that the reasons stated by the appellants for tapir absence in the interlocutory petitions are not properly explained and hence, prayed for dismissal of the applications.
6. Learned Principal District judge, Madurai, on evaluation of pleadings, dismissed the applications filed for restoration on the ground that the restoration applications luck merits and there is no provision for filing application under Order 3 Rule 9 r/w Section 151 of C.P.C, The learned judge further observed that though the Arbitration Original petitions were dismissed on 13.10.2004, the appellants could have filed the applications for restoration on the same, day or the next day, if the Advocate' clerk was present, in the Court. Whereas, the application s for restoration, were filed only on 19.10.2004. Though it is stated that the second appellant had gone to Thiruchendur, no reasons were assigned for the absence of the third appellant and therefore, there is no proper explanation. The other reason assigned by the lower Court for the dismissal of the restoration applications is that though, it was stated in the affidavit, that the applications for restoration under Order 9 Rule 9 r/w Section 151 of C.P.C, are maintainable, the appellants have failed to satisfy the Court, with reference to legal provisions in law.
7. Aggrieved by the orders dismissing the petitions filed for restoration, the appellants have preferred the above appeals.
8. Mr. B.S. Gnanadesigan, learned Counsel for the appellants raised an important issue as to whether the provisions of C.P.C., are applicable to the proceedings arising out of an arbitration award or any order passed by an Arbitrator, and challenged before the Court under Section 34 of the Act. By referring to the provisions of the Act, learned Counsel for the appellants submitted that whenever orders of the Arbitral Tribunal or any proceedings arising out of the Arbitration Act are challenged in a Court of law, the competent Court as defined in Section 2(e) of the Arbitration Act, governed by the procedure contained in Civil Procedure Code and the non-obstante clause in Section 5 of the Act in confined only to the proceedings before the Arbitral Tribunal and does not control the procedure to be followed by the civil Court. He further submitted that in the absence of specific exclusion of the applicability of C.P.C., to the proceedings arising out of the orders passed by the Arbitral Tribunal, any order challenged' under Sections 9, 27, 34, 36 and 37 of the Act are governed by the provisions of Civil procedure Code. In support of his contention, learned Counsel for the appellants placed reliance on the decisions reported in AIR 2002 SC 2308 and 2006 (2) CTC 161. He further submitted that the amount involved in the Arbitration Proceedings is huge, the appellants have adduced proper reasons in the restoration petitions, that there is no undue delay in seeking the restoration of the Arbitration Original Petitions and in order to render substantial justice, the original petitions have to be restored on file for adjudication.
9. Per contra, Mr. A.R.M. Ramesh, learned Counsel appearing for the respondent submitted that the object of the Arbitration and Conciliation Act, 1994, is to have a speedy disposal of the disputes in matters relating to the commercial transactions and to arrive at an amicable settlement. Any delay or dilatory tactics adopted by the parties to the arbitration proceedings would defeat the object of the Act. He further submitted that the reasons assigned by the appellants in the restoration petitions lack bona, fide and therefore, the order of the lower Court in dismissing the petition is justified. He further submitted that the dismissal of the Arbitration Original Petitions have reached its finality on 13.10.2004. The applications for restoration emanate from Original Proceedings filed under Section 34 of the Act. When Section 37(3) of the Act prohibits filing of a second appeal against an order passed under Section 34 of the Act, whether on merits or default, no interlocutory application, is maintainable, arising out of an order under Section 34 of the Act.
10. Considering the quantum of the amount involved and the attitude of the appellants in delaying the payment, learned Counsel for the respondent submitted that if this Court in the event of coming to the conclusion that the applications under Order 9 Rule 9 r/w Section 151 of C.P.C., are maintainable in law, then the appellants should be directed to deposit a substantial amount to meet the ends of justice, pending further proceedings.
11. Heard Mr. B.S. Gnanadesigan, learned Counsel for the appellants and Mr. A.R.M. Ramesh, learned Counsel for the respondent.
12. Before considering the submission of the learned Counsel for the parties with reference to the facts of this case, it is necessary to refer to certain provisions of the Act.
13. The Arbitration and Conciliation Act 1996 is divided into four parts.
Part I deals with arbitration;
Part II deals with enforcement and decrees;
Part III deals with Consideration; and Part IV deals with supplementary provisions relating to the powers of the High Court to make rules, repeal and miscellaneous provisions etc.,
14. Part I deals with the general provisions and as per the definition of Section 2(e) of Act, "Court" means the Principal Civil Court of original jurisdiction in a district, and includes the High Court in exercise of its ordinary original civil jurisdiction, having jurisdiction to decide the questions forming the subject-matter of the arbitration if the same had been the subject-matter of a suit, but does not include any civil Court or a grade inferior to such Principal Civil Court, or any Court of small causes.
