2019 INSC 0150 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 1695  OF 2019 (Arising out of SLP (Civil) No. 28693 of 2018) Giriraj Garg   …Appellant Versus Coal India Ltd. & Ors.      …Respondents J U D G M E N T INDU MALHOTRA, J. Leave granted. 1. T he   present   Civil   Appeal   arises   out   of   an   Order   dated 21/18.05.2018   passed   by   a   learned   Single   Judge   of   the Jharkhand   High   Court   at   Ranchi,   in   Arbitration Application   No.   11   of   2016.   The   Appellant   filed   an Application u/S. 11(6) of the Arbitration and Conciliation Act,   1996   (hereinafter   referred   to   as   the   “1996   Act”)   for appointment   of   an   independent   arbitrator   to   adjudicate 1 the   disputes   that   had   arisen   between   the   Petitioner   and Respondent No. 2.  2. The   factual   matrix   of   the   present   case,   briefly   stated,   is as under:  2.1. Respondent   No.   1   issued   the   2007   Scheme, whereby coal distribution would be conducted through e­Auction,   with   a   view   to   provide   access   to   coal   for buyers, who were not able to source coal through the available  institutional  mechanism.  This system  would provide an equal opportunity to purchase coal through a   single­window   service   to   all   intending   buyers,   and facilitate   country   wide   access   to   booking   coal   online for   all   sections   of   coal   buyers,   through   a   simple, transparent system. Clause   11.12   of   the   2007   Scheme   contains   an arbitration clause which reads as under ­ “11.12         In   the   event   of   any   dispute, Bidder/Buyer   is   necessarily   required   to represent   in   writing   to   the   General   Manager (Sales   and   Marketing)   of   the   concerned   Coal Company, who would deal with the same in a period   of   1   month   from   such   representation. Thereafter,   if   required   the   matter   be determined   by   the   Director­In   Charge   of Marketing   of   the   concerned   Coal   Company. Any   interpretation   of   this   Clause   will   be subject   to   clarification   by   CIL,   which   will   be deemed as firm and final.   All disputes arising 2 out of this scheme or in relation thereto in any form   whatsoever  shall   be   dealt  exclusively  by way   of   arbitration   in   terms   of   the   Arbitration and   Conciliation   Act,   1996.   The   arbitration shall be conducted at Kolkata at a place to be notified   by   CIL.   The   arbitrator   shall   be appointed   by   the   Chairman   and   Managing Director,   CIL   upon   written   request   in   this behalf.   The   award   rendered   by   the   arbitrator shall be final and binding on the parties. (The place   of   arbitration   and   nomination   of arbitrator   be   varied   appropriately   in   view   of the Coal Company involved). (emphasis supplied) 2.2. From   2012   to   2015,   the   Appellant,   being   a registered   buyer   as   per   the   Terms   and   Conditions   of the   2007   Scheme,   participated   in   the   e­Auction   for purchase   of   coal   for   several   sale   orders   issued   under the 2007 Scheme. 2.3. The   Appellant   was   declared   successful   with respect to various coal orders. Sale orders were issued in   favour   of   the   Appellant,   pursuant   to   which   he deposited   the   Earnest   Money   Deposit   (hereinafter referred to as “EDM”) and the coal value as per Clause 2.5 and 5.2 of the 2007 Scheme respectively. 2.4. As per Clause 7.2 of the 2007 Scheme, a period of 45 days was allowed to the Appellant from the date of issue   of   the   delivery   order,   to   lift   the   coal.   The 3 Appellant   for   certain   reasons   was   unable   to   lift   the booked quantity of coal. 2.5. Respondent  No. 1 considered this  to  be a breach of the Terms and Conditions of the 2007 Scheme, and forfeited   the   EMD   deposited   by   the   Appellant   under Clause 9.2 of the 2007 Scheme. 2.6. As   a   consequence,   disputes   arose   between   the parties.   The   Appellant   served   a   Notice   dated 21.03.2016   invoking   the   arbitration   Clause   11.12 under the 2007 Scheme. The   Respondents   failed   to   appoint   an   arbitrator as per Clause 11.12 of the 2007 Scheme. 2.7.   The   Appellant   was   therefore   constrained   to   file an   Application   u/S.   11   before   the   Jharkhand   High Court   at   Ranchi,   for   appointment   of   an   independent arbitrator. 2.8. The   learned   Single   Judge   vide   impugned   Order dated   21/18.05.2018   rejected   the   Application   on   the ground   that   the   disputes   relate   to   different transactions   entered   into   between   the   parties,   under the  2007 Scheme. The sale orders did not contain  an arbitration   clause.   