2019 INSC 0657 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS. 6202­6205 OF 2019 (Arising out of SLP (Civil) No. 13573­13576 of 2014) Mahanagar Telephone Nigam Ltd. …Appellant Versus Canara Bank & Ors.              …Respondents J U D G M E N T INDU MALHOTRA, J. Leave granted. 1. The   present   Special   Leave   Petitions   have   been   filed   to challenge  Order  dated 16.09.2011  passed in  W.P. (C) No. 560 1 of 1995, Order dated 21.10.2011 passed in C.M. No. 12230 of 2011,   Order   dated   05.07.2013   passed   in   C.M.   No.   8100   of 2012,   and   Order   dated   10.01.2014   passed   in   C.M.   No.   324 and 325 of 2014 by the Delhi High Court. 2. The background facts of the case are as follows :  2.1. In   1992,   MTNL   floated   17%   Non­Cumulative   Secured Redeemable   Bonds   described   as   the   VI   Series   (Private Placement)   worth   Rs.   425   crores.   On   10.02.1992,   MTNL placed bonds worth Rs.200 crores with Can Bank Financial Services   Ltd.   (hereinafter   referred   to   as   “CANFINA”)   under an MOU agreement.  The bond amount of Rs. 200 cores was placed   as   fixed   deposit   by   MTNL   with   CANFINA.   CANFINA paid   back   Rs.   50   crores   of   the   fixed   deposit   in   1992.     The balance   fixed   deposit   amount   of   Rs.   150   crores   along   with interest   was   not   paid   by   CANFINA   to   MTNL.   As   a consequence,   MTNL   did   not   service   the   interest   on   bonds. MTNL was of the view that since it did not receive the entire bond   amount   of   Rs.   200   crores,   the   entire   deal   did   not   go through.   Against   payment   of   Rs.   50   crores   received   from 2 CANFINA, MTNL serviced the bonds of approximately Rs. 31 crores to the public.  MTNL was of the view that only a sum of   Rs.5.41   crores   was   payable   to   CANFINA,   which   was   not accepted by CANFINA.  2.2. As per Canara Bank, soon after the bonds were subscribed, there   was   an   out­break   of   a   security   scam   which   led   to   a collapse   of   the   secondary   market   in   shares,   security   and bonds. There were very few buyers in the secondary market. Even   such   buyers   were   offering   very   low   prices   for   these bonds.   In   these   circumstances,   CANFINA   was   faced   with   a severe liquidity crunch. 2.3. In   these   circumstances,   Respondent   No.   1   –   Canara   Bank purchased   the   Bonds   issued   by   MTNL,   of   the   face   value   of Rs.   80   crores,   from   Respondent   No.   2   –   CANFINA   which   is its wholly owned subsidiary.  2.4.  Canara Bank requested for registration of these Bonds with MTNL,   and   lodged   letters   of   allotment   for   purchase   of   the bonds from CANFINA.  3 2.5. MTNL   vide   letter   dated   14.10.1992   addressed   to   Canara Bank, refused to transfer the Bonds, on the various grounds mentioned in the letter. 2.6. MTNL   by   a   subsequent   letter   dated   16.02.1993,   informed Canara Bank that it had registered a part of the face value of   Rs.   40   crores,   in   favour   of   CANFINA.   The   bond instruments   were   however   retained   on   the   ground   that CANFINA   had   failed   to   pay   the   deposit   money   of   Rs.   150 crores, which was payable to MTNL with an accrued interest of 12% p.a. 2.7. MTNL   vide   letter dated 20.10.1993, cancelled all the Bonds inter   alia   on   the   ground   that   letters   of   consideration remained with CANFINA.  2.8. Canara   Bank   vide   its   reply   dated   13.01.1994   contended that   it   is   the   holder   in   due   course,   and   is   entitled   to   have the shares registered in its name, and receive the interest as and when it fell due. 2.9. MTNL   sent   a   statement   of   accounts   by   adjusting   the proceeds   of   the   cancellation   of   bonds   towards   the   dues   of 4 CANFINA. It was stated that the bonds and interest accrued thereon   cannot   be   refunded.   MTNL   with   its   letter   dated 13.01.1994,   attached   a   cheque   for   Rs.   5,41,17,463   as   the amount payable to Canara Bank.  2.10. Canara Bank, however, returned the cheque  vide  letter dated   10.02.1994,   demanding   the   restoration   and registration of the bonds.  2.11. Canara   Bank   filed   W.P.   (Civil)   No.   560   of   1995   before the   Delhi   High   Court   to   challenge   the   cancellation   of   the Bonds, and a direction to pay the Interest accrued.  It   is   relevant   to   note   that   CANFINA   was   joined   as   a proforma party in the Writ Petition filed by Canara Bank.  2.12. The   Delhi   High   Court   vide   Order   dated   09.09.1996 directed the Union of India to decide the issues between the parties   in   light   of   this   Court’s   judgment   in   O.N.G.C.   v. Commissioner of Central Excise 1 .   The   Writ   Petition   was   dismissed   on   the   ground   of availability   of   an   alternative   and   efficacious   remedy   before 1  (1995) Supp. 4 SCC 541. 5 the   Company   Law   Board   under   Section   111   of   the Companies Act, 1956. 2.13.  The proceedings before the Company Law   Board   came   to   be   dismissed   vide   Order   dated 26.02.1998,   since   the   remedy   was   no   longer   available,   as per the amendment of Section 111 by the Depositories Act, 1996.  2.14.   Canara Bank filed an application for Restoration   of   the   Writ   Petition,   which   was   restored   vide Order dated 12.05.1999.  2.15. Canara   Bank   made   a   representation to the Cabinet Secretary. On   27.03.2001,   a   meeting   was   convened   by   the Cabinet   Secretariat,   Litigation   Cell   which   was   presided   by the   Cabinet   Secretary,   and   attended   by   the   representatives of MTNL, Canara Bank, and CANFINA.       