15. Section 5 of the Act demarcates the extant of judicial intervention and it is extracted hereunder:
Notwithstanding anything contained in any other law for the time being in force, in matters governed by this part, no judicial authority shall intervene, except where so provided in this part.
16. Chapter II deals with the arbitration agreement and orders passed by the Court as an interim measure pursuant to the Arbitration agreement, as defined in Section 7 of the Act.
17. Section 8 of the Act empowers the judicial authority to refer parties to arbitration and it reads as follows:
8. Power to refer parties to arbitration where there is an arbitration agreement:
(1) A judicial authority before which an action is brought in a matter which is the subject to an arbitration agreement shall, if a party so applies not later than when submitting his first statement on the substance of the dispute, refer the parties to arbitration.
(2) The application referred to in Sub-section (1) shall not be entertained unless it is accompanied by the original arbitration agreement or a duly certified copy thereof.
(3) Notwithstanding that an application has been made under Sub-section (1) and that the issue is pending before the judicial authority, an arbitration may be commenced or continued and an arbitral award made.
18. As per Section 9 of the Act, a party to the arbitral proceedings, before or during arbitral proceedings or at any time, after making the arbitral award but before it is enforced in accordance with Section 36, can apply to the Court for seeking relief for any of the purposes mentioned in the Section as an interim measure of protection, preservation, custody, securing the amount in dispute, etc. Section 9 reads as follows:
9. Interim measure etc., by Court:- A party to the arbitral proceedings, before or during arbitral proceedings or at any time, after making of the arbitral award but before it is enforced in accordance with Section 36, applies to the Court:
(i) for the appointment of a guardian for a minor or person of unsound mind for the purpose of arbitral proceedings; or
(ii) for an interim measure of protection in respect of any of the following matter of the arbitration agreement;
(a) the preservation, interim custody or sale of any goods which are the subject-matter of the arbitration agreement;
(b) securing the amount in dispute in the arbitration;
(c) the detention prevention or inspection of any property or thing which, is the subject-matter of the dispute in arbitration or as to which. any question may arise therein and authorising for any of the aforesaid purpose any person to enter upon any land or building in the possession of any party or authorising any samples to be taken or any observation to be made, or experiment to be tried, which may be necessary or expedient for the purpose of obtaining fall information or evidence;
(d) interim injunction or the appointment of a receiver;
(e) such other interim measure of protection as may appear to the Court to be just and convenient, and the Court shall have the same power for making orders as it has for the purpose of, and in relation to, any proceedings before it.
19. Chapter 3 of the Act deals with the composition, of Arbitral Tribunal, number of Arbitrators and appointment of Arbitrators. Chapter 4 of the Act deals with the jurisdiction of the Arbitral Tribunals. Chapter 5 of the Act deals with the conduct of the arbitral proceedings. As per Section 27 of the Act, with the approval of the Arbitral Tribunal, the Arbitral Tribunal may apply to the Court for assistance in taking evidence. Section 27 is extracted hereunder:
27. Court assistance in taking evidence:
(1) The Arbitral Tribunal, or a party with the approval of the tribunal, may apply to the Court1for assistance in taking evidence.
(2) The application shall, specify-
(a) the names and addresses of the parties and the arbitrators
(b) the general nature of the claim and the relief sought;
(c) the evidence to be obtained, in particular-
(i) the name and address of any person to be heard as witness or expert witness and a statement of the subject-matter of the, testimony required;
(ii) the description of any document to be produced or property to be inspected.
(3) The Court may, within its competence arid according to its rules on taking evidence, execute the request, by ordering,, that the evidence to be provided directly to the Arbitral Tribunal.
(4) The Court may, while making an order under Sub-section (3), issue in suits tried before it.
(5) Persons failing to attend in accordance with such process, or making any other default, or refusing to give their evidence, or guilty of any contempt to the Arbitral Tribunal during the conduct of arbitral proceedings shall be subject to the like disadvantages, penalties and punishments by order of the Court on the representation of the Arbitral Tribunal as they would incur for the like offences in suits tried before the Court.
(6) In this section the expression "processes" includes summons and commissions for the examination of witnesses and summons to produce documents.
