/2022 INSC 0077/  IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION ARBITRATION PETITION (CIVIL)  NO. 12 O F  2019    I NTER C ONTINENTAL  H OTELS  G ROUP  (I NDIA )  ….P ETITIONERS P VT . L TD . & A NR . V ERSUS W ATERLINE  H OTELS  P VT . L TD    .... R ESPONDENT J U D G M E N T    N.V. R AMANA , CJI.    1. This   petition   is   filed   under   Section   11(6)   r/w   11(12)(a)   of   the Arbitration   &   Conciliation   Act,   1996   for   appointment   of   a   sole arbitrator.  2. The   brief   facts   which   are   necessary   for   adjudication   of   this application   are   that   the   Intercontinental   Hotels   Group   (India)   Pvt. Ltd   (Petitioner   No.1)   and   Intercontinental   Hotels   Group   (Asia­ Pacific)   Pvt   Ltd.   (Petitioner   2),   are   subsidiaries   of   Intercontinental Hotels   Group   PLC   (IHG   Group),   based   out   of   India   and   Singapore 1 REPORTABLE respectively.   The   parent   company   (IHG   Group)   is   a   British   multi­ national hotel based out of Denham, United Kingdom.  3. The   respondent   is   an   Indian   company   engaged   in   hospitality sector.   The   Respondent   had   agreed   to   run   and   operate   a   hotel   by name Holiday Inn & Suites Bengaluru, Whitefield.  4. The   respondent   entered   into   a   Hotel   Management   Agreement (HMA) with the petitioners for renovating the existing infrastructure in   accordance   with   the   brand   standards   established   by   the   IHG group. The HMA elaborated on the rights and obligations of parties from 17.09.2015 for initial ten years and further renewals were also provided   thereunder.   The   petitioners   alleged   that   under   the   HMA, the   petitioners   were   required   to   make   significant   investments   for setting up the hotel in accordance with the brand standards. These investments   were   to   be   recovered   gradually   from   the   profits   made by the hotel in due course.  5. The HMA mandated that for the renovation undertaken by the petitioners, the respondent was contractually  bound to  pay  the fee to petitioner no. 1, known as incentive management fee, at the end of  every  month.   Further,  Petitioner   No.2  was  entitled  to   license  fee 2 from the respondent for the use of brand and marks as well as an agreed   sum   towards   “System   Fund   Contributions”,   “Technology Service Fee” & “Technical Service Fee”.  6. The   petitioners   allege   that   the   respondent   failed   to   pay   the requisite   fee   which   it   was   contractually   bound   to   under   the   HMA since   early   2016.   As   of   12.10.2018,   the   respondent   owed   the petitioners   a   sum   amounting   to   USD   6,18,719,   excluding   interest for the late payment as provided under Clause 21.3 of the HMA.   7. In   any   case,   the   respondent   sent   an   e­mail   on   12.10.2018 terminating the HMA. In the aforesaid e­mail, the respondent stated that   the   hotel   was   rebranded   as   Miraya   Hotels,   and   all   guests checking   into   the   hotel   after   noon   on   12.10.2018,   were   informed that the management of the hotel had been handed over to Miraya. On   the   same   day,   the   petitioners   replied   to   the   aforesaid termination   letter   contending   that   unilateral   termination   of   the HMA was not valid as there was no legal basis for the same.  8. The  respondent  failed  to  retract  the   email  of  12.10.2018,  and the   petitioners   invoked   Section   9   of   the   Arbitration   Act   seeking interim   relief   before   the   High   Court   of   Karnataka   at   Bengaluru   in 3 APIM   No.   3/2018.   The   High   Court,   on   23.10.2018,   passed   an   ad­ interim   order   directing   the   respondent   not   to   evict   the   petitioners from  the  premises without  due process of  law until  further  orders. However,   the   petitioners   allege   that   the   respondent   has   not   been sincere in complying with the order and has taken steps to frustrate the aforesaid order.  