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 26, Cited by 0]

Bombay High Court

M3Nergy Sdn. Bhd. vs Hindustan Petroleum Corporation And ... on 3 November, 2025

 2025:BHC-OS:19910


                                                                           CARBP.548.2014.docx



                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   ORDINARY ORIGINAL CIVIL JURISDICTION
                                     ARBITRATION PETITION NO. 548 OF 2014

                       M3nergy SDN. BHD.                                              ...Petitioner

                             Versus

                       Hindustan Petroleum Corporation Ltd.
                       Prize Petroleum Company Ltd. & Anr                             ...Respondents

                                            WITH
                          COMMERCIAL ARBITRATION PETITION NO. 76 OF 2018

                       M3nergy SDN. BHD.                                              ...Petitioner
                       (Formerly known as Trenergy/
                       M3nergy Berhad)

                             Versus

                       Hindustan Petroleum Corporation Ltd. & Anr                     ...Respondents

                                             WITH
                          COMMERCIAL ARBITRATION PETITION NO. 1101 OF 2018

                       M3nergy SDN. BHD.                                              ...Petitioner
                       (Formerly known as Trenergy/
                       M3nergy Berhad)

                             Versus

                       Hindustan Petroleum Corporation Ltd. & Anr                     ...Respondents


                       Dr. Rishab Gupta a/w Kanika Goenka,Shreya Jain, Swagata
                       Ghosh, Sanjana Kattoor, i/b Shardul Amarchand Mangaldas &
                       Co., for the Petitioner.
          Digitally
          signed by
          ASHWINI
          JANARDAN
                       Mr. Shashwat Singh, i/b Advani Law LLP, for Respondents.
ASHWINI
JANARDAN VALLAKATI
VALLAKATI Date:
          2025.11.03
          15:10:58
          +0530




                                                          Page 1 of 73
                                                        November 3, 2025




                         ::: Uploaded on - 03/11/2025                            ::: Downloaded on - 03/11/2025 21:22:08 :::
                                                                    CARBP.548.2014.docx



                         CORAM:                     SOMASEKHAR SUNDARESAN, J.
                         RESERVED ON                          :    February 5, 2025
                         FURTHER RESERVED ON:                      October 10, 2025
                         PRONOUNCED ON                        : November 3, 2025



JUDGEMENT:

Context and Factual Background:

1. This Petition is filed under Section 34 of the Arbitration and Conciliation Act, 1996 ("the Act") challenging an arbitral award titled 'partial award' dated January 9, 2014 (" Impugned Award") passed unanimously by a three-member arbitral tribunal, returning a fundamental finding that a Joint Executing Agreement (" JEA") that had been initialled by the parties (but not formally signed and executed) was validly in existence.
2. The Petitioner, M3nergy Sdn. Bhd. ("M3") questions the very existence of an arbitration agreement under Section 7 of the Act in the absence of signatures on the JEA in which the arbitration clause is contained. The JEA had been initialled as an agreed draft at a meeting of an "Executing Committee" held between April 16, 2007 and April 18, 2007, attended by the representatives of M3; of Respondent No. 1, Hindustan Petroleum Corporation Ltd. ("HPCL"); and of Respondent Page 2 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx No. 2, Prize Petroleum Company Ltd. (" PPCL"). PPCL at all times relevant to these proceedings, was itself a joint venture, with HPCL having a 50% ownership interest.
3. The following factual matrix would be relevant for purposes of adjudicating this Petition:
a) The Oil and Natural Gas Corporation ("ONGC") invited tenders for development and exploitation of Offshore Margin Fields Cluster 7 Project ("Project");
b) M3, HPCL and PPCL executed a Memorandum of Understanding dated June 29, 2005 (" MOU") to form a consortium ("Consortium") to bid for the Project. The bid was filed and coordinated by PPCL;
c) Under the MOU, the parties agreed to define the principles underlying a JEA that would be executed to implement the service contract, if the Project were to be awarded to the Consortium by ONGC. The MOU entailed participating interest proportions of the parties - M3 at 30%, HPCL at 60% and PPCL at 10%. M3 and PPCL were meant to jointly act as "Executing Contractors" for the Project; Page 3 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

d) On March 31, 2006, ONGC awarded the Project to the Consortium. The letter of award is addressed to PPCL on behalf of the Consortium;

e) A service contract dated September 27, 2006 ("Service Contract") was executed between ONGC and the Consortium. One of the terms of the Service Contract is that the parties were to execute the JEA within 15 days - this deadline would fall on October 12, 2006. Such executed JEA was to be supplied to ONGC within 30 days i.e. by October 27, 2006;

f) Another integral feature of the Service Contract was that ONGC would interact with only one party as the Executing Contractor;

g) In the course of negotiating the JEA, M3 raised concerns about deviations from the MOU in particular in the matter of the joint Executing Contractors. PPCL countered this on the premise that the Service Contract having been executed among the same parties (along with ONGC), the MOU stood superseded. According to M3, the Service Contract did not close the issue and that the Service Contract did not define the term "Executing Contractor"; Page 4 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

h) Later, M3 expressed its willingness to let PPCL be the sole Executing Contractor provided the Project was jointly managed by an Integrated Project Management Team ("IPMT") in terms of a pre-approved schedule and budget, provided decisions on governance of the Consortium entailed an affirmative voting percentage of 71%. In other words, if the IPMT could not decide upon any issue, that issue would need the positive vote of M3, without which no final decision could be taken just by the other two parties;

i) The parties met between April 16, 2007 and April 18, 2007 and initialled a draft of the JEA (" 2007 JEA"), which was a specific agenda item for this meeting. It is M3's case that the 2007 JEA is not a concluded contract since matters including accounting procedures and charging of costs of Executing Committee meetings to the Consortium's account were still open. At this meeting, the parties agreed to refer this matter to the Management Committee for a decision. Meanwhile, the members of the Consortium were advised to have the initialled document approved at the appropriate level within their respective organisations " so as to formally execute the JEA ASAP...";

Page 5 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

j) On April 23, 2007, the Management Committee of the Consortium met and the outstanding JEA items were also discussed and agreed upon. The Manging Committee resolved that costs of the Executing Committee meetings would not be charged to the Consortium. It also agreed that the review and approval matrix concluded by the Management Committee would automatically get adopted "upon signing of the JEA";

k) At a meeting of the Management Committee held on November 22, 2007, it was decided in response to a query from ONGC (which attended this meeting) that a signed JEA would be submitted by the parties by January 10, 2008. The next meeting of the Management Committee was scheduled for January 28, 2008;

l) Meanwhile, in a meeting of the Executing Committee held between December 4, 2007 and December 6, 2007, the accounting procedures were agreed;

m) M3 appears to have continued to held out on the issue of who the Executing Contractor is - on December 12, 2007, M3 wrote to ONGC asserting that M3 is the Executing Contractor for the Project. M3 claimed that the JEA would Page 6 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx be finalised to reflect this position and will be submitted to ONGC after all the partners of the Consortium had signed off on it;

n) On the very next day, HPCL wrote to M3 asserting that PPCL had already been accepted as the sole Executing Contractor and this had been agreed in the initialled JEA and it would be counterproductive to reopen this issue;

o) On December 31, 2007, ONGC called upon the Consortium to submit the duly executed JEA that would clarify the issue of the Executing Contractor;

p) On January 10, 2008, the parties jointly wrote to ONGC seeking extension of time until January 18, 2008 to submit the executed JEA since certain details were to be "fine-tuned";

q) PPCL wrote to ONGC on January 18, 2008 that the parties had agreed on PPCL being the sole Executing Contractor and had also initialled the JEA containing this position in April 2007 but M3 had refrained from formally signing the JEA. PPCL requested that the Management Committee meet to address the JEA and resolve; Page 7 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

r) On January 23, 2008, ONGC rejected this request and stated that the Management Committee would meet only after the executed JEA is submitted;

s) On March 4, 2008, M3 executed a different version of the JEA (one that contained the provisions that it would agree to) and sent it to the other parties to sign and send it over to ONGC ("2008 JEA");

t) On April 3, 2008, HPCL wrote to M3 stating that the roles and responsibilities in M3's 2008 JEA, was significantly different from the agreed position of the parties; u) The parties continued to have a stand-off and this went on right until May 21, 2008, when the ONGC threatened the parties with terminating the Service Contract at a meeting of the Management Committee, setting an ultimate deadline of May 31, 2008. This deadline was missed;

v) On June 4, 2008, HPCL sought termination of the Service Contract as against M3 on the ground that it had failed to submit the executed JEA;

Page 8 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx w) Through June 2008, ONGC warned that the Service Contract would get terminated for failure to submit an executed JEA;

x) On August 1, 2008, M3 wrote to HPCL and PPCL that it would sign the draft JEA "after discussions with its management". Through August 2008, M3 held out and the parties could not arrive at a consensus;

y) On September 4, 2008, ONGC terminated the Service Contract with the Consortium members ("Termination Notice"); and z) This led to arbitration proceedings. M3 raised a jurisdictional objection under Section 16 of the Act on the premise that there had been no concluded contract in the form of the JEA, for the arbitration clause contained in it to be a validly existing arbitration agreement. This led to the Impugned Award, which is a partial award. Two subsequent awards of damages and costs were also passed later, and those are not subject matter of these proceedings. Page 9 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx Impugned Award:

4. The Learned Arbitral Tribunal examined the evidence led by the parties, the material on record and rendered the following findings:
a) The JEA is validly in existence and binds the parties.

