Law Commission Report
Part-Ii Annexure
Annexure
The Arbitration and Conciliation Act, 1996,
showing the proposed amendments in track changes along with notes.
PROPOSED AMENDMENTS TO THE
ARBITRATION AND CONCILIATION ACT, 1996
THE ARBITRATION AND
CONCILIATION ACT, 1996*
The Arbitration
The
App.Arbitration
1 and Conciliation
and Conciliation Act,
Act, 1996
1996
NO. 26 OF 1996
[16th August, 1996.]
STATEMENT OF OBJECTS AND REASONS
1. The law on arbitration in India is at present substantially contained in three enactments,
namely, the Arbitration Act, 1940, the Arbitration (Protocol and Convention) Act, 1937 and the
Foreign Awards (Recognition and Enforcement) Act, 1961. It is widely felt that the 1940 Act,
which contains the general law of arbitration, has become outdated. The Law Commission of India,
several representative bodies of trade and industry and experts in the field of arbitration have pro-
posed amendments to this Act to make it more responsive to contemporary requirements. It is also
recognised that our economic reforms may not become fully effective if the law dealing with set-
tlement of both domestic and international commercial disputes remains out of tune with such re-
forms. Like arbitration, conciliation is also getting increasing worldwide recognition as an instru-
ment for settlement of disputes. There is, however, no general law on the subject in India.
2. The United Nations Commission on International Trade Law (UNCITRAL) adopted in
1985 the Model Law on International Commercial Arbitration. The General Assembly of the Unit-
ed Nations has recommended that all countries give due consideration to the said Model Law, in
view of the desirability of uniformity of the law of arbitral procedures and the specific needs of
international commercial arbitration practice. The UNCITRAL also adopted in 1980 a set of Con-
ciliation Rules. The General Assembly of the United Nations has recommended the use of these
Rules in cases where the disputes arise in the context of international commercial relations and the
parties seek amicable settlement of their disputes by recourse to conciliation. An important feature
of the said UNCITRAL Model Law and Rules is that they have harmonised concepts on arbitration
and conciliation of different legal systems of the world and thus contain provisions which are de-
signed for universal application.
3. Though the said UNCITRAL Model Law and Rules are intended to deal with international
commercial arbitration and conciliation, they could, with appropriate modifications, serve as a
model for legislation on domestic arbitration and conciliation. The present Bill seeks to consolidate
and amend the law relating to domestic arbitration, international commercial arbitration, enforce-
ment of foreign arbitral awards and to define the law relating to conciliation, taking into account
the said UNCITRAL Model Law and Rules.
4. The main objectives of the Bill are as under:--
(i) to comprehensively cover international and commercial arbitration and conciliation as
also domestic arbitration and conciliation;
(ii) to make provision for an arbitral procedure which is fair, efficient and capable of meet-
ing the needs of the specific arbitration;
(iii) to provide that the arbitral tribunal gives reasons for its arbitral award;
(iv) to ensure that the arbitral tribunal remains within the limits of its jurisdiction;
(v) to minimise the supervisory role of courts in the arbitral process;
* Published in the Gazette of India Extraordinary Part II, Sec. I, dated 19-8-1996. Received the
assent of the President of India on 16.8.1996.
[i]
ii The Arbitration and Conciliation Act, 1996 [S. 1]
(vi) to permit an arbitral tribunal to use mediation, conciliation or other procedures during
the arbitral proceedings to encourage settlement of disputes;
(vii) to provide that every final arbitral award is enforced in the same manner as if it were a
decree of the court;
(viii) to provide that a settlement agreement reached by the parties as a result of conciliation
proceedings will have the same status and effect as an arbitral award on agreed terms on
the substance of the dispute rendered by an arbitral tribunal; and
(ix) to provide that, for purposes of enforcement of foreign awards, every arbitral award
made in a country to which one of the two international Conventions relating to foreign
arbitral awards to which India is a party applies, will be treated as a foreign award.
5. The Bill seeks to achieve the above objects.
An Act to consolidate and amend the law relating to domestic arbitration, international com-
mercial arbitration and enforcement of foreign arbitral awards as also to define the law relating to
conciliation and for matters connected therewith or incidental thereto.
Preamble.--WHEREAS the United Nations Commission on International Trade Law (UN-
CITRAL) has adopted the UNCITRAL Model Law on International Commercial Arbitration in
1985;
And WHEREAS the General Assembly of the United Nations has recommended that all countries
give the consideration to the said Model Law, in view of the desirability of uniformity of the law of
arbitral procedures and the specific needs of international commercial arbitration practice;
And WHEREAS the UNCITRAL has adopted the UNCITRAL Conciliation Rules in 1980;
And WHEREAS the General Assembly of the United Nations has recommended the use of the
said Rules in cases where a dispute arises in the context of international commercial relations and
the parties seek an amicable settlement of that dispute by recourse to conciliation;
And WHEREAS the said Model Law and Rules make significant contribution to be establish-
ment of a unified legal framework for the fair and efficient settlement of disputes arising in interna-
tional commercial relations;
And WHEREAS it is expedient to make law respecting arbitration and conciliation, taking into
account the aforesaid Model Law and Rules;
And WHEREAS it is further required to improve the law relating to domestic arbitration, interna-
tional commercial arbitration and enforcement of foreign arbitral awards as also to define the law
relating to conciliation, in order to provide a fair, expeditious and cost-effective means of dispute
resolution;
[NOTE: This amendment is proposed in order to further demonstrate and re-affirm the Act's
focus on achieving the objectives of fairness, speed and economy in resolution of disputes through
arbitration.]
Be it enacted by Parliament in the Forty-Seventh Year of the Republic of India as follows:--
PRELIMINARY
S. 1
S. 1. Short title, extend and commencement.--(1) This Act1 may be called the Arbitration
and Conciliation Act, 1996.
(2) It extends to the whole of India:
Provided that Parts I, III and IV shall extend to the State of Jammu and Kashmir only in so far
as they relate to international commercial arbitration or, as the case may be, international commer-
cial conciliation.
1. Came into force on 22-8-1996 vide Notification No. G.S.R. 375(E), dated 22-8-1996, pub-
lished in the Gazette of India, 1996, Extraordinary, Pt. II, Sec. 3(i).
The Arbitration and Conciliation Act, 1996 [S. 2] iii
Explanation.--In this sub-section, the expression "international commercial conciliation"
shall have the same meaning as the expression "international commercial arbitration" in clause (f)
of sub-section (1) of section 2, subject to the modification that for the word "arbitration" occurring
therein, the word "conciliation" shall be substituted.
(3) It shall come into force on such date as the Central Government may, by notification in the
Official Gazette, appoint.
PART I
Arbitration
CHAPTER I
S. 2
General provisions
S. 2. Definitions.--(1) In this part, unless the context otherwise requires,--
(a) "arbitration" means any arbitration whether or not administered by permanent arbitral
institution;
(b) "arbitration agreement" means an agreement referred to in section 7;
(c) "arbitral award" includes an interim award;
(d) "arbitral tribunal" means a sole arbitrator or a panel of arbitrators and, in the case of an
arbitration conducted under the rules of an institution providing for appointment of an
emergency arbitrator, includes such emergency arbitrator;;
[NOTE: This amendment is to ensure that institutional rules such as the SIAC Arbitra-
tion Rules which provide for an emergency arbitrator are given statutory recognition in
India.]
(e) "Court" means -
(i) in the case of an arbitration other than international commercial arbitration, the
principal Civil Court of original jurisdiction in a district, and includes the High
Court in exercise of its ordinary original civil jurisdiction, having jurisdiction to
decide the questions forming the subject-matter of the arbitration if the same had
been the subject-matter of a suit, but does not include any civil court of a grade
inferior to such principal Civil Court, or any Court of Small Causes. Causes;
(ii) in the case of an international commercial arbitration, the High Court exercising
jurisdiction over the principal Civil Court of original jurisdiction in a district, and
includes the High Court in exercise of its ordinary original civil jurisdiction, hav-
ing jurisdiction to decide the questions forming the subject-matter of the arbitra-
tion if the same had been the subject-matter of a suit, but does not include any
Court of a grade inferior to such High Court, or in cases involving grant of inter-
im measures in respect of arbitrations outside India, the High Court exercising ju-
risdiction over the court having jurisdiction to grant such measures as per the
laws of India, and includes the High Court in exercise of its ordinary original civ-
il jurisdiction.
[NOTE: This is to solve the problem of conflict of jurisdiction that would arise in cases
where interim measures are sought in India in case of arbitrations seated outside India.
This also ensures that in International Commercial Arbitrations, jurisdiction is exer-
cised by the High Court, even if such High Court does not exercise ordinary original
civil jurisdiction.]
(f) "international commercial arbitration" means an arbitration relating to disputes arising
out of legal relationships, whether contractual or not, considered as commercial under
the law in force in India and where at least one of the parties is--
iv The Arbitration and Conciliation Act, 1996 [S. 2]
(i) an individual who is a national of, or habitually resident in, any country other
than India; or
(ii) a body corporate which is incorporated in any country other than India; or
(iii) a company or an association or a body of individuals whose central management
and control is exercised in any country other than India; or
(iv) the Government of a foreign country;
[NOTE: The reference to "a company" in sub-section (iii) has been removed since the
same is already covered under sub-section (ii). The intention is to determine the resi-
dence of a company based on its place of incorporation and not the place of central
management/control. This further re-enforces the "place of incorporation" principle laid
down by the Supreme Court in TDM Infrastructure, and adds greater certainty in case
of companies having a different place of incorporation and place of exercise of central
management and control]
(g) "legal representative" means a person who in law represents the estate of a deceased
person, and includes any person who intermeddles with the estate of the deceased, and,
where a party acts in a representative character, the person on whom the estate devolves
on the death of the party so acting;
(h) "party" means a party to an arbitration agreement or any person claiming through or
under such party..
[NOTE: This is just to clarify that a "party" also includes a person who derives his
interest from such party, and further re-enforces the decision of the Supreme Court in
Chloro Controls.]
(hh) "seat of the arbitration" means the juridical seat of the arbitration
[NOTE: This definition of "seat of arbitration" is incorporated so as to make it clear
that "seat of arbitration" is different from the venue of arbitration. Section 20 has also
been appropriately modified.]
(2) Scope.--This Part shall apply only where the seat place of arbitration is in India.
[NOTE: This amendment ensures that an Indian Court can only exercise jurisdiction un-
der Part I where the seat of the arbitration is in India. To this extent, it over-rules Bhatia,
and re-enforces the "seat centricity" principle of BALCO.]
Provided that, subject to an express agreement to the contrary, the provisions of Sections 9,
27, 37 (1)(a) and 37 (3) shall also apply to international commercial arbitration even if the seat of
arbitration is outside India, if an award made, or that which might be made, in such place would be
enforceable and recognized under Part II of this Act.
[NOTE: This proviso ensures that an Indian Court can exercise jurisdiction with respect
to these provisions even where the seat of the arbitration is outside India.]
(2A) Notwithstanding any judgment/ decree to the contrary, the amendment to this sub-section
(2) shall not apply to applications which are pending before any judicial authority on the date of
such amendment, and which have arisen in relation to arbitrations where the date of the arbitration
agreement is prior to 06.09.2012.
[NOTE: This proviso is needed, since the proposed amendment to S 2 (2) does away
with the prospective over-ruling of Bhatia in BALCO, however applications that are al-
ready pending in an Indian court and which have been filed on the basis of the Bhatia
rule, should be protected.]
The Arbitration and Conciliation Act, 1996 [S. 6] v
(3) This Part shall not affect any other law for the time being in force by virtue of which cer-
tain disputes may not be submitted to arbitration.
(4) This Part except sub-section (1) of section 40, sections 41 and 43 shall apply to every arbi-
tration under any other enactment for the time being in force, as if the arbitration were pursuant to
an arbitration agreement and as if that other enactment were an arbitration agreement, except in so
far as the provisions of this Part are inconsistent with that other enactment or with any rules made
thereunder.
(5) Subject to the provisions of sub-section (4), and save in so far as is otherwise provided by
any law for the time being in force or in any agreement in force between India and any other coun-
try or countries, this Part shall apply to all arbitrations and to all proceedings relating thereto.
(6) Construction of references.--Where this Part, except section 28, leaves the parties free to
determine a certain issue, that freedom shall include the right of the parties to authorise any person
including an institution, to determine that issue.
(7) An arbitral award made under this Part shall be considered as a domestic award.
(8) Where this Part--
(a) refers to the fact that the parties have agreed or that they may agree;agree, or
(b) in any other way refers to an agreement of the parties;parties,
that agreement shall include any arbitration rules referred to in that agreement.
(9) Where this Part, other than clause (a) of section 25 or clause (a) of sub-section (2) of sec-
tion 32, refers to a claim, it shall also apply to a counterclaim, and where it refers to a defence, it
shall
S. 3
also apply to a defence to that counterclaim.
S. 3. Receipt of written communications.--(1) Unless otherwise agreed by the parties,--
(a) any written communication is deemed to have been received if it is delivered to the
addressee personally or at his place of business, habitual residence or mailing address,
and
(b) if none of the places referred to in clause (a) can be found after making a reasonable
inquiry, a written communication is deemed to have been received if it is sent to the
addressee's last known place of business, habitual residence or mailing address by reg-
istered letter or by any other means which provides a record of the attempt to deliver it.
(2) The communication is deemed to have been received on the day it is so delivered.
(3) This section does not apply to written communications in respect of proceedings of any ju-
dicial
S. 4
authority.
S. 4. Waiver of right to object.--A party who knows that--
(a) any provision of this Part from which the parties may derogate;derogate, or
(b) any requirement under the arbitration agreement;agreement.
has not been complied with and yet proceeds with the arbitration without stating his objection to
such non-compliance without undue delay or, if a time limit is provided for stating that objection,
within
S. 5
that period of time, shall be deemed to have waived his right to so object.
S. 5. Extent of judicial intervention.--Notwithstanding anything contained in any other law
for the time being in force, in matters governed by this Part, no judicial authority shall intervene
except
S. 6
where so provided in this Part.
S. 6. Administrative assistance.--In order to facilitate the conduct of the arbitral proceed-
ings, the parties, or the arbitral tribunal with the consent of the parties, may arrange for administra-
tive assistance by a suitable institution or person.
S. 6A- Regime for costs- (1) In relation to any arbitration proceeding or any proceeding under
any of the provisions of this Act pertaining to such an arbitration, the court or arbitral tribunal,
vi The Arbitration and Conciliation Act, 1996 [S. 32]
notwithstanding anything contained in the Code of Civil Procedure,1908, has the discretion as to -
determine:
(a) whether costs are payable by one party to another;
(b) the amount of those costs; and
(c) when they are to be paid.
Explanation.--For the purpose of clause (a), "costs" means reasonable costs relating to--
(i) the fees and expenses of the arbitrators, courts and witnesses,;
(ii) legal fees and expenses,;
(iii) any administration fees of the institution supervising the arbitration,; and
(iv) any other expenses incurred in connection with the arbitral or court proceedings
S. 32
and the arbitral award.
(2) If the court or arbitral tribunal decides to make an order about in payment of costs -
(a) the general rule is that the unsuccessful party will be ordered to pay the costs of the suc-
cessful party; but
(b) the court or arbitral tribunal may make a different order for reasons to be recorded in writ-
ing.
