2021 INSC 0229 REPORTABLE IN THE SUPREME COURT OF INDIA    CIVIL APPELLATE JURISDICTION           CIVIL APPEAL NO. 3454 OF 2011 M/s. Oriental Structural Engineers Pvt. Ltd.  ...Appellant(s)      Versus State of Kerala …Respondent(s) J U D G M E N T ANIRUDDHA BOSE, J. The   appellants   were   awarded   a   contract   by   the   State   of Kerala for upgradation of a State Highway for two stretches, from Muvattupuzha­Thodupuzha   and   Muvattupuzha–Angamaly.   The agreement   in   this   regard   was   executed   on   7 th   November,   2002. This   appeal   originates   from   disputes   on   certain   issues   arising between   the  parties   primarily   relating  to   making   payment   to   the appellants   under   certain   heads.     In   the   present   proceeding, however, the only point of dispute on which arguments have been advanced before us is over entitlement of the appellants to receive interest on delayed payment on the subject­heads, which were to 1 be paid by the employer in local currency as per the stipulations in the said agreement. The agreement had provision for resolution of disputes by a Disputes Review Board (DRB) which was to make recommendations   at   the   first   instance.   If   the   recommendations were not acceptable to any of the parties, such disagreeing party was   required   to   give   notice   to   commence   arbitration   within   a specified   time   and   thereafter   the   dispute   was   to   be   settled through arbitration. So far as the controversies out of which this appeal   arises   are   concerned,   disputes   on   three   counts   arose between   the  parties,   which   could   not   be   resolved   at   the   stage  of DRB recommendations.   Those disputes were referred to a three­ member   Arbitral   Tribunal   (the   ‘Tribunal’   in   short).     We   have already   referred   to   the   scope   of   controversy   involved   in   this appeal.     This   controversy   shall   be   henceforth   referred   to   in   this judgment  as  dispute  on  delayed payment.  We shall  address that issue only in this judgment.  2. The   Tribunal   passed   the   award   in   favour   of   the   appellants on   this   point   and   interest   was   directed   to   be   paid   on   delayed payment   in   relation   to   local   currency   component   payable   under the   agreement.   This   was,   however,   a   majority   award   and   not   a unanimous   one   as   one   of   the   members   of   the   Tribunal   gave   a 2 dissenting view.   In the succeeding paragraphs of this judgment, whenever   we   refer   to   the   expression   ‘award’,   it   shall   mean   the majority   award   only.   The   award   of   the   Tribunal   was   assailed   by the   State   of   Kerala   before   the   District   Court   at   Ernakulam   (the Arbitration Court) by taking out an application under Section 34 of  the  Arbitration and Conciliation  Act, 1996 (the1996 Act). This application  was  allowed  in  part.  Award  of  the  Tribunal   in  favour of the appellants on the point of interest on delayed payment was set aside. The Arbitration Court also adjudicated upon two other points, but as these points have not been urged before us, we do not consider it necessary to deal with them here in this judgment. The decision of the Arbitration Court was sustained in appeal by a Division Bench of the Kerala High Court.  This appeal is against the   said   Bench   decision   of   the   High   Court   delivered   on   17 th September, 2009.  The appellants want the award of the Tribunal allowing   their   claim   for   interest   on   delayed   payment   to   be restored.  3. Entitlement of the contractor to interest was provided for in sub­clause   60.8   of   the   agreement   on   delayed   interim   payment. This clause has been reproduced in page 38 of the paperbook and reads:­ 3 “ Time of Payment and Interest (a) The   amount   due   to   the   Contractor   under   any Interim   Payment   Certificate   issued   by   the   Engineer pursuant  to this Clause  or  to any  other  term  of the Contract   shall   subject   to   Clauses   be   paid   by   the Employer to the Contractor as follows. (i) (A) In the case of Interim Payment Certificates within   42   days   after   the   Contractor’s   monthly statement   has   been   submitted   to   the   Engineer   for certification   pursuant   to   sub­clause   60.1.   