By withholding signature despite agreeing on the content and even initialling it, M3 has breached the agreed terms of Article 22.5 of the JEA;

b) HPCL and PPCL had the responsibility of estimating the oil and gas reserves under Article 5.5 and Article 5.5.1 of the MOU while M3 was responsible for preparing the initial development plan ("IDP") for submission to ONGC;

c) M3 kept expressing its unwillingness to agree with the oil and gas reserves estimation by HPCL and PPCL and thereby withheld finalising the IDP, which had undergone six iterations without consensus;

d) The subjects covered by the MOU were superseded by the Service Contract, which provides that all prior agreements would be superseded;

e) Article 6.5 of the JEA (agreed and initialled) stipulated that any difference of opinion among the three Page 10 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx parties would be resolved by a 71% vote among the participating interests - M3 having 30% participating interest, any critical decision had to be unanimous. Yet, M3 held out on the issue of the Executing Contractor, and had also withheld the IDP from submission to ONGC;

f) Neither the Service Contract nor the JEA specified the responsibility for determining the oil and gas reserves. Article 6.5 of the JEA would come into play;

g) M3 was responsible for preparing the IDP under Clause 5.4.1.3 of the MOU, which was superseded by Article 36.1 of the Service Contract. Article 13 of the Service Contract deals with measurement of the oil and gas reserves. The procedure for metering was to be developed in consultation with ONGC and approved by the Management Committee. Therefore, Article 6.5 of the JEA would come into play;

h) Owing to M3 holding up approval for the IDP, it could not be submitted. Therefore, the Management Committee and ONGC agreed that M3 would be given an opportunity to produce its own oil and gas reserve estimates for the IDP, failing which ONGC would presented with the estimates prepared by HPCL and PPCL;

Page 11 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

i) M3 neither prepared its own estimates nor allowed HPCL and PPCL's estimates to proceed further. Instead, M3 asked ONGC for even more time, which came to be rejected, with the Service Contract being terminated. Therefore, M3 was liable for the failure to act within stipulated deadlines;

j) The FEED sub-contract was validly granted by PPCL to Trident (an Australian entity) and M3 did not have any right to object;

k) PPCL had already been accepted by M3 as the sole Executing Contractor and M3 had no right to contest this right granted by the parties to PPCL; and

l) In the result, all the grounds on which ONGC terminated the Service Contract were grounds attributable solely to M3's default, which failed to do all things reasonably necessary to maintain the Service Contract in full force. Therefore, M3 is liable to compensate HPCL and PPCL with damages and costs, which would be determined later by separate awards.

5. A word about a couple of developments would be in order. The Impugned Award was set aside by a Learned Single Judge on January 10, 2019 under Section 34 of the Act. However, a Learned Page 12 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx Division Bench was of the view that a wrong principle of law had been applied by the Learned Single Judge and the matter was remanded to the Section 34 Court by a judgement dated October 16, 2019. A special leave petition by M3 challenging the decision of the Learned Division Bench was dismissed as withdrawn.

Contentions of Parties:

6. With the consent of the parties, the captioned Petition was taken up separately. It was agreed by the parties that if this Petition were to be allowed there would be no need to hear the other two Petitions, which challenge the award of damages and of costs. On the other hand, if this Petition is rejected, the other two petitions could always be considered thereafter. Therefore, by consent of parties, this Petition was taken up for final hearing and disposal.

7. I have heard at length Mr. Rishab Gupta, Learned Advocate on behalf of M3 and Mr. Navroz Seervai, Learned Senior Advocate on behalf of HPCL and PPCL. I have had the benefit of detailed verbal submissions and written notes on arguments filed by both sides. I have had the benefit of these written submissions with references to the record, in examination of the record, indeed bearing in mind the scope of jurisdiction of this Court under Section 34 of the Act. Page 13 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

8. Mr. Gupta would contend that while the Learned Division Bench had set aside the earlier judgement of the Learned Single Judge and a challenge in the Supreme Court had been withdrawn, the standard to be applied would still be that this Court should satisfy itself " de novo"

about whether there had been a concluded contract, of course, also bearing in mind the views expressed by the Learned Arbitral Tribunal.
He would emphasise that the findings of the Learned Arbitral Tribunal that an agreement had come into being was perverse and patently illegal.

9. On behalf of M3, Mr. Gupta has tendered and relied upon a plethora of notes, tables and case law on multiple strands and sub- strands of each issue he would present in the matter. These include:

                 a)          A 31-page note on written submissions;

                 b)          A List of Dates and Events on the facet of

                             jurisdiction;

                 c)          A note on liability having been fastened on M3 in

                             the Impugned Award;

                 d)          A table on conduct of the parties considered by the

Learned Arbitral Tribunal - the upshot of this submission is that conduct of parties is no Page 14 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx barometer for whether the 2007 JEA was a binding contract;

e) A table indicating key documents, running into 27 items, with comments on whether they had been considered or ignored by the Learned Arbitral Tribunal and the Learned Single Judge in the earlier round, with a compilation of such documents;

f) A Note on Judgements on when a contract can be said to be concluded, along with a compilation of such judgements;

g) A table indicating key dates in negotiation of the JEA after the JEA was initialled on April 18, 2007 - the upshot is that there are 23 instances of negotiations thereby indicating that the JEA initialled on April 18, 2007 was not a concluded contract but was merely a draft that was still being negotiated by all parties;

h) A table of comparison between the 2007 JEA and the 2008 JEA, to show that there were issues in the 2007 JEA that were not acceptable to M3;

Page 15 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

i) A flow chart on the grounds under Section 34 of the Act and the standard of review to be adopted. The contention is that under Section 34(2)(a)(ii) of the Act, the standard of review is a de novo review, which is different from the review under Section 34(2)(b)(ii), which is deferential to the arbitral award. Under the former provision, the contention is that the Learned Arbitral Tribunal had no jurisdiction to consider the matter on merits since there was no valid or concluded contract. Under the latter, the contention is that the Impugned Award is patently illegal since it has been rendered on assumed jurisdiction under an invalid un-concluded contract. According to Mr. Gupta, while the findings of the Learned Arbitral Tribunal must be examined "carefully and with interest" as held by the Learned Division Bench, the examination should still also be a de novo review and not one that is solely deferential to the Learned Arbitral Tribunal;





                                               Page 16 of 73
                                          November 3, 2025
Ashwini Vallakati




                ::: Uploaded on - 03/11/2025                                ::: Downloaded on - 03/11/2025 21:22:08 :::
                                                             CARBP.548.2014.docx



                j)        An         academic     paper       from      the       Journal       of

International Arbitration on how to calibrate de novo judicial review of arbitral jurisdiction;

k) A compilation of 13 judgements on conclusion of contracts; contracts without authority; execution being different from initialling; scope of perversity and patent illegality; scope of Section 34 before the 2015 Amendments to the Act; and

l) Another compilation of case law on scope of review in a jurisdictional challenge containing nine judgements.

10. Mr. Seervai on behalf of HPCL and PPCL, would contend that the Learned Division Bench has already set the standard to be applied in the course of the review of the Impugned Award. Judicial discipline would demand that such scope of review under Section 34 has to be applied, with due deference to the eminently plausible views expressed by the Learned Arbitral Tribunal.

11. That apart, Mr. Seervai would independently point to how the JEA had actually been agreed upon by the parties including M3, which was holding up the formality of signing, with disastrous consequences Page 17 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx for the Consortium, for which, the Learned Arbitral Tribunal has rightly directed that M3 should be brought to account. Formal signatures being withheld could never undermine the existence of an otherwise concluded contract that is evident from the record. There was nothing "essential" in the terms whatever had remained open as of April 18, 2007 and even those were closed out later. Therefore, Mr. Seervai would contend that the Learned Arbitral Tribunal had returned accurate and plausible findings. Mr. Seervai too would refer to multiple judgements on the points canvassed by him, and reduce them to writing in his written submissions.

12. On October 10, 2025, given the efflux of time since I had first reserved judgement, I listed the matter afresh to see if the parties had any objections to judgement still being rendered, and to consider if the parties were desirous of addressing the Court afresh or with further submissions. The parties expressed their consent for the Court to proceed without a further hearing, and indicated that extensive written submissions recorded by them would obviate the need for making further verbal submissions.

Page 18 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx ANALYSIS AND FINDINGS:

Scope of Review and the Earlier Round:

13. It is now trite law that the scope of review under Section 34 of the Act is one of examining if the Learned Arbitral Tribunal has arrived a plausible view and whether the view expressed by the Learned Arbitral Tribunal is so perverse that it requires interference by the Section 34 Court. The Supreme Court has repeatedly iterated that Courts must not lightly interfere with arbitral awards. The scope of review by the Section 34 Court is also well covered in multiple judgements of the Supreme Court including Dyna Technologies1, Associate Builders2, Ssyangyong3, Konkan Railway4 and OPG Power5. Even implied reasons that are discernible, may be inferred by the Section 34 Court, to support the just and fair outcome arrived at in arbitral awards. To avoid prolixity, I do not think it necessary to burden this judgement with quotations from these judgements. Suffice it to say (to extract from just one of the foregoing), in Dyna Technologies, the Supreme Court held thus: 1

Dyna Technologies Private Limited v. Crompton Greaves Ltd - (2019) 20 SCC 1 2 Associate Builders vs. Delhi Development Authority - (2015) 3 SCC 49 3 Ssangyong Engineering & Construction Co. Ltd. v. National Highways Authority of India - (2019) 15 SCC 131 4 Konkan Railways v. Chenab Bridge Project Undertaking - 2023 INSC 742 5 OPG Power vs. Enoxio - (2025) 2 SCC 417 Page 19 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx "24. There is no dispute that Section 34 of the Arbitration Act limits a challenge to an award only on the grounds provided therein or as in-

terpreted by various courts. We need to be cognizant of the fact that arbitral awards should not be interfered with in a casual and cavalier manner, unless the court comes to a conclusion that the perversity of the award goes to the root of the matter without there being a possibil- ity of alternative interpretation which may sustain the arbitral award. Section 34 is different in its approach and cannot be equated with a normal appellate jurisdiction. The mandate under Section 34 is to respect the finality of the arbitral award and the party autonomy to get their dispute adjudicated by an alternative forum as provided un- der the law. If the courts were to interfere with the arbitral award in the usual course on factual aspects, then the commercial wisdom be- hind opting for alternate dispute resolution would stand frustrated.