The   Committee   directed   Canara   Bank,   CANFINA   and MTNL   to   settle   the   disputes   through   arbitration   by   making 6 an   appropriate   reference   to   the   Permanent   Machinery   of Arbitration,   functioning   in   the   Department   of   Public Enterprises.   The   Committee   did   not   permit   Canara   Bank, CANFINA and MTNL to pursue the litigation in Court.  2.16. The   Delhi   High   Court   vide   Order dated 30.05.2008 referred the disputes between the parties to   the   Committee   on   Disputes.   The   Writ   Petition   was adjourned   sine   die.   Canara   Bank   was   granted   liberty   to revive   the   Petition   in   the   event   that   the   Committee   on Disputes   was   unable   to   resolve   the   disputes   between   the parties.  2.17.   The   Committee   of   Disputes   held   a meeting   on   16.12.2008,   which   was   attended   by   the representatives   of   MTNL,   Canara   Bank   and   CANFINA.   The Committee,   after   hearing   the   parties,   expressed   the   view that all the three parties should take recourse to arbitration in   view   of   the   different   inter­linked   transactions   between them.   7             The   representatives   of   Canara   Bank   expressed   the apprehension   that  arbitration   by   the   Permanent   Machinery of   Arbitration   would   take   much   longer   than   judicial recourse.  The Committee observed that to expedite arbitration, the   parties   should   expeditiously   enter   into   an   arbitration agreement under the Arbitration and Conciliation Act, 1996.   2.18. Pursuant   to   the   meeting   held   on 16.12.2008,   Canara   Bank   vide   its   letter   dated   05.03.2009 sent   a   draft   arbitration   agreement   to   the   Chairman   and Managing Director of MTNL. The draft arbitration agreement sent   by   Canara   Bank   was   between   Canara   Bank   and CANFINA on the one side, with MTNL on the other.   2.19. By   letter   dated   17.03.2010,   Canara Bank   requested   the   Deputy   Secretary,   Cabinet   Secretariat to   advise   MTNL   to   execute   the   arbitration   agreement   in accordance   with   the   direction   of   the   Ministry   of   Law   and Justice.  8 2.20. The   Delhi   High   Court   vide   Order dated 01.10.2010 disposed of the pending Writ Petition with the   observation   that   the   matter   should   be   resolved   by   the Committee on Disputes expeditiously so that the arbitration agreement   between   the   parties   is   signed   as   soon   as possible.  2.21.   The   decision   in   O.N.G.C.   v. Commissioner of Central Excise  (supra) came to be overruled by   a   Constitution   Bench   in   Electronics   Corporation   of   India Ltd. v. Union of India & Ors. 2   Accordingly, Canara Bank moved the Delhi High Court u/S.   151,   CPC   for   restoration   of   the   disposed   of   Writ Petition.  2.22. The   Delhi   High   Court   restored   the Writ   Petition,   and   vide   Order   dated   16.09.2011   noted   that the two principal issues which arise for consideration are:  2  (2011) 3 SCC 404. 9 (i) Whether   Canara   Bank   is   liable   for   the   acts   or omissions of CANFINA; and (ii) Whether   Canara   Bank   should   take   over   the   liabilities and admit them in the arbitration agreement itself. During   the   course   of   the   proceedings,   the   parties before the Delhi High Court agreed that these issues may be referred   to   arbitration.   The   parties   were   requested   to suggest the name of a sole arbitrator to be appointed on the next date of hearing.  2.23.   On   21.10.2011,   the   name   of   Mr. Justice A.P. Shah (Retd.) was suggested by the Counsel for Canara   Bank,   which   was   accepted   by   the   Counsel   for MTNL.  Accordingly,   Mr.   Justice   A.P.   Shah   (Retd.)   came   to   be appointed as the Sole Arbitrator.  2.24.   On   05.01.2012,   the   Sole   Arbitrator issued   notice   to   all   the   three   parties   i.e.   MTNL,   Canara Bank, and CANFINA.  10 2.25. Canara   Bank   raised   an   objection   to joining   CANFINA   as   a   party   to   the   arbitration.   The Arbitrator   heard   the   parties   on   27.03.2012,   on   the   issue whether   CANFINA   should   be   joined   as   a   party   to   the proceedings.  The   learned   Arbitrator   passed   an   interim   award holding   that   CANFINA   had   not   appeared   on   16.09.2011 before   the   High   Court,   when   the   disputes   were   referred   to arbitration.   CANFINA   was   not   a   party   to   the   arbitration agreement, and cannot be joined as a party to proceedings.  2.26. MTNL   filed   C.M.   No.   8100   of   2012 before   the   Delhi   High   Court   seeking   clarification   of   Order dated   16.09.2011,   as   to   whether   CANFINA   ought   to   be impleaded   as   a   necessary   party   to   the   arbitration agreement.  The   Delhi   Court   vide   order   dated   05.07.2013 dismissed the application as “not pressed” on the statement made by the Counsel of MTNL.  11 2.27. Canara   Bank   filed   its   Statement   of Claim before the learned Sole Arbitrator on 06.12.2013.  2.28. MTNL   filed   I.A.   Nos.   324   –   325   of 2014   before   the   Delhi   High   Court   for   recall   of   the   Orders dated   16.09.2011,   21.10.2011   and   05.07.2013   passed   in W.P. (C) No. 560 of 1995. 2.29. The   Delhi   High   Court   vide   Order dated   10.01.2014,   dismissed   the   Application   for   Recall   on the   ground   that   the   application   was   identical   to   the application previously filed by MTNL being C.M. No. 8100 of 2012.   Since   MTNL   had   not   pressed   the   earlier   application, the  subsequent  application  being   identical in  nature,  could not be considered, and was dismissed. 2.30.   