It   was   held   that   even   though   the 2007   Scheme   contains   an   arbitration   clause,   none   of 4 the   individual   sale   orders   make   reference   to   the applicability   of   terms   and   conditions   of   the   2007 Scheme   to   the   sale   orders.   Hence,   the   arbitration clause could not be incorporated by reference.  3. Aggrieved by  the aforesaid Order, the Appellant has filed the present Appeal. We   have   heard   learned   Counsels   Dr.   Kedar   Nath Tripathy,   Mr.   B.   B.   Pradhan,   Mr.   Susanta   Kr.   Muduti, and   Mr.   M.   A.   Aleem   Majid   for   the   Appellants   and   Mr. Anupam   Lal   Das,   Mr.   Anirudh   Singh   and   Mr.   Krishanu Barua   for   the   Respondents   and   perused   the   documents on record. 3.1.  A copy of a Sale Order issued by Respondent No. 2 was brought to our notice, which contains Standard Terms   and   Conditions   at   the   end.   Clause   7   of   the Terms and Conditions state that the sale orders would be governed by the Guidelines, Circulars, Notices, and Instructions issued by Coal India Ltd., Bharat Coking Coal Ltd.  etc.   Clause 7 is set out hereinbelow for ready reference ­ “7.   The   sale   order   will   be   governed   by guidelines   –   circulars   –   office   orders   – notices   –   instructions,   relevant   law   etc. issued   from   time   to   time   by   Coal   India Ltd.,   Bharat   Coking   Coal   Ltd.,   State Govts.,   Central   Govt.   and   other   statutory 5 bodies.   This   is   also   subject   to   any   future escalation   in   prices   and   or   levies/or duties­taxes   etc.   which   may   be   imposed from time to time.” (emphasis supplied) 4. The   short   question   before   this   Court   is   whether   the arbitration   clause   contained   in   the   2007   Scheme,   would stand   incorporated   by   reference   in   each   of   the   sale orders. 4.1.   The principle of incorporation by reference of an arbitration clause, from another  document or contract is   a   well­established   principle   in   arbitration jurisprudenc e. 1   This   principle   has   been   followed   by the   courts   in   India,   and   has   been   given   statutory recognition in sub­section (5) of Section 7 of the 1996 Act.  4.2. Section 7(5) states that the reference in a contract to   a   document   containing   an   arbitration   clause, constitutes   a   valid   arbitration   agreement,   if   the contract is in writing, and the reference is specifically made to incorporate the arbitration clause as a part of the contract. 1   Clements   v.   Devon   Country   Insurance   Committee ,   [1918]   1   KB   94 ; Macleod   Ross   and   Co.   Ltd.   v.   Compagnie   d’   Assurances   Generales L’Helvetia of St Gall ,   [1952] 1 All ER 331, 334   : [1952] 1 Lloyd’s Rep 12 (CA). 6 4.3. The   arbitration   agreement   need   not   necessarily be in the form of a clause in the substantive contract itself.   It   could   be   an   independent   agreement;   or   it could   be   incorporated   by   reference   either   from   a parent  agreement,  or   by  reference  to   a  standard  form contract .  4.4. Section   7(5)   of   the   1996   Act,   closely   replicates Article   7(2) 2   of   the   UNCITRAL   Model   Law   as   it   stood prior   to   the   2006  amendment.   Dr   Peter  Binder  in   his Commentary   titled   “ International   Commercial Arbitration   and   Conciliation   in   UCITRAL   Model   Law 2   Art. 7. Definition and form of arbitration agreement. — (1)   ‘Arbitration   agreement’   is   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.   An   arbitration   agreement may   be   in   the   form   of   an   arbitration   clause   in   a   contract   or   in   the form of a separate agreement. (2) The arbitration agreement shall be in writing. An agreement is in writing if it is contained in a document signed by the parties or in   an   exchange   of   letters,   telex,   telegrams   or   other   means   of telecommunication which provide a record of the agreement, or in an exchange of statements of claim and defence in which the existence of  an agreement  is  alleged by   one party  and not  denied by  another. The reference in a contract to a document con taining an arbitration clause   constitutes   an   arbitration   agreement   provided   that   the contract   is   in   writing   and   the   reference   is   such   as   to   make   that clause part of the contract. 7 Jurisdictions”   3   has   interpreted   Article   7(2)   to   include incorporation by reference in the following words:  “(d)   Reference   to   a   document   containing   an arbitration clause The   third   sentence   of   art.   7(2)   is   concerned with   a   contract   containing   a   reference   to   a document   that   contains   an   arbitration   clause. Provided that the main contract is in “writing” and   that   the   reference   “is   such   as   to   make that   clause   part   of   the   contract”,   the arbitration   agreement   is   valid.   