2021 INSC 0800 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 6768 of 2021 M.P. HOUSING AND INFRASTRUCTURE DEVELOPMENT  BOARD & ANR. .. Appellants Versus K.P. DWIVEDI .. Respondent WITH CIVIL APPEAL NO.6769 Of 2021 M.P. HOUSING AND INFRASTRUCTURE DEVELOPMENT  BOARD & ANR. .. Appellants Versus K.P. DWIVEDI .. Respondent WITH CIVIL APPEAL NO.6770 OF 2021 M.P. HOUSING AND INFRASTRUCTURE DEVELOPMENT  BOARD & ANR. .. Appellants Versus K.P. DWIVEDI .. Respondent 2 J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   08.05.2018   passed   by   the   High Court of Madhya Pradesh in Arbitration Revision Nos.11, 12 & 13   of   2017   by   which   the   High   Court   has   quashed   and   set aside   the   orders   passed   by   the   Madhya   Pradesh   Arbitration Tribunal, Bhopal and has directed the said Tribunal to decide the respective references on merits, Madhya Pradesh Housing and   Infrastructure   Development   Board   and   another   have preferred the present appeals. 2. As common question of law and facts arise in these group of   appeals,   all   these   appeals   are   decided   and   disposed   of together by this common judgment and order.   For the sake of convenience Civil Appeal No.6768 of 2021 arising out of Special Leave Petition No.32557 of 2018 arising out   of   the   impugned   judgment   and   order   passed   by   the   High Court   of   Madhya   Pradesh   in   Arbitration   Revision   No.13   of 3 2017   is   treated   and   considered   as   the   lead   matter   and   the facts in the said appeal are narrated which in nutshell are as under: 2.1 Appellants floated a tender  for construction of houses at Riviera   Town,   Near   MANIT   Square,   Bhopal.     Contract   was awarded   to   the   respondent   herein.     An   agreement   dated 15.07.2005   was   executed   between   the   appellants   and   the respondent.  In the year 2008, the disputes arose between the parties.     According   to   the   appellants,   the   respondent   was supposed   to   complete   the   work   within   18   months.     However, despite   granting   repeated   extensions,   the   contractor   failed   to complete the work, on account of which, appellants rescinded the   contract   by   invoking   clause   3   of   the   contract   agreement. Aggrieved   by   the   order   dated   30.06.2008,   rescinding   the contract, the respondent ­ contractor by invoking clause 29 of the   contract   agreement   filed   a   claim   petition   along   with granting extension of time upto 31.03.2009 before the Deputy Housing  Commissioner, Bhopal.    The respondent ­ contractor also   filed   a   writ   petition   before   the   High   Court   seeking 4 direction to permit him to complete the work.  High Court vide Order dated 20.08.2008 disposed of the said petition on a joint consensus  of   the   parties  that   the  dispute  shall   be  decided  by the   arbitrator   i.e.,   Housing   Commissioner,   M.P.   Housing Board   within   the   stipulated   period.     The   respondent   ­ contractor thereafter filed a modified claim before the Office of the   Housing   Commissioner   along   with   prayer   for   grant   of extension   of   time.     Thus,   the   respondent   ­   contractor participated in the arbitration proceedings before the Housing Commissioner,   M.P.   Housing   Board.     That   the   learned Arbitrator passed an award on 07.11.2008 rejecting the claim of   the   respondent   ­   contractor   and   granting   some   relief   in favour of the appellants. Instead of challenging the said award by   way   of   an   application   under   Section   34   of   the   Arbitration and   Conciliation   Act,   1996   (hereinafter   referred   to   as ‘Arbitration Act, 1996’), the respondent filed a fresh Reference Petition before the Madhya Pradesh Arbitration Tribunal under Section   7   of   the   Madhya   Pradesh   Madhyastham   Adhikaran, Vindhyachal,   Bhopal,   (hereinafter   referred   to   as   ‘the   1983 5 Act’).   The appellants filed their written statements on various grounds   along   with   preliminary   objections   including   that   the dispute has already been decided by the Arbitrator vide award dated   07.11.2008   which   was   duly   constituted   by   the   High Court   and   therefore,   the   fresh   claim   petition   for   the   same claim   before   the   M.P.   Arbitration   Tribunal,   Bhopal   was   not maintainable.  It was also submitted that the award passed by the Arbitrator  had already  achieved finality  and therefore, the dispute   for   the   said   claim   cannot   be   entertained   by   the Tribunal   subsequently.     Vide   order   dated   27.02.2017   the learned   M.P.   Arbitration   Tribunal,   Bhopal   dismissed   the   said claim/reference   as   not   maintainable   since   claim   made   by   the respondent   had   already   been   decided   by   the   Arbitrator appointed   by   the   High   Court   and   the   award   passed   by   the learned Arbitrator had achieved finality and so the dispute for the   said   claim   could   not   be   entertained   by   the   learned Tribunal subsequently. 3. Having   realized   that   the   earlier   order   dated   20.08.2008 passed   in   W.P.   No.9131   of   2008   by   which   the   dispute   was 6 referred   for   arbitration   to   the   Housing   Commissioner   would come   in   his   way,   as   an   afterthought,   the   respondent   ­ contractor   filed   a   review   petition   in   the   month   of   May,   2017 seeking   clarification   of   the   order   dated   20.08.2008   passed   in W.P.   No.9131   of   2008   to   the   extent   that   by   directing   the adjudication   of   the   dispute   by   the   Housing   Commissioner,   it did not take away the jurisdiction of learned Arbitral Tribunal constituted under  the 1983 Act.   It appears that in  the  mean time the full Bench of the High Court of Madhya Pradesh vide judgment   and   order   dated   05.05.2017   held   that   if   an agreement   falls   within   the   definition   of   ‘works   contract’   then the   dispute   arising   from   such   an   agreement   shall   be adjudicated   by   the   Tribunal   under   the   1983   Act.   