Provided that if the Engineer’s Interim Certificate has not yet been issued within said 42 days, the Employer shall pay   the   amount   shown   in   the   Contractor’s   monthly statement   and   that   any   discrepancy   shall   be   added to   or   deducted   from   the   next   payment   to   the Contractor and (B) in the case of any  monthly  statement  submitted by the Contractor at a time when the Bank’s loan or credit   (from   which   part   of   the   payment   to   the Contractor   are   being   made)   is   suspended   within   14 days   after   such   monthly   statement   is   submitted. Provided   that   if   the   Engineer’s   Interim   Certificate has   not   yet   been   issued   within   said   14   days   the Employer   shall   pay   the   amount   shown   in   the Contractor’s   monthly   statement   and   that   any discrepancy  shall be added to  or  deducted from  the next payment to the Contractor. (ii)   (A)   In   the   case   of   the   Final   Payment   Certificate pursuant   to   Sub­clause   60.13   within   84   days   after the Final statement and written discharge have been submitted to the Engineer for certification and (B)  In the  case  of  the Final Statement  submitted  by the   Contractor   at   a   time   when   the   Bank’s   loan   or credit   from   which   part   of   the   payments   to   the Contractor   are   being   made   is   suspended   or   for which   payment   under   (ii)   (A)   becomes   due   after   63 days   of   the   date   of   notification   of   the   suspension notice   payment   will   be   made   within   63   days   after the   date   of   notification   of   the   suspension   pursuant to Sub Clause 69.6(d) provided that if the Engineer’s Final Payment Certificate has not been issued within 4 the   said   63   days,   the   Employer   shall   pay   the undisputed amounts shown in the Final Statement. (b)   In   the   event   of   the   failure   of   the   Employer   to make payments within the time stated the Employer shall   pay   to   the   Contractor   interest   compounded monthly at the rate(s) stated in the Appendix to Bid upon all sums unpaid from the date upon which the same   should   have   been   paid   in   the   currencies   in which   the   payment   are   due.   The   provisions   of   the Sub Clause are without prejudice to the Contractor’s entitlement under Clause 69 or otherwise.” 4. The relevant provision of the appendix to the bid, the content of   which   came   for   interpretation   before   the   Tribunal   and thereafter before the two judicial fora stipulated:­ “ANNEXURE- P-3 Kerala State Transport Project Volume III Section 6: Appendix to Bid   Page 7.8 Origin of materials 60.3(a) (v) item Origin Currency And Plants 60.3 (d) Plant,  USA Machinery & Germany, or Spares any other US Dollars Bitumen & Iran,    Thermoplastic Singapore or US Dollars    Paint any other Bidder to complete Rates of Interest upon 60.8 ________ percent of payments in local  Unpaid Sums currency. For other countries, refer to the table below.  Currency (as per Sub­Clause 60.1) London Inter­Bank On­ Lending Rate (LIBOR) Plus 2 percent                          USS ­do­  The   above   of   interest   for   foreign   currencies   shall   be   supplied   by   the Bidder,   and   these   rates   are   subject   to   clarification/negotiation   before ” 5 formalizing the Contract. 5. In their bid document, the appellants had left the space for recording   the   rate   of   interest   for   payment   to   be   made   in   local currency   blank.   The   agreement   contemplated   payment   to   the contractor in foreign currency as also in local currency. So far as payment by foreign currency was concerned, as would be evident from the appendix to the bid quoted in the preceding paragraph, the London Interbank On­lending Rate (LIBOR) plus two per cent was the specified norm. It was on this basis the State’s stand has been   that   the   rate   of   interest   on   delayed   payment   (as contemplated in Clause 60.8) in local currency had to be treated as   “zero”   or   “nil”.   It   has   also   been   the   position   of   the   State, referring to certain communications made by the appellants that there was waiver of the claim of interest by the appellants.  