The   necessity of including this provision arose from problems and   divergent  court   decisions  on   this  issue   in the   context   of   the   New   York   Convention.   The travaux   explain   that   it   is   sufficient   if   the reference only refers to the document; specific mention of the arbitration clause therein is not necessary.” (emphasis supplied) 4.5. Section   6(2)   of   the   English   Arbitration   Act,   1996 is   pari   materia   to   Section   7(5)   of   the   1996   Act,   and reads as under: “ 6. Definition of arbitration agreement. (1)….. (2) The reference in an agreement to a written form   of   arbitration   Clause   or   to   a   document containing   an   arbitration   Clause   constitutes an   arbitration   agreement   if   the   reference   is such   as   to   make   that   Clause   part   of   the agreement. ” 3   Dr.   Peter   Binder,   International   Commercial   Arbitration   and Conciliation   in   UNCITRAL   Model   Law   Jurisdictions ,   (3 rd   Edn.,   2010, Sweet & Maxwell) pg. 86, para 2­022 8 The   Queen's   Bench   Division,   Commercial   Court in   Sea   Trade   Maritime   Corporation   v.   Hellenic   Mutual War Risks Association (Bermuda) Limited, The Athena 4 held   that   the   general   words   of   incorporation   of   a standard form contract  were enough to incorporate an arbitration clause. 4.6. The   question   of   incorporation   of   an   arbitration Clause   from   an   earlier   contract   by   general   reference into a later contract ,  came up for consideration before the   Queen's   Bench   Division   in   Habas   Sinai   Ve   Tibbi Gazlar   Isthisal   Endustri   AS   v.   Sometal   SAL 5 .   In   this case,   the   Court   followed   the   judgment   in   the   case   of Sea Trade Maritime Corporation   (supra) ,   and held that a   general   reference   to   a   contract   containing   an arbitration clause is  sufficient for incorporation from a standard   form   of   contract.   The   Court   recognized   t he following   broad   categories   in   which   the   parties attempt to incorporate an arbitration  clause : “   (1)   A   and   B   make   a   contract   in   which   they incorporate standard terms. These may be the standard   terms   of   one   party   set   out   on   the back of an offer letter or an order, or contained 4  [2006] EWHC 2530 (Comm) 5  [2010] EWHC 29 (Comm) 9 in   another   document   to   which   reference   is made;   or   terms   embodied   in   the   Rules   of   an organi z ation   of   which   A   or   B   or   both   are members; or they may be terms standard in a particular trade or industry. (2)   A   and   B   make   a   contract   incorporating terms   previously   agreed   between   A   and   B   in another   contract   or   contracts   to   which   they were both parties (3)   A   and   B   make   a   contract   incorporating terms   agreed   between   A   (or   B)   and   C. Common   examples   are   a   bill   of   lading incorporating the terms of a charter to which A is a party; reinsurance contracts incorporating the   terms   of   an   underlying   insurance;   excess insurance contracts incorporating the  terms of the primary layer of insurance; and building or engineering   sub   contracts   incorporating   the terms  of  a  main  contract   or  sub­sub   contracts incorporating the terms of a sub contract. (4)   A   and   B   make   a   contract   incorporating terms agreed between C and D. Bills of lading, reinsurance   and   insurance   contracts   and building contracts may fall into this category.  ” In  Habas   (supra) a distinction was made between a   ‘single   contract   case’   and   a   ‘two­contract   case’.   A ‘single   contract   case’   is   one   where   the   arbitration clause   is   contained   in   a   standard   form   contract   to which   there   is   a   general   reference   in   the   contract between   the   parties.   On   the   other   hand,   where   the arbitration clause is contained in an earlier contract/ some   other   contract,   and   a   reference   is   made   to 10 incorporate it in the contract between the parties, it is a   ‘two­contract   case’.   The   Court   held   that incorporation by general reference in a single contract case is valid. However, in a ‘two­contract case’, where reference   is   made   to   an   arbitration   clause   in   a separate   contract,   the   reference   must   be   specific   to the arbitration clause. The judgment in  Habas   (supra) has   recently   been   affirmed   by   the   Queen’s   Bench Division in  SEA2011 Inc.  v.  ICT Ltd. 6 4.7. Russell   in   his   commentary   on   arbitration 7   has commented on the single and two contract cases, and reference   to   standard   form   terms,   in   the   following passage, which is instructive :  “   Reference   to   standard   form   terms, single   and   two­contract   cases.   