The   review application   was   opposed   by   the   appellants.     Vide   order   dated 07.09.2017,   the   High   Court   dismissed   the   review   petition   by observing   that   the   case   did   not   fall   within   the   review jurisdiction of the Court under Order 47 Rule 1, CPC. 3.1 That   after   the   dismissal   of   the   review   petition,   the respondent   ­   contractor   filed   the   present   Arbitration   Revision 7 Petition   before   the   High   Court   under   Section   19   of   the   1983 Act challenging the order passed by the learned Tribunal dated 27.02.2017   dismissing   the   claim/reference   as   not maintainable.   By the impugned judgment and order the High Court has allowed the said revision and has quashed and set aside   the   order   passed   by   the   learned   Tribunal   dated 27.02.2017   and   has   directed   the   learned   Arbitral   Tribunal constituted   under   the   1983   Act   to  decide  the   reference/claim on merits and in accordance with law. 4. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   passed   by   the   High   Court,   M.P.   Housing and   Infrastructure   Development   Board   has   preferred   the present appeal.  5. Shri   Bharat   Singh,   learned   AAG   has   appeared   for   the appellants and Shri Kavin Gulati, learned Senior Advocate has appeared   for   the   respondent   ­   contractor   in   the   respective appeals. 8 6. Shri   Bharat   Singh,   learned   counsel   appearing   on   behalf of the appellants has vehemently submitted that the impugned judgment   and   order   passed   by   the   High   Court   quashing   and setting aside the order passed by the learned Arbitral Tribunal dated   27.02.2017   by   which   the   learned   Arbitral   Tribunal dismissed the reference/claim petition filed by the respondent ­   contractor   as  not   maintainable,   in   view   of   the   earlier   award passed   by   the   learned   Arbitrator   and   directing   the   learned Arbitral Tribunal to entertain the claim reference and to decide the same on merits is unsustainable in law as well as on facts. 6.1 It is urged by learned counsel appearing on behalf of the appellants   that   the   High   Court   while   passing   the   impugned judgment and order has not at all appreciated and considered the   fact   that   earlier   the   dispute   between   the   parties   was referred to the Arbitrator­ Housing Commissioner by the High Court   and   that   too   in   the   petition   filed   by   the   respondent   ­ contractor   himself.     It   is   submitted   that   the   High   Court   has not   at   all   appreciated   the   fact   that   as   such   the   learned Arbitrator appointed pursuant to the order passed by the High 9 Court   had   passed   an   award   which   had   attained   finality inasmuch   as   the   said   award   had   not   been   challenged   by   the respondent – contractor by way of appeal under Section 34 of the Arbitration Act, 1996. 6.2 It is contended that the learned Arbitrator had passed an award   and   the   only   remedy   available   to   the   respondent   ­ contractor   was   to   challenge   the   same   by   way   of   an   appeal under   Section   34   of   the   Arbitration   Act,   1996,   which   remedy the respondent ­ contractor had failed to avail.  It is submitted that   instead   he   filed   a   fresh   claim   petition   before   the   learned Arbitral   Tribunal   constituted   under   the   1983   Act   which   as such and as rightly observed by the Arbitral Tribunal was not maintainable.   6.3 It is further submitted that the order passed by the High Court   referring   the   dispute   between   the   parties   to   the Arbitrator   ­   Housing   Commissioner   was   a   consent   order   and the   same   was   as   per   the   relevant   arbitration   clause   in   the agreement entered into between the parties. 10 6.4 It   is   further   urged   that   even   subsequent   to   the   order passed by the Arbitral Tribunal dated 27.02.2017, with a mala fide  intention  as  an   afterthought,  the  respondent  ­  contractor filed a review application before the High Court challenging the consent   order   dated   20.08.2008   i.e.,   after   a   period   of   9   years of  the   order   and  the  said  review  petition   had  also  came to   be dismissed   by   the   High   Court.     It   is   submitted   that   even dismissal   of   the   review   petition   had   also   attained   the   finality and   the   same   was   not   carried   further.     It   is   urged   that therefore,   it   was   not   open   for   the   respondent   –   contractor   to file a fresh claim petition for the same claim which was made before   the   learned   Arbitrator   ­   Housing   Commissioner constituted pursuant the order passed by the High Court. 6.5 It is submitted that in the case of  Madhya Pradesh Rural Road   Development   Authority   and   Another   vs.   L.G. Chaudhary  Engineers  and   Contractors , (2018) 10 SCC  826, relating   to   the   issue   of   jurisdiction   of   the   M.P.   Tribunal,   this Hon’ble Court has categorically held that if no objection to the jurisdiction of the arbitration was taken at the relevant stage, 11 that   award   cannot   be   annulled   only   on   that   ground.     It   is urged that in the present case no such objection was raised by the   respondent   ­ contractor   at  the  relevant  stage.    It  is  urged that   in   fact,   the   entire   proceedings   before   the   Arbitrator   ­ Housing  Commissioner  was  at  the behest  of the  respondent ­ contractor, as it was he who filed the writ petition culminating in the consent order appointing an arbitrator, and then filed a claim. 6.6 It is contended that even a fresh reference petition by the respondent ­ contractor is also not maintainable in view of the principle   of   Issue   Estoppel.     Reliance   is   placed   on   the decisions   of   this   Court   in   Hope   Plantations   Ltd.   vs   Taluk Land  Board,  Peermade  and   Another,   (1999) 5 SCC  590 and Bhanu Kumar Jain vs Archana Kumar and Another , (2005) 1 SCC 787. 