(3) In deciding what order, (if any), to make about costs, the court or arbitral tribunal will have
regard to all the circumstances, including -
(a) the conduct of all the parties;
(b) whether a party has succeeded on part of its case, even if that party has not been whol-
ly successful; and
(c) whether the party had made a frivolous counter claim leading to delay in the disposal
of the arbitral proceedings; and
(cd) whether any reasonable offer to settle is made by a party and unreasonably refused
by the other party.
(4) The orders which the court or arbitral tribunal may make under this provision include an order
that a party must pay:
(a) a proportion of another party's costs;
(b) a stated amount in respect of another party's costs;
(c) costs from or until a certain date only;
(d) costs incurred before proceedings have begun;
(e) costs relating to particular steps taken in the proceedings;
(f) costs relating only to a distinct part of the proceedings; and
(g) interest on costs from or until a certain date.
(5) An agreement which has the effect that a party is to pay the whole or part of the costs of the
arbitration in any event is only valid if made after the dispute in question has arisen.
[NOTE: The above regimeprinciple ensures that the "costs follow the event" regime governs
all arbitrations/ arbitration related court litigation. Such a regime would disincentivize frivolous
proceedings and inequitable conduct. The basis of the above provisions is Rule 44 of the Civil Pro-
cedure Rules of England.
The Explanation to sub-section (1) reflects the wording of the Explanation to Section 31(8) of
the Arbitration and Conciliation Act, 1996 (which has now been deleted in the present draft).
The Arbitration and Conciliation Act, 1996 [S. 8] vii
The main objective of including the "costs follow the event" regime is to disincentivize the fil-
ing of frivolous claims/ applications. These provisions also further the spirit of the ruling of the
Supreme Court in Salem Advocate Bar Association v Union of India: AIR 2005 SC 3353].
CHAPTER II
S. 7
Arbitration Agreement
S. 7. Arbitration agreement.--(1) In this Part, "arbitration agreement" means an agreement
by the parties to submit to arbitration all or certain disputes which have arisen or which may arise
between them in respect of a defined legal relationship, whether contractual or not, concerning a
subject matter capable of settlement by arbitration.not.
[NOTE: This amendment makes it abundantly clear that a dispute must be arbitrable in the first
place.]
(2) An arbitration agreement may be in the form of an arbitration clause in a contract or in the
form of a separate agreement.
(3) An arbitration agreement shall be in writing.
(3A) An arbitration agreement is in writing if its content is recorded in any form, whether or
not the arbitration agreement or contract has been concluded orally, by conduct, or by other means.
(3B) The requirement that an arbitration agreement be in writing is met by an electronic com-
munication if the information contained therein is accessible so as to be useable for subsequent
reference.;
Explanation: "electronic communication" means any communication that the parties make by
means of data messages; "data message" means information generated, sent, received or stored by
electronic, magnetic, optical or similar means, including, but not limited to, electronic data inter-
change (EDI), electronic mail, telegram, telex and telecopy.
[NOTE: This amendment brings Indian law in conformity with the UNCITRAL Model Law
on International Commercial Arbitration and clarifies that an arbitration agreement can be conclud-
ed by way of electronic communication as well.]
(4) An arbitration agreement is in writing if it is contained in--
(a) a document signed by the parties;
(b) an exchange of letters, telex, telegrams or other means of telecommunication which
provide a record of the agreement; or
(c) an exchange of statements of claim and defence in which the existence of the agreement
is alleged by one party and not denied by the other.
(5) The reference in a contract to a document containing an arbitration clause constitutescon-
sistitues an arbitration agreement if the contract is in writing and the reference is such as to make
that
S. 8
arbitration clause part of the contract.
S. 8. Power to refer parties to arbitration where there is an arbitration agreement.--(1) A
judicial authority before which an action is brought in a matter which is the subject of an arbitration
agreement shall, if a party so applies not later than when submitting his first statement on the sub-
stance of the dispute, refer to arbitration, such of the parties to the action who are parties to the
arbitration agreement.
Provided that no such reference shall be made only in cases where -
(i) the parties to the action who are not parties to the arbitration agreement, are necessary
parties to the action;
viii The Arbitration and Conciliation Act, 1996 [S. 9]
(ii) the judicial authority finds that the arbitration agreement does not exist or is null and
void.
Explanation 1: If the judicial authority is prima facie satisfied regardingabout the exist-
ence of an arbitration agreement, it shall refer the parties to arbitration and leave the fi-
nal determination of the existence of the arbitration agreement to the arbitral tribunal in
accordance with Section 16, which shall decide the same as a preliminary issue;
Explanation 2: Any pleading filed in relation to any interim application which has been
filed before the judicial authority shall not be treated to be a statement on the substance
of the dispute for the purpose of this Section.
[NOTE: The words "such of the parties... to the arbitration agreement" and proviso (i) of the
amendment have been proposed in the context of the decision of the Supreme Court in
Sukanya - in cases where all the parties to the dispute are not parties to the arbitration agree-
ment, the reference is to be rejected only where such parties are necessary parties to the action
- and not if they are only proper parties, or are otherwise legal strangers to the action and have
been added only to circumvent the arbitration agreement.
Proviso (ii) of the amendment contemplates a two-step process to be adopted by a judicial
authority when considering an application seeking the reference of a pending action to arbitra-
tion. The amendment envisages that the judicial authority shall not refer the parties to arbitra-
tion only if it finds that there does not exist an arbitration agreement or that it is null and void.
If the judicial authority is of the opinion that prima facie the arbitration agreement exists, then
it shall refer the dispute to arbitration, and leave the existence of the arbitration agreement to
be finally determined by the arbitral tribunal. However, if the judicial authority concludes that
the agreement does not exist, then the conclusion will be final and not prima facie. The
amendment also envisages that there shall be a conclusive determination as to whether the ar-
bitration agreement is null and void.]
(2) The application referred(2) The application refereed to in sub-section (1) shall not be en-
tertained unless it is accompanied by the original arbitration agreement or a duly certified copy
thereof or a copy accompanied by an affidavit calling upon the other party to produce the original
arbitration agreement or duly certified copy thereof in a circumstance where the original arbitration
agreement or duly certified copy is retained only by the other party..
[NOTE: In many transactions involving Government bodies and smaller market players, the
original/ duly certified copy of the arbitration agreement is only retained by the former. This
amendment would ensure that the latter class is not prejudiced in any manner by virtue of the
same.]
(3) Notwithstanding that an application has been made under sub-section (1) and that the issue
is pending before the judicial authority, an arbitration may be commenced or continued and an
arbitral award made.
S. 9
S. 9. Interim measures etc. by Court.-- (1) A party may, before, or during arbitral proceed-
ings or at any time after the making of the arbitral award but before it is enforced in accordance
with section 36, apply to a court--
(i) for the appointment of a guardian for a minor or person of unsound mind for the pur-
poses of arbitral proceedings; or
(ii) for an interim measure of protection in respect of any of the following matters, name-
ly:--
(a) the preservation, interim custody or sale of any goods which are the subject-
matter of the arbitration agreement;
(b) securing the amount in dispute in the arbitration;
(c) the detention, preservation or inspection of any property or thing which is the
subject-matter of the dispute in arbitration, or as to which any question may arise
The Arbitration and Conciliation Act, 1996 [S. 11] ix
therein and authorising for any of the aforesaid purposes any person to enter upon
any land or building in the possession of any party or authorising any samples to
be taken or any observation to be made, or experiment to be tried, which may be
necessary or expedient for the purpose of obtaining full information or evidence;
(d) interim injunction or the appointment of a receiver;
(e) such other interim measure of protection as may appear to the Court to be just
and convenient,
and the Court shall have the same power for making orders as it has for the purpose of, and in rela-
tion to, any proceedings before it.
(2) Where, before the arbitral proceedings, a Court grants any interim measure of protection
under sub-section (1), the arbitral proceedings shall be commenced within 60 days from the date of
such grant or within such othershorter or further time as indicated by the Court, failing which the
interim measure of protection shall cease to operate.
[NOTE: This amendment is to ensure the timely initiation of arbitration proceedings by a par-
ty who is granted an interim measure of protection.]
(3) Once the Arbitral Tribunal has been constituted, the Court shall, ordinarily, not entertain
an Application under this provision unless circumstances exist owing to which the remedy under
Section 17 is not efficacious.
[NOTE: This amendment seeks to reduce the role of the Court in relation to grant of interim
measures once the Arbitral Tribunal has been constituted. After all, once the Tribunal is seized of
the matter it is most appropriate for the Tribunal to hear all interim applications. This also appears
to be the spirit of the UNCITRAL Model Law as amended in 2006.
Accordingly, Section 17 has been amended to provide the Arbitral Tribunal the same powers
as a Court would have under Section 9]
CHAPTER III
S. 10
Composition of arbitral tribunal
S. 10. Number of arbitrators.--(1) The parties are free to determine the number of arbitra-
tors, provided that such number shall not be an even number.
(2) Failing the determination referred to in sub-section (1), the arbitral tribunal shall consist of
a sole arbitrator.
S. 11
S. 11. Appointment of arbitrators.--(1) A person of any nationality may be an arbitrator, un-
less otherwise agreed by the parties.
(2) Subject to sub-section (6), the parties are free to agree on a procedure for appointing the
arbitrator or arbitrators.
(3) Failing any agreement referred to in sub-section (2), in an arbitration with three arbitra-
tors, each party shall appoint one arbitrator, and the two appointed arbitrators shall appoint the
third arbitrator who shall act as the presiding arbitrator.
(4) If the appointment procedure in sub-section (3) applies and--
(a) a party fails to appoint an arbitrator within thirty days from the receipt of a request to
do so from the other party; or
(b) the two appointed arbitrators fail to agree on the third arbitrator within thirty days from
the date of their appointment.
the appointment shall be made, upon request of a party, by the High CourtChief Justice or any per-
son or institution designated by it.him.
(5) Failing any agreement referred to in sub-section (2), in an arbitration with a sole arbitrator,
if the parties fail to agree on the arbitrator within thirty days from receipt of a request by one party
x The Arbitration and Conciliation Act, 1996 [S. 11]
from the other party to so agree the appointment shall be made, upon request of a party, by the High
CourtChief Justice or any person or institution designated by it.him.
(6) Where, under an appointment procedure agreed upon by the parties,--
(a) a party fails to act as required under that procedure; or
(b) the parties, or the two appointed arbitrators, fail to reach an agreement expected of
them under that procedure; or
(c) a person, including an institution, fails to perform any function entrusted to him or it
under that procedure,
a party may request the High CourtChief Justice or any person or institution designated by ithim to
take the necessary measure, unless the agreement on the appointment procedure provides other
means for securing the appointment.
(6A) An appointment by the High Court or the person or institution designated by it under
sub-section (4) or sub-section (5) or sub-section (6) shall not be made only if the High Court finds
that the arbitration agreement does not exist or is null and void,
Explanation 1: If the High Court is prima facie satisfied regarding the existence of an
arbitration agreement, it shall refer the parties to arbitration and leave the final determi-
nation of the existence of the arbitration agreement to the arbitral tribunal in accordance
with Section 16, which shall decide the same as a preliminary issue.
Explanation 2: For the removal of any doubt, it is clarified that reference by the High
Court to any person or institution designated by it shall not be regarded as a delegation
of judicial power.
Explanation 3: The High Court may take steps to encourage the parties to refer the
disputes to institutionalised arbitration by a professional Indian or International Arbitral
Institute.
[NOTE: The proposed S 11 (6A) envisages the same process of determination as is reflected in the
proposed amendment to Section 8. Explanation 2 envisages that reference by the High
Court to any person or institution designated by it shall not be regarded as a delega-
tion of judicial power. Explanation 3 has been inserted with the hope and expectation
that High Courts would encourage the parties to refer the disputes to institutionalize
arbitration by a professional Indian or international arbitral institute.]
[NOTE: The proposed S 11 (6A) envisages the same process of determination as is reflected in the
proposed amendment to Section 8.
Explanation 1 clarifies that existence of an arbitration agreement should be kept for the determina-
tion of the arbitral tribunal, which shall be decided by it as a preliminary issue.
The change from the existing scheme of the power being vested in the "Chief Justice" to the "High
Court" also clarifies that the finding of the High Court regarding the existence/nullity of the arbitra-
tion agreement is a judicial act, and as such requires compliance with principles of natural justice.
The act of appointment however is a mere administrative act, which can be delegated to any person
or institution, and that is the intention behind Explanation 1.
Explanation 2 has been inserted with the hope and expectation that High Courts would encourage
Institutions to exercise powers of appointment, and therefore encourage the culture of Institutional
Arbitration in India]
(7) A decision on a matter entrusted by sub-section (4) or sub-section (5) or sub-section (6) or
sub-section (6A) to the High Court is final where an arbitral tribunal has been appointed or a Chief
Justice or the person or institution has been designated by the High Court, and no appeal, including
letters patent appeal, shall lie against such order.him is final.
[NOTE: This amendment ensures that
[NOTE: This amendment ensures that
The Arbitration and Conciliation Act, 1996 [S. 11] xi
(a) an affirmative judicial finding regarding the existence of the arbitration agreement;
and (b) the administrative act of appointing the arbitrator are final and non-
appealabe.]
an affirmative judicial finding regarding the existence of the arbitration agreement; and
the administrative act of (8) The Chief Justice or the person or institution designated by him, in
appointing the an arbitrator
are final and non-appealabe.]
(8) The High Court or the person or institution designated by it, in appointing an arbitrator,
shall seek a disclosure in writing from the prospective arbitrator in terms of Section 12 sub-section
(1) and, shall have due regard to --
(a) any qualifications required of the arbitrator by the agreement of the parties; and
(b) the contents of the disclosure and (b) other considerations as are likely to
secure the appointment of an independent and impartial arbitrator.
(9) In the case of appointment of sole or third arbitrator in an international commercial arbitra-
tion, the Supreme CourtChief Justice of India or the person or institution designated by ithim may
appoint an arbitrator of a nationality other than the nationalities of the parties where the parties
belong to different nationalities.
(10) The High CourtChief Justice may make such scheme as ithe may deem appropriate for
dealing with matters entrusted by sub-section (4) or sub-section (5) or sub-section (6) to it.him.
(11) Where more than one request has been made under sub-section (4) or sub-section (5) or
sub-section (6) to the Chief Justices of different High Courts or itstheir designates, the High
CourtChief Justice or itshis designate to whom the request has been first made under the relevant
sub-section shall alone be competent to decide on the request.
(12)(a) Where the matters referred to in sub-sections (4), (5), (6), (7), (8) and (10) arise in an
international commercial arbitration the reference to "High Court""Chief Justice" in those sub-
sections shall be construed as a reference to the "Supreme Court"Chief Justice of India."
(b) Where the matters referred to in sub-sections (4), (5), (6), (7), (8) and (10) arise in any
other arbitration, the reference to "High Court""Chief Justice" in those sub-sections shall be con-
strued as a reference to, the Chief Justice of the High Court within whose local limits the principal
Civil Court referred to in clause (e) of sub-section (l) of section 2 is situate and, where the High
Court itself is the Court referred to in that clause, to the Chief justice of that High Court.
(13) An application made under this Section for appointment of an arbitrator or arbitrators
shall be disposed of by the Supreme Court or the High Court or their designate as the case may be,
as expeditiously as possible and an endeavor shall be made to dispose of the matter within 60 days
from the date of service of notice on the opposite party.
