1999 INSC 0210 SUPREME COURT OF INDIA Hindustan Vegetable Oils Corpn. Vs. A.P. Paracer (S.Rajendra Babu and S.N.Phukan JJ.) 11.03.1999 ORDER The Text below is only a summarized version of the order pronounced When the architect committed fraud upon the appellant and pursuant to that the contract had been awarded to the second respondent then there is no contract in the eye of the law and therefore no question of arbitration proceedings arises under such kind of contract The appeal is dismissed by the Supreme Court.