6.7 It is further contended that the claim of the respondent ­ contractor that the judgment passed by the High Court in the year   2008  was   contrary   to   law   and  cannot   confer  jurisdiction 12 on the arbitrator is misconceived and erroneous for the reason that the order was passed with consent and even if the order is wrong, it will continue to bind the parties until and unless it is set   aside   by   a   competent   court.     Reliance   is   placed   on   the decisions of this Court in the case of  Pushpa Devi Bhagat (D) Th. LR. Sadhna Rai (Smt.) vs. Rajinder Singh & Ors.,  (2006) 5   SCC   566   (para   17)   and   Rafique   Bibi   (Dead)   By   Lrs.   vs. Sayed   Waliuddin   (Dead)   by   LRs   and   others,   (2004)   1   SCC 287 (paras 7 and 8). 7. Making   the   above   submissions   and   relying   upon   the above decisions, it is prayed to allow the present appeals and set   aside   the   impugned   judgment   and   orders   passed   by   the High Court. 8. Present   appeals   are   vehemently   opposed   by   Shri   Kavin Gulati,   learned   Senior   Advocate   appearing   on   behalf   of respondent – contractor.  It is submitted that the 1983 Act is a Special Act providing for statutory and compulsory arbitration under the said Act for disputes pertaining to ‘works contract’. 13 It   is   submitted   that   Section   7   of   the   Act   provides   that   either party   to   a   ‘works   contract’….   shall   irrespective   of   the   fact whether   the   agreement   contains   an   arbitration   clause   or   not, refer   in   writing   the   dispute   to   the   Tribunal.     It   is   contended that   the   term   ‘dispute’   is   defined   in   Section   2(d)   to   mean   a claim having a value of Rs.50,000/­ or more.   It is contended that   therefore   the   claims   above   Rs.50,000/­   are   to   be compulsorily   brought   before   the   Tribunal   constituted   under Section 3 of the 1983 Act. 8.1 It is urged that even as per Section 7B of the 1983 Act no dispute can be referred to the Arbitration Tribunal unless the dispute is first referred for decision of the final authority under the   scope   of   the   term   ‘works   contract’.     It   is   only   once   a decision   is   made   or   if   the   authority   fails   to   make   a   decision can a claim be preferred before the Tribunal. 8.2 It is submitted that the 1983 Act is a Special Act insofar as the State of M.P. is concerned, and therefore it will prevail over   the   provisions   of   the   Arbitration   Act,   1996.     Reliance   is placed on the decision of this Court in the case of   M.P. Rural 14 Road  Development Authority and Anr.  vs.  L.G. Chaudhary Engineers   &   Contractors   reported   in   (2012)   3   SCC   495   and the   subsequent   decision   in   M.P.   Rural   Road   Development Authority   and   Anr.   vs.   L.G.   Chaudhary   Engineers   & Contractors  reported in (2018) 10 SCC 826. 8.3 It is submitted that the full Bench of the Madhya Pradesh High   Court   has   also  taken   the   same   view   in   the   case   of   Viva Highways   Ltd.   vs.   MP   Rural   Road   Development Corporation   Ltd.   in   AA   No.   14   of   2017   and   connected matters.     It   is   submitted   that   the   said   judgment   has   been approved by this Hon’ble Court in the case of  M/s Essel Infra Projects Ltd. vs. The State of MP   in Civil Appeal No.4250 of 2018. 8.4 It   is   submitted   that   in   the   present   case,   arbitration clause contained in Clause 29 of the Agreement contemplates a two­stage adjudication.   At the first stage a reference has to be   made   to   the   Deputy   Housing   Commissioner   for   his decision.   If the amount is above Rs.25,000/­ then the papers 15 have   to   be   placed   before   the   Housing   Commissioner.     This constitutes the first stage. The second stage then contemplates that, if the parties are aggrieved by the decision of the Deputy Housing Commissioner, then the dispute will be referred to the Additional   Housing   Commissioner   subject   to   the   jurisdiction and limitations in accordance with the provisions of the 1983 Act.     It   is   submitted   that   even   the   Additional   Commissioner can   only   deal   with   the   disputes   which   are   only   below Rs.50,000/­   as   disputes   above   that   amount   are   statutorily referable to the arbitration by the learned Tribunal as is clear from Sections 3, 7, 2(d) and 7B of the 1983 Act. 8.5 It   is   submitted   that   in   the   present   case,   the   contract   in question   was   terminated   on   30.06.2008   and   a   claim   was preferred   before   the   Deputy   Housing   Commissioner   on 11.07.2008.     Since   the   contract   was   terminated   and   the appellants  herein   were   inviting   fresh   tenders  and   also   seizing the   machinery   and   material   of   the   respondent   ­   contractor,   a Writ Petition was filed bearing no.9131 of 2008 before the High Court   to   expedite   the   conclusion   of   the   first   stage   of 16 adjudication,   under   the   threat   of   imminent   monetary   losses. It is submitted that the Hon’ble High Court by its order dated 20.08.2008 after recording the submissions of the respondent – contractor directed the Housing Commissioner to decide the dispute   within   the   period   stipulated   in   the   agreement.     It   is submitted   that   as   there   was   delay   by   the   Deputy   Housing Commissioner   in   taking   the   decision,   a   direction   was   to   the Housing   Commissioner  to   decide   the   issue,  as   the   amount   in dispute was more than Rs.25,000/­ and it is only the Housing Commissioner   who   could   take   a   decision   as   per   Clause   29   of the   Contract.     Liberty   was   also   granted   by   the   High   Court   to both parties to seek a redressal of their grievances against the final outcome by approaching the court of law.  It is submitted that thus it can be seen that the direction of the Hon’ble High Court   was   consistent   with   Clause   29   as   this   represented   a decision which would be the first stage of resolution of dispute as   per   Clause   29.     