Allahabad High Court
Payal Enterprises vs Union Of India (Uoi) And Anr. on 22 November, 2002
Equivalent citations: 2003(2)ARBLR598(ALL), 2003(2)AWC911
Author: U.S. Tripathi
Bench: U.S. Tripathi
JUDGMENT U.S. Tripathi, J.
1. The above application for grant of ad interim order, restraining the respondents from realising a sum of Rs. 1,83,916.00, the alleged risk purchase or any other damages from the appellant against the notice dated 16.1.1998 during pendency of appeal was placed before the Division Bench of this Court consisting of Hon'ble Mr. Justice G. P. Mathur and Hon'ble Mr. Justice Vineet Saran on 20.3.2002. The Bench issued notice returnable at a very early date. In pursuance of the above notice, Shri Govind Saran, advocate appeared on behalf of respondent Nos. 1 and 2. Thereafter the above application was sent before me for orders.
2. I have heard Shri S. K. Verma, learned counsel for the appellant and Shri Govind Saran, learned counsel for the respondents on the above stay application.
3. The appellant filed F.A.F.O. No. 990 of 2001 against the order dated 24.3.2001, passed by the District Judge, Gorakhpur in Misc. Case No. 66 of 2000, rejecting the application of the appellant under Section 9 of the Arbitration and Conciliation Act, 1996, (hereinafter called the Act) for issuing an order restraining the opposite parties (respondents) from realizing the amount of Rs. 1,83,916.00 or any damages from the applicant against the notice dated 16.1.1998 till decision of the matter by the Arbitrator, In the above appeal, this application for stay has been moved.
4. A preliminary objection was raised from the side of the respondents that since the application of the appellant under Section 11 of the Act is pending before the Chief Justice since 21.7.2000 and, therefore, the application under Section 9 of the Act in respect of the arbitration agreement be made to the said court and ought to have been filed before the Chief Justice as required by Section 42 of the Act and the District Judge has no jurisdiction to entertain the application under Section 9 of the Act.
5. Learned counsel for the appellant contended that according to Section 9 of the Act, a party may, before or during arbitral proceedings or at any time after the making of the arbitral award but before it is enforced In accordance with. Section 36, apply to a court for an interim measure of protecting the interest ; that the Court as defined in Section 2(e) of the Act means the Principal Civil Court of original jurisdiction in a district and, therefore, the Court of District Judge was the proper forum for moving the application under Section 9 of the Act.
6. Section 9 of the Act reads as under :
"9. Interim measures etc. by court.--A party may, before or during arbitral proceedings or at any time after the making of the arbitral award but before it is enforced in accordance with Section 36, apply to a court-
(i) for the appointment of a guardian for a minor or a person of unsound mind for the purposes of arbitral proceedings ; or
(ii) for an interim measure of protection in respect of any of* the following matters, namely :
(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, preservation 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 purposes any person to enter upon any land or building in the possession of any party, or authorizing 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 full information or evidence ;
(d) interim injunction or the appointment of a receiver ;
(e) such other interim measure of protecting 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."
7. The "Court" as defined in Section 2(e) means the Principal Civil Court of original jurisdiction in a district, and includes the High Court having jurisdiction to decide the question forming the subject matter of the Arbitration if the same had been subject-matter of a suit, but does not include the civil court of a grade inferior to such civil court or any court of small causes.
8. Section 11 of the Act reads as under :
" 11. Appointment of arbitrators.--(1) A person of any nationality may be an arbitrator, unless otherwise agreed by the parties.
(2) Subject to Sub-section (6), the parties are free to agree on a procedure for appointing the arbitrator or arbitrators.
(3) Failing any agreement referred to in Sub-section (2), in an arbitration with three arbitrators, each party shall appoint one arbitrator, and the two appointed arbitrators shall appoint the third arbitrator who shall act as the presiding arbitrator.
(4) If the appointment procedure in Sub-section (3) applies and
(a) a party fails to appoint an arbitrator within thirty days from the receipt of a request to do so from the other party ; or
(b) the two appointed arbitrators fail to agree on the third arbitrator within thirty days from the date of their appointment.
the appointment shall be made upon request of a party, by the Chief Justice or any person or institution designated by him.
(5) Failing any agreement referred to in Sub-section (2), in an arbitration with a sole arbitrator, if the parties fail to agree on the arbitrator within thirty days from receipt of a request by one party from the other party to so agree the appointment shall be made, upon request of a party, by the Chief Justice or any person or institution designated by him.