25. Moreover, umpteen number of judgments of this Court have cat- egorically held that the courts should not interfere with an award merely because an alternative view on facts and interpretation of con- tract exists. The courts need to be cautious and should defer to the view taken by the Arbitral Tribunal even if the reasoning provided in the award is implied unless such award portrays perversity unpardon- able under Section 34 of the Arbitration Act."

[Emphasis Supplied]

14. In the judgement dated January 10, 2019, in the earlier round, the Learned Single Judge took the view that the jurisdictional fact to examine if an arbitration agreement is in existence must be reviewed by the Section 34 Court independently through a prism not Page 20 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx necessarily the same as the one used to examine arbitral findings on merits. The Learned Single Judge indicated that the question of challenge to a finding in favour of the Arbitral Tribunal having jurisdiction stands on a footing different from the parameters of Section 34 of the Act. The following extracts are noteworthy: -

"In such challenge, it is for the court to scrutinize the objections to the tribunal's jurisdiction. In that scrutiny, the jurisdictional facts, on the basis of which the tribunal claims to act, are examined by the court for their existence."
"The yardstick applied by the challenge court to the other assessments of the arbitral tribunal, namely, on matters of merit, whether on questions of fact or of law, is not apposite for considering this jurisdictional challenge."
"By coming to an erroneous finding on jurisdictional facts, whether or not its view on such matters be a possible view, it cannot confer upon itself the jurisdiction which it did not possess. In other words, the question of jurisdiction, in the ultimate analysis, is only for the court to decide, though, as part of the principle of party autonomy, the question is, and ought to be, decided in the first instance always by the arbitral forum."

[Emphasis Supplied]

15. With this metric stated, the Court ruled on the purported existence of an arbitration agreement. In a nutshell, the view taken was that the arbitration agreement formed part of the JEA, but the JEA itself Page 21 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx had not been concluded as an agreement. There had been moving parts and the parties were negotiating further, even after the JEA was initialled. Therefore, it was held, the arbitration agreement contained in it cannot be said to have been agreed upon. The Learned Arbitral Tribunal's ruling on how the JEA is in existence was not squarely examined and dealt with. However, the Learned Single Judge independently came to the view that the JEA not being in existence, the arbitration agreement contained in it is not in existence.

16. In other words, the standard applied had been that the plausible view that the JEA had come into existence, could not be visited on the existence of the arbitration agreement. That the parties were wrangling over the percentage threshold of affirmative voting; that there had been no closure on Article 7.3 of the JEA when it was initialled; and that the arbitration clause was meant to be recast too, all weighed with the Learned Single Judge, to hold that the Learned Arbitral Tribunal had no jurisdiction at all.

17. A Learned Division Bench of this Court, exercising jurisdiction under Section 37 of the Act, found fault with the Section 34 Court re-appreciating evidence to form its own view on execution of the JEA and substituting the findings of the Learned Arbitral Tribunal. In Page 22 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx its judgement dated October 16, 2019, the Section 37 Court held that the contours of Section 34 were as much applicable to the judicial review of a decision taken under Section 16. The following extracts from the Section 37 Court's judgement are noteworthy:-

"The Learned Single Judge has not dealt with the reasoning of the arbitral tribunal on account of the view taken by the learned Single Judge that law enjoined upon him to independently appraise the evidence and not deal with the manner in which the arbitral tribunal has dealt with the evidence."
"....the Court is bound to examine, both carefully and with interest, the reasoning and conclusion of an arbitral tribunal."

[Emphasis Supplied]

18. The principle of law stated by the Learned Single Judge in his review of the question of jurisdiction and this being the sole issue before the Section 37 Court, the Learned Division Bench set aside the Learned Single Judge's judgement and restored the Section 34 proceedings to the roster of the Section 34 Court for consideration in accordance with the declared principles governing the Section 34 jurisdiction.

19. With this perspective, it is vital to examine how the Learned Arbitral Tribunal has considered the existence of the arbitration agreement between the parties.

Page 23 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx Existence of Arbitration Agreement and the JEA:

20. Having examined the record and upon a review of the Impugned Award, I have no doubt in my mind that the arbitration agreement was in existence. To my mind, this is a rather straightforward point notwithstanding the volume of documents and submissions sought to be pressed into service.

21. Indeed, after the MOU was executed, ONGC awarded the Project to the Consortium on the strength of the Consortium having been formed in terms of the MOU. Matters progressed with ONGC even further, and the Service Contract was executed. Privity of contract to Service Contract involved the very same parties as the parties to the MOU, with ONGC now being the counter-party to all of them as one Consortium. In other words, when the parties spoke to ONGC, they spoke in one voice. That unified voice represents the agreement between them on the matters covered by the Service Contract. If such matters were at a deviation from the provision of the same matters in the MOU, it would stand to reason that the parties had agreed to move on from the earlier position under the MOU.

22. I will analyse separately if the Service Contract superseded the MOU, but at this point, suffice it to say that the parties were well Page 24 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx invested in the Project and were taking multiple steps in furtherance of the award of the Project. One of the requirements stipulated by the ONGC was that the parties must execute and deliver a JEA and the parties made significant progress towards executing the JEA as well.

23. I must state that in the formation of commercial contracts, it can be quite the norm for commercial parties, depending primarily on the commercial and corporate culture of each party on how to negotiate for the best bargain, on how much to pursue a desired objective. Commercial parties push for and extract the best package of give and take to arrive at a concluded bargain. A bid to reopen negotiations to agree afresh on elements of concluded contracts depending on a change of heart, can also be quite the norm, and can form part of the way of life for parties engaged in long-term contracts such as infrastructure contracts and hydrocarbon exploration and exploitation.

24. This case appears no different. The parties negotiated hard and came to an agreed position in the 2007 JEA. Thereafter, M3 continued to hold out on some facets (such as the Executing Contractor, a point that had been closed out and agreed). The other parties too reacted to push their respective counter-proposal on bargains already concluded (such as the affirmative voting threshold already agreed at Page 25 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx 71% in the 2007 JEA). Each party also expressed openness to move from its earlier positions, in a bid to commercially accommodate the competing pulls and pushes from the counterparties. However, the key issue in the matter at hand is to consider, upon distilling the noise generated by such negotiations, whether there had been a concluded bargain among the parties in the 2007 JEA or whether there had been no bargain at all, with the actual JEA having remained elusive.

25. In my opinion, it is apparent that there was a concluded bargain in the 2007 JEA. A couple of open issues that could reasonably not be regarded as essential elements of the bargain too got closed after the 2007 JEA. Attempts to open up closed topics were indeed made all around. However, I have no doubt that there had been a concluded bargain in the form of the 2007 JEA. Attempts to re-open the agreed position led to retaliation in the form of expressing openness to re-open but also imposing revisions to terms to effect such a re-opening. In any event, it is clear to me that there always had been a clear and unequivocal intent of the parties to refer their disputes to arbitration.

26. Before analysing the contract formation in more detail, it would be useful to notice some elements of the MOU the parties agreed upon. The MOU contemplated executing the JEA, which was defined as Page 26 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx a framework of agreement governing the execution of the Project by the 'IPMT', which was meant to comprise personnel deputed by the parties by mutual consent, for implementation of any specified work. The scope of the MOU was to define principles for the JEA to implement the Service Contract, if awarded by ONGC.

27. Clause 5 of the MOU provided for 'Performance of Work' and contained the devolution of responsibility and roles to be played by the parties. Under Clause 5.2, PPCL was to coordinate activities for preparation and submission of the bid. PPCL was to engage with ONGC and provide the well log interpretation and analysis. PPCL was to carry out economic assessment of the Project from the perspective of the Consortium. Under Clause 5.4, M3 was to provide various services, one of which was to prepare the IDP. Clause 6 provided for the role of the "Executing Contractor" and identified PPCL and M3 jointly as such. Clause 10 also identified both PPCL and M3 as the Executing Contractor.

28. Clause 8.2 of the MOU specifically provided that if ONGC were to request the parties to revise the commercial terms, the parties will endeavour to agree unanimously on the proposed revision within the timeframe allowed in the circumstances. In the case of differences Page 27 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx between the parties, the most competitive commercial terms were to be offered by the parties within the available timeframe. Clause 8.3 provided for PPCL being the lead negotiator on behalf of the Consortium in the acquisition of development rights in the Project from ONGC. The parties agreed that none of them would withdraw after the proposal is made to ONGC, and even if the parties agree upon withdrawal, the withdrawing party would not be relieved of its obligations incurred until the date of the withdrawal.

29. Under Clause 10, the parties agreed that they would execute the Project in terms of the Service Contract to be signed with ONGC and the JEA to be executed among the parties in accordance with the principles set out in the MOU. The tenure of the MOU was two years unless terminated earlier. In Clause 14, the parties agreed that the MOU would terminate if the parties decide to supersede the MOU with any other agreement between the parties.