20. Chapter 6 deals with making of arbitral award and termination of proceedings. Chapter 7 deals with the challenge made by the aggrieved person against the award passed by the Arbitral Tribunal. Section 34 deals with an application for setting aside the arbitral award, which is extracted hereunder:
34. Application for setting aside arbitral award: (1} Recourse to a Court against an arbitral award may be made only by an application for setting aside such award in accordance with Sub-section (2) and Sub-section (3) (2) ------
(3) -------
(4) on receipt of an application under Sub-section (1), the Court may, where it is appropriate and it is so requested by a party, adjourn the proceedings for a period of time determined by it in order to give the Arbitral Tribunal an opportunity to resume the arbitral proceedings or to take such other action as in the opinion of Arbitral Tribunal will eliminate1 the grounds for setting aside arbitral award.
21. Chapter 8 deals with the finality and enforcement of the arbitral awards. As per Section 36 of the Act, if he time for making an application to set aside the arbitral award under Section 34 has expired, or such application having been made, if it has been refused, the award shall be enforced under Code of Civil Procedure, 1908 in the same manner, as if it were a decree of the civil Court. Chapter 9 of the Act deals with the appeals arising out of an order under Section 9 granting, or refusing to grant any interim measure, pending disposal of the arbitral proceedings or at any time, after making the award, but before it is enforced in accordance with Section 36. Chapter 10 deals with Miscellaneous provisions such as deposits, security, insolvency, limitation, etc.,
22. The issue to be decided is, what is the extent of judicial intervention, which the "Court" as defined in Section 2(2) of Act, could intervene in the proceedings covered under the Arbitration Act?
23. Section (sic) of the Act restricts the powers of the judicial authority to intervene, except so provided in part-1 of the Act. As per Section 8 of the Act, the judicial authority, before which, an action is brought in a matter which is subject to an Arbitration agreement, shall, if the party so applies not later then when submitting his first statement on the substance of the dispute, refer the parties to arbitration. This provision enables the judicial authority to entertain the suit and pass orders until is brought to the notice of the authority in the first statement that there is an arbitration clause, whereby the part it is could be referred for settlement. No. sooner it is brought to the notice of the judicial authority that the e in an arbitration clause, the Court has to consider the said clause and provide an opportunity to the parties so that the disputed it; resolved as per the arbitration agreement rather than but judicial adjudication.
24. Under Section 9 of the Act, a party may, before or during the arbitral proceedings or at any time, after making of an arbitral award, but before it is enforced in accordance with law under Section 36 of the Act, pass interim orders for the protection, preservation of the property etc. The Court shall have the same power for making order as it has for the purpose of, and in relation to, any proceedings before it. Therefore, the Court has got the power to pass interim orders for the purpose mentioned in Section 9 of the Act, even if, the proceedings are pending before the Arbitral Tribunal.
25. Under Section 27 of the Act, Arbitral Tribunal or a party with the approval of the Arbitral Tribunal, may apply to the Court for assistance in taking evidence and the Court may pass appropriate orders to issue summons to the witness, etc. Section 34 of the Act provides for recourse to the Court against the arbitral award by way of an application for setting aside such award in accordance with Sub-Sections 2 and 3 of the Arbitration Act.
26. Section 36 of the Act contemplates enforcement of the award and it is made clear that the award passed under the Arbitration Act, shall be enforced, as if, it is the decree of the Court. Therefore, the provisions contained in civil Procedure Code relating to execution of the decree, apply for enforcement of the award. Section 37 of the Act, as stated supra, deals with the filing of the appeal from original decrees of the Court with regard to granting or refusing to grant orders as an interim measure, provided under Section 9 of the Act and for setting aside or refusing to set aside the arbitral award under Section 34 of the Act. Under Section 37(2) of the Act, the appeals shall lie to a Court from the order or Arbitral Tribunal. Sub-sections (2) and (3) of Section 37 are extracted hereunder:
(2) An appeal shall also lie to a Court from an order of Arbitral Tribunal
(a) accepting the plea referred to in Sub-section (2) of Sub-section (3) of Section 16; or
(b) granting or refusing to grant an interim measure under Section 17.
(3) No second appeal shall lie from an order passed in appeal under this section, but nothings in this section shall affect or take away any right to appeal to the supreme Court.
27. Reading of the provisions contained in part-1 of the Act disclose that there is a prohibition under Sub-section 37 of the Act, that no second appeal shall lie against the order passed under Section 34 of the Act. The word "Court" used in Sections 8, 9, 27, 34, 36 and 37 in part-1 of the Arbitration and conciliation Act, 1996 is referable to the Court as defined in Section 2(e) of the Act, which means the principal civil Court of Original jurisdiction in a District and inclusive of High Court in exercise of its powers of ordinary original jurisdiction, having jurisdiction to decide the question forming the subject matter of the arbitration, if the same had been the subject matter of the suit, it does not include any civil Court or a grade inferior to such Principal Civil Court or any Court of small causes.