It   is   submitted   that   the   Housing Commissioner   by   an   order   dated   07.11.2008   by   an   ex­parte order   dismissed   the   claims   of   the   respondent   –   contractor. 17 Immediately   thereafter,   in   line   with   Clause   29   of   the Agreement and Sections 7 and 7B of the 1983 Act, a reference was preferred by the respondent – contractor herein under the 1983   Act.     It   is   contended   that   the   decision   of   the   Housing Commissioner   dated   07.11.2008   cannot   be   said   to   be   a decision under the Arbitration Act, 1996.  It is therefore urged that   the   respondent   was   not   required   to   file   the   objections under Section 34 of the Arbitration Act, 1996 as contended on behalf of the appellants. It is submitted that a reference filed by the respondent – contractor   after   the   order   of   the   Housing   Commissioner   was maintainable   only   after   the   order   of   the   Housing Commissioner   dated   07.11.2008   and   not   before   that.     It   is therefore   submitted   that   the   respondent   –   contractor   has acted   strictly   in   accordance   with   Sections   7   and   7B   of   the 1983 Act read with Clause 29 of the Contract.   8.6 Alternatively,   it   is   submitted   assuming   that   even   if   the order   of   the   Housing   Commissioner   dated   07.11.2008   is considered   to   be   under   the   Arbitration   Act,   1996,   the   same 18 would be non­est as any arbitration relating to ‘works contract’ in   M.P.   could   only   be   under   the   1983   Act.     The   fact   of   the respondent – contractor having consented to appear before the Housing   Commissioner   would   be   immaterial   as   the proceedings   under   the   Arbitration   Act,   1996   were   without jurisdiction   and   void   ab­initio.     Reliance   is   placed   on   the decision   of   this   Court   in   Hindustan   Zinc   Ltd.   vs.   Ajmer Vidyut Vitran Nigam Ltd. , (2019) 17 SCC 82. Relying  upon  the  above decisions  it is prayed to  dismiss the present appeals. 9. Heard   learned   counsel   for   the   respective   parties   at length. 10. The   short   question   which   is   posed   before   this   Court   for consideration is, whether, in view of the award declared by the Housing   Commissioner,   M.P.   Housing   Board,   who   was appointed   as   an   arbitrator   pursuant   to   the   order   passed   by the   High  Court  in  Writ  Petition  No.9131  of  2008,  was  it  open for   the   respondent   –   contractor   thereafter   to   file   a   reference 19 before   M.P.   Arbitration   Tribunal   with   respect   to   the   very claim/claims   which   were   the   subject   matter   of   arbitration before the Arbitrator – Housing Commissioner.  It   is   the   case   on   behalf   of   the   respondent   –   contractor that as the contract was a ‘works contract’ and therefore, the dispute   between   the   appellants   and   the   respondent   – contractor   could   only   be   decided   by   the   learned   Arbitral Tribunal   constituted   under   the   1983   Act,   therefore,   the Housing   Commissioner   had   no   authority   to   act   as   an arbitrator and decide the dispute between the parties and the award   passed   by   the   Arbitrator   ­   Housing   Commissioner   can be said to be non­est and wholly without jurisdiction. 11. While   considering   the   aforesaid   issue   and   the submissions   made   by   the   learned   counsel   of   the   respective parties,   first   of   all   the   reliefs   which   were   prayed   by   the respondent – contractor in Writ Petition No.9131 of 2008 and the   respective   claims   made   by   the   respondent   –   contractor before the High Court in Writ Petition No. 9131 of 2008, before 20 the Arbitrator – Housing Commissioner and before the learned Arbitral Tribunal are required to be referred to and considered. 11.1 In   the   Writ   Petition   No.9131   of   2008   the   respondent   – contractor prayed for the following reliefs:  (a) “ To   direct   the   Respondents   to   complete   the arbitration proceedings. (b) To   direct   the   Respondents   not   to   cancel   the agreement   and   be   permitted   the   Petitioner   to complete   the   work   and   quash   the   order   of tender   dated   20.07.2008   (Annexure   P/22)   and dated 27.07.2008 Annexure P/23). (c) Set aside the order dated 30.06.2007 (Annexure P/19) passed by the Executive Engineer. (d) To direct the Respondents to pay the amount of outstanding   dues   of   Rs.   17835925.00   with interest and compensation of ten crores. (e) To   direct   the   Respondents   not   to   award   the contract to any other person and also direct the Respondents   to   decide   the   arbitration,   after affording   the   proper   opportunity   to   the Petitioner. (f) To call the relevant records (g) Any   other   order/   orders,   directions   which   this Hon'ble Court deems fit and proper may kindly be also granted.” 21 11.2 That thereafter the High Court passed the following order dated 20.08.2008: “ Shri Sameer Seth, Counsel for the Petitioner. Shri   T.S.   Ruprah,   Sr.   Counsel   with   Shri   Harmeet Singh,   Counsel   for   Respondents/   M.P.   Housing Board.  Learned   counsel   for   the   Petitioner   fairly   stated that   the   arbitration   clause   in   the   agreement   has been   invoked   by   submitting   reference   vide Annexure   P20.  He   drew  attention  of  this   Court  to the   prayer   for   interim   relief   regarding   restraining from   inviting   tender   for   the   remaining   work.   He stated   at   Bar   that   no   order   has   been   passed   on the prayer for interim relief.  This   being   so,   this   petition   is   disposed   of   with   a joint   consensus   of   the   learned   Counsel   for   the parties in the following manner:­  (i) The arbitrator i.e. Housing Commissioner, M.P. Housing   Board   would   decide   the   dispute   in arbitration   within   the   period   stipulated   in   the agreement.  (ii)   A   decision   on   the   interim   prayer   made   on   the interim   page­25   of   the   reference   (Annexure   P20) would   be   taken   within   a   period   of   one   week   from today.  (iii) Till then no work order be issued pursuant to the fresh tender.  (iv)   Petitioner   would   also   be   at   liberty   to   move   a separate application within three days with regard to   the   relief   granted   vide   interim   order   dated 07.08.2008.   A   decision   on   such   application,   if filed,   would   be   taken   in   an   expeditious   manner 22 preferably   within   a   week.   Interim   order   dated 07.08.2008 shall continue to operate till a decision on such interim application is taken.  Petition, accordingly stands disposed of with an observation that the aggrieved party, in case of grievance   against   the   final   outcome,   shall   have   a right to approach the Court of law.” 11.3 Thereafter it was the respondent – contractor who himself submitted   the   claim   before   the   Arbitrator   –   Housing Commissioner. The Arbitrator ­ Housing Commissioner issued notice   upon   the   respondent   –   contractor.     However,   after submitting   the   claims,   the   respondent   –   contractor   did   not appear before the learned Arbitrator  – Housing  Commissioner and consequently on appreciation of evidence and considering the submissions made on behalf of the appellant, the learned Arbitrator   –   Housing   Commissioner   passed   an   award   dated 07.11.2008.     Subsequently,   respondent   –   contractor   filed   a reference   before   the   learned   Arbitral   Tribunal   constituted under   the   provisions   of   1983   Act   making   the   very   claims which   were   made   before   the   High   Court   in   Writ   Petition No.9131 of 2008 as well as made before the learned Arbitrator – Housing Commissioner.   23 At   this   stage,   it   is   required   to   be   noted   that   in   the Reference  Petition   there  was  no  reference  to   the  order  passed by   the   High   Court   in   Writ   Petition   No.9131   of   2008   referring the   disputes   between   the   parties   to   the   Arbitrator   –   Housing Commissioner and thereafter submitting the claims before the Housing   Commissioner   and   the   award   passed   by   the   learned Arbitrator   –   Housing   Commissioner   dated   07.11.2008.   A detailed   written   statement   was   filed.   The   relevant   extracts   of the written statement are as under: 1. “ The   claim   was   also   filed   by   the   petitioner   to the   Housing   Commissioner   of   Respondents which   was   duly   decided   complying   with   the directions of the Hon'ble High Court of M.P. 2. The   Hon'ble   High   Court   by   Order   dated 20.08.2008   in   Writ   Petition   No.   9131/2008 directed   the   Commissioner   of   M.P.   Housing Board to decide the application of interim stay filed   by   the   Contractor   before   re­tendering   of the works. The Directions were also issued for final hearing under clause 29 of the agreement with in the provision of agreement. The Hon'ble Commissioner   had   fully   complied   with   the directions   of   the   Hon'ble   High   Court   and   the Contractor   was   duly   notice   but   even   than   the Contractor   did   not   take   any   pains   even   to   see the order of Commissioner dt. 07.11.08, which was   passed   by   him   in   compliance   with   the directions of the Hon'ble High Court. 24 3. The petitioner is not entitled to claim any relief as   he   has   not   come   before   this   Hon'ble   M.P. Arbitration  Tribunal with clean hands and the facts   of   paramount   importance   have   been deliberately suppressed by the petitioner in the said petition. 4. That   as   per   the   directions   order   by   Hon.   High Court,   the   matter   has   already   been   decided and   award   has   already   been   passed   and   duly acknowledged   by   the   petitioner   hence   the petition filed before the Hon'ble MP Arbitration Tribunal   deserved   to   be   dismissed,   no   relief can be claimed. 5. That   the   petitioner   has   duly   accepted   the award as it evident from his action that he has accepted   the   payment   so   ordered   by   the Arbitrator   the   Housing   Commissioner   in   the said   award.   In   compliance   with   the   award dated 07.11.2008 passed by the Commissioner the   petitioner   has   already   received   the payment   as   per   award   as   is   evident   from   the letter   dated   02.11.2009   the   award   so   received is   Rs.   3,57,000/­   in   total   through   cheque dated 02.01.2009. 6. That   from   the   action   and   reactions   of petitioner   it   is   evident   that   the   petitioner   has accepted   the   award   without   challenging   it before the appropriate court prior to  accepting the payments awarded by the Arbitrator in the light of orders of Hon'ble High Court has been accepted and agreed by the Petitioner. Keeping in   view   of   this   legal   proceedings,   this   petition of   the   Petitioner   does   not   even   deserves   for admission   as   the   final   adjudication   was complete   by   the   Order   of   the   Commissioner, M.P.   Housing   Board,   issued   under   the directions of the Hon'ble High Court.” 25 11.4 That   the   appellants   filed   I.A.   No.1   raising   preliminary issues   with   respect   to   maintainability   of   the   reference   before the   learned   Tribunal.     The   learned   Arbitral   Tribunal   framed the following preliminary issues: “ (i)   Whether   the   Petitioner   has   complied   with provisions   of   clause   29   before   approaching   this Tribunal?  (ii)   Whether   the   Petitioner   has   no   locus   standi   to file   the   petition   when   the   appointed   arbitrator   by the   Hon'ble   High   Court   with   consent   passed   the award dated 07.11.2008 and acted upon?” 11.5 That   by   a   detailed   order   and   considering   the   order passed   by   the   High   Court   dated   20.08.2008   referring   the disputes   between   the   parties   to   the   Arbitrator   –   Housing Commissioner; the claims made before the High Court as well as   before   the   learned   Tribunal   dismissed   the   reference   by holding that the Reference Petition is not maintainable.  