In May 2014, MTNL filed its reply to the   Statement   of   Claim   filed   by   Canara   Bank,   and   also made a Counter­Claim against Canara Bank.  3. Aggrieved   by   the   Orders   dated   16.09.2011,   21.10.2011, 05.07.2013,   and   10.01.2014   passed   by   the   Delhi   High   Court 12 in W.P. (C) No. 560 of 1995, C.M. No. 12230 of 2011, C.M. No. 8100 of 2012 and C.M. No. 324 and 325 of 2014 respectively, the  Appellant  – MTNL filed the present  Special Leave Petition. This   Court   vide   Order   dated   08.05.2014   issued   Notice   to   all the Respondents, including CANFINA which has been joined as Respondent No. 2. 4. Ms. Madhavi Divan, learned ASG appeared on behalf of MTNL, Mr. Ameesh Dabass, learned Counsel appeared for Respondent No. 1 – Canara Bank, and Ms. Saumya Sinha, along with Mr. A.K. Sharma, learned Counsels appeared for Respondent No. 2 – CANFINA. 5. The Counsel for  the Appellant  – MTNL   inter alia   submitted as under: 5.1. In   the   absence   of   a   written   agreement   for   arbitration between   the   parties,   as   stipulated   by   Section   2(b)   r.w.   2(h) and   7(3)   of   the   Arbitration   and   Conciliation   Act,   1996,   the arbitration cannot proceed. 5.2. The disputes which were referred to arbitration pertaining to transactions   between   the   Appellant   –   MTNL   on   the   one 13 hand,   and   Respondent   No.   1   and   2   –   Canara   Bank   and CANFINA on the other hand. 5.3. The arbitration proceeding cannot proceed in the absence of Respondent No. 2 – CANFINA as the Bonds in question were subscribed   by   Respondent   No,   2   –   CANFINA,   and   were subsequently   transferred   to   its   parent   Company   i.e. Respondent No. 1 – Canara Bank.  In   the   absence   of   Respondent   No.   2   –   CANFINA   being made   a   party   to   the   arbitration,   the   arbitral   proceedings may be rendered infructuous.  5.4. The only existing arbitration agreement between the parties, is   a   draft   tripartite   agreement   forwarded   by   Canara   Bank wherein MTNL and CANFINA were both made parties.  5.5. There is no legal relationship or  privity of contract between the Appellant – MTNL and Respondent No. 1 – Canara Bank as   the   disputed   Bonds   were   bought   from   the   Appellant   – MTNL by Respondent No. 2 – CANFINA.  14 The   Appellant   –   MTNL   had   consented   to   the   disputes being   referred   to   arbitration   on   the   understanding   that   the arbitration would be amongst the three parties.  6. The   Counsel   for   Respondent   No.   1   Canara   Bank   inter   alia submitted that :  6.1. The   present   appeal   is   not   maintainable   as   the   Appellant   – MTNL   filed   the   present   Appeal   after   filing   its   reply   to   the Statement   of   Claim   and   Counter­Claim   before   the   learned Sole   Arbitrator,   and   has   therefore   submitted   itself   to   the jurisdiction of the learned Sole Arbitrator.  6.2. The   only   remedy   available   to   Appellant   –   MTNL   was   to   file an   application   under   Section   16   of   the   Arbitration   and Conciliation Act, 1996.  6.3. Respondent   No.   2   –   CANFINA   was   merely   joined   as   a proforma   party   in   the   Writ   Petition   before   the   Delhi   High Court,   and   therefore   cannot   be   made   a   party   before   the arbitral proceedings.  15 6.4. At the time of giving consent to arbitration and appointment of the learned Sole Arbitrator, Respondent No. 2 – CANFINA was not before the Court on 16.09.2011 and 21.10.2011.  6.5. The   Appellant   –   MTNL   has   not   filed   any   claim   against Respondent   No.   2   –   CANFINA,   and   therefore,   cannot   seek any remedy or relief against Respondent No. 2 – CANFINA at this belated stage. Further, it cannot be allowed to raise an issue of impleadment without having any claim  against the party sought to be impleaded.  7. We   have   heard   the   learned   Counsel   for   the   parties,   and perused the pleadings and Written Submissions filed.   8. ISSUES    There   are   two   issues   which   have   arisen   for   our consideration   :   (i)   the   first   issue   raised   by   the   Appellant   – MTNL   with   respect   to   the   existence   of   a   valid   arbitration agreement between the three parties; (ii) the second issue has been   raised   by   Respondent   No.   1   –   Canara   Bank   that   the Order   dated   16.09.2011   and   21.10.2011   is   between   Canara Bank and MTNL. Respondent No. 2 – CANFINA, is not a party 16 to   the   arbitration   agreement,   and   hence   cannot   be   impleaded in the proceedings. These issues will be dealt with  seriatim. 9. THE   EXISTENCE   OF   A   VALID   ARBITRATION   AGREEMENT    A   valid   arbitration   agreement   constitutes   the   heart   of   an arbitration. An arbitration agreement is the written agreement between   the   parties,   to   submit   their   existing,   or   future disputes   or   differences,   to   arbitration.   A   valid   arbitration agreement   is   the   foundation   stone   on   which   the   entire  edifice of   the   arbitral   process   is   structured.   A   binding   agreement   for disputes   to   be   resolved   through   arbitration   is   a   sine­qua­non for referring the parties to arbitration.  9.1. Section   7   defines   “arbitration   agreement”   and   reads   as follows : 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. (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. 17 (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)   There   reference   in   a   contract   to   a   document containing   an   arbitration   clause   constitutes   an arbitration agreement if the contract is in writing and the   reference   is   such   as   to   make   that   arbitration clause part of the contract. 9.2. The   arbitration   agreement   need   not   be   in   any   particular form.  What is required to be ascertained is the intention of the   parties   to   settle   their   disputes  through   arbitration.   