30. The MOU contained an arbitration clause - "any dispute relating to" the MOU would be subjected to arbitration as a means of resolving the dispute. It provided for a three-member arbitral tribunal.

31. ONGC awarded the Project to the Consortium by a letter dated March 31, 2006 addressed to PPCL as "leader of consortium Page 28 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx consisting of" the parties. ONGC referred to the terms of the development programme submitted by the parties and called for the IDP along with estimated capital expenditure and operational expenditure for the first three years. ONGC called upon the parties to depute authorised persons to execute the Service Contract. This contract was executed on September 9, 2006.

32. The Service Contract defined "Contractor" to mean all companies where the award of the Service Contract is to more than one company. Clause 7.3 of the Service Contract is unequivocal in its terms

- the functions of the "Contractor" are to be carried out by the Executing Contractor "on behalf of all constituents of the Contractor "

without this requirement "relieving the constituent(s) of Contractor from any of its obligations or liability under the Contract ". Clause 7 generally provided for the "Petroleum Operations" (defined to mean exploration, development production or any combination thereof in a wide and all-encompassing manner relating to the Project) t0 be carried out by the Executing Contractor.

33. The JEA was to be executed within 15 days of the Service Contract, consistent with the terms of the Service Contract. It necessarily had to provide for the role and responsibilities of the Page 29 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx Executing Contractor. A decision-making forum, namely the "Executing Committee" was mandated by the Service Contract to be set out in the JEA - a committee comprising an agreed number of representatives of each Consortium member. The functions of the Executing Committee consistent with discharge of obligations under the Service Contract were to be set out in the JEA, which was also meant to record that the Consortium members would be jointly and severally responsible for discharging the obligations under the Service Contract. The duly executed JEA was to be filed with ONGC within 30 days or such longer date as permitted by ONGC. Accounting procedures for purposes of recognition of income and offering income to tax were annexed to the Service Contract.

34. Various other operational provisions including requirements of statutory and regulatory compliances are set out in the Service Contract and it is not really necessary to allude to them for purposes of this judgement. The Service Contract too had an arbitration agreement, but for resolving disputes and differences between the Consortium and ONGC.

35. Through the MOU and the Service Contract, the parties having signed on and contracted the entire package of rights and Page 30 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx obligations obtaining under these instruments, it was now for them to comply with the Service Contract by signing the JEA and delivering it to ONGC. This singular act was subject matter of a breakdown in the relationship between the parties, and ONGC issued the Termination Notice. The parties had hit a wall in making their inter se relationship work, and this led to arbitration.

36. The core question raised in this Petition is whether the parties had an arbitration agreement.

37. As stated above, de hors the question of whether 2007 JEA is a concluded contract, the parties already had an arbitration agreement to resolve all disputes and differences "relating to the MOU".

38. The MOU contemplated PPCL as well as M3 being joint executing contractors, but clearly ONGC required a sole point of coordination with responsibility. The MOU had provided that if ONGC desired anything to change in the commercial terms between the parties, the parties would need change it within the circumstances. The parties indeed executed the Service Contract, which clearly recorded that there shall be a sole Executing Contractor. The Service Contract contained inter se obligations between the Consortium and ONGC but when each member of the Consortium who had executed the MOU also Page 31 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx executed the Service Contract, it is completely reasonable and plausible to note that when they executed a subsequent contract on the same subject, they had moved on from the inter se positions contracted in the MOU. In any case, it is well declared law that when commercial transactions end up having to be spread across multiple contracts, there has to be a harmonious construction across instruments in a manner that reconciles any perceived conflict among them.

39. In Chattanatha Karayalar6, the Supreme Court declared as follows: -

3. .......... "The principle is well established that if the transaction is contained in more than one document between the same parties they must be read and interpreted together and they have the same legal effect for all purposes as if they are one document. In Manks v. Whiteley 1912-1 Ch. 735 at p. 754, Moulton, L.J. Stated:
"Where several deeds form part of one transaction and are contemporaneously executed they have the same effect for all purposes such as are relevant to this case as if they were one deed. Each is executed on the faith of all the others being executed also and is intended to speak only as part of the one transaction, and if one is seeking to make equities apply to the parties they must be equities arising out of the transaction as a whole."

[Emphasis Supplied] 6 S. Chattanatha Karayalar vs. Central Bank of India - (1965) SCC OnLine SC 67 Page 32 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

40. Seen in this light and from the perspective of the sequence of events, the movement from M3 and PPCL being joint Executing Contractors to the need to have a sole Executing Contractor is writ large in the record by this stage of executing the Service Contract. M3 too had evidently agreed to the need to have a sole Executing Contractor. The MOU obligated the parties to readjust the MOU to factor in what ONGC desired. Therefore, by the time the Service Contract was executed by all the parties including M3 with commitments being made to ONGC, in the light of Clause 7.3 of the MOU having contemplated that the parties would adjust commercial terms to suit ONGC's requirements, the sole Executing Contractor provided for in the Service Contract and the other evidence to show M3 agreed to PPCL being the sole Executing Contractor with the check and balance being the decision-making matrix agreed to by the parties, giving M3 the veto power, it is a completely plausible finding that the issue of who should have been the sole Executing Contractor was no longer in doubt. Executing Committee Meeting of April 2007:

41. The next facet of the relationship between the parties is to examine what transpired in the negotiation and conclusion of the JEA. The parties engaged with one another, brought to bear the commercial Page 33 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx pulls and pressures of negotiation, and after multiple drafts of the JEA, the parties met between April 16, 2007 and April 18, 2007 with a view to put the final JEA to bed. Whether they had concluded the JEA in that round is the question that has arisen for consideration because of M3 contending that the JEA had never been finalised at all.

42. Mr. Gupta's table comprising key dates in the negotiation of the JEA with a view to indicate that there had never arisen consensus ad idem among the parties, comprises 24 dates, the first of which is the date of negotiations held between April 16,2007 and April 18, 2007.

43. Prior to this meeting, there had been some back and forth about a few facets of the JEA. M3 had deleted the provisions in the draft JEA that provided for a Management Committee. M3 had insisted about the Executing Contractor being joint between PPCL and M3. The Management Committee was contemplated to be a higher forum with a role in policy decisions and comprising higher placed officials. It was expected to resolve outstanding issues on which the Executing Committee could not build consensus, by escalating them to the Management Committee. PPCL wrote to M3 on March 28, 2007 explaining why M3 should not delete the Management Committee and Page 34 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx how PPCL alone would be the Executing Contractor after the Service Contract was executed.

44. M3 replied on the same date i.e. on March 28, 2007 confirming that "M3 can accept that PPCL is nominated as the Executing Contractor providing that the project is jointly executed via an IPMT formed by members from all partners and that project is managed to be approved schedule and budget ". M3 also welcomed the role for the Management Committee. M3 proposed that the decision- making process should entail a 71% affirmative vote i.e. partners holding at least 71% vote would need to support a decision, which would indicate that unanimity was vital - HPCL along with PPCL holding 70%, they could not override M3's objections.

45. A plain reading of this letter would also indicate that M3 was keen to get moving with the JEA. M3 highlighted that the earlier draft had been circulated on January 7, 2007, and it was discussed on February 7 and 8, 2007, with a draft turned around on February 12, 2007. PPCL had commented on that draft only on March 28, 2007. M3 complained that quality was being overrun by urgency created by lack of proper planning.

Page 35 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

46. It is in this background, that the Executing Committee met on an updated draft of the JEA in the sessions held between April 16, 2007 and April 18, 2007. Before that, all parties had met in Mumbai on April 10, 2007. At the end of the sessions held in April 16-18, 2007 , the parties initialled the JEA. Agenda Item (d) for this meeting of the Executing Committee was titled "JEA Initialing".

47. At this meeting, each party nominated members to the Executing Committee and to the Management Committee. After a couple of operational points, the parties recorded that the JEA was discussed and the "final draft as agreed to among the members was initialed & taken on record." What was not closed was Article 7.3 of the JEA relating to charging of costs of the Executing Committee meetings to the account of the Consortium. The members decided to escalate the matter to the Management Committee for a decision. The Executing Contractor (obviously PPCL) advised that meanwhile " members may have the initialed document approved at the appropriate level within their organisation so as to formally execute the JEA ASAP upon decision of the Management Committee on Article 7.3".

48. The minutes also recorded that the parties agreed on the "Review & Approval Matrix" and "Level of Authorization" and Page 36 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx incorporated it in the JEA. The Management Committee, the Executing Committee, Chairman of Executing Committee, Project Manager and Project Commercial Manager of the IPMT being authorised parties based on the prescribed decision-making areas were also agreed on.

49. This meeting has been a significant milestone in the mind of the Learned Arbitral Tribunal. The agreeing to the draft leaving the formal execution to later is held by the Learned Arbitral Tribunal as an agreement having been reached on the JEA. Now only the formal affixation of signatures was left and M3 withholding that signature has become the subject matter of the dispute.

50. The execution draft of the JEA initialled by the parties at the end of this meeting is on record. I have examined the same. It is writ large that the Executing Contractor nominated by the parties is PPCL and the JEA was approved consistent with the Service Contract. Article 4 records so in explicit terms. Article 6 provided for the Management Committee and all decisions were contemplated to be taken unanimously. The affirmative vote of at least two parties holding participating interest of at least 71% was agreed to in Article 6.5. This was a significant protection to M3 to veto any decision since it held a participating interest of 30% and without its consent, a decision could Page 37 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx not be steamrolled by HPCL and PPCL. This would not confer positive control in the hands of M3 - it could not have had its own view imposed on HPCL and PPCL, but it gave M3 strong influence over the Consortium - the others could never ride roughshod over M3 with a proposal that M3 was unhappy about. It is against this backdrop that M3's agreement to have PPCL as the sole Executing Contractor cannot be wished away.