28. While deciding the maintainability of the revision petition filed under Section 115 of C.P.C., against the order made by the Civil Court in an appeal preferred under Section 37 of the Act, the supreme Court in I.T.I Ltd. v. Siemens public communications Networks Ltd. , held that when there is no express exclusion in the Arbitration Act, it cannot be inferred that the C.P.C., is not applicable to the proceedings arising out of an order passed under the provisions of the Arbitration Act. In Paragraph Nos. 10 and 11, the supreme Court held as follows:
it is true in the present Act application of the Code is not specifically provided for but what is to be noted is: Is there an express prohibition against the application of the Code to a proceeding arising out of the Act before a civil Court? We find no such specific exclusion of the Code in the present Act. When there is no express exclusion, we cannot by inference hold that the Code is not applicable.
11. It has been held by this Court in more than one case that the jurisdiction of the civil Court to which a right to decide a lis between the parties has been conferred can only be taken by a statute in specific terms and such exclusion of right cannot be easily inferred because there is always a strong presumption that the Civil Courts have the jurisdiction to decide all questions of civil nature, therefore, if at all there has to be an inference the same should be in favour of the jurisdiction of the Court rather then the exclusion of such jurisdiction and there being no such exclusion of the Code in specific terms except to the, extent stated in Section 37(2), we cannot draw an inference that merely because the Act has not provided the C.P.C., to be applicable, by inference it should be held that the Code is inapplicable. This general principle apart, this issue if not settled by the judgment of a three Judge Bench of this Court in the case of Bhatia International v. Bulk Trading S.A. and Anr. in C.A. No. 6527 of 2001 decided on 13.03.2002 wherein while dealing with a similar argument arising out of the present Act, this Court held: "while examining a particular provision of a statute to find out whether the jurisdiction of a Court is ousted or not, the principle of universal application is that ordinarily the jurisdiction may not be ousted unless the very statutory provision explicitly indicates or even by the inferential conclusion the Court arrives at the same when such a conclusion is only conclusion.
In paragraph 13 of the said judgment, the supreme Court repelled the contention of the learned Counsel of the appellant therein that the revision is not maintainable in view of the bar under Section 5 of the Act. Paragraph 13 of the judgment is extracted hereunder:
The term 'Court' referred to in the said provision is defined under Section 2(e) of the Act. Form the said definition, it is clear that the appeal is not to any designated person but to a civil Court. In such a situation, the proceedings, before such Court will have to be controlled by the provisions of the Code therefore, the remedy by way of a revision under Section 115 of the Code will not amount to a judicial intervention not provided for by part-1 of the Act. To put it in other words, when the Act under Section 37 provided for an appeal, to the Civil Court and the application of the Code not having been expressly barred, the reversional jurisdiction of the High Court gets attracted. If that be so, the bar under Section 5 will not be attracted because conferment of appellate power on the Civil Court in part 1 of the Act attracts the provisions of the Code also.
29. Following the dictum laid down by the supreme Court that in the absence of specific exclusion and express bar against the application of the Civil Procedure Code to proceedings arising out of Act, before the civil Court, a Division Bench of this Court in Om Sakthi Renergies Limited v. Megatech Control Limited , considered the objection relating to ouster of jurisdiction and the applicability of C.P.C. In paragraph 12 of the judgement, this Court held that, It is also required to be noted that this is not a case of lack of territorial jurisdiction, but only a waiver of a contractual clause. If a party allows the Trial Court to proceed to judgment without raising the objection as to the place of suing and takes a change of verdict in his favour, he clearly waives the objection and will not subsequently be permitted to raise it. The present proceedings under Section 9 are in effect final proceedings. The objection to the jurisdiction though taken before the Trial Court should have been pressed to its normal end and failure to do so would amount to waiver as per Section 21 of the Code of Civil Procedure. It is true that Section 21 of the C.P.C., is not specifically made applicable to the proceedings arising under the Act, but there is no express prohibition against the application of the Code to the proceedings arising out of the Act before the Civil Court. In I.T.C. Ltd. v. Siemens Public Communications Networks Ltd. , a two Judge Bench of the Supreme Court has clearly held that the jurisdiction of the Civil Court to which a right to decide a lie between the parties has been conferred can only be taken away by a statute in specific terms and such exclusion of right cannot be easily inferred because there is always a strong presumption that the Civil Courts has the jurisdiction to decide all questions of the Civil nature, therefore, if at all there bar to be an inference the same should be in favour of the jurisdiction of, the Court rather then the exclusion of such jurisdiction and there being no such exclusion of the Code in specific terms except to the extent stated in Section 37(2) of the Act, an inference that merely because the Act has not provided the C.P.C., to be applicable cannot be drawn.