In the award,  the  Tribunal  had  repelled  the  argument  of  the  State  that the words “zero” or “nil” could be read into the said column of the “appendix to bid”. Relying on the Constitution Bench judgment of this   Court   in   the   case   of   Secretary,   Irrigation   Department, Government of Orissa & Ors. vs. G.C. Roy   [(1992) 1 SCC 508], 6 the   Tribunal  held   that   a   person   deprived   of   the   use   of   money   to which   he   is   legitimately   entitled   has   a   right   to   be   compensated and  such  compensation  may  be called interest, compensation  or damages.   Two   documents   originating   from   the   appellants   in   the form   of   written   communications   were   relied   upon   by   the   State before   the   Tribunal   to   contend   that   claim   for   interest,   in   any event, stood waived by claimants on delayed payment of the sum which   was   to   be   made   in   local   currency.     First   of   these   two documents   was   a   letter   of   the   appellant   dated   14 th   July,   2004 (Exhibit   R­1   before   the   Tribunal)   and   the   next   was   another written   communication   dated   3 rd   August,   2004   (Exhibit   C­72 before   the   Tribunal).     The   first   letter   issued   by   the   appellants addressed   to   the   Chief   Executive   Officer,   Kerala   State   Transport Project reads :­ “Dear Madam, As discussed on the above subject we confirm that   there   is   no   provision   of   interest   on delayed   payment   in   the   Contract   and   hence interest will not be claimed.”                            (quoted verbatim) 6. The   next   communication   dated   3 rd   August,   2004   was addressed to the same officer of the respondents. The text of this communication is:­ 7 “Dear Sir, We   wish   to   invite   your   kind   attention   to   the issue   of   release   of   payment   against   IPC­1 General   Items   as   recommended   by   DRB.     As a   pre­condition   for   release   of   the   said payment,   we   were   made   to   issue   the   above referred   letter   dated   14.7.2004.   Our commitment  not  to  claim  any  interest  on the said   amount   released   by   you   be   treated purely   as   a   goodwill   gesture   so   that   our future   payments   are   released   to   us   without any delay.   The said letter is restricted to the subject claim/item only.” (quoted verbatim) 7 . Before   the   Tribunal,   the   appellants   had   taken   a   point   that the   said   letter   of   14 th   July,   2004   was   issued   under   coercion   or duress.   Their   second   plea   on   this   count   was   that   the   content   of the   first   letter   was   restricted   to   release   of   withheld   amount recommended by the Review Board in respect of Interim Payment Certificate­I   (IPC­I).     The   Tribunal   accepted   the   stand   of   the appellants (claimants before it).  It was, inter­alia, observed in the award:­ “The   essential   element   of   waiver   is intentional   relinquishment   of   known   right. The claimant has stated that  the said letter was   given   by   them   under   coercion.   This holds   goods   in   view   of   the   fact   and circumstances   of   the   case.   It   is   also   noted that the said letter dated 14.7.04 (ext. R1) is not   even   mentioned   in   the   defence statement dated 29.1.05. Nor has this issue been   raised   before   the   DRB.   So   the 8 argument   of   the   respondent   that   the   letter dated   14.7.04   (ext.   R1)   is   a   waiver   of   the rights   of   the   claimant   does   not   stand.   The fact that this letter was issued at the time of receiving   payment   in   respect   of   IPC.   I suggests that this was given under coercion. The   waiver   does   not   apply   to   the   instant case.   This   is   corroborated   by   the   fact   that the   claimant   has   been   continually   agitating for   the   payment   of   interest   before   and   after the issuance of the said letter.  As discussed earlier, payment of interest on unpaid sums was   due   under   the   terms   of   the   contract and   under   the   law.   The   recommendation   of the   DRB   made   after   due   deliberations   and discussions   with   the   parties   has   relevance in the matter.” (quoted verbatim) The   Tribunal   directed   interest   on   delayed   payment   in paragraphs   1.6   to   1.8   of   the   award.   Extract   from   the   award containing   these   paragraphs   would   appear   later   in   this judgment. 8 . The majority view of the Tribunal was that the contract itself provided for payment of interest with regard to local currency and foreign currency.   