9. As   the   settlement   talks   between   the   parties   failed,   and   the respondent   remained   in   persistent   breach   of   the   HMA,   the petitioners were left with no option other than to invoke Arbitration under clause 18.2 of HMA, which reads as under:  “Clause 18.2­ Dispute Resolution  (a) All   disputes,   controversies   or   claims   arising   out   of or in connection with this Agreement and/or any matters incidental   hereto   and/or   the   interpretation   and/or breach   hereof,   will   first   be   discussed   by   the   Owner   and the Manager with the objective of resolving such dispute, controversy   or   claim   in   a   fair,   amicable   and   friendly manner.   If   such   efforts   fail   to   bring   a   resolution   within ten   (10)   Business   Days   of   receipt   of   a   notice   issued   by 4 one   party   to   another   seeking   resolution,   such   disputes, controversies   or   claims   will   be   finally   determined   by arbitration   in   accordance   with   the   Arbitration   Rules   of Singapore   International   Arbitration   Centre   (“SIAC”)   for the   time   being   in   force,   which   rules   are   deemed incorporated by reference into this clause.  (b) The   Tribunal   shall   consist   of   a   sole   Arbitrator. However, in the event that the Parties are unable to agree on   the   sole   Arbitrator   the   tribunal   shall   consist   of   three Arbitrators, one to be appointed by each of Manager and Owner,   and   the   third   to   be   appointed   by   mutual agreement of the two appointed Arbitrators. In the event the Arbitrators appointed by the Manager and the Owner fail to mutually  agree on the third Arbitrator, such third Arbitrator   shall   be   appointed   by   a   Competent   Court   of Law   in   Bangalore.   The   Parties   herein   mutually   agree   to exclude   the   applicability   of   rules   of   SIAC   to   this   extent (i.e., regarding appointment of third Arbitrator). The place of   arbitration   will   be   SIAC   in   Bengaluru   and   the   official 5 language of the arbitration will be English. In reaching a decision, the Arbitrators, will be bound by the terms and provisions   of  this   Agreement.   The   decision   and  award   of the   Arbitrator   will   be   final   and   binding   and   shall   be enforceable by the Indian Courts…” 10. In   the   Notice   of   Arbitration,   the   petitioners   claimed   the following reliefs:  a. A declaration that:  i. The   Respondent   is   in   breach   of   the Management   Agreement   dated   7 th   August 2015; and  ii. The   Respondent   has   illegally   and   wrongfully purported   to   terminate   the   Management Agreement   by   its   email   dated   12 th   October 2018.  b. Direct   the   Respondent   to   pay   to   the Claimants,  i. The outstanding dues of USD 618,719 as on 8   October   2018   owed   to   the   Claimants   under the Management Agreement; ii. Interest   on   the   above   outstanding   amounts from   the   dates   the   amounts   became   due   until the  filing  of this  notice invoking  arbitration,  in accordance   with   Clause   21.3   of   the Management Agreement;  6 iii. Damages   due   to   the   wrongful termination   of   the   Management   Agreement   for the   remainder   Term   of   the   Management Agreement   which   has   as   Initial   Term   of   10 years from 15 September 2015 with a potential 2 x 5 years of Renewal Term, in an amount to be assessed later; and iv. Such   other   future   sums   towards damages   and   as   may   fall   due   under   the Management   Agreement   and   as   the   Claimants may put forth before the Hon’ble Tribunal in its Statement of Case.  c. Pendente   Lite   and   future   interest   on   all sums   awarded   to   it   at   such   rate   as   the Tribunal may deem fit, in accordance with Rule 32.9   of   the   SIAC   Rules   and   Arbitration   & Conciliation Act, 1996;  d. Award   of   costs   from   the   Respondent   and interest on the costs awarded, till payment.  e. Any   other   prayer   the   Hon’ble   Tribunal   may deem fit in the interest of justice.,” 11. The   respondent   is   alleged   to   have   replied   to   the   aforesaid Notice   of   Arbitration   by   stating   that   the   said   notice   dated 21.01.2019   was   not   a   notice,   and   consequently   did   not   require   a reply. 7   12. Accordingly,   the   petitioners   communicated   their   intention   to invoke arbitration to the Singapore International Arbitration Centre (SIAC). They also approached the SIAC for suggesting names of sole arbitrators   or   to   invoke   the   mechanism   of   appointing   a   three­ member   tribunal   if   the   respondent   does   not   agree   on   a   single name.   