2019 INSC 0661 1               REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 3559 OF 2010 M/S SHAHI AND ASSOCIATES   … APPELLANT(S)  VERSUS STATE OF U.P. & ORS.   … RESPONDENTS J  U  D  G  M  E  N  T S.ABDUL NAZEER, J. 1 . M/s. Shahi and Associates has filed this appeal impugning the common final judgment and order dated 05.12.2007 passed by   the   High   Court   of   Judicature   at   Allahabad   in   F.A.F.O   Nos. 3728   of   2007   and   947   of   2007,   whereby   the   High   Court   has upheld the award of the Arbitrator.  However, relying on para 7­ A   of   Section   24   of   the   Uttar   Pradesh   Civil   Laws   (Reforms   and 2 Amendment) Act, 1976 (for short 'U.P. Amendment Act'), it has reduced   the   statutory   interest   to   6%   p.a.   from   18%   p.a.   as awarded   by   the   Arbitrator.   The   appellant   has   questioned   the reduction of the interest in this appeal. 2 . The   appellant   is   a   registered   partnership   firm   engaged   in civil construction projects for the government of Uttar Pradesh. The appellant entered into an agreement dated 08.07.1993 with the   Superintendent   Engineer,   Drainage   Division,   District Gonda,  U.P.  for  work   related   to  the  Gola   Pump  House.    Owing to  certain  disputes that  arose  between  the  parties  with  respect to the rate of payment for additional work under the agreement, the   appellant   served   a   notice   invoking   arbitration   on   the respondents   and   filed   the   claim   petition   on   11.09.1999.     Shri B.M. Arora was appointed as the sole Arbitrator on 12.10.1999 and   the   proceedings   commenced   on   27.10.1999   under   the Arbitration   and   Conciliation   Act,   1996   (for   short   'the   Act   of 1996'). 3 3 . The   sole   Arbitrator   passed   an   award   on   24.12.2001, whereby the appellant was awarded a sum of Rs. 17, 86, 339/­ (seventeen   lakhs   eighty   six   thousand   three   hundred   thirty nine).   The Arbitrator further held that the interest on the sum awarded   would   be   payable   in   accordance   with   Section   31(7)(b) of the Act of 1996, i.e. 18% p.a. from the date of the award till the date of actual payment.   The operative portion of the award is: "According   to   the   above,   the   petitioner becomes   entitled   for   receiving   a   total amount   of   Rs.   17,86,339.00   (Rs.   Seventeen lac eighty six thousand three hundred thirty nine   only)   and   the   petitioner   is   hereby awarded the same. From the date of award to the actual date of payment   an   interest   at   the   rate   which   is given in the provisions of section 31(7)(b) of the   Arbitration   and   Conciliation   Act,   1996 shall   also   be   payable   on   Rs.   17,86,339.00 which is the amount of declared award. Both   the   parties   would   bear   their   own   cost related with the arbitration." 4 . The respondents 1 and 2 being aggrieved by the aforesaid award   filed   civil   miscellaneous   case   No.   5   of   2002   before   the District Judge, Gorakpur, under Section 34 of the Act of 1996. 4 The   District   Judge   while   upholding   the   sum   awarded   by   the Arbitrator,   reduced   the   rate   of   interest   on   the   sum   awarded from 18% p.a. to 6% p.a. by relying on para 7­A of Section 24 of the U.P. Amendment Act. 5 . Being   aggrieved   by   the   aforesaid   judgment   dated 28.10.2006,   both   the   parties  filed   F.A.   F.O.   Nos.   3728   of   2007 and 947 of 2007 before the High Court.  The High Court by way of   impugned   common   final   judgment   and   order   has   dismissed both   the   appeals.     In   the   course   of   the   order,   the   High   Court has  observed that the  District Judge has correctly  reduced the rate of interest from 18% p.a. to 6% p.a. in view of para 7­A of Section 24 of the U.P Amendment Act. 6 . Learned   counsel   for   the   appellant   submits   that   the arbitration   proceedings   were   commenced   on   27.10.1999   under the Act of 1996 and the provisions of Arbitration Act, 1940 will have no application to the proceedings between the parties. The U.P. Amendment Act was a State amendment which introduced para   7­A   to   the   First   Schedule   of   the   Arbitration   Act,   1940. 5 Since   the   Arbitration   Act,   1940,   has   been   repealed   under Section   85   of  the   Act   of  1996,   the  Schedule  to   Arbitration   Act, 1940  also stands repealed  and para 7­A has become obsolete. Therefore,   the   Arbitrator   has   rightly   awarded   interest   @   18% p.a.   under   Section   31(7)(b)   of   the   Act   of   1996.     