[NOTE: This amendment is to ensure speedy disposal of S 11 applications.]
(14) In determining the fees of the arbitral tribunal and the schedule for its payment to the ar-
bitral tribunal, the High Court or the Supreme Court is empowered to frame necessary rules, and for
which purpose the High Court or the Supreme Court may look to the Sixth Schedule of the Act.
Explanation: For the removal of doubt, it is hereby clarified that this sub-section (14) of Sec-
tion 11 shall not apply in case where parties have agreed for determination of fees as per the rules
of an arbitral institution.
xii The Arbitration and Conciliation Act, 1996 [S. 12]
S. 12
S. 12. Grounds for challenge.--(1) When a person is approached in connection with his pos-
sible appointment as an arbitrator, he shall disclose in writing any circumstances - likely to give
rise to justifiable doubts as to his independence or impartiality.
(a) such as the existence either direct or indirect, of any past or present relationship with or
interest in any of the parties or in relation to the subject matter in dispute, whether fi-
nancial, business, professional or other kind, which is likely to give rise to justifiable
doubts as to his independence or impartiality; and
(b) which are likely to affect his ability to devote sufficient time to the arbitration and in
particular his ability to finish the entire arbitration within 24 months and render an
award within 3 months from such date;
Explanation 1: The contents of the Fourth Schedule shall be treated as a guide in rela-
tion to determining whether circumstances exists which give rise to justifiable doubts as
to the independence or impartiality of an arbitrator.
Explanation 2: The disclosure shall be made by such person in the form set out in the
Seventh Schedule of the Act.
[NOTE: This amendment is intended to further goals of independence and impartiality
in arbitrations, and only gives legislative colour to the phrase "independence or impar-
tiality" as it is used in the Act. The contents of the Fourth Schedule incorporate the Red
and Orange lists of the International Bar Association Guidelines on Conflicts of Interest
in International Arbitration.]
(2) An arbitrator, from the time of his appointment and throughout the arbitral proceedings,
shall, without delay, disclose to the parties in writing any circumstances referred to in sub-section
(1) unless they have already been informed of them by him.
(3) An arbitrator may be challenged only if--
(a) circumstances exist that give rise to justifiable doubts as to his independence or impar-
tiality, or
(b) he does not possess the qualifications agreed to by the parties.
(4) A party may challenge an arbitrator appointed by him, or in whose appointment he has par-
ticipated, only for reasons of which he becomes aware after the appointment has been made.
(5) Notwithstanding any prior agreement to the contrary, any person whose relationship with
the parties, Counsel or the subject matter of the dispute falls under one of the categories set out in
the Fifth Schedule shall be ineligible to be appointed as an arbitrator.
Provided that parties may, subsequent to disputes having arisen between them, waive the ap-
plicability of this provision by an express agreement in writing;
Provided further that the instant sub-section shall not apply to cases where an arbitrator has al-
ready been appointed prior to the effective date of the instant amendment;
[NOTE: This amendment is in consonance with the principles of natural justice, that an inter-
ested person cannot be an adjudicator. The Fifth Schedule incorporates the provisions of the
Waivable and Non-waivable Red List of the IBA Guidelines on Conflict of Interest. However,
given that this clause would be applicable to arbitrations in all contexts (including in family
settings), it is advisable to make this provision waivable, provided that parties specifically
S. 13
agree to do so after the disputes have arisen between them.]
S. 13. Challenge procedure.--(1) Subject to sub-section (4), the parties are free to agree on a
procedure for challenging an arbitrator.
(2) Failing any agreement referred to in sub-section (1), a party who intends to challenge an
arbitrator shall, within fifteen days after becoming aware of the constitution of the arbitral tribunal
The Arbitration and Conciliation Act, 1996 [S. 16] xiii
or after becoming aware of any circumstances referred to in sub-section (3) of section 12, send a
written statement of the reasons for the challenge to the arbitral tribunal.
(2)(3) Unless the arbitrator challenged under sub-section (1)(2) withdraws from his office or
the other party agrees to the challenge, the arbitral tribunal shall decide on the challenge.
(4) If a challenge under any procedure agreed upon by the parties or under the procedure un-
der sub-section (2) is not successful, the arbitral tribunal shall continue the arbitral proceedings and
make an arbitral award.
(5) Where an arbitral award is made under sub-section (4), the party challenging the arbitrator
may make an application for setting aside such an arbitral award in accordance with section 34.
(6) Where an arbitral award is set aside on an application made under sub-section (5), the
Court may decide as to whether the arbitrator who is challenged is entitled to any fees.
S. 14
S. 14. Failure or impossibility to act.--(1) The mandate of an arbitrator shall terminate and
he shall be substituted by another arbitrator if--if--
(a) he becomes de jure or de facto unable to perform his functions or for other reasons fails
to act without undue delay; and
(b) he withdraws from his office or the parties agree to the termination of his mandate.
Explanation: Where any person ineligible to be appointed as an arbitrator under Section 12,
sub-section (5) is sought to be appointed as an arbitrator, such an arbitrator shall be deemed to be
"de jure unable to perform his functions".
(2) If a controversy remains concerning any of the grounds referred to in clause (a) of sub-
section (1), a party may, unless otherwise agreed by the parties, apply to the Court to decide on the
termination of the mandate.
(3) If, under this section or sub-section (3) of section 13, an arbitrator withdraws from his of-
fice or a party agrees to the termination of the mandate of an arbitrator, it shall not imply ac-
ceptance of the validity of any ground referred to in this section or sub-section (3) of section 12.
[Note: this is in furtherance to the amendment to S 12]
S. 15
S. 15. Termination of mandate and substitution of arbitrator.--(1) in addition to the cir-
cumstances referred to in section 13 or section 14, the mandate of an arbitrator shall terminate--
(a) where he withdraws from office for any reason; or
(b) by or pursuant to agreement of the parties.
(2) Where the mandate of an arbitrator terminates, a substitute arbitrator shall be appointed ac-
cording to the rules that were applicable to the appointment of the arbitrator being replaced.
(3) Unless otherwise agreed by the parties, where an arbitrator is replaced under sub-
section (2), any hearings previously held may be repeated at the discretiondiscreation of the arbitral
tribunal.
(4) Unless otherwise agreed by the parties, an order or ruling of the arbitral tribunal made pri-
or to the replacement of an arbitrator under this section shall not be invalid solely because there has
been a change in the composition of the arbitral tribunal.
CHAPTER IV
S. 16
Jurisdiction of arbitral tribunals
S. 16. Competence of arbitral tribunal to rule on its jurisdiction.--(1) The arbitral tribunal
may rule on its own jurisdiction, including ruling on any objections with respect to the existence or
validity of the arbitration agreement, and for that purpose,--
xiv The Arbitration and Conciliation Act, 1996 [S. 17]
(a) an arbitration clause which forms part of a contract shall be treated as an agreement
independent of the other terms of the contract; and
(b) a decision by the arbitral tribunal that the contract is null and void shall not entail ipso
jure the invalidity of the arbitration clause.
(2) A plea that the arbitral tribunal does not have jurisdiction shall be raised not later than the
submission of the statement of defence; however, a party shall not be precluded from raising such a
plea merely because that he has appointed, or participated in the appointment of, an arbitrator.
(2A) A plea that the arbitral tribunal does not have jurisdiction shall be decided by the arbitral
tribunal as a preliminary issue, unless this is also the main issue for determination in the arbitration.
[NOTE: This amendment is proposed to ensure that the issues of jurisdiction should be decid-
ed by the arbitral tribunal as a preliminary issue , unless this is also the main issue for determina-
tion in the arbitration.]
(3) A plea that the arbitral tribunal is exceeding the scope of its authority shall be raised as
soon as the matter alleged to be beyond the scope of its authority is raised during the arbitral pro-
ceedings.
(4) The arbitral tribunal may, in either of the cases referred to in sub-section (2) or sub-section
(3), admit a later plea if it considers the delay justified.
(5) the arbitral tribunal shall decide on a plea referred to in sub-section (2) or sub-section (3)
and, where the arbitral tribunal takes a decision rejecting the plea, continue with the arbitral pro-
ceedings and make an arbitral award.
(6) A party aggrieved by such an arbitral award may make an application for setting aside such
an arbitral award in accordance with section 34.
(7) For the removal of doubt, it is clarified that the arbitral tribunal shall have the power to
make an award or give a ruling notwithstanding that the dispute before it involves a serious ques-
tion of law, complicated questions of fact or allegations of fraud, corruption etc.
[NOTE: This amendment is proposed in the light of the Supreme Court decisions (e.g. Maes-
tro Engineers) which appear to denude an arbitral tribunal of the power to decide on issues of fraud
etc.]
S. 17
S. 17. Interim measures ordered by arbitral tribunal.--(1) (1) A party may, during Unless
otherwise agreed by the arbitral proceedings or at any time after the making of the arbitral award
but before it is enforced in accordance with section 36, apply to parties, the arbitral tribunal--
(i) for the appointment of a guardian for a minor or person of unsound mind for the pur-
poses of arbitral proceedings; or
(ii) for an may, at the request of a party, order a party to take any interim measure of pro-
tection as the arbitral tribunal may consider necessary in respect of any of the following
matters, namely:--
(a) the preservation, interim custody or sale of any goods which are the subject- mat-
ter of the arbitration agreement;
(b) securing the amount in dispute in the arbitration;.
(c) the detention, preservation or inspection of any property or thing which is the
subject-matter of the dispute in arbitration, or as to which any question may arise
therein and authorising for any of the aforesaid purposes any person to enter upon
any land or building in the possession of any party or authorising any samples to
be taken or any observation to be made, or experiment to be tried, which may be
necessary or expedient for the purpose of obtaining full information or evidence;
(d) interim injunction or the appointment of a receiver;
The Arbitration and Conciliation Act, 1996 [S. 22] xv
(e) such other interim measure of protection as may appear to the Arbitral Tribunal
to be just and convenient,
and the (2) The arbitral tribunal shall have the same power for making orders as the Court has for
the purpose of, and in relation to, any proceedings before it.
[NOTE: This is may require a party to provide the arbitral tribunal the same powers as a civil
court in relation to grant of interim measures. When this provision is read in conjunctionappropri-
ate security in connection with Section 9(2), parties will by default be forced to approach the Arbi-
tral Tribunal for interim relief once the Tribunal has been constituted. The Arbitral Tribunal would
continue to have powers to grant interim relief post-award. This regime would decrease the burden
on Courts. Further, this would also be in tune with the spirit of the UNCITRAL Model Law as
amended in 2006.]
(2) Subject to any orders passed in appeal under Section 37, any order issued by the arbitral
tribunal under this Section shall be deemed to be an Order of the Court for all purposes and shall be
enforceable under the Code of Civil Procedure, 1908 in the same manner as if it were an Order of
the Court.
[NOTE: This is to ensure the effective enforcement of interim measures that may be a measure
ordered by an arbitral tribunal.]under sub-section (I).
CHAPTER V
S. 18
Conduct of arbitral proceedings
S. 18. Equal treatment of parties.--The parties shall be treated with equality and each party
shall
S. 19
be given a full opportunity to present his case.
S. 19. Determination of rules of procedure.--(1) The arbitral tribunal shall not be bound by
the Code of Civil Procedure, 1908 or the Indian Evidence Act, 1872 (5 of 1908 1 of 1872).
(2) Subject to this Part, the parties are free to agree on the procedure to be followed by the ar-
bitral tribunal in conducting its proceedings.
(3) Failing any agreement referred to in sub-section (2), the arbitral tribunal may, subject to
this Part, conduct the proceedings in the manner it considers appropriate.
(4) The power of the arbitral tribunal under sub-section (3) includes the power to determine
the admissibility, relevance, materiality and weight of any evidence.
S. 20
S. 20. Seat and VenuePlace of arbitration.--(1) The parties are free to agree on the seat and
venueplace of arbitration.
(2) Failing any agreement referred to in sub-section (1), the seat and venueplace of arbitration
shall be determined by the arbitral tribunal having regard to the circumstances of the case, includ-
ing the convenience of the parties.
(3) Notwithstanding sub-section (1) or sub-section (2), the arbitral tribunal may, unless other-
wise agreed by the parties, meet at any venueplace it considers appropriate for consultation among
its members, for hearing witnesses, experts or the parties, or for inspection of documents, goods or
other property.
[NOTE: The departure from the existing phrase "place" of arbitration is proposed to make the
wording of the Act consistent with the international usage of the concept of a "seat" of arbitration,
to denote the legal home of the arbitration. The amendment further legislatively distinguishes be-
tween
S. 21
the "[legal] seat" from a "[mere] venue" of arbitration.]
S. 21. Commencement of arbitral proceedings.--Unless otherwise agreed by the parties, the
arbitral proceedings in respect of a particular dispute commence on the date on which a request for
that
S. 22
dispute to be referred to arbitration is received by the respondent.
S. 22. Language.--(1) The parties are free to agree upon the language to be used in the arbi- tral proceedings.
xvi The Arbitration and Conciliation Act, 1996 [S. 23] (2) Failing any agreement referred to in sub-section (1), the arbitral tribunal shall determine the language or languages to be used in the arbitral proceedings.
(3) The agreement or determination, unless otherwise specified, shall apply to any written statement by a party, any hearing and any arbitral award, decision or other communication by the arbitral tribunal.
(4) The arbitral tribunal may order that any documentary evidence shall be accompanied by a translation into the language or languages agreed upon by the parties or determined by the arbitral tribunal.
S. 23 S. 23. Statements of claim and defence.--(1) Within the period of time agreed upon by the parties or determined by the arbitral tribunal, the claimant shall state the facts supporting his claim, the points at issue and the relief or remedy sought, and the respondent shall state his defence in respect of these particulars, unless the parties have otherwise agreed as to the required elements of those statements.
Explanation: In his defence the respondent may also submit a counter claim or plead a set off, which shall be treated as being within the scope of reference and be adjudicated upon by the arbi- tral tribunal notwithstanding that it may not fall within the scope of the initial reference to arbitra- tion, but provided it falls within the scope of the arbitration agreement.
[NOTE: This explanation is in order to ensure that counter claims and set off can be adjudi- cated upon by an arbitrator without seeking a separate/new reference by the respondent so long as it falls within the scope of the arbitration agreement, in order to ensure final settlement of disputes between parties and prevent multiplicity of litigation.] (2) The parties may submit with their statements all documents they consider to be relevant or may add a reference to the documents or other evidence they will submit.
(3) Unless otherwise agreed by the parties, either party may amend or supplement his claim or defence during the course of the arbitral proceedings, unless the arbitral tribunal considers it inap- propriate S. 24 to allow the amendment or supplement having regard to the delay in making it. S. 24. Hearings and written proceedings.--(1) Unless otherwise agreed by the parties, the arbitral tribunal shall decide whether to hold oral hearings for the presentation of evidence or for oral argument, or whether the proceedings shall be conducted on the basis of documents and other materials:
Provided that the arbitral tribunal shall hold oral hearings, at an appropriate state of the pro- ceedings, on a request by a party, unless the parties have agreed that no oral hearing shall be held.
Provided further that the arbitral tribunal shall, as far as possible, hold oral hearings for the presentation of evidence or for oral argument on continuous days, and not grant any adjournments unless sufficient cause is made out and may impose costs, including exemplary costs, on the party seeking the adjournment.