The essential elements or attributes of an arbitration agreement is   the   agreement   to   refer   their   disputes   or   differences   to arbitration, which is expressly or impliedly spelt out from a clause   in   an   agreement,   separate   agreement,   or documents/correspondence exchanged between the parties. 9.3. Section   7(4)(b)   of   the   1996   Act,   states   that   an   arbitration agreement   can   be   derived   from   exchange   of   letters,   telex, telegram   or   other   means   of   communication,   including through   electronic   means.   The   2015   Amendment   Act 18 inserted   the   words   “including   communication   through electronic means” in Section 7(4)(b). If it can   prima facie   be shown that parties are  ad idem , even though the other party may   not   have   signed   a   formal   contract,   it   cannot   absolve him from the liability under the agreement 3 . 9.4. Arbitration agreements are to be construed according to the general   principles   of   construction   of   statutes,   statutory instruments,   and   other   contractual   documents.   The intention   of   the   parties   must   be   inferred   from   the   terms   of the   contract,   conduct   of   the   parties,   and   correspondence exchanged,   to   ascertain   the   existence  of   a  binding   contract between   the   parties.   If  the   documents   on   record   show   that the   parties   were   ad   idem ,   and   had   actually   reached   an agreement   upon   all   material   terms,   then   it   would   be construed to be a binding contract. The   meaning   of   a   contract   must   be   gathered   by adopting   a   common   sense   app roach,   and   must   not   be 3   Govind Rubber Ltd.  v.  Louis Dreyfus Commodities Asia (P) Ltd. ,  (2015) 13 SCC 477 19 allowed to be thwarted by a pedantic and legalistic interpre ­ tation. 4 9.5.   A   commercial   document   has   to   be   interpreted   in   such   a manner so as to give effect to the agreement, rather than to invalidate   it.         An   ‘arbitration   agreement’   is   a   commercial document  inter partes , and must be interpreted so as to give effect   to   the   intention   of   the   parties,   rather   than   to invalidate it on technicalities. 9.6. In   Khardah   Company   Ltd.   v.   Raymon   and   Co.   (India)   Pvt. Ltd. 5 ,     this   Court   while   ascertaining   the   terms   of   an arbitration agreement between the parties, held that: “ If   on   a   reading   of   the   document   as   a   whole,  it   can fairly   be   deduced   from   the   words   actually   used herein,   that   the   parties   had   agreed   on   a   particular term,   there   is   nothing   in   law   which   prevents   them from   setting   up   that   term.   The   terms   of   a   contract can   be   expressed   or   implied   from   what   has   been expressed.   It   is   in   the   ultimate   analysis,   a   question of construction of the contract.” (emphasis supplied) 9.7. In   interpreting   or   construing   an   arbitration   agreement   or arbitration clause, it would be the duty of the court to make the same workable within the permissible limits of the law. 4   Union of India  v.  DN Revry and Co . ,   (1976) 4 SCC 147.  5  [1963] 3 SCR 183. 20 This   Court   in   Enercon   (India)   Ltd.   and   Ors.   v.   Enercon GMBH 6 ,   held   that   a   common   sense   approach   has   to   be adopted   to   give   effect   to   the   intention   of   the   parties   to arbitrate   the   disputes   between   them.   Being   a   commercial contract, the arbitration clause cannot be construed with a purely legalistic mindset, as in the case of a statute. 9.8. In this case, MTNL raised a preliminary objection that there was no arbitration agreement in writing between the parties, at this stage of the proceedings. We   will   first   deal   with   this   issue.   The   agreement between   MTNL   and   Canara   Bank   to   refer   the   disputes   to arbitration   is   evidenced   from   the   following   documents exchanged between the parties, and the proceedings : (i) The   Minutes   of   the   Meeting   dated   27.03.2001 convened by the Cabinet Secretariat, wherein all three parties   were   present   and   participated   in   the proceedings.   The   Committee   on   Disputes,   in   the Meeting   dated   16.12.2008   expressed   the   view   that   all 6   (2014) 5 SCC 1. 21 the three parties should take recourse to arbitration in view   of   the   different   inter­liked   transactions   between them.   Canara   Bank   suggested   that   to   expedite   the arbitration,   it   should   be   conducted   under   the Arbitration   &   Conciliation   Act,   1996.   This   was accepted by MTNL, and no objection was raised. (ii) Pursuant to the proceedings conducted by the Cabinet Secretariat,   Canara   Bank   addressed   letters   dated 05.03.2009   and   17.03.2010   to   MTNL,   wherein   it enclosed   a   draft   Arbitration   Agreements,   wherein   all three   parties   i.e.   Canara   Bank,   CANFINA   and   MTNL would be joined in the arbitration proceedings. (iii) In   the   Writ   Petition   filed   by   Canara   Bank,   the   Delhi High   Court   vide   Order   dated   16.09.2011   recorded   the consent   of   MTNL   and   Canara   Bank   to   be   referred   to arbitration by a Sole Arbitrator under the 1996 Act.   The   relevant   extract   of   the   Order   dated 16.09.2011   passed   by   the   Delhi   High   Court   reads   as follows : 22 “Unfortunately,   although   the   parties   had displayed   their   willingness   for   arbitration,   the Committee   on   Disputes   could   not   resolve   the specific   clauses   of   the   arbitration   agreement.   Nor have   the   parties   been   able   to   arrive   at   a consensus   with   regard   to   the   specific   clauses   of the   arbitration   agreement.   