SIAC   further   sent   a   notice   dated   15.02.2019   to   the respondent   for   appointment   of   a   suitable   arbitrator.   Interestingly, the   respondent   replied  to   the  notice  sent   by   the  SIAC   stating   that the   notice   of   arbitration   dated   21.01.2019   was   defective   and   was not curable. In any case, the respondent alleges as under:  “Strictly   without   prejudice,   we   do   not accept IHG’s proposal to appoint any of the 3   Arbitrators   named   in   its   Notice,   dated 08.02.2019, as a sole arbitrator. Nor do we wish   to   propose   and   names   of   a   sole arbitrator. Further, there is no question of proposing   or   agreeing   to   Arbitration   by   a Tribunal   of   3   Arbitrators   for   the   same reason. The  reasons  have  been  elaborately narrated   hereinabove   and   bear   no repetition.  8 Clearly   SIAC   and   its   Associate   Counsel have   turned   a   complete   blind   eye   to   the legal   position,   facts   of   the   case   and conduct of IHG and its Advocates. It would not   be   out   place   to   mention   that,   in   the given   circumstances   SIAC   would   not   be entitled to exclusion of liability under Rule 38, SIAC Rules.” 13. Aggrieved   by   the   respondent’s   denial   to   appoint   a   suitable Arbitrator,   the   petitioners   have   filed   this   petition   seeking appointment of an Arbitrator. 14. When   this   matter   was   listed   on   16.04.2019,   this   Court   was pleased   to   issue   notice.   Thereafter,   the   respondent   entered appearance   and   filed   a   counter­affidavit   dated   24.07.2019, pointing   out   that   the   purported   HMA,   which   contains   the arbitration agreement, was an unstamped document. It notes that this   Court,   in   Garware   Wall   Ropes   Ltd.   v   Coastal   Marine Constructions   and   Engineering   Ltd.,   (2019)   9   SCC   209   has earlier   held   that   an   agreement   which   is   not   duly   stamped   cannot be   relied   on   or   acted   upon   unless   the   unstamped   document   is 9 impounded, and the applicable stamp duty and penalty is assessed and paid.  15. On   02.03.2020,   this   Court,   at   the   request   of   the   petitioners, allowed four weeks to file an application. In line with the aforesaid permission,   the   petitioners   filed   an   application   for   permission   to file   additional   documents   dated   23.06.2020  which   reads   inter   alia as under:  “ ……….. 3. Without prejudice to the above, the Petitioner No.1   has   taken   the   necessary   step   to   pay   the stamp   duty   applicable   to   the   HMA.   In accordance   with   Section   2(6)   of   the   Indian Stamp   Act,   1899,   the   stamping   of   the   HMA would be governed by the Karnataka Stamp Act, 1957 (“Karnataka Stamp Act”) because the HMA was   first   executed   in   Bengaluru,   the   place   of performance   is   Bengaluru   and   the   subject matter of the HMA is situated in Bengaluru.  4.   The   Schedule   of   the   Karnataka   Stamp   Act enumerates   different   types   of   instruments   that attract   stamp   duty   and   the   corresponding   duty that   is   payable.   Article   5   of   the   Schedule 10 provides the duty applicable to different types of agreements,   The   HMA   is   a   services   agreement which   is   not   specifically   provided   for   in   Article 5, and therefore, it would  be covered under  the residuary   provisions,   Article   5(j),   “ Agreement   or [its   records   or]   Memorandum   of   an   Agreement   if not   otherwise   provided   for ”.   The   corresponding stamp duty is INR 200. In order to establish its bona   fide   and   to   avert   any   argument   regarding the adequacy of the stamp duty paid, Petitioner No.   1   has   also   paid   the   maximum   penalty   i.e., ten­times   that   duty   amounting   to   INR   2,000   in accordance with the proviso to Section 34 of the Karnataka Stamp Act.    5. The Petitioners further submit that since they have   paid   the   requisite   stamp   duty   along   with the   maximum   penalty   prescribed   under   the Karnataka   Stamp   Act,   this   Hon’ble   Court   may proceed to appoint a sole Arbitrator who has the jurisdiction   to   deal   with   all   disputes   that   arise between the parties.” 