While dismissing  the Reference Petition as not maintainable in para 18, the learned Arbitral Tribunal observed as under: “ On   perusal   of   the   order   dated   20.08.2008   (Ex. D/18)   passed  by  the  Hon'ble  High  Court it  seems that the said order was passed with the consent of both   the   parties.   The   order   indicates   that   the Housing   Commissioner   was   appointed   as 26 arbitrator   to   decide   the   dispute   between   the parties.   The   contention   of   the   learned   Counsel   of the Petitioner that the Housing Commissioner was directed to decide the Petitioner's quantified claim by invoking clause 29 as competent authority does not   appear   to   be   acceptable   because   the   Housing Commissioner has been designated in the order as the   Arbitrator.   Moreover,   the   Housing Commissioner   was   not   directed   to   decide   the dispute   as   competent   authority.   Apart   from   this, under   clause   29   there   are   only   two   competent authorities,   first,   is   Dy.   Housing   Commissioner and if he fails to decide the dispute within 60 days second   is   Additional   Housing   Commissioner. There   is   no   provision   to   decide   the   quantified claim   by   the   3 rd   competent   authority.   Besides   it, Hon'ble   High   Court   has   no   power   to   create/ appoint   a   third   competent   authority   by   invoking the power clause 29 of the agreement, but Hon'ble High Court has the power to appoint an arbitrator under   Section   11   (6)   of   the   Act,   1996.   Therefore, keeping  in  view the aforesaid  facts,  it can only  be inferred that the Hon'ble High Court exercising the power   vested   in   it   under   Article   227   of   the Constitution   of   India   appointed   the   Housing Commissioner as Arbitrator to decide the dispute. The     submission   of   the   learned   Counsel   for   the Petitioner   that   appointment   of   Arbitrator   is without   jurisdiction   and   the   said   order   dated 20.08.2008 does not have over riding effect on the provisions   of   the   Act,   1983   and   the   said   order being   per   incurium   has   no   force   appears   to   be sound but this Tribunal has no power to say that the order dated 20.08.2008 passed by the Hon'ble High   Court   in   writ   jurisdiction   is   without jurisdiction   and   has   effect   of   nullity   because   this Tribunal is subordinate of the Hon'ble High Court which has supervisory  power over  it under Article 227   of   Constitution   of   India.  Moreover,   the   award passed by this Tribunal is challengeable before the Hon'ble   High   Court   under   Section   19   of   the   Act, 27 1983   by   the   Civil   Revision.   If   the   Petitioner   was not   satisfied   with   the   order   dated   20.08.2008 passed   by   the   Hon'ble   High   Court,   the   propriety and   the   legality   of   the   said   order   ought   to   have been   challenged   by   the   Petitioner   before   the competent   forum   but   it   was   not   done   so. Moreover,   the   said   order   was   passed   with   the consent   of   both   the   parties.   In   the   said circumstances,   this   Tribunal   is   bound   to   accept the   order   passed   by   the   Hon'ble   High   Court.   On the basis of the aforesaid facts and circumstances of the  case,  it can be safely  inferred that Housing Commissioner was appointed by the Hon'ble High Court to decide the dispute between the parties as the   Arbitrator   who   decided   the   same   vide   award dated 07.11.2008. The legality and the propriety of the   said   award   could   have   been   challenged   by filing appeal under Section 34 of the Act, 1996 but the   Petitioner   failed   to   do   so,   consequently,   the said   award   had   achieved   finality   before   filing   the reference   petition.   Once   the   dispute   between   the parties had already been decided by the competent Arbitrator,   the   same   dispute   cannot   be   reagitated before this Tribunal  by  the Petitioner.  the Hon'ble High Court in the case of Ditya (supra) elaborately discussing in para 12 has held that even a wrong decisions are taken which is contrary to the law is binding upon the parties unless and until it is set aside   in   the   appeal   or   by   the   other   remedy provided under the clause.” 12. After the aforesaid order dated 27.02.2017 passed by the learned   Tribunal   holding   that   the   reference   petition   was   not maintainable   in   view   of   the   earlier   order   passed   by   the   High Court   dated   20.08.2008   passed   in   Writ   Petition   No.9131   of 2008   directing   the   adjudication   of   the   dispute   by   the 28 Arbitrator   –   Housing   Commissioner,   the   respondent   – contractor filed a review petition before the High Court, having realized   that   the   order   dated   20.08.2008   passed   in   the   Writ Petition No.9131 of 2008 will come in his way in pursuing the reference petition before the learned Arbitral Tribunal, seeking clarification of the order passed in W.P. No.9131 of 2008 to the extent that by directing the adjudication of the dispute by the Housing Commissioner, it does not take away the jurisdiction of   the   learned   Arbitral   Tribunal   constituted   under   the   Act 1983.  The said review petition was opposed by the appellants. Vide   order   dated   07.09.2017   the   High   Court   dismissed   the said   review   petition.     Thereafter   the   respondent   –   contractor filed   the   revision   application   before   the   High   Court   under Section 19 of the 1983 Act being Arbitration Revision No.13 of 2017   challenging   the   order   dated   27.02.2017   passed   by   the learned   Arbitral   Tribunal   dismissing   the   reference   petition   as not  maintainable.   