51. Article 7 dealt with the Executing Committee and its powers. Indeed the parties initialled their agreement to this draft and even meticulously inserted a handwritten note about Clause 7.3, stating that it has two variants for consideration by the Management Committee, which would approve one of the variants. This handwritten note too was initialled by all parties. Every single page of this 91-page agreement was initialled by all parties, leaving Clause 7.3 to the Management Committee. The Arbitration Clause at Article 20 provided for a three- member arbitral tribunal akin to the arbitration clause in the MOU, with the only real difference being that the place of arbitration was agreed as Mumbai instead of Delhi (as per the MOU).

Page 38 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx Management Committee Meeting of April 23, 2007:

52. The Management Committee met on April 23, 2007. Multiple decisions were taken and recorded in the unanimously confirmed minutes, which again would inexorably show that the parties moved forward with the Project. The Management Committee's chair was meant to rotate among the partners with HPCL nominee being the Chair for the first year, M3's nominee as Chair in the second year and PPCL being the Chair for the year after. Nominations to the Executing Committee and Management Committee were also recorded by the parties. In paragraph 6, it was recorded that the Management Committee decided that each partner would bear its own costs for the Executing Committee's meetings and not charge it to the Consortium's account. This this, the only open clause i.e. Clause 7.3 of the JEA too came to a close.

53. The Review and Approval Matrix was also confirmed by the Management Committee. It was agreed that these would "automatically get adopted upon signing of the JEA by the MC members." At this meeting the issue of the Front-End Engineering Design ("FEED") sub-contract came up. The parties authorised PPCL to published an invitation of expressions of interest for the same. Page 39 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

54. The finance professionals of the three partners met at Kuala Lumpur between December 4, 2007 and December 6, 2007 (M3 is based in Malaysia). Various decisions on accounting treatment and approval matrix were taken. In a separate meeting at the same time, cash calls were discussed and formats for making of cash calls were agreed.

55. However, the actual appendage of signatures on the initialled JEA remained pending with M3 postponing the affixation of signatures. Management Committee Meeting of April 18, 2008:

56. A bare perusal of the Record Notes of the Management Committee meeting held on April 18, 2008 and the minutes of that meeting would indicate that HPCL set the context in the deliberations by agreeing that the JEA not having been finalised until then was a matter of concern, exposing the Service Contract with ONGC to jeopardy. M3's lead representative Mr. Madzri Ab Rahman could not attend until that date owing to flash floods in Kuala Lumpur but he had been briefed by M3's CEO, the other representative, about the previous days' deliberations. He indicated his readiness to stay over an extra day, if required. M3 requested that the agenda items prior to the JEA Page 40 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx finalisation be skipped so that the parties could get to clearing the JEA straight away.

57. The 2007 JEA that had been initialled was tabled and discussed. Each issue that each party desired to negotiate was discussed. A careful perusal would show that the parties reached agreement on almost all open issues - these included HPCL's nominee being the permanent chairman of the Management Committee (instead of rotation). HPCL had sought to change the voting percentage threshold applicable as of then (at 71%) to be reduced to 60% (which would make HPCL's vote bind all the parties). PPCL, a joint venture of HPCL had no objection. M3 had objections, and this issue could not be changed and closed. M3 indicated that it would revert by April 23, 2008.

58. HPCL proposed changes to nominating a Project Manager. M3 indicated that this is linked to the issue of who is the Executing Contractor. The two issues were discussed collectively. M3 recognised the view that HPCL desired to have a more active role in the Project than envisaged in the run up to the MOU. The parties agreed to discuss this on the following day and circulate a " finalised matrix" by April 21, 2008 Page 41 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

59. Specifically, the arbitration clause was discussed. HPCL indicated that Article 20.2 would need some modification to bring it in line with the Act. All partners recorded their agreement to this. The parties had already agreed in the MOU that any dispute relating to the MOU would be resolved by arbitration. The 2007 JEA, agreed and initialled also had an arbitration agreement. The re-opening discussions on the 2007 JEA also got confirmed by all parties as of April 18, 2008. Therefore, to my mind, there was no doubt about the parties having agreed to resolve their disputes by arbitration. It is trite law that the arbitration agreement in any agreement always has its own independent existence. There is no manner of doubt that even if there were disputes about existence of other contracted provisions, the parties clearly had recorded their intent to refer disputes to arbitration right from the time they executed the MOU. Every facet of the JEA is but a matter relating to the MOU. This continued even when they worked on the 2007 JEA.

60. Moreover, when ONGC took its eventual decision to issue the Termination Notice dated September 4, 2008 to terminate the Service Contract, after giving the Consortium a long rope to get its act together to submit the executed JEA. At this stage, the Consortium did not invoke the arbitration clause in the Service Contract to dispute ONGC's Page 42 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx termination. The parties did not even dispute with each other about the Termination Notice by ONGC being unwarranted.

61. On the other provisions of the 2007 JEA on which the parties held discussions, each of HPCL and M3 had sought some changes - the other party either agreed to the change requested, or the proposing party even agreed that the request for change be dropped. Therefore, it is clear from the record that the Executing Contractor issue was still being held out by M3 even at this later stage after having consented to PPCL being the sole Executing Contractor.

62. The parties agreed that after deliberations on the responsibility matrix scheduled for the next day, with M3's responses expected by April 23, 2008 with the final changes, the parties would execute on April 25, 2008 and submit the JEA to ONGC by April 30, 2008.

Management Committee Meeting of May 31, 2008:

63. Despite the Management Committee meeting of April 18, 2008, appending the signatures on the JEA remained elusive although the parties had confirmed that the initialled 2007 JEA was the final agreed draft. Proposals to move provisions around were tabled but the key question is whether these were essential elements of contract Page 43 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx without which it could not be stated that an agreement had come into being.

64. On May 21, 2008, the parties met and representatives of ONGC met with the Consortium representatives. ONGC candidly asked if they should part ways or progress further. All the Consortium members resolved to move forward. It was agreed that the JEA would be signed by May 31, 2008, failing which it would be presumed that the Consortium is not interested.

Management Committee Meeting of August 1, 2008:

65. The first agenda item for this meeting held on August 1, 2008 was titled "Sign the JEA and submit to ONGC before they take steps of Termination". It was squarely agreed by all parties at this meeting and recorded in the minutes that "the JEA initialled in April 2007 will be the final document to be executed and submitted to ONGC." M3 agreed to sign the document on August 5, 2008 " after discussions with their management".

Concluded JEA in Existence:

66. Having examined each of the aforesaid events and the material on record, I am of the view that the interpretation by the Page 44 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx Learned Arbitral Tribunal is at the least, an impeccably plausible view. It is correct that the JEA was not formally signed, as contended by M3. The contention itself contains the answer inasmuch as what was missing was only the formality of appending the signature, which was evidently being withheld by M3, even while otherwise acting in accordance with the agreed and initialled 2007 JEA. Indeed the parties jostled for space attempting to reopen and renegotiate the 2007 JEA but that would not mean the 2007 JEA did not reflect an agreement among the parties. The only open issues in the 2007 JEA was the treatment of costs of holding the Executing Committee meetings. That issue too stood resolved with the Management Committee deciding on April 23, 2007 that these expenses need not be charged to the Consortium's account. Therefore, the only open issue of the 2007 JEA i.e. Article 7.3 also stood resolved.

67. In any case, to my mind, the costs of conducting Executing Committee meetings cannot be considered to be an essential feature without which the JEA could have never been agreed upon. This was evidently adjectival to the larger bargain even in the minds of the parties, which is why they escalated it to the Management Committee and the Management Committee also resolved this issue immediately thereafter. Thereafter, the parties were conducting themselves in Page 45 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx accordance with the bargain struck in the 2007 JEA, of course, adopting stances of renegotiation and countering attempt at renegotiation by the other parties.

68. As stated by me earlier, even in concluded contracts, depending on the perceived operational bargaining power, parties to a contract can hope to extract a renegotiated bargain and hope to get some movement from the existing positions, but that would not pose an existential threat undermining an agreed contract. Mr. Gupta's submissions about "signing" not having taken place are not convincing when the matter is seen in this light. Indeed, M3 was withholding its formal signature and that is a plausible view that the Learned Arbitral Tribunal has legitimately taken. I have carefully examined each of the 24 events listed in the table of dates relied upon by Mr. Gupta to indicate that negotiations were still underway and that there had been no contract. As stated elsewhere, to my mind these are only attempts at re-opening and preventing the re-opening of a bargain that the parties had already struck.

69. The references to PPCL too having asked for a change in voting percentage thresholds do not carry M3's case any farther inasmuch as these are contra bargains and commercial threats thrown Page 46 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx at M3, which was attempting to re-open a matter closed by M3 itself explicitly - the role of the Executing Contractor. In fact, on August 17, 2007, M3 has expressed indignation by indicating that PPCL's proposal to change the affirmative vote threshold would reopen an agreed position. Indeed, agreement had been reached among the parties, and that agreement is found in the 2007 JEA.