16. The   respondent,   while   objecting   to   the   aforesaid   application filed by the petitioners, stated as under:  11 “4.   I   state   that   at   the   time   of   hearing   of   the above   cited   Petition   on   the   02.03.2020,   the learned Sr. Counsel appearing for the Petitioner had   tendered   a   Letter   dated   28.02.2020 annexing   therewith   a   single   e­Stamp   paper bearing   Unique   Doc.   Reference   No. SUBINKAKABACSL0850557522508599R   dated 29.07.2020 for  Rs.2,200/­ classifying the HMA as   “Bond”   under   Article   12   of   the   Schedule   to the   Karnataka   Stamp   Act,   1957   and   the Consideration Prices as Zero…. 5.   That   this   Hon’ble   Court,   had   by   its   Order dated 02.03.2020 directed the Petitioners to file the   said   single   e­Stamp   paper,   dated 29.07.2019 along with a proper Application.  6. I state that, the Petitioners have not filed the said   single   e­Stamp   Paper,   dated   29.07.2019, classifying   the   HMA   as   “Bond”.   Instead, purportedly   in   furtherance   of   this   Hon’ble Court’s Order dated 02.03.2020, the Petitioners have   filed   a   completely   different   set   of   11   e­ Stamp   Papers   of   Rs.200/­   each   all   dated 10.06.2020 this time classifying the agreement under   Article   5(j)   of   the   Schedule   to   the Karnataka   Stamp   Act,   1957   and   annexing   the HMA   dated   07.08.2015   therewith,   under   the 12 above   cited   Application   seeking   permission   to file   Additional   Documents   being   I.A   D.   No. 60764 of 2020.  7.   I   state   that   it   is   not   true   that,   vide   this Hon’ble   Court’s   Order,   dated   02.03.2020,   the Petitioners   were   granted   permission   to   file   the 11   e­Stamp   Papers,   for   Rs.200/­   each,   all dated   10.06.2020,   that   have   been   filed   along with   the   above   cited   Application   seeking permission   to   file   Additional   Documents   being I.A D. No. 60764 of 2020.  8.   I   submit   that   the   Petitioners   have   not   paid the   proper   Stamp   Duty   and   penalty   under   the Karnataka   Stamp   Act,   1957   nor   has   the procedure of adjudication of proper stamp duty and   penalty   payable   been   followed   by   the Petitioner   as   per   law.   The   Petitioners   have,   in fact,   arrogated   to   themselves   the   power   of adjudication   under   the   Karnataka   Stamp   Act, 1957.  9. I state that there is no procedure whereby a party   self   adjudicates   and   self   certifies   the proper  stamp duty  and  the penalty  payable on a Document as sought to be done twice by the Petitioners as under:  SELF ADJUDICATION BY THE PETITIONERS WITH 13 THE MAXIMUM PENALTY OF 10 TIMES 29.07.2019 10.06.2020 Single   e­Stamp   paper for Rs.2,200/­ 11   e­Stamp   Papers for Rs.200/­ each Description of Doc. Art 12 Bond  Description   of   Doc. Art 5(j) Agreement (In any other cases) Property Description  Description  Hotel   Management Agreement  Property Agreement  Consideration Price  (Rs.) 0  (Zero)  Consideration Price  (Rs.) 0  (Zero) 17. We   have   heard   learned   counsel   for   the   parties   and   perused the documents available on record. 18. At the outset, we need to state that this Court’s jurisdiction to adjudicate   issues   at   the   pre­appointment   stage   has   been   the subject matter of numerous cases before this Court as well as High Courts. The initial interpretation provided by this Court to examine issues   extensively,   was   recognized   as   being   against   the   pro­ arbitration stance envisaged by the 1996 Act. Case by case, Courts restricted   themselves   in   occupying   the   space   provided   for   the arbitrators, in line with party autonomy that has been reiterated by 14 this Court in  Vidya Drolia v. Durga Trading Corporation , (2021) 2   SCC   1,   which   clearly   expounds   that   Courts   had   very   limited jurisdiction   under   Section   11(6)   of   the   Act.   Courts   are   to   take   a ‘ prima   facie ’   view,   as   explained   therein,   on   issues   relating   to existence   of   the   arbitration   agreement.   Usually,   issues   of arbitrability/validity   are   matters   to   be   adjudicated   upon   by arbitrators. The only narrow exception carved out was that Courts could   adjudicate   to   ‘ cut   the   deadwood’ .   