The plea of the appellants has been that there was no waiver and in any  event the communication of 14 th   July, 2004   followed   by   that   of   3 rd   August,   2004   related   to   IPC­I   only. This   stand   had   been   broadly   accepted   by   the   Tribunal.   The 9 Tribunal   had  also   accepted   the   appellants/claimants’  stand   that there   was   no   waiver   on   claim   of   interest   in   respect   of   all   sums due for which Interim Payment Certificates had been issued.  The Tribunal’s finding on that aspect was buttressed by the fact that the   appellants/claimants   had   continued   to   raise   demand   for interest   subsequent   to   the   issue   of   those   two   communications. These were essentially findings on facts.  9 . The Arbitration Court and the Appellate Court in sustaining the State’s application for setting aside the award were of the view that the contract could not be construed to contain provisions for interest   on   delay   in   payment   with   regard   to   the   local   currency component contained in the agreement, as the appellants did not fill   up   the   blank   space   with   the   rate   of   interest.     Opinion   of   the Appellate   Bench   was   that   in   the   event   it   was   intention   of   the claimants   to   retain   their   entitlement   to   interest   on   delayed payment   under   that   head,   they   ought   to   have   had   filled   in   the blank  space   in   the   “appendix  to   bid”.     Another   facet  of   the   High Court’s reasoning was that the respondents might have had been persuaded   to   accept   the   appellants’   bid   on   the   basis   that   the appellants   would   claim   no   interest   on   delayed   payment   in   such 10 situation,   as   this   factor   could   have   made   their   bid   more competitive.   10. This   appeal,   in   substance,   is   an   extension   of   a   proceeding under   Section   34   of   the   1996   Act.     To   go   into   the   question   of legality of the decisions made by the two judicial fora, we need to test first if the grounds of challenge to the award met the test laid down   by   this   Court   in   the   case   of   Oil   Natural   Gas   Corporation Ltd.   vs.   Saw   Pipes   Ltd.   [(2003)   5   SCC   705].     Contention   of   the respondents   has   been   that   the   Arbitral   Tribunal’s   order   stood vitiated   under   the   “patent   illegality”   principle   spelt   out   in   that judgment. This principle came under the broad heading of “Public Policy” test, applying which an arbitral award could be set aside. What   would   constitute   patent   illegality   has   been   elaborated   by this   Court   in   a   later   judgment,   Associate   Builders   vs.   Delhi Development   Authority   [(2015)   3   SCC   49].   An   award   would   be invalidated,   as   per   this   authority,   if   the   same   was   in contravention   of  substantive  law  of  the  country  or  contravention of the “Arbitration Act itself”. In paragraph 42.3 of the Report (in the case of  Associate Builders ), it has been held:­ 11 “42.3 (c) Equally, the third subhead of patent illegality   is   really   a   contravention   of   Section 28(3)   of   the   Arbitration   Act,   which   reads   as under: “28.   Rules   applicable   to   substance   of dispute. ­(1)­(2)* * * (3)   In   all   cases,   the   Arbitral   Tribunal   shall decide   in   accordance   with   the   terms   of   the contract   and   shall   take   into   account   the usages   of   the   trade   applicable   to   the transaction.” This   last   contravention   must   be understood   with   a   caveat.     An   Arbitral Tribunal must decide in accordance with the terms   of   the   contract,   but   if   an   arbitrator construes   a   term   of   the   contract   in   a reasonable manner, it will not mean that the award   can   be   set   aside   on   this   ground. Construction   of   the   terms   of   a   contract   is primarily   for   an   arbitrator   to   decide   unless the arbitrator construes the contract in such a   way   that   it   could   be   said   to   be   something that   no   fair­minded   or   reasonable   person could do.” 11. The High Court in the appeal concurred with the Arbitration Court and concluded that omission to include the rate of interest in   the   bid   document,   the   “appendix   to   bid”   to   be   specific,   had resulted   in   creation   of   contractual   term   that   there   would   not   be any claim for interest on delayed payment (as per Clause 60.8) so far   as   payment   in   local   currency   component   contained   in   the agreement   is   concerned.     