70. The issue of Executing Contractor was clearly a closed and agreed issue that M3 kept indicating was open. In fact, the veto power that M3 had obtained in the 2007 JEA would indicate clearly that M3's interests were well bargained for and contracted. Therefore, the Learned Arbitral Tribunal's view that it was merely attempting to re- open the issue of Executing Contractor is reasonable and plausible. I would have taken the same view. In fact, the Service Contract makes it abundantly clear that ONGC needed to have single point of contact in its engagement with the Consortium. PPCL led the bid. PPCL coordinated all the activity with ONGC. The award letter is addressed to PPCL. To ensure PPCL does not act without consensus of the other parties, the approval matrix with a 71% vote requirement gave M3 a strong influence or even a shade of negative control over the policy decisions of the Consortium. What the Executing Committee could not build consensus on, would get escalated to the Management Committee, and at the Page 47 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx Management Committee, the 2007 JEA entailed a 71% positive vote requirement. Everything stood resolved.

71. Yet, M3 kept leveraging the perceived strength in withholding affixing its signature on the document, to somehow get a bargain better than what had been agreed to. This brinkmanship, eventually led to ONGC terminating the Service Contract. The consequences for breach of an agreed contract would then follow and that is what the Learned Arbitral Tribunal has done.

72. In any case, as stated earlier, the arbitration agreement among the parties was not at all an open issue. The parties had agreed to Article 20 of the 2007 JEA and that is an arbitration agreement, with an independent existence. It is an arbitration agreement that was also a successor to the arbitration agreement in the MOU. It is merely a further iteration of the undeniable intent to arbitrate already expressed in the MOU. I see no merit in the contention that there was no arbitration agreement.

Summary of Conclusions - Existence of JEA:

73. To summarize, on the existence of the arbitration agreement and the JEA, I emphatically find that the Learned Arbitral Tribunal's Page 48 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx view is not just a plausible view, it is an accurate view. It is completely reasonable to hold that:

a) The parties including M3 always intended to arbitrate about the disputes and differences between them.

They expressed this first under the MOU. There is no element of M3's autonomy to arbitrate having been undermined;

b) The parties moved on to winning the Project on the strength of the MOU and engaged in finalising the JEA. The differences between the parties stood resolved by consent accorded by the parties to the 2007 JEA, which too had an arbitration clause and indeed, in the 2007 JEA there was no difference of opinion at all left over the arbitration agreement. The only area left open was Article 7.3, which was escalated to the Management Committee meeting scheduled for a week later, on April 23, 2007, and that too was resolved at that meeting;

c) It is noteworthy that the Management Committee as a forum was itself a feature of the 2007 JEA. The MOU had contemplated only the Executing Committee. M3 had initially deleted the provision for the Management Page 49 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx Committee from the draft JEA but saw PPCL's point and was convinced to agree upon it. This forum forms an integral essential feature of the agreed and initialled 2007 JEA and indeed M3 even nominated its representatives to the Management Committee, and it is this forum that held multiple meetings to resolve issues among the parties. The forum was a creature that came into existence only because of the agreement contained in the 2007 JEA;

d) Despite agreeing and finalising a full bargain on all substantive issues by April 18, 2007 (and at the latest by April 23, 2007), leaving only formal execution for later, M3 withheld the formal affixation of signatures. In this phase, each party did attempt to leverage and bargain further, but to my mind they were only attempting to get at each other's attempts to re-negotiate the agreement already reached in the 2007 JEA. M3 itself rebuffed PPCL's attempt to dilute the affirmative vote threshold from 71% by replying in writing on August 17, 2007 that M3 would not renegotiate the understanding already reached in the " already agreed and initialled JEA";

Page 50 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

e) Each of the contents of Paragraph 48 of the Impugned Award is a perfectly logical and reasoned conclusion. The Section 34 Court cannot re-appreciate evidence and search for an alternate and competing view that is canvassed by M3 as also being plausible;

f) The standard for review by the Section 34 Court has already been set by the Learned Division Bench acting as the Section 37 Court. That is the standard I have applied. My detailed examination and articulation of the record as above, is not with a view to re-appreciate the evidence but is only an examination to see if the Learned Arbitral Tribunal's reading of the record presents any perversity or patent illegality;

g) It is not at all correct to say that the Learned Arbitral Tribunal has ignored any material evidence or taken into account any irrelevant evidence. The reading of the post- April 2007 events would explain that those are evidently attempts to re-negotiate a concluded contract that was even being acted upon by the parties including M3. They were attempts to counter an attempt or to even accommodate the request to re-negotiate, in the wider interest of moving forward commercially. Such efforts to resist or Page 51 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx accommodate a re-negotiation of a concluded contract cannot inexorably undermine a binding contract that had already come into existence with the 2007 JEA;

h) M3 signing the 2008 JEA, its own version of a JEA that was acceptable to it, could have been a bold and aggressive attempt to arm-twist HPCL into agreeing to a new JEA. However, that attempt evidently failed. It would not follow that the 2007 JEA did not exist. Therefore, the copious comparison of the terms between the 2007 JEA and the 2008 JEA are of no avail to take M3's case any higher;

i) The Learned Arbitral Tribunal's reading of the judgement of the Supreme Court in Trimax7 perfectly answers the issue of essentiality. The application of Pagnan8 in Trimax and the discussion on it by the Learned Arbitral Tribunal in the discussion that is responsive to the query framed at Paragraph 30(a) of the Impugned Award is impeccable and cannot be faulted at all;

j) The reasons I have already set out above are responsive to my endorsement of the conclusions of the 7 Trimax International FZE LTd. Vs. Vedanta Aluminium Ltd. - (2010) 3 SCC 1 @ 30 8 Pagnan SPA v. Feed Products Ltd. - (1987) 2 Lloyd's Rep 601 Page 52 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx Learned Arbitral Tribunal in response to query it posed in Paragraph 30(b) of the Impugned Award;

k) The issue raised by M3 that privity to the MOU was different from the privity to the Service Contract, also does not further M3's case. The subject matter of the MOU was to bag the Service Contract. The terms on which the parties executed the MOU indeed underwent a transformation when they negotiated and agreed the Service Contract. The MOU entailed both M3 and PPCL being Executing Contractors while the Service Contract refers only to one Executing Contractor. Towards this end, the MOU itself contains the provision that if ONGC were to require changes the parties would work towards such changes. When the parties executed the Service Contract, it stands to reason that they consciously engaged and arrived at the reference to a sole Executing Contractor in the Service Contract. That coupled with M3's own contemporaneous acceptance of PPCL as the Executing Contractor and indeed the reference to the presentations by the Executing Contractor in the minutes of the Management Committee leaves no doubt that this was a closed issue and re-opening it was a red herring from M3; Page 53 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

l) Therefore, in my opinion, nothing perverse can be found in the reasoning by the Learned Arbitral Tribunal that the MOU was superseded by the Service Contract. On the facet of the Executing Contractor, clearly the parties moved on to a moulded bargain under the Service Contract and this facet was truly superseded. M3 bargained and received the safety feature of a pre-agreed budget and the Review and Approval Matrix and the affirmative voting threshold of 71% participating interest;

m) That apart, as a matter of evidence, the Learned Arbitral Tribunal has rightly come to a plausible view that M3 has confirmed in writing that this issue was accepted by M3 and put to rest;

n) It is apparent to me that M3's conduct is not of one who is of the belief that there has been no contract at all. M3 has been well aware that the JEA is an essential requirement under the Service Contract and its actions are not at all in conflict with furthering the essential bargain under the 2007 JEA. The disputes and open areas being pressed into service are distractions holding to distract the line of reasoning and Page 54 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx consideration to an impression as if the parties did not have consensus ad idem; and

o) The Learned Arbitral Tribunal found that under Indian contract law, a contract need not even be in writing. It was ONGC's requirement that an executed JEA be delivered to it. The parties indeed had a contract that was in writing and even initialled, but to deliver to ONGC, it needed a formal signature, and that was systematically withheld by M3 despite having an agreement evidenced by initialling it and minuting the draft as an agreed position. The aforesaid reasoning is a sound one and does not call for any interference as a matter of Indian law. There is nothing illegal in the aforesaid proposition much less patently illegal. Therefore, M3's efforts to put too fine a point about the meaning of the term "execution" does not lend itself to acceptance for interference under Section 34 of the Act. The case law relating to development agreements governing redevelopment of buildings of housing societies cited by Mr. Gupta on the facet of concluded contracts are totally distinguishable. A development agreement by law is required to be registered to be enforceable, and consent to a Page 55 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx development agreement involving a housing society involving multiple constituents, they stand on a very different footing.

74. Therefore, on the core contention presented in this Petition under Section 34, namely, that there is no arbitration agreement in existence, and which contention is based on the premise that the 2007 JEA was not a binding contract, I find nothing wrong with the findings of the Learned Arbitral Tribunal in terms of Section 34(2)(a)(ii) of the Act.