[NOTE: This amendment is to ensure expeditious hearings in the arbitration and to avoid un- necessary adjournments.] (2) The parties shall be given sufficient advance notice of any hearing and of any meeting of the arbitral tribunal for the purposes of inspection of documents, goods or other property.
(3) All statements, documents or other information supplied to, or applications made to the ar-
bitral tribunal by one party shall be communicated to the other party, and any expert report or evi- dentiary document on which the arbitral tribunal may rely in making its decision shall be communi- cated to the parties.
S. 25 S. 25. Default of a party.--Unless otherwise agreed by the parties, where, without showing sufficient cause,--
(a) the claimant fails to communicate his statement of claim in accordance with sub-section (1) of section 23, the arbitral tribunal shall terminate the proceedings; The Arbitration and Conciliation Act, 1996 [S. 28] xvii
(b) the respondent fails to communicate his statement of defence in accordance with sub- section (1) of section 23, the arbitral tribunal shall continue the proceedings without treatingtesting that failure in itself as an admission of the allegations by the claimant and shall have the discretion to treat the right of the respondent to file such statement of defence as having been forfeited;;
(c) a party fails to appear at an oral hearing or to produce documentary evidence, the arbi- tral tribunaltribuanl may continue the proceedings and make the arbitral award on the S. 26 evidence before it.
S. 26. Expert appointed by arbitral tribunal.--(1) Unless otherwise agreed by the parties, the arbitral tribunal may--
(a) appoint one or more experts to report to it on specific issues to be determined by the arbitral tribunal, and
(b) require a party to give the expert any relevant information or to produce, or to provide access to, any relevant documents, goods or other property for his inspection. (2) Unless otherwiseothewise agreed by the parties, if a party so requests or if the arbitral tri- bunal considers it necessary, the expert shall, after delivery of his written or oral report, participate in an oral hearing where the parties have the opportunity to put questions to him and to present expert witnesses in order to testify on the points at issue.
(3) Unless otherwise agreed by the parties, the expert shall, on the request of a party, make available to that party for examination all documents, goods or other property in the possession of the S. 27 expert with which he was provided in order to prepare his report. S. 27. Court assistance in taking evidence.--(1) The arbitral tribunal, or a party with the ap- proval of the arbitral tribunal, may apply to the Court for assistance in taking evidence.
(2) The application shall specify--
(a) the names and addresses of the parties and the arbitrators.
(b) the general nature of the claim and the relief sought;
(c) the evidence to be obtained, in particular,--
(i) the name and address of any person to be heard as witness or expert witness and a statement of the subject-matter of the testimony required;
(ii) the description of any document to be produced or property to be inspected. (3) The Court may, within its competence and according to its rules on taking evidence, exe- cute the request by ordering that the evidence be provided directly to the arbitral tribunal.
(4) The Court may, while making an order under sub-section (3), issue the same processes to witnesses as it may issue in suits tried before it.
(5) Persons failing to attend in accordance with such process, or making any other default, or refusing to give their evidence, or guilty of any contempt to the arbitral tribunal during the conduct of arbitral proceedings, shall be subject to the like disadvantages, penalties and punishments by order of the Court on the representation of the arbitral as they would incur for the like offences in suits tried before the Court.
(6) In this section the expression "Processes" includes summonses and commissions for the examination of witnesses and summonses to produce documents.
CHAPTER VI S. 28 Making of arbitral award and termination of proceedings S. 28. Rules applicable to substance of dispute.--(1) Where the seatplace of arbitration is situate in India,--
xviii The Arbitration and Conciliation Act, 1996 [S. 29]
(a) in an arbitration other than an international commercial arbitration, the arbitral tribunal shall decide the dispute submitted to arbitration in accordance with the substantive law for the time being in force in India;
[NOTE: This amendment is only clarificatory, and follows on from the amendment to S 20.]
(b) in international commercial arbitration,--
(i) the arbitral tribunal shall decide the dispute in accordance with the rules of law designated by the parties as applicable to the substance of the dispute;
(ii) any designation by the parties of the law or legal system of a given country shall be construed, unless otherwise expressed, as directly referring to the substantive law of that country and not to its conflict of laws rules;
(iii) failing any designation of the law under clause (a) by the parties, the arbitral tribunal shall apply the rules of law it considers to be appropriate given all the circumstances surrounding the dispute.
(2) The arbitral tribunal shall decide ex aequo et bono or as amibale compositeur only if the parties have expressly authorised it to do so.
(3) In all cases, the arbitral tribunal shall decide having regard toin accordance with the terms of the contract and shall take into account the usages of the trade applicable to the transaction. [Note: This amendment is intended to overrule the effect of ONGC v. Saw Pipes where the Hon'ble Supreme Court held that any contravention of the terms of the contract would result in the award falling foul of Section 28 and consequently being against public policy.] S. 29 S. 29. Decision making by panel of arbitrators.--(1) Unless otherwise agreed by the parties, in arbitral proceedings with more than one arbitrator, any decision of the arbitral tribunal shall be made by a majority of all its members.
(2) Notwithstanding sub-section (1), if authorised by the parties or all the members of the arbi- tral S. 30 tribunal, questions of procedure may be decided by the presiding arbitrator. S. 30. Settlement.--(1) It is not incompatible with an arbitration agreement for an arbitral tri- bunal to encourage settlement of the dispute and, with the agreement of the parties, the arbitral tribunal may use mediation, conciliation or other procedures at any time during the arbitral pro- ceedings to encourage settlement.
(2) If, during arbitral proceedings, the parties settle the dispute, the arbitral tribunal shall ter- minate the proceedings and, if requested by the parties and not objected to by the arbitral tribunal, record the settlement in the form of an arbitral award on agreed terms.
(3) An arbitral award on agreed terms shall be made in accordance with section 31 and shall state that it is arbitral award.
(4) An arbitral award on agreed terms shall have the same status and effect as any other arbi- tral S. 31 award on the substance of the dispute.
S. 31. Form and contents of arbitral award.--(1) An arbitral award shall be made in writing and shall be signed by the members of the arbitral tribunal.
(2) For the purposes of sub-section (1), in arbitral proceedings with more than one arbitrator, the signatures of the majority of all the members of the arbitral tribunal shall be sufficient so long as the reason for any omitted signature is stated.
(3) the arbitral award shall state the reasons upon which it is based, unless--
(a) the parties have agreed that no reasons are to be given, or
(b) the award is an arbitral award on agreed terms under section 30.
The Arbitration and Conciliation Act, 1996 [S. 31] xix (4) The arbitral award shall state its date and the seatplace of arbitration as determined in ac- cordance with section 20 and the award shall be deemed to have been made at that place.
(5) After the arbitral award is made, a signed copy shall be delivered to each party. (6) The arbitral tribunal may, at any time during the arbitral proceedings, make an interim ar- bitral award on any matter with respect to which it may make a final arbitral award.
(7) (a) Unless otherwise agreed by the parties, where and in so far as an arbitral award is for the payment of money, the arbitral tribunal may include in the sum for which the award is made interest, at such rate as it deems reasonable, on the whole or any part of the money, for the whole or any part of the period between the date on which the cause of action arose and the date on which the award is made.
(b) A sum directed to be paid by an arbitral award shall, unless the award otherwise directs, carry interest at 2% per annum more than the current rate of interesteighteen per centum per annum from the date of the award to the date of payment.
Explanation 1: The expression "current rate of interest" shall have the same meaning as as- signed to it under Clause (b) Section 2 of the Interest Act, 1978.
Explanation 2: The expression "sum directed to be paid by an arbitral award" includes the in- terest awarded in accordance with Section 31(7)(a).
[NOTE: Explanation 1 ensures that the default rate of interest is in line with prevailing com- mercial realities and not an arbitrary figure of 18%.
Explanation 2 intends to legislatively overrule the decision of the Supreme Court in State of Haryana v. S.L. Arora: (2010) 3 SCC 690, the correctness of which has now been referred to a larger bench by virtue of the decision of the Supreme Court in Hyder Consulting (U.K.) v. Gover- nor of Orissa: (2013) 2 SCC 719.] (8) Unless otherwise agreed by the parties,--
(a) the costs of an arbitration shall be fixed by the arbitral tribunal;
(b) the arbitral tribunal in accordance with Section 6A of this Act. shall specify--
(i) the party entitled to costs,
(ii) the party who shall pay the costs,
(iii) the amount of costs or method of determining that amount, and
(iv) the manner in which the costs shall be paid.
Explanation.--For the purpose of clause (a), "costs" means reasonable costs relating to--
(i) the fees and expenses of the arbitrators and witnesses,
(ii) legal fees and expenses,
(iii) any administration fees of the institution supervising the arbitration, and
(iv) any other expenses incurred in connection with the arbitral proceedings and the arbitral award.
S. 32 S. 32. Termination of proceedings.--(1) The arbitral proceedings shall be terminated by the final arbitral award or by an order of the arbitral tribunal under sub-section (2). (2) The arbitral tribunal shall issue an order for the termination of the arbitral proceedings where--
(a) the claimant withdraws his claim, unless the respondent objects to the order and the arbitral tribunal recognises a legitimate interest on his part in obtaining a final settle-
ment of the dispute,
xx The Arbitration and Conciliation Act, 1996 [S. 33]
(b) the parties agree on the termination of the proceedings, or
(c) the arbitral tribunal finds that the continuation of the proceedings has for any other reason become unnecessary or impossible.
(3) Subject to section 33 and sub-section (4) of section 34, the mandate of the arbitral tribunal shall S. 33 terminate with the termination of the arbitral proceedings. S. 33. Correction and interpretation of award; additional award.--(1) Within thirty days from the receipt of the arbitral award, unless another period of time has been agreed upon by the parties--
(a) a party, with notice to the other party, any request the arbitral tribunal to correct any computation errors, any clerical or typographical errors or any other errors of a similar nature occurring in the award;
(b) if so agreed by the parties, a party, with notice to the other party, may request the arbi- tral tribunal to give an interpretation of a specific point or part of the award. (2) If the arbitral tribunal considers the request made under sub-section (1) to be justified, it shall make the correction or give the interpretation within thirty days from the receipt of the request and the interpretation shall form part of the arbitral award.
(3) The arbitral tribunal may correct any error of the type referred to in clause (a) of sub- section (1), on its own initiative, within thirty days from the date of the arbitral award.
(4) Unless otherwise agreed by the parties, a party with notice to the other party, may request, within thirty days from the receipt of the arbitral award, the arbitral tribunal to make an additional arbitral award as to claims presented in the arbitral proceedings but omitted from the arbitral award.
(5) If the arbitral tribunal considers the request made under sub-section (4) to be justified, it shall make the additional arbitral award within sixty days from the receipt of such request.
(6) The arbitral tribunal may extend, if necessary, the period of time within which it shall make a correction, give an interpretation or make an additional arbitral award under sub-section (2) or sub-section (5).
(7) Section 31 shall apply to a correction or interpretation of the arbitral award or to an addi- tional arbitral award made under this section.
CHAPTER VII S. 34 Recourse against arbitral award S. 34. Application for setting aside arbitral award.--(1) Recourse to a Court against an ar- bitral award may be made only by an application for setting aside such award in accordance with sub-section (2), sub-section (2A) and sub-section (3).
(2) An arbitral award may be set aside by the Court only if--
(a) the party making the application furnishes proof that--
(i) a party was under some incapacity, or
(ii) the arbitration agreement is not valid under the law to which the parties have subjected it or, failing any indication thereon, under the law for the time being in force; or
(iii) the party making the application was not given proper notice of the appointment of an arbitrator or of the arbitral proceedings or was otherwise unable to present his case; or
(iv) the arbitral award deals with a dispute not contemplated by or not falling within the terms of the submission to arbitration, or it contains decisions on matters be- yond the scope of the submission to arbitration:
The Arbitration and Conciliation Act, 1996 [S. 34] xxi Provided that, if the decisions on matters submitted to arbitration can be sep- arated from those not so submitted, only that part of the arbitral award which con- tains decisions on matters of submitted to arbitration may be set aside; or
(v) the composition of the arbitral tribunal or the arbitral procedure was not in ac- cordance with the agreement of the parties, unless such agreement was in conflict with a provision of this Part from which the parties cannot derogate, or, failing such agreement, was not in accordance with this Part; or
(b) the Court finds that--
(i) the subject-matter of the dispute is not capable of settlement by arbitration under the law for the time being in force, or
(ii) the arbitral award is in conflict with the public policy of India. Explanation.--ForExplanation.--Without prejudice to the generality of sub-clause (ii), it is hereby declared, for the avoidance of any doubt, it is clarified that an award is in conflict with the public policy of India only if:
(a) the making of the award was induced or affected by fraud or corruption or was in violation of section 75 or section 81; or81.
(b) it is in contravention with the fundamental policy of Indian law; or
(c) it is in conflict with the most basic notions of morality or justice.
[NOTE: The proposed Explanation II is required to bring the standard for setting aside an award in conformity with the decision of the Supreme Court in Renusagar and Shri Lal Mahal for awards in both domestic as well as international commercial arbitrations. Ground (c) reflects the formulation of the US Supreme Court. Such a formulation fur- ther tightens the Renusagar test and ensures that "morality or justice"- terms used in Renusagar- cannot be used to widen the test.] (2A) An arbitral award arising out of arbitrations other than international commercial arbitra- tions, may also be set aside by the Court if the Court finds that the award is vitiated by patent ille- gality appearing on the face of the award.
Provided that an award shall not be set aside merely on the ground of an erroneous application of the law or by re-appreciating evidence.
[NOTE: The proposed S 34(2A) provides an additional, albeit carefully limited, ground for setting aside an award arising out of a domestic arbitration (and not an international commer- cial arbitration). The scope of review is based on the patent illegality standard set out by the Supreme Court in ONGC v Saw Pipes. The proviso creates exceptions for erroneous applica- tion of the law and re-appreciation of evidence, which cannot be the basis for setting aside awards.] (3) An application under the above sub-sectionsfor setting aside may not be made after three months have elapsed from the date on which the party making that application had received the arbitral award or, if a request had been made under section 33, from the date on which that request had been disposed of by the arbitral tribunal:
Provided that if the Court is satisfied that the applicant was prevented by sufficient cause from making the application within the said period of three months it may entertain the appli- cation within a further period of thirty days, but not thereafter. (4) An Application under this Section shall be filed by a party only after issuing a prior Notice to the other party and such an Application shall be accompanied by an affidavit from the Applicant endorsing compliance with this requirement.
(5) An Application under this Section shall be disposed off expeditiously and in any event within a period of one year from the date on which the notice under Sub-section (4) is served.
xxii The Arbitration and Conciliation Act, 1996 [S. 35] [NOTE: The above provisions have been included to streamline the process and to cut-short the long delays which accrue due to issue of Court Notice.] (6)(4) On receipt of an application under sub-section (1), the Court may, where it is appropri- ate and it is so requested by a party, adjourn the proceedings for a period of time determined by it in order to give the arbitral an opportunity to resume the arbitral proceedings or to take such other action as in the opinion of arbitral tribunal will eliminate the grounds for setting aside the arbitral award.