If   the document   sought   to   be   incorporated   is   a standard form set of terms and conditions the courts   are   more   likely   to   accept   that   general words   of   incorporation   will   suffice.   This   is because   the   parties   can   be   expected   to   be more   familiar   with   those   standard   terms, including   the   arbitration   clause.   In   Sea   Trade Maritime   Corporation   v.   Hellenic   Mutual   War Risks   Association   (Bermuda)   Ltd.,   (The "Athena")   No.   2   the   Court   drew   a   distinction between what is described as a "two contract case",   that   is   where   the   arbitration   Clause   is contained in a secondary document which is a contract to which at least one party is different 6  [2018] EWHC 520 (Comm) 7   Russell on Arbitration  (24 th  Edn. ,2015, Sweet & Maxwell) pp. 52 –  54, para 2­049 11 from   the   parties   to   the   contract   in   question, and   "a   single   contract   case"   where   the arbitration   Clause   is   in   standard   terms   to   be found in another document. Relying on dictum of   Bingham   LJ   in   Federal   Bulk   Carries   Inc   v. C.   Itoh   &   Co.   Ltd.   (The   "Federal   Bulker"), Langley J stated that: "In principle, English law accepts incorporation of standard terms by the use of general words and,   I   would   add,   particularly   so   when   the terms   are   readily   available   and   the   question arises   in   the   context   of   dealings   between established   players   in   a   well­known   market. The principle, as the dictum makes clear, does not   distinguish   between   a   term   which   is   an arbitration   Clause   and   one   which   addresses other   issues.   In   contrast,   and   for   the   very reason   that   it   concerns   other   parties,   a "stricter rule" is applied in charterparty/bills of lading   cases.   The   reason   given   is   that   the other party may have no knowledge nor ready means   of   knowledge   of   the   relevant   terms. Further, as the authorities illustrate, the terms of   an   arbitration   Clause   may   require adjustment if they are  to  be made to apply to the parties to a different contract." The   Court   therefore   reinforced   the   distinction between   incorporation   by   reference   of standard   form   terms   and   of   the   terms   of   a different   contract,   and   concluded   that   in   a single   contract   case   general   words   of incorporation   are   sufficient,   whereas   by   its nature   a   two   contract   case   may   require specific  reference  to  the  other contract, unless the secondary document is stated to be based on   standard   form   terms   containing   an arbitration   agreement.   In   that   case, presumably   specific   reference   to   the arbitration   Clause   would   not   be   needed.   As discussed   below,   this   approach   has   been endorsed in subsequent cases, albeit drawing a   slightly   different   but   "material"   distinction between   incorporation   of   the   terms   of   a separate   contract   ­   standard   or   otherwise   ­ 12 made   between   the   same   parties   which   are treated as "single contract" cases, even where there   is   in   fact   more   than   one   contract;   and those   where   the   terms   to   be   incorporated   are contained   in   a   contract   between   one   or   more different parties which are treated as the "two contract" cases.  Extension   of   the   single   contract   cases. Recently,   the   courts   appear   to   have   extended the   "single   contract"   principle   applicable   to standard form contracts, where general words of   incorporation   will   suffice,   to   other   types   of contract where the same rationale can be said to   apply.   Thus,   if   the   document   sought   to   be incorporated   is   a   bespoke   contract   between the   same   parties,   the   courts   have   accepted this as  a "single contract" case  where  general words   of   incorporation   will   suffice,   even though   the   other   contract   is   not   on   standard terms   and   constitutes   an   entirely   separate agreement.   The   rationale   for   this   approach   is that   the   parties   have   already   contracted   on the   terms   said   to   be   incorporated   and   are therefore   even   more   likely   to   be   familiar   with the   term   relied   on   than   a   party   resisting incorporation   of   a   standard   term.   