As   noted   in   the   order dated 01.10.2010, according to the petitioner, it is a matter of arbitration as to whether the petitioner is   liable   for   the   acts   or   omissions   of   CANFINA. However,  the  respondents   were  insisting  that   the petitioners should agree to take over the liabilities and admit them in the arbitration agreement itself. It   has   now   been   agreed   by   the   parties   that   both these   issues   could   be   made   the   subject   matter   of the   arbitration,   namely,   whether   the   petitioner   is liable   for   the   acts   or   omissions   of   CANFINA   and whether   the   petitioner   is   liable   to   take   over   the liabilities   of   CANFINA.   There   is   no   necessity   now of requiring the petitioner to agree to take over the liabilities   of   CANFINA   prior   to   the   arbitration proceedings   because   that   itself   would   not   be   one of   the   points   to   be   decided   in   the   course   of arbitration.   Even   though   the   learned   counsel   for the petitioner has placed before us the subsequent decisions of the Supreme Court with regard to the scope   and   ambit   of   powers   of   the   Committee   on Disputes,   we   are   making   the   present   order because   the parties themselves have agreed to go in   for   arbitration   as   a   mode   for   resolving   their disputes.   This   is   welcome   because   both   the parties are PSUs. The counsel for the parties shall suggest names of the arbitrators.”   (emphasis supplied)   (iv) Pursuant   thereto,   MTNL   participated   in   the proceedings conducted by the Sole Arbitrator, and filed its Claim, and Counter­Claim. No objection was raised 23 before the Sole Arbitrator that there was no arbitration agreement   in   writing   between   the   parties.   The   only objection raised was that CANFINA should be joined as a necessary party in the proceedings. 9.9. The agreement between the parties as recorded in a judicial Order, is final and conclusive of the agreement entered into between   the  parties. 7   The   Appellant   –   MTNL   after   giving   its consent to refer the disputes to arbitration before the Delhi High Court, is now estopped from contending that there was no written agreement to refer the parties to arbitration.  9.10. An additional ground, for rejecting the preliminary objection raised by MTNL is based on Section 7(4)(c) of the Arbitration and Conciliation Act, 1996. Section   7(4)(c)   provides   that   there   can   be   an arbitration agreement in the form  of exchange of statement of   claims   and   defense,   in   which   the   existence   of   the 7   State of Maharashtra  v.  Ramdas Shrinivas Nayak  (1982) 2 SCC 463. See also  Chitra Kumari  v.  Union of India  (2001) 3 SCC 208. 24 agreement   is   asserted   by   one   party,   and   not   denied   by   the other. 8 In   the   present   case,   Canara   Bank   had   filed   its Statement of Claim before the Arbitrator, and MTNL filed its Reply   to   the   Statement  of   Claim,   and   also   made   a   Counter Claim against Canara Bank. The   statement   of   Claim   and   Defence   filed   before   the Arbitrator   would   constitute   evidence   of   the   existence   of   an arbitration   agreement,   which   was   not   denied   by   the   other party, under Section 7(4)(c) of the 1996 Act. In view of the aforesaid discussion, the objection raised by MTNL is devoid of any merit, and is hereby rejected. 10. JOINDER   OF   CANFINA   IN   THE   ARBITRAL   PROCEEDINGS    10.1. Canara   Bank   raised   an   objection   to   the   joinder   of Respondent   No.   2   –   CANFINA   as   a   party   to   the   arbitration proceedings. 10.2.  As per the principles of contract law, an agreement entered into by one of the companies in a group, cannot be binding 8 Savitri Goenka  v.  Kanti Bhai Damini & Ors. ,   2009 (1) Arb LR 320 (Del) (DB) . 25 on the other members of the same group, as each company is a separate legal entity which has separate legal rights and liabilities.   The   parent,   or   the   subsidiary   company,   entering   into an agreement, unless acting in accord with the principles of agency or representation, will be the only entity in a group, to be bound by that agreement.  Similarly, an arbitration agreement is also governed by the   same   principles,   and   normally,   the   company   entering into the agreement, would alone be bound by it.  10.3. A  non­signatory  can  be bound  by   an  arbitration agreement on   the   basis   of   the   “Group   of   Companies”   doctrine,   where the conduct of the parties evidences a clear intention of the parties   to   bind   both   the   signatory   as   well   as   the   non­ signatory parties. Courts and tribunals have invoked this doctrine to join a   non­signatory   member   of   the   group,   if   they   are   satisfied that   the   non­signatory   company   was   by   reference   to   the 26 common   intention   of   the   parties,   a   necessary   party   to   the contract. 10.4. The doctrine of ‘Group of Companies’ had  its origins in the 1970’s   from   French   arbitration   practice.   The   ‘Group   of Companies’   doctrine   indicates   the   implied   consent   to   an agreement to arbitrate, in the context of modern multi­party business transactions.  It was first propounded in the case of  Dow Chemical   v. Isover­Saint­Gobain , 9  where the arbitral tribunal held that: “… the arbitration clause expressly accepted by certain of   the   companies   of   the   group   should   bind   the   other companies  which,  by  virtue  of  their  role  in  the  conclusion, performance,   or   termination   of   the   contracts   containing said clauses, and in accordance with the mutual intention of   all   parties   to   the   proceedings,   appear   to   have   been veritable   parties   to   these   contracts   or   to   have   been principally   concerned   by   them   and   the   disputes   to   which they may give rise”. The   ‘Group   of   Companies’   doctrine   has   been   invoked   by courts   and   tribunals   in   arbitrations,   where   an   arbitration agreement   is   entered   into   by   one   of   the   companies   in   the group;   and   the   non­signatory   affiliate,   or   sister,   or   parent 9 1984 R ev  A rb  137; 110 JDI 899 (1983) . 