Ultimately   the   Court   held that   the   watch   word   for   the   Courts   is   ‘ when   in   doubt,   do   refer’ . This Court concluded as under:  “225.   From   a   study   of   the   above   precedents, the   following   conclusion,   with   respect   to adjudication   of   subject­matter   arbitrability Under Section 8 or 11 of the Act, are pertinent: 225.1   In line with the categories laid down by the   earlier   judgment   of   Boghara   Polyfab [National   Insurance   Co.   Ltd.   v.   Boghara Polyfab (P) Ltd., (2009) 1 SCC 267] the Courts were examining 'subject­matter arbitrability' at the   pre­arbitral   stage,   prior   to   the   2015 amendment. 225.2   Post   the   2015   amendment,   judicial interference   at   the   reference   stage   has   been substantially curtailed. 225.3   Although   subject   matter   arbitrability and   public   policy   objections   are   provided separately   Under   Section   34   of   the   Act,   the Courts herein have understood the same to be 15 interchangeable   under   the   Act.   Further, subject matter arbitrability is inter­linked with in­rem rights. 225.4   There   are   special   classes   of   rights   and privileges,   which   enure   to   the   benefit   of   a citizen, by virtue of constitutional or legislative instrument,   which   may   affect   the   arbitrability of a subject­matter.” Following   is   the   opinion   of   one   of   us   (N.   V.   Ramana,   J.,   as   His Lordship then was):­ “ 244.  Before we part, the conclusions reached, with respect to question No. 1, are: 244.1   Sections   8   and   11   of   the   Act   have   the same   ambit   with   respect   to   judicial interference. 244.2   Usually,   subject   matter   arbitrability cannot be decided at the stage of Sections 8 or 11   of   the   Act,   unless   it's   a   clear   case   of deadwood. 244.3   The   Court,   Under   Sections   8   and   11, has   to   refer   a   matter   to   arbitration   or   to appoint   an   arbitrator,   as   the   case   may   be, unless   a   party   has   established   a   prima   facie (summary   findings)   case   of   non­existence   of valid   arbitration   agreement,   by   summarily portraying   a   strong   case   that   he   is   entitled   to such a finding. 244.4   The   Court   should   refer   a   matter   if   the validity of the arbitration agreement cannot be determined   on   a   prima   facie   basis,   as   laid down above, i.e., 'when in doubt, do refer'. 244.5   The   scope   of   the   Court   to   examine   the prima facie validity of an arbitration agreement includes only: 16 244.5.1   Whether  the arbitration agreement was in writing? or 244.5.2   Whether  the arbitration agreement was   contained   in   exchange   of   letters, telecommunication etc? 244.5.3   Whether   the   core   contractual ingredients   qua   the   arbitration   agreement were fulfilled? 244.5.4   On   rare   occasions,   whether   the subject­matter of dispute is arbitrable?” 19. While   holding   as   above,   this   Court   by   majority   opinion speaking through Justice Sanjiv Khanna held as under: “ 147.1.   In   Garware   Wall   Ropes   Ltd.   [ Garware Wall   Ropes   Ltd.   v.   Coastal   Marine Constructions & Engg. Ltd. , (2019) 9 SCC 209 : (2019)   4   SCC   (Civ)   324]   ,   this   Court   had examined   the   question   of   stamp   duty   in   an underlying  contract  with  an  arbitration  clause and   in   the   context   had   drawn   a   distinction between   the   first   and   second   part   of   Section 7(2)   of   the   Arbitration   Act,   albeit   the observations   made   and   quoted   above   with reference   to   “existence”   and   “validity”   of   the arbitration   agreement   being   apposite   and extremely   important,   we   would   repeat   the same by reproducing para 29 thereof : (SCC p. 238) “ 29 .   This   judgment   in   Hyundai   Engg. case   [ United   India   Insurance   Co. Ltd.   v.   Hyundai   Engg.   &   Construction   Co.   