30. The extent of judicial intervention or the restriction placed on the Court is confined only to the proceedings pending before the Arbitral Tribunal to the extent so provided under the Act. In other words, the provisions of the Civil Procedure Code, may not be applicable to the proceedings pending before the Arbitral Tribunal except so provided in part-I of the Act. The jurisdiction of a Civil Court is determinable by application of the provisions of Civil Procedure Code. Once the matter goes out of the hands of the Arbitral Tribunal to the Civil Court, the provisions, contained in the Civil Procedure Code are applicable to all the proceedings, i.e., orders or appeals arising out of provisions of Arbitration Act. Since the proceedings before the Court are of civil nature, whatever procedure applicable and followed for other civil proceedings, equally apply to the proceedings arising out of orders passed under Sections 9, 27, 34, 36 and 37 of the Act. In view of the decision of the Supreme Court and this Court, the issue as to whether the civil Procedure Code is applicable to the Arbitral proceedings pending on the file of the civil Court is no longer res integra. The statute does not exclude the applicability of Civil Procedure Code to the proceedings arising out of the Arbitration Act. The non-obstinate clause in Section 5 of Act. does not take away the powers of the Principal Civil Court i.e., original jurisdiction in a District of the High Court in applying the Civil Procedure Code, while deciding the matters arising out of the Act. As regards the decision made by the Arbitral Tribunal, any party aggrieved by the decision can apply to the Civil Court under Section 34 of the Act to set aside the award. Judicial intervention is permissible in any matters arising out of Sections 9, 27, 34, 36 and 37 in part-1 of the Act and provisions, of the Code of the Civil Procedure Code are applicable to such proceedings.
31. Once the Court defined under Section 2(e) of the Act exercises powers of a Civil Court it is not a persona designata, the powers of the Civil Court are not curtailed by the non-obstinate clause in Section 5 of the Act, except so provided in part 1 of the Act. If the defaulting party offers sufficient cause for his absence, the application for restoration is maintainable in law as it is a proceeding emanating from the orders passed under Section 34 of the Act. For the reasons stated supra, the contention of the learned Counsel for the respondent that the restoration applications are not maintainable, cannot i.e. countenanced in law. Therefore, this Court is considered opinion that the lower Court has manifestly erred in dismissing the applications filed for restoration dealing with the revenant provisions of the Arbitration Act and failed to consider the judgment of the Supreme Court in I.T.I. Ltd. v. Siemeans Public Communication Networks Ltd. . Therefore, the applications filed under Order 9 Rule 9 r/w Section 151 C.P.C., for restoration of the Arbitration Original petitions. Which were dismissed for default on 13.10.2004, are maintainable in law.
32. The question left for consideration is whether the appellants have offered sufficient cause for their absence on 13.19,2004. It is the stated in the affidavit filed in support of I. As., that when the Arbitration petitions were posted on 10.10.2004, on the request of the respondent for filing written objections, it was passed over till afternoon. When matters were taken up in the evening learned Counsel for the appellants was absent and the Arbitration Original Petitions, were dismissed for default and the restoration applications were filed after 6 days. There is no undue delay in filing the above applications. The track record of the appellants does not indicate that they have deliberately delayed the proceedings before the Civil Court and therefore this Court is of the view that there is no need to impose any condition such as payment or deposit of a portion of award amount into the Court, as a condition precedent for restoration of the Arbitration Original Petitions. I am satisfied with the adequacy of the cause shown by the appellants for restoration of the Original Petitions and I am not inclined to accept the objection of the respondent that the appellants have deliberately protracted the proceedings. Considering the quantum of the award, ends of justice would be met if sufficient opportunity is given to the appellants before the competent Civil Court to adjudicate the correctness of the award passed by the Arbitral Tribunal.
33. In the result, the orders passed by the lower Court in interlocutory Application Nos. 623, 624, 625, 627, 626, 621, 628 and 620 of 2005 in Ar O.P. Nos. 58, 57, 56, 54, 55, 52, 53 & 51 of 2002 respectively, are set aside and Interlocutory Applications are allowed as prayed for and the lower Court is directed to restore the Arbitration Original Petitions on the file and dispose of the same in accordance with law.
34. These Civil Miscellaneous Appeals are allowed. No costs.