27 concern, is held to be bound by the arbitration agreement, if the facts and circumstances of the case demonstrate that it   was   the   mutual   intention   of   all   parties   to   bind   both   the signatories and the non­signatory affiliates in the group.  T he   doctrine   provides   that   a   non­signatory   may   be bound   by   an   arbi tration   agree ment   where   the   parent   or holding company, or a member of the  group of companies  is a   signatory   to   the   arbitration   agreement   and   the   non­ signatory   entity   on   the   group   has   been   engaged   in   the negotiation   or   performance   of   the   commercial   contract,   or made statements indicating  its  intention  to be bound by the contract,   the   non­signatory   will   also   be   bound   and benefitted by the relevant contracts. 10 The circumstances in which the ‘Group of Companies’ Doctrine could be invoked to bind the non­signatory affiliate of   a   parent   company,   or   inclusion   of   a   third   party   to   an arbitration,   if   there   is   a   direct   relationship   between   the 10     Interim   Award   in   ICC   Case   No.   4131,   IX   YB   Comm   Arb   131   (1984); Award in ICC Case No. 5103, 115 JDI (Clunet) 1206 (1988).  See   also   Gary   B.   Born:   International   Commercial   Arbitration ,   Vol.   I, 2009, pp. 1170­1171. 28 party   which   is   a   signatory   to   the   arbitration   agreement; direct   commonality   of   the   subject   matter;   the   composite nature of the transaction between the parties.  A ‘composite transaction’ refers to a transaction which is   inter­linked   in   nature;   or,   where   the   performance   of   the agreement   may   not   be   feasible   without   the   aid,   execution, and   performance   of   the   supplementary   or   the   ancillary agreement,   for   achieving   the   common   object,   and collectively having a bearing on the dispute. 10.5. The Group of Companies Doc trine has also been invoked in cases   where   there   is   a   tight   group   structure   with   strong organizational   and   financial   links,   so   as   to   constitute   a single economic unit, or a single econo mic reality. In such a situation,   signatory   and   non­signatories   have   been   bound together under the arbitration agreement. This will apply in particular   when   the   funds   of   one   company   are   used   to financially   support   or   re­structure   other   members   of   the group. 11 11 ICC  C ase No.   4131 of 1982, ICC  C ase No. 5103 of 1988 . 29 10.6. The   ‘Group   of   Companies’   doctrine   has   been   invoked   and applied   by   this   Court   in   Chloro   Controls   India   (P)   Ltd.   v. Severn   Trent   Water   Purification   Inc., 12   with   respect   to   an international   commercial   agreement.     Recently,   this   Court in   Ameet Lal Chand Shah   v.   Rishabh Enterprises, 13   invoked the Group of Companies doctrine in a domestic arbitration under Part I of the 1996 Act.   10.7. Coming   to   the   facts   of   the   present   case,   CANFINA   was   set up   as   a   wholly   owned   subsidiary   of   Canara   Bank.   This   is evident from the Report of the Joint Committee to Enquire into   Irregularities   in   Securities   and   Banking   Transactions, 1993, 14  which states as follows : “ Canbank Financial Services Ltd.  6.14   CANFINA   was   set   up   as   a   wholly   owned subsidiary   of   Canara   Bank   and   it   commenced   its operation   with   its   Head   Office   at   Bangalore   on   1    st June,   1987.   Its   authorized   and   paid   up   capital   are Rs. 50 crores and  Rs. 10 crores respectively. It was staffed  mostly be   personnel   from   Canara  Bank  and 12  (2013) 1 SCC 641. The Madras High Court has invoked the Group of Companies Doctrine in   a   foreign   seated   arbitration   in   SEI   Adhavan   Power   Pvt.   Ltd.   v.   Jinneng Clean Energy Technology Ltd. & Ors. 2018   (4) CTC 46. 13  (2018) 15 SCC 678. 14   Report, Presented to the Lok Sabha on 21 st  December, 1993. 30 has   branches   at   Ahmedabad,   Bombay,   Calcutta, Hyderabad,   Madras   and   New   Delhi   besides Bangalore.   As the Board comprised mostly of senior executives of Canara Bank and its Chief Executive is also a senior official of that bank (on deputation) the company   functioned   under   the   umbrella   of   the parent bank; besides it submits periodical returns on its   functioning   to   the   Board   of   Canara   Bank   for information.   6.15   The   activities   authorized   to   be   conducted   by the   Company   are   equipment   leasing,   merchant­ banking,   venture   capital   and   consultancy   services. The   Company,   initially   deployed   a   major   portion   of its   owned   funds   and   deposits   in   equipment   leasing business   and   obtained   the   classification   of   an ‘Equipment   leasing   company’   from   the   Department of   Finance   Companies   of   RBI;   this   classification entitles   the   company   to   mobilize   public   deposits   to the extent of ten time its owned funds.  … 6.25   The Committee hope that the nature and extent of the financial assistance being provided by Canara Bank   to   its   subsidiaries   are   such   as   could   be justified   on   prudent   commercial   norms.   Further   the parent bank cannot be absolved of the responsibility for various irregularities of its subsidiary. ” (emphasis supplied) 10.8. The   disputes   between   the   parties   emanated   out   of   the transaction   dated   10.02.1992,   whereby   CANFINA   has subscribed   to   the   bonds   floated   by   MTNL.   