Put   another way,   if   general   words   of   incorporation   are sufficient   for   the   latter,   they   should   be   even more so for the former. The courts also appear to have accepted as a "single contract" case a situation   where   the   contract   referred   to   is between   one   of   the   parties   to   the   original contract and a third party, where the contracts as a whole "were entered into in the context of a single commercial relationship.” (emphasis supplied) 4.8. An   early   case   in   Indian   arbitration   on   the doctrine   of   incorporation   by   reference   under   the Arbitration   Act,   1940   (hereinafter   referred   to   as   the “1940   Act”),   was   Alimenta   SA   v.   National   Agriculture 13 Co­op Marketing Federation of India Ltd. 8   Though there was no specific provision on an arbitration agreement being   based   on   the   doctrine   of   incorporation   by reference   in   the   1940   Act,   this   Court   recognized   it   to be   applicable   in   Indian   law.   In   this   case,   th is   C ourt held   that   the   arbitration   clause   of   an   earlier   contract could   be   incorporated   by   reference   into   a   later contract,   provided   it   is   not   repugnant   to,   or inconsistent with the terms of the contract in which it is incorpo rated.  4.9. In  the 1996 Act, the  doctrine  of incorporation  by reference is provided in the statue itself under Section 7(5)   of   the   Act.   I n   M.R.   Engineers   &   Contractors   Pvt. Ltd.   v.   Som   Datt   Builders   Ltd. , 9   th is   Court   held   that even   though   a   contract   between   the   parties   did   not contain   a   provision   for   arbitration,   an   arbitration clause   contained   in   an   independent   document   would be   incorporated   into   the   contract   by   reference,   if   the reference   is   such   as   to   make   the   arbitration   clause   a 8  (1987) 1 SCC 615 : AIR 1987 SC 643 : 84 (2000) DLT 494. 9  (2009) 7 SCC 696 : 2009 (3) Arb LR 1 (SC) : 2009 (9) SCALE 298. 14 part of  the  contract. The  court explained the  doctrine of incorporation in the following words   – “24. The  scope  and intent of Section 7(5)  may therefore be summarised thus: (i)   An   arbitration   clause   in   another   document, would   get   incorporated   into   a   contract   by reference,   if   the   following   conditions   are fulfilled :  (1)   The   contract   should   contain   a   clear reference   to   the   documents   containing arbitration clause,  (2) the reference to the other document should clearly indicate an intention to incorporate the arbitration clause into the contract,  (3)   The   arbitration   clause   should   be appropriate,   that   is   capable   of   application   in respect   of   disputes   under   the   contract   and should   not   be   repugnant   to   any   term   of   the contract. (ii)   When   the   parties   enter   into   a   contract, making   a   general   reference   to   another contract,   such   general   reference   would   not have the effect of incorporating the  arbitration clause   from   the   referred   document   into   the contract   between   the   parties.   The   arbitration clause   from   another   contract   can   be incorporated   into   the   contract   (where   such reference is made), only by a specific reference to arbitration clause. (iii)   Where   a   contract   between   the   parties provides   that   the   execution   or   performance   of that   contract   shall   be   in   terms   of   another contract   (which   contains   the   terms   and conditions   relating   to   performance   and   a provision   for   settlement   of   disputes   by arbitration),   then,   the   terms   of   the   referred contract   in   regard   to   execution/performance alone   will   apply,   and   not   the   arbitration agreement   in   the   referred   contract,   unless there   is   special   reference   to   the   arbitration clause also. 15 (iv)   Where   the   contract   provides   that   the standard   form   of   terms   and   conditions   of   an independent   Trade   or   Professional   Institution (as   for   example   the   Standard   Terms   & Conditions of a Trade Association or Architects Association)   will   bind   them   or   apply   to   the contract,   such        standard   form   of   terms   and conditions   including   any   provision   for arbitration   in   such   standard   terms   and conditions, shall be deemed to be incorporated by reference.  Sometimes the contract may also say   that   the   parties   are   familiar   with   those terms   and   conditions   or   that   the   parties   have read   and   understood   the   said   terms   and conditions. (v)   Where   the   contract   between   the   parties stipulates   that   the   Conditions   of   Contract   of one  of  the  parties   to  the  contract   shall   form   a part   of   their   contract   (as   for   example   the General   Conditions   of   Contract   of   the Government where Government is a party), the arbitration clause forming part of such General Conditions   of   contract   will   apply   to   the contract between the parties.” (emphasis supplied) 4.10. This   Court   in   Inox   Wind   Ltd.   v.   