In   our   opinion,   however,   the 12 interference   with   the   award   by   the   Arbitration   Court   on   this ground   was   unwarranted.   The   underlying   reasoning   of   the Appellate Court and earlier, the Arbitration Court on this point is that  the Tribunal  went  beyond  the  contractual  term  in  awarding interest. The case of  G.C. Roy  (supra) and a later decision of this Court,   Reliance Cellulose Products Ltd. vs. ONGC Ltd.   [(2018) 9   SCC   266],   were   relied   upon   before   us   by   the   appellants   to sustain the Tribunal’s findings.  These decisions are sought to be distinguished   on   behalf   of   the   respondents   on   the   ground   that the   former   decision   related   to   interest   pendente   lite   and   both these cases were under the Arbitration Act, 1940. Under the said statute,   an   arbitrator   had   power   or   jurisdiction   to   grant   pre­ reference   interest   under   the   Interest   Act,   1978   as   also   pendente lite   and   future   interest.   Such   jurisdiction   stood   curbed   only   if express   terms   of   the   contract   precluded   payment   of   interest. Referring   to   another   authority,   the   Union   of   India   vs.   Bright Power   Projects   (India)   (P)   Ltd.   [(2015)   9   SCC   695],   this   Court highlighted the position of law on grant of interest under Section 31(7)   of   the   1996   Act.   In   the   case   of   Bright   Power   Projects (supra),   it   has   been   opined   by   this   Court   that   unless   otherwise 13 agreed by the parties, the Arbitral Tribunal can award interest at reasonable rate for a period commencing from that date when the cause   of   action   arises   till   the   date   of   the   award.     In   the   dispute which   forms   the   subject­matter   of   this   appeal,   being   the agreement, there was no specific exclusion of payment of interest on delayed payment in relation to the local currency component.  12 . On   the   other   hand,   the   specific   term   of   the   agreement entered into by and between the parties provided for  payment of interest on delayed payment as terms of the contract.   What was not   specifically   agreed  upon   was   the  rate  at   which   such   interest would   be   paid.   The   blank   space   in   the   “appendix   to   the   bid”,   in our   opinion,   cannot   be   construed   as   cancellation   of   the   clause providing for  payment of interest of delayed release of funds. We do   not   think   the   Appellate   Court   or   the   Arbitration   Court   was right   in   adopting   the   approach   that   by   not   specifying   the   blank space   provided   for   filling   in   the   interest   rate.   We   are   of   the   view that to come to such an inference, active exclusion of payment of interest   under   that   head   was   necessary   to   have   been incorporated   in   the   agreement.     Though   the   case   of   G.C.   Roy (supra)   was   delivered   in   a   dispute   to   which   the   1940   Act   was 14 applicable,   the   Constitution   Bench   of   this   Court   has   laid   down certain  general  proposition  or  principle  on   the  aspect  of  grant  of interest. This general proposition was referred to by the Tribunal. It   has   been   held   in   paragraph   43.1   of   the   Report   (in   the   case   of G.C. Roy ):­ “43.   The   question   still   remains   whether arbitrator   has   the   power   to   award   interest pendent   lite,   and   if   so   on   what   principle.   We must   reiterate   that   we   are   dealing   with   the situation   where   the   agreement   does   not provide   for   grant   of   such   interest   nor   does   it prohibit   such   grant.   In   other   words,   we   are dealing   with   a   case   where   the   agreement   is silent as to award of interest. On a conspectus of   aforementioned   decisions,   the   following principles emerge: (i) A person deprived of the use of money to which he is legitimately entitled has a right to be   compensated   for   the   deprivation,   call   it   by any   name.   It   may   be   called   interest, compensation   or   damages.   This   basic consideration   is   as   valid   for   the   period   the dispute is pending before the arbitrator as it is for   the   period   prior   to   the   arbitrator   entering upon   the   reference.   