CANFINA subsequently transferred the Bonds to its holding Company –   Canara   Bank.   It   is   the   contention   of   MTNL,   that   since CANFINA   did   not   pay   the   entire   sale   consideration   for   the 31 Bonds,   MTNL   eventually   was   constrained   to   cancel   the allotment of the Bonds.  10.9. It will  be a futile  effort  to  decide the  disputes  only  between MTNL and Canara Bank, in the absence of CANFINA, since undisputedly,   the   original   transaction   emanated   from   a transaction   between   MTNL   and   CANFINA   –   the   original purchaser   of   the   Bonds.   The   disputes   arose   on   the cancellation  of  the   Bonds   by   MTNL   on   the   ground   that  the entire consideration was not paid.  There is a clear and direct nexus between the issuance of   the   Bonds,   its   subsequent   transfer   by   CANFINA   to Canara Bank, and the cancellation by MTNL, which has led to disputes between the three parties.  Therefore,   CANFINA   is   undoubtedly   a   necessary   and proper party to the arbitration proceedings.  10.10. Given   the   tri­patite   nature   of   the   transaction,   there can   be   a   final   resolution   of   the   disputes,   only   if   all   three parties   are   joined   in   the   arbitration   proceedings,   to   finally 32 resolve   the   disputes   which   have   been   pending   for   over   26 years now. It   is   of   relevance   to   note   that   CANFINA   has participated   in   the   proceedings   before   the   High   Court,   and the Committee on Disputes. CANFINA was also represented by   its   separate   Counsel   before   the   Sole   Arbitrator.   Canara Bank   in   CWP   No.   560   of   1995   filed   before   the   Delhi   High Court,   had   joined   CANFINA   as   Respondent   No.   2,   even though   it   was   joined   as   a   proforma   party.   CANFINA   was represented   by   Counsel   in   the   Writ   Proceedings   before   the Delhi   High   Court.   The   Counsel   for   CANFINA   was   however not   present   on   two   dates   i.e.   on   16.09.2011   and 21.10.2011,   when   the   High   Court   recorded   the   agreement between  the  parties  for  reference  of  disputes  to   arbitration. MTNL   had   submitted   before   the   Delhi   High   Court   that Canara   Bank   should   agree   to   take   over   the   liabilities   of CANFINA  before   the   arbitration   could   commence.   The   High Court   recorded   that   there   was   no   necessity   of   requiring Canara   Bank   to   agree   to   take   over   the   liabilities   of 33 CANFINA,   prior   to   the   arbitration   proceedings.   This   issue would be decided in the arbitration. 10.11. On   the   commencement   of   arbitration   proceedings before   the   Sole   Arbitrator,   notice   was   issued   by   the   Sole Arbitrator to all the three parties including CANFINA, which was represented by its Counsel. 10.12. We find that the objection to CANFINA being impleaded as   a   party   to   the   arbitration   proceedings   was   raised   by Canara Bank, and not CANFINA.  10.13. We   do   not   find   any   merit   in   the   objection   raised   by Canara Bank opposing the joining of CANFINA as a party to the dispute. Canara Bank  vide  letters dated 05.03.2009 and 17.03.2010   had   enclosed   a   Draft   Arbitration   Agreement   to MTNL,   wherein   it   has   clearly   stated   that   the   arbitration would   be   between   three   parties   i.e.   Canara   Bank   and CANFINA as party of the first part, and MTNL as party of the second part. 34 It   is   incomprehensible   why   Canara   Bank   is   now objecting to the impleadment of CANFINA in the arbitration proceedings. There is no justifiable ground advanced by the Counsel   for   Canara   Bank   to   oppose   the   impleadment   of CANFINA in the arbitration proceedings. 10.14. The   present   case   is   one   of  implied   or   tacit   consent   by Respondent   No.   2   –   CANFINA   to   being   impleaded   in   the arbitral   proceedings,   which   is   evident   from   the   conduct   of the  parties. We find that  Respondent  No. 2 – CANFINA has throughout   participated   in   the   proceedings   before   the Committee on Disputes, before the Delhi High Court, before the   Sole   Arbitrator,   and   was   represented   by   its   separate Counsel before this Court in the present appeal. There was a   clear   intention   of   the   parties   to   bind   both   Canara   Bank, and   its   subsidiary   –   CANFINA   to   the   proceedings.   In   this case, there can be no final resolution of the disputes, unless all three parties are joined in the arbitration.  35 11. In   view   of   the   aforesaid   discussion,   the   present   appeals   are partly allowed. We invoke the Group of Companies doctrine, to join   Respondent   No.   2   –   CANFINA   i.e.   the   wholly   owned subsidiary   of   Respondent   No.   1   –   Canara   Bank,   in   the arbitration proceedings pending before the Sole Arbitrator.  The   matter   is   remitted   to   the   Sole   Arbitrator   to continue with the arbitral proceedings, and conclude the same as   expeditiously   as   possible.   We   have,   however,   expressed   no opinion on the merits of the dispute. Pending   applications,   if   any,   are   disposed   of accordingly. …..……...........................J. (ABHAY MANOHAR SAPRE) ..….……..........................J. ( INDU MALHOTRA ) New Delhi August 8, 2019. 36 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL  APPEAL Nos.6202­6205 OF 2019 (Arising out of S.L.P.(C) Nos.13573­13676 of 2014) Mahanagar Telephone Nigam Ltd. ….Appellant(s) VERSUS Canara Bank & Ors.                      ….Respondent(s)                   J U D G M E N T Abhay Manohar Sapre, J. 1. I   have   had   the   advantage   of   going   through   an elaborate,   well   considered   and   scholarly   drafted judgment   proposed   by   my   esteemed   Sister   Justice Indu Malhotra.  1 1 2. I   entirely   agree   with   the   reasoning   and   the conclusion,   which   my   erudite   Sister   has   drawn, which are based on remarkably articulate process of reasoning.   However,   having   regard   to   the   nature   of the controversy  involved in these appeals, I wish to add a few words of mine. 3. As   rightly   observed   by   my   learned   Sister   in para   8,   following   two   questions   arise   for consideration in these appeals: 4.   One,   whether   the   arbitration   agreement   in question   is   a   bi­party   agreement   between   the MTNL(appellant   herein)   and   Canara   Bank (respondent   No.   1)   or   it   is   a   tri­partite   agreement between   the   MTNL,   Canara   Bank   and   CANFINA (respondent   No.   2)   and,   if   so,   whether   the agreement   satisfies   the   conditions   laid   down   in Section   7(4)(b)   and   (c)     of   the   Arbitration   and Conciliation   Act,   1996   (hereinafter   referred   to   as “the   Act”)   so   as   to   enable   the   arbitral   tribunal   to 2 2 decide   the   dispute   which   has   arisen   between   these parties in relation to the agreement. 5.  Second,   if   the   answer   to   the   first   question   is that   the   agreement   in   question   is   a   tri­partite agreement,   whether   CANFINA   is   also   a   necessary party   to   the   arbitral   proceedings   for   deciding   the rights   of   the   parties   inter   se   in   relation   to   the dispute. 6.   In my considered opinion also, the agreement in   question   is   essentially   a   tri­partite   agreement between   the   parties,   namely,   MTNL,   Canara   Bank and   CANFINA.   Indeed,   this   is   clear   from   the documents   exchanged   between   the   parties, pleadings and orders of the Court.  7. It   is   also   clear   when   one   examines   the   nature of   the   dispute.   It   is   so   inextricably   linked   between the   three   parties   that   it   can   be   effectively   decided only   when   all   the   three   parties   are   made   parties   to the arbitral proceedings.  3 3 8. Once we examine the issue on facts in the light of requirements of Section 7(4)(b) and (c) of the Act, we   have   no   hesitation   in   coming   to   a   conclusion that   the   agreement   in   question   is,   in   fact,   a   tri­ partite   agreement   between   the   three   parties mentioned   above.     In   my   view,   it   satisfies   the requirements of Section 7(4)(b) and (c) of the Act.   9. This   issue   is   extensively   dealt   with   by   my learned   Sister   in   the   light   of   law   laid   down   by   this Court   in   several   decisions   and   I   agree   with   her reasoning. 10.   Somewhat   similar   question   also   arose   in international arbitrations as to when there are more than two parties in a dispute then how such dispute should   be   dealt   with   in   the   arbitral   proceedings­ whether   it   should   be   dealt   with   in   one   arbitral proceedings  between   one   set   of  parties  or  it   should be   dealt   with   in   separate   or   parallel   arbitration proceedings.  4 4 11. This question was succinctly dealt with by the learned Authors­Alan Redfern and Martin Hunter in their   book   on   “ International   Arbitration ".   ( see   ­ Redfern   and   Hunter   on   International Arbitration ­ sixth edition­under the heading ‘J’ “ Multiparty   Arbitrations”   (a)   to   (e)   2.212   to 2.247 pages 141 to 153 ).  12. The   learned   authors   examined   the aforementioned   question   in   the   context   of   ICC   and AAA   Rules,   decisions   rendered   by   English   Court   of appeal and the reports of ICC Commission on multi­ party   arbitration.   They   opined   that   subject   to   the terms of the agreement and any rules framed in that behalf,  it   is   desirable  that   such   disputes   should   be resolved   as   far   as   possible   in   one   arbitral proceedings   to   avoid   any   inconsistent   findings   and parallel arbitral proceedings.  5 5 13. Since   the   main   object   of   the   arbitral proceedings   is   to   decide   the   disputes   expeditiously and within a time frame, this object can be achieved only   when   the   disputes   are   resolved   as   far   as possible   in   one   arbitral   proceedings.   In   this   case, this  object  can  be  achieved  only   when  all  the  three parties named above are made party in one arbitral proceedings to enable the arbitral tribunal to finally decide   the   dispute   on   merits   in   accordance   with law. 14. As   rightly   observed   by   my   learned   Sister,   the undisputed facts brought on record, in clear terms, entitles this Court to invoke the well known doctrine of   “ Group   of   Companies ”   and   apply   its   principle   to the   facts   of   this   case   so   as   to   enable   the   arbitral tribunal   to   determine   the   rights   of   three   parties named   above.     In   my   considered   view,   one   cannot dispute the legal proposition the doctrine “ Group of Companies”   has   its   application   to   arbitral 6 6 proceedings  and,   in  appropriate  cases,  it  can   be  so applied ( See­Redfern and Hunter on International Arbitration ­ Sixth Edition ­ 1.115 page 33, 2.42­ 2.51 pages 85 to 88)       15. In view of what I have said above, I respectfully agree   with   the   reasoning   and   the   conclusion   of   my learned sister.                                                 .………...................................J.                                     [ABHAY MANOHAR SAPRE]                                       New Delhi; August 08, 2019 7 7