(6) Where, under an appointment procedure agreed upon by the parties-
(a) a party fails to act as required under that procedure ; or
(b) the parties, or the two appointed arbitrators, fail to reach an agreement expected of them under that procedure ; or
(c) a person, including an institution, fails to perform any function entrusted to him or it under that procedure, a party may request the Chief Justice or any person or institution designated by him to take the necessary measure, unless the agreement on the appointment procedure provides other means for securing the appointments,"
9. Section 42 of the Act reads as under :
"42. Jurisdiction.--Notwithstanding anything contained elsewhere in this Part or in any other law for the time being in force, where with respect to an arbitration agreement any application under this Part has been made in a Court, that Court alone shall have jurisdiction over the arbitral proceedings and all subsequent applications arising out of that agreement and the arbitral proceedings shall be made in that Court and in no other Court."
10. It is true that Section 42 which defines the jurisdiction says that where with respect to an arbitration agreement any application under this part has been made in a court, that Court alone shall have jurisdiction over the arbitral proceedings and all subsequent applications arising out of that agreement and the arbitral proceedings shall be made in that Court and in no other Court. The word "Court" has been defined in Section 2(e), quoted above, which means the Principal Civil Court of Original Jurisdiction or the High Court exercising original civil jurisdiction.
11. The Apex Court held in Konkan Railway Corporation Ltd. v. Mehul Construction Co., (2000) 7 SCC 201, that the order passed under Section 11(6) of the Act by the Chief Justice of the High Court or his nominee is an administrative order. In a subsequent decision in Konkan Railway Corporation Ltd. and Anr. v. Rani Construction (P.) Ltd., 2001 (1) AWC 59 (SC) : (20OO) 8 SCC 159, the question had been again referred for consideration to larger Bench. The above reference was decided by five Judges Bench of the Apex Court and was in (2002) 2 SCC 388. It was held by the majority decision that the appointment of arbitrator by the Chief Justice or his designate is not a judicial function resulting in an adjudicatory order and thus not open to challenge under Article 136 of the Constitution of India. Section 11 of the Act does not contemplate a decision on any controversy that the other party may raise. It was also held by the Apex Court in the case Ador Samia (P.) Ltd. v. Peekay Holdings Ltd., (1999) 8 SCC 572, that the order passed by the Chief Justice under Section 11(6) of the Act being administrative in nature cannot be subjected to any challenge directly under Article 136 of the Constitution of India. Relying on the above decisions, the Division Bench of this Court in Union of India v. M. S. Sachdeva, 20OO (4) AWC 2743 : 2OOO (40) ALR 804 and Union of India v. Chief Justice of High Court of Judicature at Allahabad, 2001 (3) AWC 1912 : 2001 (41) ALR 192, held that the order passed under Section 11(6) of the Act appointing an arbitrator is not a judicial function, but administrative one.
12. Thus, it is settled view that the Chief Justice exercising power under Section 11 of the Act does not act judicially and, therefore, is not a Court as defined in Section 2(e) of the Act. In this way, the contention of the learned counsel for the respondents that since the application under Section 11 of the Act is pending before the Chief Justice, therefore, the subsequent application under Section 9 should also be filed there, because Section 42 requires so has no force, as the Chief Justice exercising jurisdiction under Section 11 of the Act is not acting as a Court as envisaged by Section 42 of the Act. Therefore, the application under Section 9 of the Act lies before the Court as defined in Section 2(e) of the Act, i.e., the Principal Civil Court of original jurisdiction, i.e., the District Judge.
13. The next point which arises for determination for this application is whether the appellant is entitled to the interim stay sought for.
14. According to the learned counsel for the appellant, the respondents have sent a notice dated 16.1.1998 (Annexure-5) that the purchaser respondent is entitled to claim from the appellant a sum of Rs. 1,83,916.00 extra expenses incurred in risk purchases in terms of Clause 07.2 of the I.R.S. conditions of contract and alternatively, general damages against the subject contract, as the appellant had failed to supply the stores and committed breach of contract.
15. The contents of above notice clearly show that the respondents have sent a notice to the appellant for payment/ realisation of Rs. 1,83,916.00 as extra expenses and damages in consequence of the breach of the contract allegedly committed by the appellant in not supplying the Items in question. It is not disputed that the damages arising out of breach of contract by the appellant are unstipulated. The amount of damages is yet to be ascertained by the Arbitrator as per the agreement between the parties and it appears that the alleged damages are not ascertained. The amount sought to be realised from the appellant is arbitrarily assessed by the respondents. Moreover, the accrual of the liability of appellant to pay damages for breach of contract is yet to be decided and in these circumstances, the appellant is entitled to the interim stay sought for, otherwise it would frustrate the purpose of appeal.
16. The application is, thus, allowed and the respondents are restrained in the meanwhile from realising the amount of Rs. 1,83,916.00, the subject-matter of appeal till further orders.