75. It would not be out of place to draw reference to the views of the Supreme Court in Kollipara Sriramulu9 extracted below:

3. We proceed to consider the next question raised in these appeals, namely, whether the oral agreement was ineffective because the parties contemplated the execution of a formal document or because the mode of payment of the purchase money was not actually agreed upon. It was submitted on behalf of the appellant that there was no contract because the sale was conditional upon a regular agreement being executed and no such agreement was executed. We do not accept this argument as correct. It is well established that a mere reference to a future formal contract will not prevent a binding bargain between the parties. The fact that the parties refer to the preparation of an agreement by which the terms agreed upon are to be put in a more formal shape does not prevent the existence of a binding contract. There are, however, cases where the reference to a future 9 Kollipara Sriramulu v. T. Aswatha Narayana - 1968 SCC OnLine SC 87 Page 56 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx contract is made in such terms as to show that the parties did not intend to be bound until a formal contract is signed. The question depends upon the intention of the parties and the special circumstances of each particular case. As observed by the Lord Chancellor (Lord Cranworth) in Ridgway v. Wharton [6 HLC 238, 63] , the fact of a subsequent agreement being prepared may be evidence that the previous negotiations did not amount to a concluded agreement, but the mere fact that persons wish to have a formal agreement drawn up does not establish the proposition that they cannot be bound by a previous agreement. In Von Hatzfeldt-

Wildenburg v. Alexander [(1912) 1 CH 284, 288] it was stated by Parker, J. as follows:

"It appears to be well settled by the authorities that if the documents or letters relied on as constituting a contract contemplate the execution of a further contract between the parties, it is a question of construction whether the execution of the further contact is a condition or term of the bargain or whether it is a mere expression of the desire of the parties as to the manner in which the transaction already agreed to will in fact go through. In the former case there is no enforceable contract either because the condition is unfulfilled or because the law does not recognize a contract to enter into a contract. In the latter case there is a binding contract and the reference to the more formal document may be ignored."

4. In other words, there may be a case where the signing of a further formal agreement is made a condition or term of the bargain, and if the formal agreement is not approved and signed there is no concluded contract. In Rossiter v. Miller [3 AC 1124] Lord Cairns said:

"If you find not an unqualified acceptance subject to the condition that an agreement is to be prepared and agreed upon between the parties, and until that condition is fulfilled no contract is to arise then you cannot find a concluded contract."
Page 57 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx In Currimbhoy and Company Ltd. v. Creet [60 IA 297] the Judicial Committee expressed the view that the principle of the English law which is summarised in the judgment of Parker, J. In Von Hatzfeldt- Wildenburg v. Alexander [(1912) 1 CH 284, 288] was applicable in India. The question in the present appeals is whether the execution of a formal agreement was intended to be a condition of the bargain dated July 6, 1952 or whether it was a mere expression of the desire of the parties for a formal agreement which can be ignored. The evidence adduced on behalf of Respondent 1 does not show that the drawing up of a written agreement was a pre-requisite to the coming into effect of the oral agreement. It is therefore not possible to accept the contention of the appellant that the oral agreement was ineffective in law because there is no execution of any formal written document. As regards the other point, it is true that there is no specific agreement with regard to the mode of payment but this does not necessarily make the agreement ineffective. The mere omission to settle the mode of payment does not affect the completeness of the contract because the vital terms of the contract like the price and area of the land and the time for completion of the sale were all fixed. We accordingly hold that Mr Gokhale is unable to make good his argument on this aspect of the case.

[Emphasis Supplied]

76. Applying this to the facts of the case, it is not even a case of an oral contract. There is a written instrument in place in the 2007 JEA, that reduced to writing the agreement among the parties, and initialled by the designated representatives on April 18, 2007 to confirm that it was an agreed draft. The only provision (Article 7.3 of the 2007 JEA) was also closed out in a week thereafter. The accounting treatment was subject matter of the Service Contract and in any case Page 58 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx loose ends were further tied up by December 2007. Nothing really was left in the parties' understanding of what they had agreed on. Even the issue of PPCL being the sole Executing Contractor was resolved with M3 agreeing in writing to it, with the safeguard of its affirmative voting threshold. When PPCL sought to revisit the affirmative voting threshold as a reaction to M3's conduct, it was M3 that resisted it stating that the agreed position could not be revisited. For the aforesaid reasons, I do find that 2007 JEA was indeed in existence.

77. That apart, the arbitration agreement was indeed in existence and was truly valid. M3's exercise of its autonomy to arbitrate disputes with the Consortium partners has been manifestly exercised right from the execution of the MOU and reiterated under the 2007 JEA that was agreed and initialled with formal appending of signatures being withheld.

78. The Impugned Award cannot be set aside under Section 34(2)(a)(ii) either, as canvassed by Mr. Gupta on behalf of M3. I am not inclined to endorse the standard of de novo review for the Section 34 Court canvassed by Mr. Gupta under Section 34(2)(a)(ii), primarily because the standard to be applied has been explicitly set in terms of the remand order of the Learned Division Bench. Yet, looking at the Page 59 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx material on record, for the reasons that I have independently expressed, my views align with the views expressed by the Learned Arbitral Tribunal. M3 has failed to prove that the arbitration agreement is not in existence or is not valid under the law to which the parties have subjected it.

79. On this facet of the matter i.e. the alleged non-existence of the arbitration agreement, for the very same reasons, even Section 34(2)

(b)(ii) of the Act would not be attracted. As stated above, the doctrine of essentiality is well articulated in Pagnan and applied in Indian law. Mr. Gupta would firmly contend that Pagnan itself would indicate that what is "essential" is for the contracting parties to decide and not for the Court to impose. He would contend that it is not for the Learned Arbitral Tribunal or this Court to decide if Article 7.3 was not essential. Therefore, I believe it is important to extract the following principle from the summary set out in Pagnan:

(6) It is sometimes said that the parties must agree on the essential terms and that it is only matters of detail which can be left over. This may be misleading, since the word "essential" in that context is ambiguous. If by "essential" one means a term without which the contract cannot be enforced then the statement is true: the law cannot enforce an incomplete contract. If by "essential" one means a term which the parties have agreed to be essential for the formation of a binding contract, then the statement is tautologous. If by "essential"
Page 60 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx one means only a term which the court regards as important as opposed to a term which the court regards as less important or a matter of detail, the statement is untrue. It is for the parties to decide whether they wish to be bound and, if so, by what terms, whether important or unimportant. It is the parties who are, in the memorable phrase coined by the judge, "the masters of their contractual fate". Of course the more important the term is the less likely it is that the parties will have left it for future decision. But there is no legal obstacle which stands in the way of the parties agreeing to be bound now while deferring important matters to be agreed later. It happens every day when parties enter into so-called "heads of agreement" . Mr Rokison submits that that is a special case, but I do not think it is.

[Emphasis Supplied]

80. Indeed, it is not just for the Court to decide if some element is inessential. What is clear in the facts of the case is that the parties not only deferred their final view on Article 7.3, they also agreed on the variants and only escalated the selection of the variant by the Management Committee. The Management Committee, in concept, was inherently also a creature of the 2007 JEA. More importantly, the Management Committee indeed picked one of the variants and closed it out. Therefore, what is writ large is that the parties themselves felt Article 7.3 as being inessential, agreeing to leave it as a loose end only to be tied by the Management Committee under the escalation mechanism, which was also part of the very agreement they had arrived at. They Page 61 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx worked on that very framework and closed this open issue. Therefore, the reading of the aforesaid extract from Pagnan in the manner sought to be canvassed on M3's behalf, does not appeal to me.

81. All that transpired thereafter has been a manifestation of M3's bold attempts to reopen the agreement, based on its own perception of its relative strength, which has not found favour with the Learned Arbitral Tribunal, in its perfectly plausible and reasoned Impugned Award.

82. For completeness, I must also state that the Learned Arbitral Tribunal is assailed for not having considered certain documents - in particular documents prior to April 16, 2007, and a few others subsequently. I am afraid this too does not turn the needle in M3's favour inasmuch as (as held in Associate Builders) the Learned Arbitral Tribunal, as the master of the evidence is the best judge of the quality and quantity of evidence necessary to draw plausible conclusions. There is nothing in the documents listed in the table presented on behalf of M3 as not having been considered by the Learned Arbitral Tribunal, that would change the analysis set out in this judgement.

83. Likewise, I have also examined the Compilation of Factual Documents, some of which have admittedly not been part of the record, Page 62 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx and I find that the same analysis as above would apply to them too. I find that most of these documents relied upon by Mr. Gupta to indicate that the JEA is not yet "finalised" are assertions by M3 and that too well after April 2007 (December 2007 onwards), by which time, evidently with the benefit of hindsight, it is apparent that there has been a change in approach by M3. Contemporaneous with events as they transpired in 2007, M3 itself rebuffed PPCL in August 2007 that there had been an agreed position on the affirmative vote threshold, which ought not to be reopened.

Liability Indicated in the Impugned Award:

84. This brings me to the other facet of the Impugned Award, namely, whether the Learned Arbitral Tribunal's view that it is M3 that was responsible for the issuance of the Termination Notice, and whether M3 was liable for damages said to have been suffered by the HPCL and PPCL, necessitating compensation.

85. Having considered the arbitration agreement to be existent, it is necessary to examine M3's challenge to this portion of the Impugned Award. Essentially, the Impugned Award notices that ONGC terminated the Service Contract because: (i) the parties did not deliver an executed JEA within the deadline extended from time to time and Page 63 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx eventually by the final extended deadline of May 31, 2008; (ii) the parties were not able to resolve their inter se contractual issues, in particular on the FEED sub-contract; and (iii) the parties did not deliver the IDP as required under the Service Contract.

86. The Learned Arbitral Tribunal has found M3 responsible for each of the foregoing grounds in the Termination Notice. The first ground has been dealt with in detail above. This segment of the judgement deals with the Learned Arbitral Tribunal's handling of the other grounds in ONGC's Termination Notice.