CHAPTER VIII S. 35 Finality and enforcement of arbitral awards S. 35. Finality of arbitral awards.--Subject to this part an arbitral award shall be final and binding S. 36 on the parties and persons claiming under them respectively. S. 36. Enforcement.-- (1) Where the time for making an application to set aside the arbitral award under Section 34 has expired, then subject to the provision of sub-section (2) hereof,or such application having been made, it has been refused, the award shall be enforced under the Code of Civil Procedure, 1908 (5 of 1908) in the same manner as if it were a decree of the Court.
(2) Where an application to set aside the arbitral award has been filed in the Court under Sec- tion 34, the filing of such an application shall not by itself render the award unenforceable, unless upon a separate application made for that purpose, the Court grants stay of the operation of the award in accordance with the provisions of sub-section (3) hereof;
(3) Upon filing of the separate application under sub-section (2) for stay of the operation of the award, the court may, subject to such conditions as it may deem fit, grant stay of the operation of the award for reasons to be recorded in writing.
Provided that the Court shall while considering the grant of stay, in the case of an award for money shall have due regard to the provisions for grant of stay of money decrees under the Code of Civil Procedure, 1908.
[NOTE: This amendment is to ensure that the mere filing of an application under Section 34 does not operate as an automatic stay on the enforcement of the award.] CHAPTER IX S. 37 Appeals S. 37. Appealable orders.--(1) An appeal shall lie from the following orders (and from no others) to the Court authorised by law to hear appeals from original decrees of the Court passing the order, namely:--
(a) refusing to refer the parties to arbitration under section 8;
(b) (a) granting or refusing to grant any measure under section 9;
(c) refusing to appoint an arbitrator or refusing to refer such appointment to a person or institution designated by it under section 11, in the case of an arbitration other than an international commercial arbitration.
(d) (b) setting aside or refusing to set aside an arbitral award under section 34.
[NOTE: Sub-sections (a) and (c) have been added to provide for appeal in cases of orders refusing to refer parties to arbitration under S. 8 (mirroring the existing provi- sion in S. 50) and to provide an appeal where the High Court refuses to appoint an arbi- trator respectively.] (2) Appeal shall also lie to a court from an order of the arbitral tribunal--
(a) accepting the plea referred to in sub-section (2) or sub-section (3) of section 16; or
(b) granting or refusing to grant an interim measure under section 17. The Arbitration and Conciliation Act, 1996 [S. 41] xxiii (3) No second appeal, including letters patent appeal, shall lie from an order passed in appeal under this section, but nothing in this section shall affect or take away any right to appeal to the Supreme Court.
[NOTE: This amendment is clarificatory and reduces the scope of the party to file an LPA.] CHAPTER X S. 38 Miscellaneous S. 38. Deposits.--(1) The arbitral tribunal may fix the amount of the deposit or supplementary deposit, as the case may be, as an advance for the costs referred to in sub-section (8) of section 31, which it expects will be incurred in respect of the claim submitted to it:
Provided that where, apart from the claim, a counter-claim has been submitted to the arbitral tribunal, it may fix separate amount of deposit for the claim and counter-claim.
(2) The deposit referred to in sub-section (1) shall be payable in equal shares by the parties:
Provided that where one party fails to pay his share of the deposit, the other party may pay that share:
Provided further that where the other party also does not pay the aforesaid share in respect of the claim or the counter-claim, the arbitral tribunal may suspend or terminate the arbitral proceed- ings in respect of such claim or counter-claim, as the case may be.
(3) Upon termination of the arbitral proceedings, the arbitral tribunal shall render an account-
ing to the parties of the deposits received and shall return any unexpended balance to the party or parties, S. 39 as the case may be.
S. 39. Lien on arbitral award and deposits as to costs.--(1) Subject to the provisions of sub-section (2) and to any provision to the contrary in the arbitration agreement, the arbitral tribu- nal shall have a lien on the arbitral award for any unpaid costs of the arbitrations.
(2) If in any case an arbitral tribunal refuses to deliver its award except on payment of the costs demanded by it, the Court may, on an application in this behalf, order that the arbitral tribunal shall deliver the arbitral award to the applicant on payment into Court by the applicant of the costs demanded, and shall, after such inquiry, if any, as it thinks fit, further order that out of the money so paid into Court there shall be paid to the arbitral tribunal by way of cost such sum as the Court may consider reasonable and that the balance of the money, if any, shall be refunded to the appli- cant.
(3) An application under sub-section (2) may be made by any party unless the fees demanded have been fixed by written agreement between him and the arbitral tribunal, and the arbitral tribu- nal shall be entitled to appear and be heard on any such application.
(4) The Court may make such orders as it thinks fit respecting the costs of the arbitration where any question arises respecting such costs and the arbitral award contains no sufficient provi- sion S. 40 concerning them.
S. 40. Arbitration agreement not to be discharged by death of party thereto.--(1) An arbi- tration agreement shall not be discharged by the death of any party thereto either as respects the deceased or as respects any other party, but shall in such event be enforceable by or against the legal representative of the deceased.
(2) The mandate of an arbitrator shall not be terminated by the death of any party by whom he was appointed.
(3) Nothing in this section shall affect the operation of any law by virtue of which any right of action S. 41 is extinguished by the death of a person.
S. 41. Provisions in case of insolvency.--(1) Where it is provided by a term in a contract to which an insolvent is a party that any dispute arising thereout or in connection therewith shall be submitted to arbitration, the said term shall, if the receiver adopts the contract, be enforceable by or against him so far as it relates to any such dispute.
xxiv The Arbitration and Conciliation Act, 1996 [S. 42] (2) Where a person who has been adjudged an insolvent had, before the commencement of the insolvency proceedings, become a party to an arbitration agreement, and any matter to which the agreement applies is required to be determined in connection with, or for the purposes of, the insol- vency proceedings, then, if the case is one to which sub-section (1) does not apply, any other party or the receiver may apply to the judicial authority having jurisdiction in the insolvency proceedings for an order directing that the matter in question shall be submitted to arbitration in accordance with the arbitration agreement, and the judicial authority may, if it is of opinion that, having regard to all the circumstances of the case, the matter ought to be determined by arbitration, make an order accordingly.
S. 42 (3) In this section the expression "receiver" includes an Official Assignee. S. 42. Jurisdiction.--Notwithstanding anything contained elsewhere in this Part or in any other law for the time being in force, where with respect to an arbitration agreement any application under this Part has been made in a Court, that Court alone shall have jurisdiction over the arbitral proceedings and all subsequent applications arising out of that agreement and the arbitral proceed- ings S. 43 shall be made in that Court and in no other Court.
S. 43. Limitations.--(1) The Limitation Act, 1963, (36 of 1963) shall apply to arbitrations as it applies to proceedings in court.
(2) For the purposes of this section and the Limitation Act, 1963, (36 of 1963) an arbitration shall be deemed to have commenced on the date referred in section 21.
(3) Where an arbitration agreement to submit future disputes to arbitration provides that any claim to which the agreement applies shall be barred unless some step to commence arbitral pro- ceedings is taken within a time fixed by the agreement, and a dispute arises to which the agreement applies, the Court, if it is of opinion that in the circumstances of the case undue hardship would otherwise be caused, and notwithstanding that the time so fixed has expired, may on such terms, if any, as the justice of the case may require, extend the time for such period as it thinks proper.
(4) Where the Court orders that an arbitral award be set aside, the period between the com- mencement of the arbitration and the date of the order of the Court shall be excluded in computing the time prescribed by the Limitation Act, 1963, (36 of 1963) for the commencement of the pro- ceedings (including arbitration) with respect to the dispute so submitted.
PART II Enforcement of certain foreign awards CHAPTER I S. 44 New York Convention Awards S. 44. Definition.--In this Chapter, unless the context otherwise requires, "foreign award"
means an arbitral award on differences between persons arising out of legal relationships, whether contractual or not, considered as commercial under the law in force in India, made on or after the 11th day of October, 1960--
(a) in pursuance of an agreement in writing for arbitration to which the Convention set forth in the First Schedule applies, and
(b) in one of such territories as the Central Government, being satisfied that reciprocal provisions have been made may, by notification in the Official Gazette, declare to be S. 45 territories to which the said Convention applies.
S. 45. Power of judicial authority to refer parties to arbitration.--Notwithstanding any- thing contained in Part I or in the Code of Civil Procedure, 1908 (5 of 1908), a judicial authority, when seized of an action in a matter in respect of which the parties have made an agreement re- ferred to in section 44, shall, at the request of one of the parties or any person claiming through or under him, refer the parties to arbitration, unless it finds that the said agreement is null and void, inoperative or incapable of being performed.
The Arbitration and Conciliation Act, 1996 [S. 48] xxv S. 46
S. 46. When foreign award binding.--Any foreign award which would be enforceable under this Chapter shall be treated as binding for all purposes on the persons as between whom it was made, and may accordingly be relied on by any of those persons by way of defence, set off or other- wise in any legal proceedings in India and any references in this Chapter to enforcing a foreign award S. 47 shall be constructed as including references to relying on an award. S. 47. Evidence.--(1) The party applying for the enforcement of a foreign award shall, at the time of the application, produce before the court--
(a) the original award or a copy thereof, duly authenticated in the manner required by the law of the country in which it was made;
(b) such evidence as may be necessary to prove that the award is a foreign award. (2) If the award or agreement to be produced under sub-section (1) is in a foreign language, the party seeking to enforce the award shall produce a translation into English certified as correct by a diplomatic or consular agent of the country to which that party belongs or certified as correct in such other manner as may be sufficient according to the law in force in India.
Explanation.--In this section and all the following sections of this Chapter, "Court" means the High Court exercising jurisdiction over the principal Civil Court of original jurisdiction in a dis- trict, and includes the High Court in exercise of its ordinary original civil jurisdiction, having juris- diction over the subject-matter of the award if the same had been the subject-matter of a suit, but does not include any Courtcivil court of a grade inferior to such High Court.principal Civil Court, or any Court of Small Causes.
S. 48 [Note: See the Note to S. 2(e)] S. 48. Conditions for enforcement of foreign awards.--(1) Enforcement of a foreign award may be refused, at the request of the party against whom it is invoked, only if that party furnishes to the court proof that--
(a) the parties to the agreement referred to in section 44 were, under the law applicable to them, under some incapacity, or the said agreement is not valid under the law to which the parties have subjected it or, failing any indication thereon, under the law of the country where the award was made; or
(b) the party against whom the award is invoked was not given proper notice of the ap- pointment of the arbitrator or of the arbitral proceedings of was otherwise unable to present his case; or
(c) the award deals with a difference not contemplated by or not falling within the terms of the submission to arbitration, or it contains decisions on matters beyond the scope of the submission to arbitration:
Provided that, if the decisions on matters submitted to arbitration can be sepa- rated from those not so submitted, that part of the award which contains decisions on matters submitted to arbitration may be enforced; or
(d) the composition of the arbitral authority or the arbitral procedure was not in accordance with the agreement of the parties, or, failing such agreement, was not in accordance with the law of the country where the arbitration took place; or
(e) the award has not yet become binding on the parties, or has been set aside or suspended by a competent authority of the country in which, or under the law of which, that award was made.
(2) Enforcement of an arbitral award may also be refused if the Court finds that--
(a) the subject-matter of the difference is not capable of settlement by arbitration under the law of India; or
(b) the enforcement of the award would be contrary to the public policy of India.
xxvi The Arbitration and Conciliation Act, 1996 [S. 49] Explanation.-- For Without prejudice to the generality of clause (b), it is hereby declared, for the avoidance of any doubt, it is clarified that an award is in conflict with the public policy of India only if:
(a) the making of the award was induced or affected by fraud or corruption; corrup-
tion.
(b) it is in contravention with the fundamental policy of Indian law;
(c) it is in conflict with India's most basic notions of morality or justice. (3) An objection under the above sub-sections shall not be made after three months have elapsed from the date on which the party making such objections has received notice of the applica-
tion under Section 47 of the Act:
Provided that if the Court is satisfied that the party raising the objection was prevented by sufficient cause from making the application within the said period of three months it may en- tertain the application within a further period of thirty days, but not thereafter. (4) An objection under this Section shall be disposed off expeditiously and in any event within a period of one year from the date on which the notice issued pursuant to an application under Sec-
tion 47 is served.
[NOTE: The above provisions have been incorporated to set a time frame for hearing an ob- jection under Section 48. The above time frame is in tune with the time frame set for hearing an application under Section 34] (5)(3) If an application for the setting aside or suspension of the award has been made to a competent authority referred to in clause (e) of sub-section (l) the Court may, if it considers it prop- er, adjourn the decision on the enforcement of the award and may also, on the application of the party claiming enforcement of the award, order the other party to give suitable security.
(6) The costs regime set out in Section 6A of the Act shall apply to a proceeding in relation to Sections 47 and 48 of the Act.
[NOTE: This provision has been included to ensure that the "costs follow the event" regime also S. 49 applies to proceeding under Sections 47 and 48] S. 49. Enforcement of foreign awards.--Where the Court is satisfied that the foreign award is S. 50 enforceable under this Chapter, the award shall be deemed to be a decree of that Court. S. 50. Appealable orders.--(1) An appeal shall lie from the order refusing to--
(a) refer the parties to arbitration under section 45;
(b) enforce a foreign award under section 48, to the court authorised by law to hear appeals from such order.
(2) No second appeal shall lie from an order passed in appeal under this section, but nothing in this S. 51 section shall affect or take away any right to appeal to the Supreme Court. S. 51. Saving.--Nothing in this Chapter shall prejudice any rights which any person would have had of enforcing in India of any award or of availing himself in India of any award if this Chapter S. 52 had not been enacted.
S. 52. Chapter II not to apply.--Chapter II of this Part shall not apply in relation to foreign awards to which this Chapter applies.
CHAPTER II S. 53 Geneva Convention Awards S. 53. Interpretation.--In this Chapter, "foreign award" means an arbitral award on differ- ences relating to matters considered as commercial under the law in force in India made after the 28th day of July, 1924,--
The Arbitration and Conciliation Act, 1996 [S. 57] xxvii
(a) in pursuance of an agreement for arbitration to which the Protocol set forth in the Sec- ond Schedule applies, and
(b) between persons of whom one is subject to the jurisdiction of some one of such Powers as the Central Government, being satisfied that reciprocal provisions have been made, may, by notification in the Official Gazette, declare to be parties to the Convention set forth in the Third Schedule, and of whom the other is subject to the jurisdiction of some other of the Powers aforesaid, and
(c) in one of such territories as the Central Government, being satisfied that reciprocal provisions have been made, may, by like notification, declare to be territories to which the said Convention applies, and for the purposes of this Chapter an award shall not be deemed to be final if any proceedings for the purpose of contesting the validity of the award are pending in the country in which it was made. S. 54 S. 54. Power of judicial authority to refer parties to arbitration.--Notwithstanding any- thing contained in Part I or in the Code of Civil Procedure, 1908 (5 of 1908), a judicial authority on being seized of a dispute regarding a contract made between persons to whom section 53 applies and including an arbitration agreement, whether referring to present or future differences, which is valid under that section and capable of being carried into effect, shall refer the parties on the appli- cation of either of them or any person claiming through or under him to the decision of the arbitra- tors and such reference shall not prejudice the competence of the judicial authority in case the agreement S. 55 or the arbitration cannot proceed or becomes inoperative.
S. 55. Foreign awards when binding.--Any foreign award which would be enforceable un- der this Chapter shall be treated as binding for all purposes on the persons as between whom it was made, and may accordingly be relied on by any of those persons by way of defence, set off or oth- erwise in any legal proceedings in India and any references in this Chapter to enforcing a foreign award S. 56 shall be construed as including references to relying on an award.