By  the  impugned  judgment  and order,  the High   Court,   relying   upon   the   subsequent   decision   of   the   full Bench has set aside the order passed by the learned Tribunal 29 on 27.02.2017 and has directed the learned Arbitral Tribunal to decide the reference on merit.  The impugned judgment and order   passed   by   the   High   Court   in   A.R.   No.13   of   2017   is   the subject matter of present appeal. 13. At the outset, it is required to be noted that as such the earlier   order   passed   by   the   High   Court   in   Writ   Petition No.9131   of   2008,   by   which   the   dispute   between   the   parties was  referred to  the  Arbitrator   – Housing   Commissioner  was  a consent   order.       It   was   the   respondent   –   contractor   who   filed the   Writ   Petition   No.9131   of   2008   submitting   that   he   has invoked   the   arbitration   clause.     Thereafter   the   respondent   – contractor submitted the claim before the Arbitrator – Housing Commissioner   who   passed   an   award.     The   respondent   – contractor   did   not   challenge   the   award   passed   by   the Arbitrator – Housing Commissioner and therefore, as such the award passed by the Arbitrator – Housing Commissioner dated 07.11.2008 has attained finality.   30 14. The   case   of   the   respondent   –   contractor   that   the   earlier order   passed   by   the   High   Court   dated   20.08.2008   passed   in Writ   Petition   No.9131   of   2008,   referring   the   dispute   between the   parties   for   adjudication   to   the   Arbitrator   –   Housing Commissioner   and   thereafter   the   award   declared   by   the Arbitrator – Housing Commissioner dated 07.11.2008 are non­ est   and   void   and   therefore,   it   was   open   for   the   contractor   to file   a   fresh   reference   petition   before   the   learned   Arbitral Tribunal under Section 7 of the 1983 Act, cannot be accepted for the following reasons: (i)     It was the respondent – contractor who approached the High   Court   by   filing   Writ   Petition   No.9131   of   2008 submitting that he has invoked the arbitration clause; (ii)       The   order   passed   by   the   High   Court   dated 20.08.2008   passed   in   Writ   Petition   No.9131   of   2008 referring   the   dispute   between   the   parties   to   the Arbitrator   –   Housing   Commissioner   was   a   consent order; 31 (iii) Thereafter   the   respondent   –   contractor   submitted   the claims   before   the   learned   Arbitrator   –   Housing Commissioner; (iv) The   learned   Arbitrator   –   Housing   Commissioner passed an award which has attained the finality; (v)         That   the   review   petition   filed   by   the   contractor   for clarification   of   the   order   dated   20.08.2008   passed   in Writ   Petition   No.9131   of   2008   to   clarify   the   aforesaid order  to  the extent  that  it  did not  take away  the right of   the   contractor   to   file   the   reference   petition   before the learned Arbitral Tribunal under the 1983 Act came to be rejected and the same also attained finality; (vi) The   claims   submitted   before   the   Arbitrator   –   Housing Commissioner;   before   the   High   Court   in   Writ   Petition No.9131   of   2008;   and   the   claim   submitted   in Reference Petition before the learned Arbitral Tribunal under the 1983 Act are the same without any change; 32 (vii) In the subsequent reference petition before the learned Arbitral   Tribunal   under   the   1983   Act   there   was   no reference to the earlier order passed by the High Court in  Writ  Petition  No.9131 of  2008 referring  the  dispute between   the   parties   for   adjudication   to   Arbitrator   – Housing   Commissioner   and   the   award   passed   by   the Arbitrator   –   Housing   Commissioner.     Thus,   there   was a   suppression   on   the   part   of   the   respondent   – contractor; (viii) The order passed by the High Court dated 20.08.2008 passed   in   Writ   Petition   No.9131   of   2008   referring   the dispute   between   the   parties   for   adjudication   to   the Arbitrator   –   Housing   Commissioner   as   such   was   a consent   order   and   thereafter   the   contractor participated   in   the   arbitration   proceedings   before   the Arbitrator   –  Housing  Commissioner   by  submitting   the claim is binding  between the parties on the ground of ‘issue estoppel’.  33 15. In  the case of   Bhanu  Kumar  Jain   (supra)   it  is  observed and   held   that   a   cause   of   action   estoppel   arises   where   in   two different   proceedings   identical   issues   are   raised,   in   which event, the latter proceedings between the same parties shall be dealt   with   similarly   as   was   done   in   the   previous   proceedings. In   such   an   event,   the   bar   is   absolute   in   relation   to   all   points decided save and except allegation of fraud and collusion. 16. Apart   from   the   fact   that   the   award   declared   by   the Arbitrator – Housing Commissioner was not challenged by the respondent – contractor, even, so long as the said award is not challenged   before   the   higher   forum   the   same   is   binding between the parties.   Even the award or a nullity order has to be challenged before the appropriate forum/higher  forum.   In the present case it cannot be said that there was a total lack of jurisdiction   of   the   Arbitrator   –   Housing   Commissioner   in passing   the   award   as   it   was   the   High   Court   who   passed   the order   with   consent   referring   the   dispute   between   the   parties for the adjudication to the Arbitrator – Housing Commissioner. Therefore, unless and until it was challenged by the contractor 34 before   the   higher   forum,   the   respondent   –   contractor   cannot be   permitted   to   ignore   and/or   to   avoid   the   award   passed   by the Arbitrator – Housing Commissioner dated 07.11.2008. 17. Even otherwise, it is required to be noted that what was filed before the High Court was the revision application filed by the  contractor  under  Section  19  of the  1983  Act rejecting   the reference petition as not maintainable.  