Thermocables Ltd. 10   while   adopting   the   ‘single   contract   case’   and ‘two­contract   case’   principle   laid   down   by   Habas (supra), held that a general reference to a consensual standard   form   is   sufficient   for   incorporation   of   an arbitration clause. In other words, general reference to a   standard   form   contract   of   one   party,   would   be sufficient for incorporation of the arbitration clause. In 10  (2018) 2 SCC 519 16 this   case,   the   Court   expanded   the   application   of   this doctrine by holding that even a general reference to a standard form contract of one party, along with those of   trade   associations,   and   professional   bodies   would be sufficient to incorporate the arbitration clause. 5. In   the   instant   case,   the   learned   Single   Judge   in   the impugned  Order   has   erroneously   taken   the   view   that   an arbitration   clause   would   not   stand   incorporated   in   the individual sale orders entered into by the Respondent No. 2 – Coal Company and the Appellant. The individual sale orders emanate out of the 2007 Scheme. The sale orders specifically   state   that   they   would   be   governed   by   the guidelines,   circulars,   office   orders,   notices,   instructions, relevant   law   etc.   issued   from   time   to   time   by   Coal   India Limited   or   Bharat   Coking   Coal   Limited   etc.   As   a consequence, the arbitration clause ( i.e.   Clause 11.12) in the   2007   Scheme   would   stand   incorporated   in   the   sale orders issued thereunder. Clause   7   in   the   sale   orders   falls   under   the   ‘single contract   case’   where   the   arbitration   clause   is   contained in   a   standard   form   document   i.e.   the   2007   Scheme,   to 17 which   there   is   a   reference   in   the   individual   sale   orders issued by Respondent No. 2 – the Coal Company.  5.1. The arbitration clause in the 2007 Scheme clearly states that : “ All   disputes   arising   out   of   this   scheme   or   in relation   thereto   in   any   form   whatsoever   shall be   dealt   exclusively   by   way   of   arbitration   in terms   of   the   Arbitration   and   Conciliation   Act, 1996.” (emphasis supplied) Russell   in   his   commentary   on   arbitration 11   has interpreted these words as follows : “ Disputes   “in   connection   with”,   “in relation   to”,   or   “regarding”   a   contract. These   words,   which   are   frequently encountered   and   are   to   be   given   the   same meaning,   were   at   one   time   given   a   restricted interpretation, but are now well established as having  a   broad   meaning….. They  may  also   be sufficient   to   catch   disputes   arising   under another   contract   related   to   the   contract containing the arbitration clause.” (emphasis supplied) In   Renusagar   Power   Co.   Ltd.   v.   General   Electric Company   and   Anr., 12   this   Court   observed   that expressions such as “arising out of”, or “in respect of”, or “in   connection   with”,   or  “in   relation   to”,   the   contract   are of the widest amplitude, and content. 11   Russell on Arbitration  (24 th  Edn. ,2015, Sweet & Maxwell) pg. 82,  para 2­103 12   [1985]1SCR432 18 In   Doypack   Systems   Pvt.   Ltd.   v.   Union   of   India   and Ors. , 13   this   Court   observed   that   expressions   such   as   – “pertaining   to”,   “in   relation   to”   and   “arising   out   of”,   are used   in   the   expansive   sense,   and   must   be   construed accordingly. The words  “in relation thereto”   used in Clause 11.12 of the 2007 Scheme indicate that the clause would apply to all   transactions   which   took   place   under   the   2007 Scheme.   This   would   include   the  sale   transactions   in   the present case. 5.2. In view of the above discussion, the view taken by the   learned   Single   Judge   is   erroneous,   and   is   hereby set­aside. The appeal is allowed. 6. At the conclusion of the hearing, the parties consensually agreed   to   appoint   Mr.   Justice   Pranab   Kumar Chattopadhyay   (Retired   Judge   of   the   Calcutta   High Court;   Address:   P­29/3,   Jotish   Roy   Road,   Kolkata   – 700053)   as   Sole   Arbitrator   to   adjudicate   the   disputes which have arisen between the Appellant and Respondent No. 2, under the 2007 Scheme.  13  1988 (36) ELT 201 (SC) 19 The appointment of Mr. Justice Chattopadhyay will be subject   to   the   disclosure   and   declaration   made,   as   per   the Sixth Schedule to the Arbitration and Conciliation Act, 1996 (as amended by the 2015 Amendment Act).  The proceedings will be conducted in Kolkata. Ordered accordingly. .…..........................J. (UDAY UMESH LALIT) …...……………………J. (INDU MALHOTRA) New Delhi, February 15, 2019. 20