S. 56. Evidence.--(1) The party applying for the enforcement of a foreign award shall, at the time of application produce before the Court--
(a) the original award or a copy thereof duly authenticated in the manner required by the law of the country in which it was made;
(b) evidence proving that the award has become final; and
(c) such evidence as may be necessary to prove that the conditions mentioned in clauses
(a) and (c) of sub-section (1) of section 57 are satisfied. (2) Where any document requiring to be produced under sub-section (1) is in a foreign lan- guage, the party seeking to enforce the award shall produce a translation into English certified as correct by a diplomatic or consular agent of the country to which that party belongs or certified as correct in such other manner as may be sufficient according to the law in force in India.
Explanation.--In this section and all the following sections of this Chapter, "Court" means the principal Civil Court of original jurisdiction in a district, and includes the High Court in exercise of its ordinary original civil jurisdiction, having jurisdiction over the subject-matter of the award if the same had been the subject-matter of a suit, but does not include any civil court of a grade inferior to such S. 57 principal Civil Court, or any Court of Small Causes.
S. 57. Conditions for enforcement of foreign awards.--(1) In order that a foreign award may be enforceable under this Chapter, it shall be necessary that--
(a) the award has been made in pursuance of a submission to arbitration which is valid under the law applicable thereto;
(b) the subject-matter of the award is capable of settlement by arbitration under the law of India;
xxviii The Arbitration and Conciliation Act, 1996 [S. 58]
(c) the award has been made by the arbitral tribunal provided for in the submission to arbi- tration or constituted in the manner agreed upon by the parties and in conformity with the law governing the arbitration procedure;
(d) the award has become final in the country in which it has been made, in the sense that it will not be considered as such if it is open to opposition or appeal or if it is proved that any proceedings for the purpose of contesting the validity of the award are pending;
(e) the enforcement of the award is not contrary to the public policy or the law of India. Explanation.--Without prejudice to the generality of clause (e), it is hereby declared, for the avoidance of any doubt, that an award is in conflict with the public policy of India if the making of the award was induced or affected by fraud or corruption.
(2) Even if the conditions laid down in sub-section (1) are fulfilled, enforcement of the award shall be refused if the Court is satisfied that--
(a) the award has been annulled in the country in which it was made;
(b) the party against whom it is sought to use the award was not given notice of the arbitra- tion proceedings in sufficient time to enable him to present his case; or that, being un- der a legal incapacity, he was not properly represented;
(c) the award does not deal with the differences contemplated by or falling within the terms of the submission to arbitration or that it contains decisions on matters beyond the scope of the submission to arbitration:
Provided that if the award has not covered all the differences submitted to the arbitral tribunal, the Court may, if it thinks fit, postpone such enforcement or grant it subject to such guarantee as the Court may decide.
(3) If the party against whom the award has been made proves that under the law governing the arbitration procedure there is a ground, other than the grounds referred to in clauses (a) and (c) of sub-section (l) and clauses (b) and (c) of sub-section (2) entitling him to contest the validity of the award, the Court may, if it thinks fit, either refuse enforcement of the award or adjourn the con-
sideration thereof, giving such party a reasonable time within which to have the award annulled by the S. 58 competent tribunal.
S. 58. Enforcement of foreign awards.--Where the Court is satisfied that the foreign award is enforceable under this Chapter, the award shall be deemed to be a decree of the Court. S. 59 S. 59. Appealable orders.--(1) An appeal shall lie from the order refusing--
(a) to refer the parties to arbitration under section 54; and
(b) to enforce a foreign award under section 57, to the court authorised by law to hear appeals from such order.
(2) No second appeal shall lie from an order passed in appeal under this section, but nothing in this S. 60 section shall affect or take away any right to appeal to the Supreme Court. S. 60. Saving.--Nothing in this Chapter shall prejudice any rights which any person would have had of enforcing in India of any award or of availing himself in India of any award if this Chapter had not been enacted.
PART III S. 61 Conciliation S. 61. Application and scope.--(1) Save as otherwise provided by any law for the time being in force and unless the parties have otherwise agreed, this Part shall apply to conciliation of dis- putes arising out of legal relationship, whether contractual or not and to all proceedings relating thereto.
(2) This Part shall not apply where by virtue of any law for the time being in force certain dis- putes may not be submitted to conciliation.
The Arbitration and Conciliation Act, 1996 [S. 67] xxix S. 62 S. 62. Commencement of conciliation proceedings.--(1) The party initiating conciliation shall send to the other party a written invitation to conciliate under this Part, briefly identifying the subject of the dispute.
(2) Conciliation proceedings shall commence when the other party accepts in writing the invi- tation to conciliate.
(3) If the other party rejects the invitation, there will be no conciliation proceedings. (4) If the party initiating conciliation does not receive a reply within thirty days from the date on which he sends the invitation, or within such other period of time as specified in the invitation, he may elect to treat this as a rejection of the invitation to conciliate and if he so elects, he shall inform S. 63 in writing the other party accordingly.
S. 63. Number of conciliators.--(1) There shall be one conciliator unless the parties agree that there shall be two or three conciliators.
S. 64 (2) Where there is more than one conciliator, they ought, as a general rule, to act jointly. S. 64. Appointment of conciliators.--(1) Subject to sub-section (2)--
(a) in conciliation proceedings with one conciliator, the parties may agree on the name of a sole conciliator;
(b) in conciliation proceedings with two conciliators, each party may appoint one concilia- tor;
(c) in conciliation proceedings with three conciliators, each party may appoint one concili- ator and the parties may agree on the name of the third conciliator who shall act as the presiding conciliator.
(2) Parties may enlist the assistance of a suitable institution or person in connection with the appointment of conciliators, and in particular,--
(a) a party may request such an institution or person to recommend the names of suitable individuals to act as conciliator; or
(b) the parties may agree that the appointment of one or more conciliators be made directly by such an institution or person:
Provided that in recommending or appointing individuals to act as conciliator, the institution or person shall have regard to such considerations as are likely to secure the appointment of an independent and impartial conciliator and, with respect to a sole or third conciliator, shall take into account the advisability of appointing a conciliator of a nationality other than the nationalities of the parties.
S. 65 S. 65. Submission of statements to conciliator.--(1) The conciliator, upon his appointment, may request each party to submit to him a brief written statement describing the general nature of the dispute and the points at issue. Each party shall send a copy of such statement to the other party.
(2) The conciliator may request each party to submit to him a further written statement of his position and the facts and grounds in support thereof, supplemented by any documents and other evidence that such party deems appropriate. The party shall send a copy of such statement, docu- ments and other evidence to the other party.
(3) At any stage of the conciliation proceedings, the conciliator may request a party to submit to him such additional information as he deems appropriate.
Explanation.--In this section and all the following sections of this Part, the term "conciliator" applies to a sole conciliator, two or three conciliators as the case may be. S. 66 S. 66. Conciliator not bound by certain enactments.--The conciliator is not bound by the Code S. 67 of Civil Procedure, 1908 (5 of 1908) or the Indian Evidence Act, 1872 (1 of 1872). S. 67. Role of conciliator.--(1) The conciliator shall assist the parties in an independent and impartial manner in their attempt to reach an amicable settlement of their dispute.
xxx The Arbitration and Conciliation Act, 1996 [S. 68] (2) The conciliator shall be guided by principles of objectivity, fairness and justice, giving consideration to, among other things, the rights and obligations of the parties, the usages of the trade concerned and the circumstances surrounding the dispute, including any previous business practices between the parties.
(3) The conciliator may conduct the conciliation proceedings in such a manner as he considers appropriate, taking into account the circumstances of the case, the wishes the parties may express, including any request by a party that the conciliator hear oral statements, and the need for a speedy settlement of the dispute.
(4) The conciliator may, at any stage of the conciliation proceedings, make proposals for a set- tlement of the dispute. Such proposals need not be in writing and need not be accompanied by a statement S. 68 of the reasons therefor.
S. 68. Administrative assistance.--In order to facilitate the conduct of the conciliation pro- ceedings, the parties, or the conciliator with the consent of the parties, may arrange for administra- tive S. 69 assistance by a suitable institution or person.
S. 69. Communication between conciliator and parties.--(1) The conciliator may invite the parties to meet him or may communicate with them orally or in writing. He may meet or communi- cate with the parties together or with each of them separately.
(2) Unless the parties have agreed upon the place where meetings with the conciliator are to be held, such place shall be determined by the conciliator, after consultation with the parties, having regard S. 70 to the circumstances of the conciliation proceedings. S. 70. Disclosure of information.--When the conciliator receives factual information con- cerning the dispute from a party, he shall disclose the substance of that information to the other party in order that the other party may have the opportunity to present any explanation which he considers appropriate:
Provided that when a party gives any information to the conciliator, subject to a specific con- dition that it be kept confidential, the conciliator shall not disclose that information to the other party.
S. 71 S. 71. Co-operation of parties with conciliator.--The parties shall in good faith co-operate with the conciliator and, in particular, shall endeavour to comply with requests by the conciliator to submit S. 72 written materials, provide evidence and attend meetings. S. 72. Suggestions by parties for settlement of dispute.--Each party may, on his own initia- tive or at the invitation of the conciliator, submit to the conciliator suggestions for the settlement of the S. 73 dispute.
S. 73. Settlement agreement.--(1) When it appears to the conciliator that there exist elements of a settlement which may be acceptable to the parties, he shall formulate the terms of a possible settlement and submit them to the parties for their observations. After receiving the observations of the parties, the conciliator may reformulate the terms of a possible settlement in the light of such observations.
(2) If the parties reach agreement on a settlement of the dispute, they may draw up and sign a written settlement agreement. If requested by the parties, the conciliator may draw up, or assist the parties in drawing up, the settlement agreement.
(3) When the parties sign the settlement agreement, it shall be final and binding on the parties and persons claiming under them respectively.
(4) The conciliator shall authenticate the settlement agreement and furnish a copy thereof to each S. 74 of the parties.
S. 74. Status and effect of settlement agreement.--The settlement agreement shall have the same status and effect as if it is an arbitral award on agreed terms on the substance of the dispute rendered by an arbitral tribunal under section 30.
The Arbitration and Conciliation Act, 1996 [S. 80] xxxi S. 75 S. 75. Confidentiality.--Notwithstanding anything contained in any other law for the time be- ing in force, the conciliator and the parties shall keep confidential all matters relating to the concili- ation proceedings. Confidentiality shall extend also to the settlement agreement, except where its disclosure S. 76 is necessary for purposes of implementation and enforcement. S. 76. Termination of conciliation proceedings.--The conciliation proceedings shall be ter- minated--
(a) by the signing of the settlement agreement by the parties, on the date of the agreement; or
(b) by a written declaration of the conciliator, after consultation with the parties, to the effect that further efforts at conciliation are no longer justified, on the date of the decla- ration; or
(c) by a written declaration of the parties addressed to the conciliator to the effect that the conciliation proceedings are terminated, on the date of the declaration; or
(d) by a written declaration of a party to the other party and the conciliator, if appointed, to the effect that the conciliation proceedings are terminated, on the date of the declara- S. 77 tion.
S. 77. Resort to arbitral or judicial proceedings.--The parties shall not initiate, during the conciliation proceedings, any arbitral or judicial proceedings in respect of a dispute that is the sub- ject-matter of the conciliation proceedings except that a party may initiate arbitral or judicial pro- ceedings where, in his opinion, such proceedings are necessary for preserving his rights. S. 78 S. 78. Costs.--(1) Upon termination of the conciliation proceedings, the conciliator shall fix the costs of the conciliation and give written notice thereof to the parties.
(2) For the purpose of sub-section (1), "costs" means reasonable costs relating to--
(a) the fee and expenses of the conciliator and witnesses requested by the conciliator, with the consent of the parties;
(b) any expert advice requested by the conciliator with the consent of the parties;
(c) any assistance provided pursuant to clause (b) of sub-section (2) of section 64 and sec- tion 68;
(d) any other expenses incurred in connection with the conciliation proceedings and the settlement agreement.
(3) The costs shall be borne equally by the parties unless the settlement agreement provides for aS. 79different apportionment. All other expenses incurred by a party shall be borne by that party. S. 79. Deposits.--(1) The conciliator may direct each party to deposit an equal amount as an advance for the costs referred to in sub-section (2) of section 78 which he expects will be incurred.
(2) During the course of the conciliation proceedings, the conciliator may direct supplemen- tary deposits in an equal amount from each party.
(3) If the required deposits under sub-section (1) and (2) are not paid in full by both parties within thirty days, the conciliator may suspend the proceedings or may make a written declaration of termination of the proceedings to the parties, effective on the date of that declaration.
(4) Upon termination of the conciliation proceedings, the conciliator shall render an account- ing S. 80 to the parties of the deposits received and shall return any unexpended balance to the parties. S. 80. Role of conciliator in other proceedings.--Unless otherwise agreed by the parties,--
(a) the conciliator shall not act as an arbitrator or as a representative or counsel of a party in any arbitral or judicial proceeding in respect of a dispute that is the subject of the conciliation proceedings;
xxxii The Arbitration and Conciliation Act, 1996 [S. 81]
(b) the conciliator shall not be presented by the parties as a witness in any arbitral or judi- S. 81 cial proceedings.
S. 81. Admissibility of evidence in other proceedings.--The parties shall not rely on or in- troduce as evidence in arbitral or judicial proceedings, whether or not such proceedings relate to the dispute that is the subject of the conciliation proceedings,--
(a) views expressed or suggestions made by the other party in respect of a possible settle- ment of the dispute;
(b) admissions made by the other party in the course of the conciliation proceedings;
(c) proposals made by the conciliator;
(d) the fact that the other party had indicated his willingness to accept a proposal for set- tlement made by the conciliator.
PART IV S. 82 Supplementary Provisions S. 82. Power of High Court to make rules.--The High Court may make rules consistent with this S. 83 Act as to all proceedings before the Court under this Act. S. 83. Removal of difficulties.--(1) If any difficulty arises in giving effect to the provisions of this Act, the Central Government may, by order published in the Official Gazette, make such provi- sions, not inconsistent with the provisions of this Act as appear to it to be necessary or expedient for removing the difficulty:
Provided that no such order shall be made after the expiry of a period of two years from the date of commencement of this Act.
(2) Every order made under this section shall, as soon as may be after it is made, be laid before each S. 84 House of Parliament.
S. 84. Power to make rules.--(1) The Central Government may, by notification in the Offi- cial Gazette, make rules for carrying out the provisions of this Act.
(2) Every rule made by the Central Government under this Act shall be laid, as soon as may be, after it is made before each House of Parliament while it is in session, for a total period of thirty days which may be comprised in one session or in two or more successive sessions, and if, before the expiry of the session immediately following the session or the successive sessions aforesaid, both Houses agree in making any modification in the rule or both Houses agree that the rule should not be made, the rule shall thereafter have effect only in such modified from or be of no effect, as the case may be; so, however, that any such modification or annulment shall be without prejudice to S. 85 the validity of anything previously done under that rule. S. 85. Repeal and savings.--(1) The Arbitration (Protocol and Convention) Act, 1937 (6 of 1937), the Arbitration Act, 1940 (10 of 1940) and the Foreign Awards (Recognition and Enforce- ment) Act, 1961 (45 of 1961) are hereby repealed.