This   is   the   principle   of Section   34,   Civil   Procedure   Code   and   there   is no reason or principle to hold otherwise in the case of arbitrator.....” 13. The   underlying   principle   guiding   award   of   interest   is   that interest   payment   is   essentially   compensatory   in   nature.   But   as we   have   already   observed,   in   the   case   before   us,   interest   on delayed   payment   formed   part   of   the   contract   itself.     The 15 agreement   did   not   contain   any   express   exclusion   clause   on payment   of   interest   on   delayed   payment   whether   on   component of   payment   in   foreign   currency   or   local   currency.   We   accept   the reasoning   of   the   Tribunal   on   the   basis   of   which   it   rejected   the respondents’   plea   of   waiver.   This   was   a   finding   of   fact   on appreciation   of   materials   placed   before   the   Tribunal.   One   of   the reasons   behind   the   decisions   of   the   Appellate   Court   and Arbitration   Court   was   that   the   appellants,   while   bidding,   had given up their claims for interest. In substance, the respondents’ assertion is that the Tribunal went beyond the contractual terms, and   the   said   two   fora   sought   to   invoke   the   principle   of   law contained in the third sub­head of the “patent illegality” principle elaborated in the case of  Associate Builders  (supra). 14. The   Appeal   Court   accepted   reasoning   of   the   Arbitration Court   that   the   blank   portion   in   the   appendix   to   the   bid   would imply   “zero”   or   “nil”.     This   reasoning,   in   our   opinion,   is   flawed and   such   an   interpretation   of   the   agreement   would   actually   be contrary to and beyond the terms of the contract. The Tribunal in this case had already come to a factual finding on appreciation of evidence that there was no such implication. Such an exercise on the   part   of   the   Arbitration   Court   and   the   Appellate   Court   would 16 constitute   rewriting   the   contract,   which   is   impermissible.     The Tribunal   rejected   the   plea   of   waiver   and   we   have   reproduced   its reasoning   on   that   point.     We   cannot   hold   such   reasoning   to   be perverse   or   improbable   in   the   factual   background   of   the   present case.   The Tribunal in this case could have had awarded interest as a compensatory or equitable measure, as there was no clause providing   for   exclusion   or   ouster   of   interest   payment   on   delayed payment.   The   Tribunal   determined   the   rate   thereof   in   sub­ paragraphs   1.6   to   1.8   of   the   award.   This   part   of   the   award specifies:­ “1.6 It is, therefore, held that the Claimants are   entitled   to   interest   on   the   amount   as   due under   any   IPCs   issued   by   the   Engineer   or failing which, on the amounts as shown in the Claimants   monthly   statements   submitted   to the   Engineer   for   certification   and   when   were not   paid   or   had   been   withheld   by   the Respondents   and   such   interest   shall   be   paid by  the  Respondents for  the  period as 42  days after   the   claimants’   respective   monthly statements   had   been   submitted   to   the Engineer   for   certification   to   the   date   of payment   thereof   in   full.   The   arbitral   tribunal further holds that on the unpaid sums and for the   period   of   delay   in   the   payment   thereof   as stated hereinabove, the Respondents shall pay to the claimants interest at the rate of 1% per month   compounded   monthly   such   rate   being representative   of   the   prevalent   rate   of   access to money that the claimants were deprived of. 1.7 The   Arbitral   Tribunal   therefore   directs that   the   Respondents   shall   pay   to   the claimants   interest   on   the   unpaid   sum   of   Rs. 17 2,15,72,150/­   for   the   period   of   the   due   dates of   payment   till   the   actual   dates   of   full payment of such amount at the rate stated in para 1.6 above in respect of IPCs No. 2 & IPC No. 4. 