The   District Judge   as   also   the   High   Court   have   wrongly   relied   upon   the repealed   provision   and   reduced   a   statutorily   permissible interest rate. 7 . On   the   other   hand,   learned   Additional   Advocate   General appearing   for   the   respondent­State   has   sought   to   justify   the impugned judgment.   8 . We   have   carefully   considered   the   submissions   of   the learned counsel made at the Bar.   9 . The   Act   of   1996   has   come   into   force   with   effect   from 22.08.1996.  Section 85 of the Act of 1996 expressly repeals the provisions   of   the   Arbitration   Act,   1940.   Thus,   the   Act   of   1996 would   be   applicable   to   all   arbitral   proceedings   which   have commenced on or after the said Act came into force.   Para 7­A 6 of Section 24 of the U.P. Amendment Act was an amendment to the   First   Schedule   of   Arbitration   Act,   1940.     This   amendment was introduced by the U.P. Act No. 57 of 1976.   The provisions of the Arbitration Act, 1940 including the State amendment will have no application to the proceedings commenced after coming into force of the Act of 1996. 10 . Section   31(7)(b)   of   the   Act   of   1996,   before   its   amendment by   Act   3   of   2016,   which   has   come   into   force   with   effect   from 23.10.2015,   is  relevant   for   the   purpose   of  this  case,  empowers the Arbitrator to award pre­award and post­award interest. This Section   clearly   states   that   unless   otherwise   specified,   the awarded   sum   would   carry   an   interest   @   18%   p.a,   as   extracted below: "31. Form and contents of 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 7 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 the rate of eighteen per centum per annum   from the date of the award to the date of payment".       (Emphasis supplied) 11 . Section   31(7)(b)   of   the   Act   of   1996   clearly   mandates   that, in the event the Arbitrator does not give any specific directions as   regards   the   rate   of   interest   on   the   amount   awarded,   such amount 'shall' carry interest @ 18% p.a. from the date of award till   the   date   of   payment.     Since   the   Arbitration   Act,   1940   has been   repealed   by   way   of   Section   85   of   the   Act   of   1996,   the Schedule   to   the   Arbitration   Act,   including   the   State amendment,   also   stands   repealed.     The   only   exception   is provided in sub­section (2)(a) of Section 85 where a proceeding which had commenced when the Arbitration Act of 1940 was in force   and   continued   even   after   coming   into   force   of   the   Act   of 1996,   and   all   parties   thereto   agreed   for   application   of   the   old Act of 1940.   Therefore, the provisions of Arbitration Act, 1940 including  the  State  amendment  namely   para  7­A of  Section  24 8 of   U.P.   Amendment   Act   will   have   no   application   to   the proceedings   commenced   after   coming   into   force   of   the   Act   of 1996.     12 . In   the   instant   case,   though   the   agreement   was   earlier   to the date of coming into force of the Act of 1996, the proceedings admittedly   commenced   on   27.10.1999   and   were   conducted   in accordance   with   the   Act   of   1996.     If   that   be   so,   para   7­A   of Section 24 of the U.P. Amendment Act has no application to the case   at   hand.     Since   the   rate   of   interest   granted   by   the Arbitrator   is   in   accordance   with   Section   31(7)(b)   of   the   Act   of 1996, the  High  Court and  the  District Judge were not  justified in   reducing   the   rate   of   interest   by   following   the   U.P. Amendment Act.  13 . The   appeal,   therefore,   succeeds   and   it   is   accordingly allowed.     The   judgments   of   the   High   Court   of   Judicature   at Allahabad dated 05.12.2007 in F.A.F.O Nos.3728 and 947 all of 2007   and   the   order   of   the   District   Judge,   Gorakhpur   in   Misc. Case  No.5  of  2002  dated  28.10.2006  are  set  aside  only  insofar 9 as   reduction   of   rate   of   interest   is   concerned.     The   interest awarded by the Arbitrator in accordance with Section 31(7)(b) of the Act of 1996 is restored. 14 . There will be no order as to costs.      ………………………………………… J.       (ARUN MISHRA) …………………………………………J.       (S. ABDUL NAZEER) …………………………………………J.       (M.R. SHAH) New Delhi; August 8, 2019.