Section 19 of the 1983 Act reads as under: “ 19.   High   Court's   power   of   revision.   –   The   High Court may   suo motu   at any time or an application for revision made to  it within three  months of the award by an aggrieved party, call for the record of any case in which an award has been made under this   Act   by   issuing   a   requisition   to   the   Tribunal and upon receipt of such requisition, the Tribunal shall   send   or   cause   to   be   sent   to   that   Court   the concerned award and record thereof; Provided   that   any   application   for   revision   may   be admitted   after   the   prescribed   period   of   three months,   if   the   applicant   satisfied   the   High   Court that he had sufficient cause for not preferring the revision with such period. Explanation:   ­   The   fact   that   the   applicant   was misled   by   any   order,   practice   or   judgment   or   the High   Court   in   ascertaining   or   computing   the prescribed   period   may   be   sufficient   cause   within the meaning of this sub­section. 35 (2)   If   it   appears   to   the   High   Court   that   the Tribunal­ (a)  has   exercised   a   jurisdiction   not   vested   in   it by law; or (b)  has failed to exercise a jurisdiction so vested; or (c)  has   acted   in   exercise   of   its   jurisdiction illegally, or with material irregularity; or (d)  has   misconducted   itself   or   the   proceedings; or (e)  has   made   an   award   which   is   invalid   or   has been   improperly   procured   by   any   party   to the proceedings, the   High   Court   may   make   such   order   in   the   case as it thinks fit. (3)   The   High   Court   shall   in   deciding   any   revision under   this   section   exercise   the   same   powers   and follow  the  same procedure as  far  as may  be, as  it does   in   deciding   a   revision   under   Section   115   of the Code of Civil Procedure 1908 (No. 5 of 1908). (4) The High Court shall cause a copy of its order in revision to be certified to the Tribunal. Explanation.   ­ For the purposes of this section, an award shall include an 'interim' award.” Therefore,   as   per   Section   19   of   the   1983   Act,   Revision Application   to   the   High   Court   shall   be   maintainable   only against   the   award   passed   by   the   learned   Arbitral   Tribunal. Therefore,  prima facie  it appears that as such the order passed by the learned Arbitral Tribunal rejecting the reference petition 36 was not maintainable as by order dated 27.02.2017, no award was   passed   by   the   Tribunal.     However,   as   no   such   objection was raised before the High Court and no submission has been made by the parties, we   rest the   matter there.  18. Even   otherwise   it   is   required   to   be   noted   that   while passing   the   impugned   judgment   and   order,   the   High   Court has   not   set   aside   the   award   passed   by   the   Arbitrator   – Housing   Commissioner   dated   07.11.2008.     Therefore, technically   speaking   the   award   passed   by   the   Arbitrator   – Housing   Commissioner   dated   07.11.2008   stands   even   today. It is binding between the parties.  So long as the award passed by   the   Arbitrator   –   Housing   Commissioner   dated   07.11.2008 s tands, there cannot be any subsequent fresh proceeding with respect   to   the   same   claims   which   were   considered   and adjudicated   by   the   Arbitrator   –   Housing   Commissioner   while passing   the   award   dated   07.11.2008.     S o   long   as   the   said award stands it is binding between the parties. 19. Even   otherwise   it   is   required   to   be   noted   that   no objection was raised by the respondent – contractor before the 37 Arbitrator   –   Housing   Commissioner   on   the   jurisdiction   of   the Housing   Commissioner   to   act   as   an   Arbitrator.     On   the contrary   as   observed   hereinabove   the   order   passed   by   the High   Court   referring   the   dispute   between   the   parties   for adjudication  to   the  Arbitrator  –  Housing  Commissioner  was  a consent   order   and   the   respondent   ­   contractor   conceded   to and   accepted   the   said   order   and   submitted   his   claim   before the   Arbitrator   –   Housing   Commissioner.     The   Arbitrator   – Housing   Commissioner   also   passed   an   award   on   the   said claim.     Therefore,   as   no   objections   were   raised   by   the respondent   –   contractor   at   the   appropriate   stage,   the   award cannot be annulled subsequently.   At the cost of repetition, it is   observed   that   at   no   point   of   time   the   respondent   – contractor had challenged the award passed by the Arbitrator –   Housing   Commissioner   and   as   observed   and   held hereinabove even no court has set aside the award declared by the Arbitrator – Housing Commissioner dated   07.11.2008   and the same has attained finality.  Therefore, the same is binding between   the   parties.   Hence,   the   subsequent   fresh   reference 38 petition   before   the   learned   Arbitral   Tribunal   under   the   1983 Act   for   the   very   same   claims   which   were   raised   before   the Arbitrator – Housing Commissioner would not be maintainable at all.  We agree with the view taken by the Arbitral Tribunal. 20. In view of the above and for the reasons stated above, the present   appeals   are   allowed.     The   impugned   judgment   and order   dated   08.05.2018   passed   by   the   High   Court   in   A.R. No.11,   12   &   13/2017   quashing   and   setting   aside   the   order passed by the learned Arbitral Tribunal constituted under the 1983   Act   dated   27.02.2017   is   hereby   quashed   and   set   aside and   the   order   passed   by   the   Arbitral   Tribunal   dated 27.02.2017  stands restored.   All   these   appeals   are   allowed   accordingly.   In   the   facts and   circumstances   of   the   case,   there   shall   be   no   order   as   to costs.  ………………………… ..J.      (M. R. SHAH) ………………………… ...J.      (B.V. NAGARATHNA) New Delhi; December 03, 2021.