1.8 The   Respondents   shall   further   pay   to the   claimants   such   interest   on   the   unpaid sums   in   respect   of   other   IPCs   No.   5   to   14 issued   by   the   Engineer   or   the   Claimants monthly statements submitted to the Engineer for   certification   for   the   period   from   the   due dates   of   payment   till   the   actual   dates   of   full payment at the rate as stated in hereinabove. The   respondents   are   also   directed   to  pay further interest at the rate of 12% per annum on   the   interest   amount   determined   pursuant to   para   1.7   and   1.8   hereinabove   from   such dates   of   payment   of   the   principal   amount   to the date of award.” 15 . The   Appellate   Court’s   rationale   that   such   blank   interest column   might   have   had   resulted   in   acceptance   of   the   bid   of   the appellants  as their  bid could have been  more competitive on  the assumption   that   the   other   bidders   might   have   had   pressed   for interest   in   that   column   is   not   acceptable   to   us.   We   do   not   find any material from which such a conclusion could be reached. No material has been shown to us from which it can be inferred that omission to fill in the blank space gave the appellants some kind of   competitive   edge   in   the   bid   process.   We   also   do   not   know   if other   bidders   had   left   the   space   blank   or   filled   the   same   with 18 specified rate. The Arbitration Court’s view, sustained by the High Court is tainted with an element of speculation on this point.  16 . We   do   not   find   any   flaw   in   the   reasoning   of   the   Arbitral Tribunal   that   the   contract   did   not   prohibit   the   award   of   interest in   respect   of   delayed   payment   in   local   currency   component specified   therein.     This   being   the   position,   in   our   opinion,   the contrary view expressed by the Arbitration Court in a proceeding under   Section   34   of   the   Act,   which   view   was   upheld   by   the Appellate   forum,   breaches   the   permissible   boundaries   for encroaching   upon   an   award   as   laid   down   in   Saw   Pipes   case (supra).  17. In   our   opinion,   the   view   taken   by   the   Tribunal   on consideration   of   the   contract   was   both   reasonable   and   possible view.     We,   however,   are   of   the   opinion   that   the   rate   at   which interest has been directed to be paid as contained in paragraphs 1.6   and   1.8   of   the   award,   which   we   have   reproduced   above,   are rather  excessive.   As the agreement is silent on the point of rate of   interest   but   provides   for   payment   of   interest   on   delayed payment,   the   Tribunal’s   exercise   of   fixing   the   rate   should   have been   on   the   basis   of   applying   the   principle   laid   down   in 19 paragraph   43.1.   in   the   case   of   G.C.   Roy   (supra).     The   said principle is applicable in a proceeding under the 1996 Act as well. This  principle has  been broadly  incorporated  in Section  31(7)  (a) of   the   1996   Act.     The   only   difference   between   the   situation contemplated in the aforesaid provision and the facts of this case is that the agreement involved is not silent on interest entitlement of the appellants on delayed payment but the agreement contains provision   for   such   payment.     Only   the   rate   at   which   interest would   be   payable   remained   unspecified.     In   our   view,   simple interest at the rate of 8% would be just and equitable on the sum left unpaid, calculated otherwise on the basis of sub­paragraphs 1.6. to 1.8 of the award. We, accordingly, set aside the judgment of   the   Division   Bench   of   the   High   Court   of   Kerala   impugned   in this appeal on the point of entitlement of the appellants to receive interest   on   delayed   payment   in   relation   to   local   currency component   of   the   contract.     As   a   consequence,   judgment   of   the Sixth   Additional   District   Judge,   Ernakulam,   shall   also   stand invalidated.   The   award   of   the   Tribunal   shall   stand   sustained   so far   as   direction   to   pay   interest   on   delayed   payment   of   the   local currency  component of the agreement is concerned, but the rate of   interest   on   the   sum   shall   be   computed   in   the   manner 20 prescribed   in   paragraphs   1.6,   1.7   and   1.8   and   shall   be   at   8% simple interest per annum.  18 . The appeal is allowed in the above terms. 19. There shall be no order as to costs.        .................................J.   (SURYA KANT) ...............................J.  (ANIRUDDHA BOSE) NEW DELHI APRIL 22, 2021 21