(2) Notwithstanding such repeal,--
(a) the provisions of the said enactments shall apply in relation to arbitral proceeding which commenced before this Act came into force unless otherwise agreed by the par- ties but his Act shall apply in relation to arbitral proceedings which commenced on or after this Act comes into force;
(b) all rules made and notifications published, under the said enactments shall, to the extent to which they are not repugnant to this Act, be deemed respectively to have been made S. 86 or issued under this Act.
S. 85A. Transitory provisions .--(1) Unless otherwise provided in the Arbitration and Con- ciliation (Amending) Act, 2014, the provisions of the instant Act (as amended) shall be prospective The Arbitration and Conciliation Act, 1996 [Sch. I] xxxiii in operation and shall apply only to fresh arbitrations and fresh applications, except in the follow- ing situations -
(a) the provisions of Section 6-A shall apply to all pending proceedings and arbitrations.
Explanation: It is clarified that where the issue of costs has already been decided by the court/tribunal, the same shall not be opened to that extent.
(b) the provisions of Section 16 sub-section (7) shall apply to all pending proceedings and arbitrations, except where the issue has been decided by the court/tribunal.
(c) the provisions of second proviso to Section 24 shall apply to all pending arbitrations.
(2) For the purposes of the instant Section,--
(a) "fresh arbitrations" mean arbitrations where there has been no request for appointment of arbitral tribunal; or application for appointment of arbitral tribunal; or appointment of the arbitral tribunal, prior to the date of enforcement of the Arbitration and Concilia- tion (Amending) Act, 2014.
(b) "fresh applications" mean applications to a court or arbitral tribunal made subsequent to the date of enforcement of the Arbitration and Conciliation (Amending) Act, 2014. [NOTE: This amendment is to clarify the scope of operation of each of the proposed amend- ments with respect to pending arbitrations/proceedings.] S. 86. Repeal of Ordinance 27 of 1996 and saving.--(1) The Arbitration and Conciliation (Third) Ordinance, 1996 (Ord. 27 of 1996) is hereby repealed.
(2) Notwithstanding such repeal, any order, rule, notification or scheme made or anything done or any action taken in pursuance of any provision of the said Ordinance shall be deemed to have Sch. I been made, done or taken under the corresponding provisions of this Act.
THE FIRST SCHEDULE (See section 44) CONVENTION ON THE RECOGNITION AND ENFORCEMENT OF FOREIGN ARBITRAL AWARDS Article 1
1. This Convention shall apply to the recognition and enforcement of arbitral awards made in the territory of a State other than the State where the recognition and enforcement of such awards are sought, and arising out of differences between persons, whether physical or legal. It shall also apply to arbitral awards not considered as domestic awards in the State where their recognition and enforcement are sought.
2. The term "arbitral awards" shall include not only awards made by arbitrators appointed for each case but also those made by permanent arbitral bodies to which the parties have submitted.
3. When signing, ratifying or acceding to this Convention, or notifying extension under article X hereof, any State may on the basis of reciprocity declare that it will apply the Convention to the recognition and enforcement of awards made only in the territory of another Contracting State. It may also declare that it will apply the Convention only to differences arising out of legal relation- ships, whether contractual or not, which are considered as commercial under the national law of the State making such declaration.
Article II
1. Each Contracting State shall recognise an agreement in writing under which the parties un- dertake to submit to arbitration all or any differences which have arisen or which may arise between xxxiv The Arbitration and Conciliation Act, 1996 [Sch. I] them in respect of defined legal relationship, whether contractual or not, concerning a subject- matter capable of settlement by arbitration.
2. The term "agreement in writing" shall include an arbitral clause in a contract or an arbitra- tion agreement, signed by the parties or contained in an exchange of letters or telegrams.
3. The court of a Contracting State, when seized of an action in a matter in respect of which the parties have made an agreement within the meaning of his article, shall, at the request of one of the parties, refer the parties to arbitration, unless it finds that the said agreement is null and void, inoperative or incapable of being performed.
Article III Each Contracting State shall recognize arbitral awards as binding and enforce them in accord- ance with the rules of procedure of the territory where the award is relied upon, under the condi- tions laid down in the following articles. There shall not be imposed substantially more onerous conditions or higher fees or charges on the recognition or enforcement of arbitral awards to which this Convention applies than are imposed on the recognition or enforcement of domestic arbitral awards.
Article IV
1. To obtain the recognition and enforcement mentioned in the preceding article, the party ap- plying for recognition and enforcement shall, at the time of the application, supply;--
(a) the duly authenticated original award or a duly certified copy thereof;
(b) the original agreement referred to in article II or a duly certified copy thereof.
2. If the said award or agreement is not made in an official language of the country in which the award is relied upon, the party applying for recognition and enforcement of the award shall produce a translation of these documents into such language. The translation shall be certified by an official or sworn translator or by a diplomatic or consular agent.
Article V
1. Recognition and enforcement of the award may be refused, at the request of the party against whom it is invoked, only if that party furnishes to the competent authority where the recog- nition and enforcement is sought, proof that--
(a) the parties to the agreement referred to in article II were, under the law applicable to them, under some incapacity, or the said agreement is not valid under the law to which the parties have subjected it or, failing any indication thereon, under the law of the country where the award was made; or
(b) the party against whom the award is invoked was not given proper notice of the ap- pointment of the arbitrator or of the arbitration proceedings or was otherwise unable to present his case; or
(c) the award deals with a difference not contemplated by or not falling within the terms of the submission to arbitration, or it contains decisions on matters beyond the scope of the submission to arbitration, provided that, if the decisions on matters submitted to ar- bitration can be separated from those not so submitted, that part of the award which contains decisions on matters submitted to arbitration may be recognised and enforced; or
(d) the composition of the arbitral authority or the arbitral procedure was not in accordance with the agreement of the parties, or, failing such agreement, was not in accordance with the law of the country where the arbitration took place; or
(e) the award has not yet become binding on the parties, or has been set aside or suspended by a competent authority of the country in which, or under the law of which, that award was made.
The Arbitration and Conciliation Act, 1996 [Sch. I] xxxv
2. Recognition and enforcement of an arbitral award may also be refused if the competent au- thority in the country where recognition and enforcement is sought finds that--
(a) the subject-matter of the difference is not capable of settlement by arbitration under the law of that country; or
(b) the recognition or enforcement of the award would be contrary to the public policy of that country.
Article VI If an application for the setting aside or suspension of the award has been made to a competent authority referred to in article V(1)(e), the authority before which the award is sought to be relied upon may, if it considers it proper, adjourn the decision on the enforcement of the award and may also, on the application of the party claiming enforcement of the award, order the other party to give suitable security.
Article VII
1. The provisions of the present Convention shall not affect the validity of multilateral or bi- lateral agreements concerning the recognition and enforcement of arbitral awards entered into by the Contracting States nor deprive any interested party of any right he may have to avail himself of an arbitral award in the manner and to the extent allowed by the law or the treaties of the country where such award is sought to be relied upon.
2. The Geneva Protocol on Arbitration Clauses of 1923 and the Geneva Convention on the Execution of Foreign Arbitral Awards of 1927 shall cease to have effect between Contracting States on their becoming bound and to the extent that they become bound by this Convention.
Article VIII
1. This Convention shall be open until 31st December, 1958 for signature on behalf of any Member of the United Nations and also on behalf of any other State which is or hereafter becomes member of any specialised agency of the United Nations, or which is or hereafter becomes a party to the Statute of the International Court of Justice, or any other State to which an invitation has been addressed by the General Assembly of the United Nations.
2. This Convention shall be ratified and the instrument of ratification shall be deposited with the Secretary-General of the United Nations.
Article IX
1. This Convention shall be open for accession to all States referred to in article VIII.
2. Accession shall be effected by the deposit of an instrument of accession with the Secretary- General of the United Nations.
Article X
1. Any State may, at the time of signature, ratification or accession, declare that this Conven- tion shall extend to all or any of the territories for the international relations of which it is responsi- ble. Such a declaration shall take effect when the Convention enters into force for the State con- cerned.
2. At any time thereafter any such extension shall be made by notification addressed to the Secretary-General of the United Nations and shall take effect as from the ninetieth day after the day of receipt by the Secretary-General of the United Nations of this notification, or as from the date of entry into force of the Convention for the State concerned, whichever is the later.
3. With respect to those territories to which this Convention is not extended at the time of sig- nature, ratification or accession, each State concerned shall consider the possibility of taking the necessary steps in order to extend the application of this Convention to such territories, subject, where necessary for constitutional reasons, to the consent of the Governments of such territories. xxxvi The Arbitration and Conciliation Act, 1996 [Sch. I] Article XI In the case of a federal or non-unitary State, the following provisions shall apply:--
(a) with respect of those articles of this Convention that come within the legislative juris-
diction of the federal authority, the obligations of the federal Government shall to this extent be the same as those of Contracting States which are not federal States;
(b) with respect to those articles of this Convention that come within the legislative juris- diction of constituent States or provinces which are not, under the constitutional system of the federation, bound to take legislative action, the federal Government shall bring such articles with a favourable recommendation to the notice of the appropriate authori- ties of constituent States or provinces at the earliest possible moment;
(c) a federal State Party to this Convention shall, at the request of any other Contracting State transmitted through the Secretary-General of the United Nations, supply a state- ment of the law and practice of the federation and its constituent units in regard to any particular provision of this Convention, showing the extent to which effect has been given to that provision by legislative or other action.
Article XII
1. This Convention shall come into force on the ninetieth day following the date of deposit of the third instrument of ratification or accession.
2. For each State ratifying or acceding to this Convention after the deposit of the third instru- ment of ratification or accession, this Convention shall enter into force on the ninetieth day after deposit by such State of its instrument of ratification or accession.
Article XIII
1. Any Contracting State may denounce this Convention by a written notification to the Secre- tary-General of the United Nations. Denunciation shall take effect one year after the date of receipt of the notification by the Secretary-General.
2. Any State which has made a declaration or notification under article X may, at any time thereafter, by notification to the Secretary-General of the United Nations, declare that this Conven- tion shall cease to extend to the territory concerned one year after the date of the receipt of the noti- fication by the Secretary-General.
3. This Convention shall continue to be applicable to arbitral awards in respect of which recognition or enforcement proceedings have been instituted before the denunciation takes effect.
Article XIV A Contracting State shall not be entitled to avail itself of the present Convention against other Contracting States except to the extent that it is itself bound to apply the Convention.
Article XV The Secretary-General of the United Nations shall notify the States contemplated in article VIII of the following:--
(a) signatures and ratifications in accordance with article VIII;
(b) accessions in accordance with article IX;
(c) declarations and notifications under articles I, X and XI;
(d) the date upon which this Convention enters into force in accordance with article XII;
(e) denunciations and notifications in accordance with article XIII.
The Arbitration and Conciliation Act, 1996 [Sch. II] xxxvii Article XVI
1. This Convention, of which the Chinese, English, French, Russian and Spanish texts shall be equally authentic, shall be deposited in the archives of the United Nations.
2. The Secretary-General of the United Nations shall transmit a certified copy of this Conven- tion Sch. II to the States contemplated in article XIII.
THE SECOND SCHEDULE (See section 53) PROTOCOL ON ARBITRATION CLAUSES The undersigned, being duly authorised, declare that they accept, on behalf of the countries which they represent, the following provisions:--
1. Each of the Contracting States recognises the validity of an agreement whether relating to existing or future differences between parties subject respectively to the jurisdiction of different Contracting States by which the parties to a contract agree to submit to arbitration all or any differ-
ences that may arise in connection with such contract relating to commercial matters or to any other matter capable of settlement by arbitration, whether or not the arbitration is to take place in a coun- try to whose jurisdiction none of the parties is subject.
Each Contracting State reserves the right to limit the obligation mentioned above to contracts which are considered as commercial under its national law. Any Contracting State which avails itself of this right will notify the Secretary-General of the League of Nations in order that the other Contracting States may be so informed.
2. The arbitral procedure, including the constitution of the Arbitral Tribunal, shall be governed by the will of the parties and by the law of the country in whose territory the arbitration takes place.
The Contracting States agree to facilitate all steps in the procedure which require to be taken in their own territories, in accordance with the provisions of their law governing arbitral procedure applicable to existing differences.
3. Each Contracting State undertakes to ensure the execution by its authorities and in accord- ance with the provisions of its national laws of arbitral awards made in its own territory under the preceding articles.
4. The Tribunals of the Contracting Parties, on being seized of a dispute regarding a contract made between persons to whom Article 1 applies and including an Arbitration Agreement whether referring to present or future differences which is valid in virtue of the said article and capable of being carried into effect, shall refer the parties on the application of either of them to the decision of the Arbitrators.
Such reference shall not prejudice the competence of the judicial tribunals in case the agree- ment or the arbitration cannot proceed or becomes inoperative.
5. The present Protocol, which shall remain open for signature by all States, shall be ratified. The ratification shall be deposited as soon as possible with the Secretary-General of the League of Nations, who shall notify such deposit to all the Signatory States.
6. The present Protocol will come into force as soon as two ratifications have been deposited. Thereafter it will take effect, in the case of each Contracting State, one month after the notification by the Secretary-General of the deposit of its ratification.
7. The present Protocol may be denounced by any Contracting State on giving one year's no- tice. Denunciation shall be effected by a notification addressed to the Secretary-General of the League, who will immediately transmit copies of such notification to all the other Signatory States and inform them of the date on which it was received. The denunciation shall take effect one year xxxviii The Arbitration and Conciliation Act, 1996 [Sch. III] after the date on which it was noticed to the Secretary-General, and shall operate only in respect of the notifying State.
8. The Contracting States may declare that their acceptance of the present Protocol does not include any or all of the undermentioned territories: that is to say, their colonies, overseas posses- sions or territories, protectorates or the territories over which they exercise a mandate.
The said States may subsequently adhere separately on behalf of any territory thus excluded. The Secretary-General of the League of Nations shall be informed as soon as possible of such adhe- sions. He shall notify such adhesions to all Signatory States. They will take effect one month after the notification by the Secretary-General to all Signatory States.
The Contracting States may also denounce the Protocol separately on behalf of any of the ter- ritories Sch. III referred to above. Article 7 applies to such denunciation.
THE THIRD SCHEDULE (See section 53) CONVENTION ON THE EXECUTION OF FOREIGN ARBITRAL AWARDS Article 1.--(1) In the territories of any High Contracting Party to which the present Conven- tion applies, an arbitral award made in pursuance of an agreement, whether relating to existing or future differences (hereinafter called "a submission to arbitration") covered by the Protocol on Ar- bitration Clauses opened at Geneva on September 24th, 1923, shall be recognised as binding and shall be enforced in accordance with the rules of the procedure of the territory where the award is relied upon, provided that the said award has been made in a territory of one of the High Contract- ing Parties to which the present Convention applies and between persons who are subject to the jurisdiction of one of the High Contracting Parties.
(2) To obtain such recognition or enforcement, it shall, further, be necessary:--
(a) that the award has been made in pursuance of a submission to arbitration which is valid under the law applicable thereto;
(b) that the subject-matter of the award is capable of settlement by arbitration under the law of the country in which the award is sought to be relied upon;
(c) that the award has been made by the Arbitral Tribunal provided for in the submission to arbitration or constituted in the manner agreed upon by the parties and in conformity with the law governing the arbitration procedure;
(d) that the award has become final in the country in which it has been made, in the sense that it will not be considered as such if it is open to opposition, appeal or pourvoi en cassation (in the countries where such forms of procedure exist) or if it is proved that any proceedings for the purpose of contesting the validity of the award are pending;
(e) that the recognition or enforcement of the award is not contrary to the public policy or to the principles of the law of the country in which it is sought to be relied upon.
