2021 INSC 0268 1 Reportable IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION Civil Appeal No 1051 of 2021 (Arising out of SLP(C) No 5750 of 2017) Chief General Manager (IPC) M P Power Trading Co Ltd & Anr .... Appellant(s) Versus Narmada Equipments Pvt Ltd ....Respondent(s) J U D G M E N T Dr Dhananjaya Y Chandrachud, J 1 Leave granted. 2 This appeal arises from a judgment and order of a learned Single Judge of the High Court of Madhya Pradesh dated 30 November 2016 where it appointed an Arbitrator in the dispute between the parties, in an application 1 filed by the respondent under Section 11(6) of the Arbitration and Conciliation Act 1996 2. 3 The genesis of the matter is from when the Madhya Pradesh Electricity Board 3, entered into a Power Purchase Agreement 4 on 20 May 1999 with the respondent . 1 “AC No 1 of 2015” 2 “1996 Act” 3 “Board” 4 “ PP A” 7 12 Section 174 of the 2003 Act provides overriding effect to the 2003 Act notwithstanding anything inconsistent contained in any other law for the time being in force or in any instrument having effect by virtue of any law other than the 2003Act itself. Section 174 provides thus : “ 174. Act to have overriding effect. — Save as otherwise provided in Section 173, the provisions of this Act shall have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force or in any instrument having effect by virtue of any law other than this Act.” 13 We refer now to the second argument raised on behalf of the respondent, that the appellant cannot raise an objection relying on Section 86(1)(f) of the 2003 Act in the second app lication filed by it under Section 11(6) of the 1996 Act, when it had not raised the same objection in the first application under Section 11(6) of the 1996 Act or before the Arbitrators so appointed. It is pertinent to note that this argument was rejected by the Single Judge of the High Court in the impugned judgment and order dated 30 November 2016 in the following terms” “9. I will be failing in my duty if the basic objection raised by Shri Manoj Dubey about maintainability of this application is not dealt with. Merely because in earlier round of litigation, the objection of maintainability was not taken, it will not preclude the other side to raise such objection if it goes to the root of the matter. This is trite law that jurisdiction cannot be assumed by consent of the parties. If a statute does not provide jurisdiction to entertain an application/petition, the petition cannot be entertained for any reason whatsoever. Thus, I am not inclined to hold that since for the reason that in the earlier round o f litigation i.e. A.C. No.76/2011 parties reached to a consensus for appointment of Arbitrators, this application is also maintainable. I deem it proper to examine whether because of operation of Section 174 of the Act of 2003, the present application unde r the Act of 1996 is not maintainable.” 8 14 A similar issue was raised before a three -Judge bench of this Court in Hindustan Zinc Limited (supra), where an arbitrator was appointed by the State Electricity Commission under Section 86(1)(f) of the 2003 Act with the consent of the parties. Subsequently, the arbitral a ward was challenged under Section 34 of the 1996 Act before a Commercial Co urt, and the Commercial Court’s decision was challenged in an appeal under Section 37 of the 1996 Act where it was held that the State Electricity Commission had no jurisdiction to appoint the arbitrator since Section 86(1)(f) refers to disputes only betwe en licensees and generating companies, and not licensees and consumers. When the matter reached this Court, the contention was that the objection to jurisdiction could not have been raised in a proceeding under Section 37 of the 1 996 Act once the parties had consented to arbitration earlier. Speaking for the Court , Justice Rohinton F Nariman held that if there is inherent lack of jurisdiction, the plea can be taken at any stage and also in collateral proceedings. He highlighted the well -established princ iple that a decree passed by a court without subject matter jurisdiction is a nullity, and that its invalidity could be set up whenever and wherever it is sought to be enforced or relied upon. Such a defect of jurisdiction cannot be cured even by the conse nt of the parties. The above dictum would apply to the present case. 15 In the above view of the matter, the order of the High Court appointing an arbitrator under Section 11(6) of the 1996 Act is unsustainable. We accordingly allow the appeal and set asi de the impugned judgment and order of the High Court dated 30 November 2016 in AC No 1 of 2015. However, this will not come in the way of the respondent in taking recourse to such remedies as are available in law. However, we have expressed no opinion either on the merits or the 9 objections of the appellant which, when urged, would be considered by the appropriate forum. There shall be no order as to costs. 16 Pending application, if any, stands disposed of. ……….. ………...…...….......……………….. ......J. [Dr Dhananjaya Y Chandrachud] …..…………. …....…........……………….…........J. [M R Shah] …………....…..…....…........……………….…........J. [Sanjiv Khanna] New Delhi; March 23, 2021 - S-