2000 INSC 1113
Union of India
Vs
M/s. Popular Builders,Calcutta
(M. Jagannadha Rao and K.G. Balakrishnan, JJ.)
Civil Appeal No. 5937 o 2000
17.10.2000
JUDGMENT
G.B. Pattanik, J.:- Leave Granted.
This appeal by the Union of India is directed against the judgment dated 28th January, 1999 of the
Division Bench of Calcutta High Court, dismissing the appeal of the Union of India, arising outof
an arbitration proceeding. The undisputed facts are that the respondent had entered into an
agreement with the appellant or construction of Annex Building to Telephone Bhawan at Calcutta.
The agreement between the parties contained an arbitration clause therein. After the completion of
work, the final bill was drawn and was sent to the respondent and he agreed to accept the final bill
and in fact did receive the money under the final bill without any objection. But thereafter, he wrote
a letter to the concerned Chief Engineer, indicating several items of claim and additional works
which the respondent had executed pursuant to the directions of the appropriate authority and the
said work had not been included in the final bill. He, therefore, requested the Chief Engineer, the
authority under Clause 25 of the agreement to appoint an arbitrator and pursuant to the said request,
the Chief Engineer by his letter dated 25.11.93 did appoint an arbitrator. Subsequently, the
appointed arbitrator was changed. Pursuant to an order of the High Court and before the arbitrator,
the respondent filled his claim on different heads. The Union of India-appellant herein, filed his
objection as well as filed a counter claim before the arbitrator. The learned Arbitrator ultimately
passed an awarded and that award was filed before the High Court, for being made a rule of Court
under Section 14 of the Arbitration Act, 1940. The Union of India filed an objection under Sections
30 and 33 for setting aside the award. The learned Single Judge considered the objections filed by
the Union of India and rejecting the same, made the award a rule of Court. Against the aforesaid
order of the learned Single Judge, an appeal was carried to the Division Bench under Section 39 of
the Arbitration Act. The Division Bench having dismissed the Union's appeal by the impugned
order, the present appeal has been preferred by the Union of India. From the judgment of the
learned Single Judge rejecting the objections of the Union of India as well as the impugned
judgment of the Division Bench, it appears that the Union of India had urged the sole point off
limitation and the same had been negatived by the courts below and in our view rightly.
Mr. A. Subba Rao, the learned counsel for the Union of India however, raised the question that the
final bill having been accepted by the respondent-contractor, without any objection, there did not
subsist any arbitrable dispute to be referred to arbitration, invoking Clause 25 of the agreement and,
therefore, the impugned award has to be set aside. In support of this contention, reliance has been
placed on two decisions of this Court - M/s. P.K. Ramaiah and Company vs. Chairman &
Managing Director, National Thermal Power Corpn., 1994 Supp. (3) S.C.C. 126 as well as a
three Judge Bench decision o this Court in Nathani Steels Ltd. vs. Associated Constructions,
1995 Supp. (3) S.C.C. 324. Mr. L. Nageswara Rao, appearing for the respondent-claimant on the
other hand contended that this objection had not specifically been taken in the objection, that was
filed under Sections 30 and 33 of the Arbitration Act, and therefore, the Union Government should
not be permitted to take up this plea in this forum. He further contended that pursuant to the request
made by the Contractor, the Chief Engineer himself having appointed an arbitrator on the ground
that dispute subsists or arbitration and in the arbitration proceeding the Union Government having
fully participated and further, subsequent to the award, a rectification application having been filed
by the Union Government and in that application also, only challenge being made on the quantum
and not on the ground of absence of arbitrable disputes, it would not be appropriate for this Court to
allow the Union Government to take this plea at this belated stage. He also contended that the two
decisions referred to by the Union Government are prior the appointment of arbitrator and none of
these decisions are applicable to the case in hand, where an award has been passed by the appointed
arbitrator after due participation of Union Government in the arbitration proceedings.
Having considered the rival submissions at the Bar and on careful scrutiny of the objections filed by
the Union Government under Sections 30 and 33 of the Arbitration Act, though we find sufficient
force in the contention of Mr. Nageswara Rao, but the existence of a dispute being the condition
precedent for appointment of an arbitrator under Clause 25 and in view of two decisions of this
Court and that the respondent-claimant did receive the final bill without any protest, we are not
persuaded to outright reject the contention of Mr. Subba Rao, appearing for the Union Government.
It transpires from the award itself that only as against claim item No.2, the Union of India had
pleaded that the said claim cannot be entertained in view of the receipt of the final bill by the
contractor without any protest, though the arbitrator had rejected the said plea of the Union of India.
It is no doubt true as contended by Mr. Nageswara Rao that neither the judgment of the learned
Single Judge nor the judgment of the Division Bench, which is under challenge in this appeal before
this Court did indicate the fact that the Union of India had raised this contention before the aforesaid
two forums below but notwithstanding the same when the existence of an arbitrable dispute is the
condition precedent for exercise of power for appointment of an arbitrator under Clause 25 and
since the final bill that was prepared by the appropriate authority was accepted by the respondent
without any protest as is apparent from the letter of the claimant-contractor and the question had
been raised before the arbitrator in respect of the claim item No.2 by the Union o India, we think it
appropriate to hold that so far as claim item No.2 is concerned, the same could not have been a
matter of reference of an arbitrable dispute and as such, the award of the arbitrator to that extent
must be set aside. So far as the other claim items are concerned, the Union of India not having taken
any objection to the same on the aforesaid score and that even the objection filed under Sections 30
and 33 of the Arbitration Act not being specific on that issue, we do not think it appropriate to allow
the Union Government to raise that objection, so far as the other items of claim are concerned.
Accordingly, the impugned award in respect of claim item No.2 is set aside and the rest of the award
amount, stand affirmed. The appeal is allowed in part.