87. On these counts, Mr. Gupta would submit that the scope of review under Section 34 of the Act ought to be considered through the prism of the position obtaining prior to the amendments to the Act effected in 2015. The grounds on which he would contend the Impugned Award fails in relation to fastening the responsibility and liability on M3 are said to be breach of natural justice with regard to the FEED sub-contract; perversity by ignoring vital evidence; and patent illegality in ignoring contractual provisions. Non-Submission of IDP:

88. On the non-provision of the IDP, M3 would refer to provisions in the Service Contract and the MOU to indicate that under Page 64 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx the MOU the oil and gas estimation was to be made by HPCL and PPCL while M3 was responsible for preparing the IDP. M3 claimed that the submission of the IDP was delayed because HPCL and PPCL failed to provide the oil and gas estimates necessary for preparing the IDP. FEED Sub-Contract:

89. According to Mr. Gupta, HPCL and PPCL had conceded that they had no contractual claim against M3 on the FEED sub-contract since it did not form subject matter of the Service Contract. Therefore, it is stated that M3 never had occasion to address the Learned Arbitral Tribunal on this issue and yet there are findings recorded against M3. Essentially, what the Learned Arbitral Tribunal has found is that PPCL indeed had the right to appoint Trident, an Australian third party, as the FEED sub-contractor and M3 did not have any right to challenge such appointment.

90. Mr. Gupta would contend that there is an evident violation of natural justice since the FEED sub-contract was not part of the claim by HPCL and PPCL and M3 had no occasion to address the Learned Arbitral Tribunal on this issue. That apart, M3 would hark back to the MOU, which placed the responsibility for well design and well engineering on M3 and this fell within the scope of M3's rights, Page 65 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx indicating that PPCL had no right to grant a sub-contract on this subject.

Summary of Conclusions - Liability and Responsibility:

91. Having considered the submission of M3 in this regard, it is evident that the Learned Arbitral Tribunal examined the evidence on record including the minutes of meeting of the Management Committee held on January 10, 2008 at which the sixth version of the IDP was signed for submission to ONGC. However, it was M3 that was unhappy with the estimation of oil and gas, and at the meeting of the Management Committee meeting held on May 21, 2008, M3 had agreed to take appropriate action of estimating the oil and gas reserves within four weeks i.e. by June 21, 2008. This was not done and M3, which simply sought more time from ONGC on June 21, 2008, which was rejected by ONGC on June 26, 2008.

92. Six versions of the IDP prepared based on oil and gas estimations made by HPCL and PPCL were not acceptable to M3. Thereafter, M3 took on itself undertaking this task, and it was agreed that if M3 failed to do so, the estimations made by HPCL and PPCL would be the basis for the IDP. When M3 did not perform, it was also agreed that whatever was already in place would be submitted. Page 66 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

93. The abiding theme in M3's submissions is that the estimations made by HPCL and PPCL were "not acceptable" to M3. ONGC was also examining the conduct of the parties as the party that had granted the Service Contract to the Consortium. ONGC had, in parallel, been witness to M3 holding up signatures on the agreed JEA.

94. If the Learned Arbitral Tribunal found that M3 was neither willing to accept the estimates prepared by HPCL and PPCL nor was it willing to get its own estimates despite being given a chance to do so, it is a plausible view that the Learned Arbitral Tribunal is entitled to take on the basis of the material on record. It appears to me that M3 was scuttling the Service Contract through these multiple means.

95. It is trite law that the Learned Arbitral Tribunal is the best judge of the quality and quantity of evidence and so long as its view is a plausible view, merely because another view can be canvassed, the Section 34 Court cannot accept a competing view presented as being plausible. In my considered opinion, after M3 had taken on itself the task of estimating the oil and gas, with HPCL and PPCL having given M3 the opportunity to make its own estimates, it is not possible for this Court to re-appreciate evidence prior to January 2008 and second-guess the findings of the Learned Arbitral Tribunal. Page 67 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

96. What is a plausible reading is that for reasons best known to M3, it's actions on multiple fronts, whether concerted or not, led to the scuttling of the Service Contract. Withholding the signature on the agreed 2007 JEA, which was confirmed as agreed again in April 2008, M3 was also holding up the IDP, which to be fair to the other parties, went through six iterations with M3 remaining displeased. The seventh version of IDP filed by HCPL and PPCL without waiting for M3 was also rejected by ONGC for want of M3's consent.

97. Therefore, the view of the Learned Arbitral Tribunal that M3's actions had scuttled the Service Contract and therefore it was M3 that was responsible for the termination by ONGC is a perfectly plausible view that cannot be disturbed lightly.

98. The FEED sub-contract falls in the same bucket. The Learned Arbitral Tribunal has come to a plausible view, not without any reference to evidence. Whether HPCL and PPCL made a claim in this regard and whether any damages are quantified in this regard would be seen when considering the next arbitral award on damages, but the Learned Arbitral Tribunal cannot be faulted in returning a plausible finding that after conceding to PPCL being the Executing Contractor, and that too in writing, for M3 to still raise objections to the grant of the Page 68 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx FEED sub-contract was not acceptable, and therefore had consequences.

99. The Impugned Award only returns a finding of who is responsible. The quantification would come later. If HPCL and PPCL are not pressing for damages on the FEED sub-contract that can be examined when considering the arbitral award granting damages in the matter. At this stage, in my opinion, no fault can be found with the Learned Arbitral Tribunal for its considered, reasonable and plausible opinion that it was M3 that was scuttling the Service Contract. The objections to the grant of the FEED sub-contract was held to be untenable while frustrating the presentation of the IDP was held to be unreasonable. Since PPCL was agreed to be the sole Executing Contractor and the FEED sub-contract had been granted by PPCL, this too is something that Learned Arbitral Tribunal was entitled to plausibly find.

100. That the governance structure had a need for unanimity when any matter was escalated to the JEA is evident from the record. Whether the evidence shows that M3 holding 30% participating interest was responsible for holding up the unanimity is a matter of finding on merits, which the Learned Arbitral Tribunal was entitled to find on the Page 69 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx basis of the evidence. By examining the evidence, if the Learned Arbitral Tribunal concluded that the withholding of consent by M3 was unreasonable, it is a matter of appreciation of evidence that the Learned Arbitral Tribunal is entitled to engage in, in order to return a plausible view.

101. Therefore, I am not persuaded that the findings of the Learned Arbitral Tribunal are perverse in any manner on the ground of leaving out any material evidence nor is it patently illegal or against public policy on the ground of taking into account any irrelevant evidence.

102. It cannot be ignored that Article 22.5 of the 2007 JEA, which is held to be a binding contract, also enjoins the parties to act reasonably and do everything reasonably necessary to maintain the Service Contract in full force. The Learned Arbitral Tribunal has concluded that M3 failed this standard. All the submissions of Mr. Gupta would be relevant only if one were to find that the JEA did not at all exist, which is M3's foundational submission. That being rejected, the submissions made to get past M3's unreasonable conduct in the teeth of Article 22.5 of the 2007 JEA are not tenable. Page 70 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx Final Conclusion:

103. I have already set out a summary of conclusions under each of the two main heads - (i) existence of the JEA and of the arbitration agreement contained therein, both independently and as an integral element of the JEA; and (ii) liability on M3 for being responsible for what led to ONGC issuing the Termination Notice.

104. The parties have no quarrel with ONGC for wrongful termination. They appear to be well aware that the receipt of the Termination Notice was deserved and the Termination Notice was in the making for a while. The Service Contract too has an arbitration clause and no proceedings are said to have been initiated against ONGC, disputing the Termination Notice.

105. The real issue is the inter se disputes between the parties and of who is responsible for what came to pass. For the reasons articulated above under each of the two heads outlined in the earlier paragraph, I am not persuaded to make any intervention into the Impugned Award, which returns valid, plausible and reasonable findings rendered unanimously by the three-member Learned Arbitral Tribunal. There is no perversity at all in the Learned Arbitral Tribunal's conclusions, which are not of a nature that no reasonable man could have arrived at. Page 71 of 73

November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx

106. Therefore, for the aforesaid reasons, the Petition fails and is hereby dismissed. Interim Applications, if any, would also stand finally disposed of, accordingly.

Costs:

107. Considering that this is a commercial dispute, costs must follow the event. However, considering that the matter has languished for long for no fault of either party, I have restricted costs to a token sum of Rs. 14 lakhs, which shall be paid by M3 to HPCL and PPCL in the proportion of 60:10 (the ratio of their participating interests in the Consortium - Rs. 12 lakhs to HPCL and Rs. 2 lakhs to PPCL) within a period of one week after the expiry of four weeks from the upload of this judgement on this Court's website.

An End-Note:

108. This judgement is regrettably long and has also taken regrettably long in its making. In the interest or brevity and to avoid prolix reproduction from the whole pile of case law sought to be presented into service, I have restricted references to them to the bare minimum, and not indulged in copious extraction from them, bearing in mind the standard of review applicable under Section 34 of the Act. To avoid further prolixity and lengthy extraction, I have not extracted from Page 72 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 ::: CARBP.548.2014.docx case law cited beyond what I felt is necessary to adjudicate what fell for review to dispose of this Petition finally.

109. It is also appropriate to record my gratitude to both Mr. Gupta and Mr. Seervai for having curtailed their verbal submissions within the reasonable time limits they committed to. There must be a special mention for Mr. Gupta's ability to compile and present in writing, extremely well-referenced submissions, to enable the review of the voluminous material on record, necessary for adjudicating a Petition of this nature, without extremely time-consuming verbal submissions. Copious and lengthy written submissions had already formed part of the record before my predecessors, and Mr. Gupta has assisted me well by culling out well-referenced written submissions to aid my review of the record, and disposal of this Petition.

110. All actions required to be taken pursuant to this order shall be taken upon receipt of a downloaded copy as available on this Court's website.

[SOMASEKHAR SUNDARESAN, J.] Page 73 of 73 November 3, 2025 Ashwini Vallakati ::: Uploaded on - 03/11/2025 ::: Downloaded on - 03/11/2025 21:22:08 :::