Article 2.--Even if the conditions laid down in Article 1 hereof are fulfilled, recognition and enforcement of the award shall be refused if the Court is satisfied:--
(a) that the award has been annulled in the country in which it was made;
(b) that the party against whom it is sought to use the award was not given notice of the arbitration proceedings in sufficient time to enable him to present his case; or that, be- ing under a legal incapacity, he was not properly represented;
(c) that the award does not deal with the differences contemplated by or falling within the terms of the submission to arbitration or that it contains decisions on matters beyond the scope of the submission to arbitration.
If the award has not covered all the questions submitted to the arbitral tribunal, the competent authority of the country where recognition or enforcement of the award is sought can, if it thinks fit, The Arbitration and Conciliation Act, 1996 [Sch. III] xxxix postpone such recognition or enforcement or grant it subject to such guarantee as that authority may decide.
Article 3.--If the party against whom the award has been made proves that, under the law governing the arbitration procedure, there is a ground, other than the grounds referred to in Article 1(a) and (c), and Article 2(b) and (c), entitling him to contest the validity of the award in a Court of Law, the Court may, if it thinks fit, either refuse recognition or enforcement of the award or adjourn the consideration thereof, giving such party a reasonable time within which to have the award an- nulled by the competent tribunal.
Article 4.--The party relying upon an award or claiming its enforcement must supply, in par- ticular:--
(1) the original award or a copy thereof duly authenticated, according to the requirements of the law of the country in which it was made;
(2) documentary or other evidence to prove that the award has become final, in the sense defined in Article 1(d), in the country in which it was made; (3) when necessary, documentary or other evidence to prove that the conditions laid down in Article 1, paragraph (1) and paragraph (2) (a) and (c), have been fulfilled.
A translation of the award and of the other documents mentioned in this Article into the offi- cial language of the country where the award is sought to be relied upon may be demanded. Such translations must be certified correct by a diplomatic or consular agent of the country to which the party who seeks to rely upon the award belongs or by a sworn translator of the country where the award is sought to be relied upon.
Article 5.--The provisions of the above articles shall not deprive any interested party of the right of availing himself of an arbitral award in the manner and to the extent allowed by the law or the treaties of the country where such award is sought to be relied upon.
Article 6.--The present Convention applies only to arbitral awards made after the coming into force of the Protocol on Arbitration Clauses opened at Geneva on September 24th, 1923.
Article 7.--The present Convention, which will remain open to the signature of all the signa- tories of the Protocol of 1923 on Arbitration Clauses, shall be ratified.
It may be ratified only on behalf of those Members of the League of Nations and Non-Member States on whose behalf the Protocol of 1923 shall have been ratified.
Ratification shall be deposited as soon as possible with the Secretary-General of the League of Nations, who will notify such deposit to all the signatories.
Article 8.--The present Convention shall come into force three months after it shall have been ratified on behalf of two High Contracting Parties. Thereafter, it shall take effect, in the case of each High Contracting Party, three months after the deposit of the ratification on its behalf with the Secretary-General of the League of Nations.
Article 9.--The present Convention may be denounced on behalf of any Member of the League or Non-Member State. Denunciation shall be notified in writing to the Secretary-General of the League of Nations, who will immediately send a copy thereof, certified to be in conformity with the notifications, to all the other Contracting Parties, at the same time informing them of the date on which he received it.
The denunciation shall come into force only in respect of the High Contracting Party which shall have notified it and one year after such notification shall have reached the Secretary-General of the League of Nations.
The denunciation of the Protocol on Arbitration Clauses shall entail, ipso facto, the denuncia- tion of the present Convention.
Article 10.--The present Convention does not apply to the colonies, protectorates or territories under suzerainty or mandate of any High Contracting Party unless they are specially mentioned. xl The Arbitration and Conciliation Act, 1996 [Sch. III] The application of this Convention to one or more of such colonies, protectorates or territories to which the Protocol on Arbitration Clauses opened at Geneva on September 24th, 1923, applies, can be effected at any time by means of a declaration addressed to the Secretary-General of the League of Nations by one of the High Contracting Parties.
Such declaration shall take effect three months after the deposit thereof. The High Contracting Parties can at any time denounce the Convention for all or any of the colonies, protectorates or territories referred to above. Article 9 hereof applied to such denuncia- tion.
Article 11.--A certified copy of the present Convention shall be transmitted by the Secretary- General of the League of Nations to every Member of the League of Nations and to every Non- Member State which signs the same.
THE FOURTH SCHEDULE (See section 12) The following grounds give rise to justifiable doubts as to the independence or impartiality of arbi- trators :
Arbitrator's relationship with the parties or counsel
1. The arbitrator is an employee, consultant, advisor or has any other past or present business relationship with a party.
2. The arbitrator currently represents or advises one of the parties or an affiliate of one of the parties.
3. The arbitrator currently represents the lawyer or law firm acting as counsel for one of the par- ties.
4. The arbitrator is a lawyer in the same law firm which is representing one of the parties.
5. The arbitrator is a manager, director or part of the management, or has a similar controlling in-
fluence, in an affiliate of one of the parties if the affiliate is directly involved in the matters in dispute in the arbitration.
6. The arbitrator's law firm had a previous but terminated involvement in the case without the arbitrator being involved himself or herself.
7. The arbitrator's law firm currently has a significant commercial relationship with one of the parties or an affiliate of one of the parties.
8. The arbitrator regularly advises the appointing party or an affiliate of the appointing party even though neither the arbitrator nor his or her firm derives a significant financial income therefrom.
9. The arbitrator has a close family relationship with one of the parties and in the case of com- panies with the persons in the management and controlling the company.
10. A close family member of the arbitrator has a significant financial interest in one of the par- ties or an affiliate of one of the parties.
11.The arbitrator is a legal representative of an entity that is a party in the arbitration.
12. The arbitrator is a manager, director or part of the management, or has a similar controlling influence in one of the parties.
13. The arbitrator has a significant financial interest in one of the parties or the outcome of the case.
14. The arbitrator regularly advises the appointing party or an affiliate of the appointing party, and the arbitrator or his or her firm derives a significant financial income therefrom. The Arbitration and Conciliation Act, 1996 [Sch. III] xli Relationship of the arbitrator to the dispute
15. The arbitrator has given legal advice or provided an expert opinion on the dispute to a party or an affiliate of one of the parties.
16. The arbitrator has previous involvement in the case.
Arbitrator's direct or indirect interest in the dispute
17. The arbitrator holds shares, either directly or indirectly, in one of the parties or an affiliate of one of the parties that is privately held.
18. A close family member of the arbitrator has a significant financial interest in the outcome of the dispute.
19. The arbitrator or a close family member of the arbitrator has a close relationship with a third party who may be liable to recourse on the part of the unsuccessful party in the dispute.
Previous services for one of the parties or other involvement in the case
20. The arbitrator has within the past three years served as counsel for one of the parties or an af- filiate of one of the parties or has previously advised or been consulted by the party or an af- filiate of the party making the appointment in an unrelated matter, but the arbitrator and the party or the affiliate of the party have no ongoing relationship.
21. The arbitrator has within the past three years served as counsel against one of the parties or an affiliate of one of the parties in an unrelated matter.
22. The arbitrator has within the past three years been appointed as arbitrator on two or more oc- casions by one of the parties or an affiliate of one of the parties.
23. The arbitrator's law firm has within the past three years acted for one of the parties or an affil- iate of one of the parties in an unrelated matter without the involvement of the arbitrator.
24. The arbitrator currently serves, or has served within the past three years, as arbitrator in an- other arbitration on a related issue involving one of the parties or an affiliate of one of the parties.
Relationship between an arbitrator and another arbitrator or counsel.
25. The arbitrator and another arbitrator are lawyers in the same law firm.
26. The arbitrator was within the past three years a partner of, or otherwise affiliated with, anoth- er arbitrator or any of the counsel in the same arbitration.
27. A lawyer in the arbitrator's law firm is an arbitrator in another dispute involving the same party or parties or an affiliate of one of the parties.
28. A close family member of the arbitrator is a partner or employee of the law firm representing one of the parties, but is not assisting with the dispute.
29. The arbitrator has within the past three years received more than three appointments by the same counsel or the same law firm.
Relationship between arbitrator and party and others involved in the arbitration
30. The arbitrator's law firm is currently acting adverse to one of the parties or an affiliate of one of the parties.
31. The arbitrator had been associated within the past three years with a party or an affiliate of one of the parties in a professional capacity, such as a former employee or partner. Other circumstances xlii The Arbitration and Conciliation Act, 1996 [Sch. III]
32. The arbitrator holds shares, either directly or indirectly, which by reason of number or de- nomination constitute a material holding in one of the parties or an affiliate of one of the par- ties that is publicly listed.
33. The arbitrator holds a position in an arbitration institution with appointing authority over the dispute.
34. The arbitrator is a manager, director or part of the management, or has a similar controlling influence, in an affiliate of one of the parties, where the affiliate is not directly involved in the matters in dispute in the arbitration.
Explanation: (1)The term 'close family member' refers to a spouse, sibling, child, parent or life partner.
(2) The term 'affiliate' encompasses all companies in one group of companies including the par- ent company.
(3) It may be the practice in certain specific kinds of arbitration, such as maritime or commodities arbitration, to draw arbitrators from a small, specialized pool. If in such fields it is the custom and practice for parties frequently to appoint the same arbitrator in different cases, this is a relevant fact to be taken into account while applying the rules set out above. [NOTE: The above rules are taken and adapted from the Orange list of the International Bar Associations Guidelines on Conflicts of Interest in International Arbitration.] THE FIFTH SCHEDULE (See section 12) Arbitrator's relationship with the parties or counsel
1. The arbitrator is an employee, consultant, advisor or has any other past or present business relationship with a party.
2. The arbitrator currently represents or advises one of the parties or an affiliate of one of the parties.
3. The arbitrator currently represents the lawyer or law firm acting as counsel for one of the par- ties.
4. The arbitrator is a lawyer in the same law firm which is representing one of the parties.
5. The arbitrator is a manager, director or part of the management, or has a similar controlling in- fluence, in an affiliate of one of the parties if the affiliate is directly involved in the matters in dispute in the arbitration.
6. The arbitrator's law firm had a previous but terminated involvement in the case without the arbitrator being involved himself or herself.
7. The arbitrator's law firm currently has a significant commercial relationship with one of the parties or an affiliate of one of the parties.
8. The arbitrator regularly advises the appointing party or an affiliate of the appointing party even though neither the arbitrator nor his or her firm derives a significant financial income therefrom.
9. The arbitrator has a close family relationship with one of the parties and in the case of com- panies with the persons in the management and controlling the company.
10. A close family member of the arbitrator has a significant financial interest in one of the par- ties or an affiliate of one of the parties.
11.The arbitrator is a legal representative of an entity that is a party in the arbitration.
12. The arbitrator is a manager, director or part of the management, or has a similar controlling influence in one of the parties.
The Arbitration and Conciliation Act, 1996 [Sch. III] xliii
13. The arbitrator has a significant financial interest in one of the parties or the outcome of the case.
14. The arbitrator regularly advises the appointing party or an affiliate of the appointing party, and the arbitrator or his or her firm derives a significant financial income therefrom.
Relationship of the arbitrator to the dispute
15. The arbitrator has given legal advice or provided an expert opinion on the dispute to a party or an affiliate of one of the parties.
16. The arbitrator has previous involvement in the case.
Arbitrator's direct or indirect interest in the dispute
17. The arbitrator holds shares, either directly or indirectly, in one of the parties or an affiliate of one of the parties that is privately held.
18. A close family member of the arbitrator has a significant financial interest in the outcome of the dispute.
19. The arbitrator or a close family member of the arbitrator has a close relationship with a third party who may be liable to recourse on the part of the unsuccessful party in the dispute.
Explanation: (1)The term 'close family member' refers to a spouse, sibling, child, parent or life partner.
(2) The term 'affiliate' encompasses all companies in one group of companies including the parent company.
(3) It may be the practice in certain specific kinds of arbitration, such as maritime or com- modities arbitration, to draw arbitrators from a small, specialized pool. If in such fields it is the custom and practice for parties frequently to appoint the same arbitrator in different cases, this is a relevant fact to be taken into account while applying the rules set out above.
[NOTE: The above rules are taken and adapted from the Red list of the International Bar As- sociations Guidelines on Conflicts of Interest in International Arbitration.] xliv The Arbitration and Conciliation Act, 1996 [Sch. III] THE SIXTH SCHEDULE (See section 11 (14)) Sum in Dispute (Rs.) Model Fees (Indicative) Upto Rs. 5,00,000/- Rs. 45,000/-
Above Rs. 5,00,000/- and upto Rs. 20,00,000/- Rs. 45,000/- + 3.5% of the claim amount over and above Rs. 5,00,000/-
Above Rs. 20,00,000/- and upto Rs. Rs. 97,500/- + 3% of the claim amount over and 1,00,00,000/- above Rs. 20,00,000/- Above Rs. 1,00,00,000/- and upto Rs. Rs. 3,37,500/- + 1% of the claim amount over 10,00,00,000/- and above Rs. 1,00,00,000/- Above Rs. 10,00,00,000/- and upto Rs. Rs. 12,37,500/- + 0.75% of the claim amount 20,00,00,000/- over and above Rs. 1,00,00,000/-
Above Rs. 20,00,00,000/- Rs. 19,87,500/- + 0. 5% of the claim amount over and above Rs. 20,00,00,000/- with a ceil-
ing of Rs. 30,00,000/-
* In the event, the arbitrator to be appointed is a Sole Arbitrator, he shall be entitled to an addition- al amount of 25% on the fee payable as per the table set out above The Arbitration and Conciliation Act, 1996 [Sch. III] xlv THE SEVENTH SCHEDULE (See section 12 (1)(b) Explanation 2) NAME:
CONTACT DETAILS:
PRIOR EXPERIENCE (INCLUDING EXPERIENCE WITH ARBITRATIONS):
NUMBER OF ON-GOING ARBITRATIONS:
CIRCUMSTANCES DISCLOSING ANY PAST OR PRESENT RELATIONSHIP WITH OR IN- TEREST IN ANY OF THE PARTIES OR IN RELATION TO THE SUBJECT MATTER IN DIS- PUTE, WHETHER FI-NANCIAL, BUSINESS, PROFESSIONAL OR OTHER KIND, WHICH IS LIKELY TO GIVE RISE TO JUSTIFIABLE DOUBTS AS TO YOUR INDEPENDENCE OR IMPARTIALITY (LIST OUT):
CIRCUMSTANCES WHICH ARE LIKELY TO AFFECT YOUR ABILITY TO DEVOTE SUF- FICIENT TIME TO THE ARBITRATION AND IN PARTICULAR YOUR ABILITY TO FINISH THE ENTIRE ARBITRATION WITHIN 24 MONTHS AND RENDER AN AWARD WITHIN 3 MONTHS (LIST OUT):
xlvi The Arbitration and Conciliation Act, 1996 [Sch. III]