Ltd. , (2018) 17 SCC 607 : (2019) 2 SCC (Civ) 530] is important   in   that   what   was   specifically   under consideration  was an  arbitration  clause which would   get   activated   only   if   an   insurer   admits 17 or accepts liability. Since on facts it was found that   the   insurer   repudiated   the   claim,   though an   arbitration   clause   did   “exist”,   so   to   speak, in the policy, it would not exist in law, as was held   in   that   judgment,   when   one   important fact   is   introduced,   namely,   that   the   insurer has   not   admitted   or   accepted   liability. Likewise, in the facts of the present case, it is clear   that   the   arbitration   clause   that   is contained in the sub­contract would not “exist” as   a   matter   of   law   until   the   sub­contract   is duly   stamped,   as   has   been   held   by   us   above. The   argument   that   Section   11(6­A)   deals   with “existence”,   as   opposed   to   Section   8,   Section 16 and Section 45, which deal with “validity” of an   arbitration   agreement   is   answered   by   this Court's   understanding   of   the   expression “existence”   in   Hyundai   Engg.   case   [ United India   Insurance   Co.   Ltd.   v.   Hyundai   Engg.   & Construction   Co.   Ltd. ,   (2018)   17   SCC   607   : (2019) 2 SCC (Civ) 530] , as followed by us.” Existence   and   validity   are   intertwined,   and arbitration   agreement   does   not   exist   if   it   is illegal   or   does   not   satisfy   mandatory   legal requirements.   Invalid   agreement   is   no agreement.” 20. In   any   case,   again   in   N.N.   Global   Mercantile   Private Limited   v.   Indo   Unique   Flame   Limited ,   (2021)   4   SCC   379,   this Court   doubted   the   above   proposition   as   held   in   Garware   Wall Ropes   (supra),   and   was   of   the   opinion   that   the   utility   of   the doctrine of separability  overrides the concern under the respective 18 Stamp   Acts.   Any   concerns   of   non­stamping   or   under   stamping would not affect the validity of the arbitration agreement.  However, this   Court   considered   it   appropriate   to   refer   the   issue   for authoritative   settlement   by   a   Constitution   Bench   in   the   light   of Vidya   Drolia   (supra),   citing   the   ratio   in   Garware   Wall   Ropes (supra).   The   relevant   observations   made   in   N.N.   Global   (supra) read as under: “ 56.   We   are   of   the   considered   view   that   the finding   in   SMS   Tea   Estates   [SMS   Tea   Estates (P) Ltd. v. Chandmari Tea Co. (P) Ltd.,  (2011) 14 SCC   66]   and   Garware   [ Garware   Wall   Ropes Ltd.   v.   Coastal   Marine   Constructions   &   Engg. Ltd. , (2019) 9 SCC 209]     that the non­payment of   stamp   duty   on   the   commercial   contract would   invalidate   even   the   arbitration agreement,   and   render   it   non­existent   in   law, and  un­enforceable, is  not  the  correct position in law. 57.   In   view   of   the   finding   in   paras   146   and 147   of   the   judgment   in   Vidya   Drolia   [ Vidya Drolia v. Durga Trading Corpn.,   (2021) 2 SCC 1 by a co­ordinate Bench, which has affirmed the judgment   in   Garware   [ Garware   Wall   Ropes Ltd.   v.   Coastal   Marine   Constructions   &   Engg. Ltd. ,   (2019)   9   SCC   209],   the   aforesaid   issue   is required   to   be   authoritatively   settled   by   a Constitution bench of this Court. 58.   We   consider   it   appropriate   to   refer   the following  issue, to be authoritatively settled by 19 a   Constitution   Bench   of   five   Judges   of   this Court: “Whether   the   statutory   bar   contained   in Section   35   of   the   Indian   Stamp   Act,   1899 applicable to instruments chargeable to Stamp Duty   under   Section   3   read   with   the   Schedule to   the   Act,   would   also   render   the   arbitration agreement   contained   in   such   an   instrument, which   is   not   chargeable   to   payment   of   stamp duty,   as   being   non­existent,   unenforceable,   or invalid, pending payment of stamp duty on the substantive contract/instrument?” 59.   In   light   of   the   same,   the   Registry   may place   this   matter   before   the   Hon'ble   Chief Justice   of   India   for   appropriate orders/directions.” 21. The   reasoning   for   the   above   was   provided   in   the   captioned judgment as follows: “ 24.   The arbitration agreement contained in the   Work   Order   is   independent   and   distinct from   the   underlying   commercial   contract.   The arbitration   agreement   is   an   agreement   which provides   the   mode   of   dispute   resolution. Section   3   of   the   Maharashtra   Stamp   Act   does not   subject   an   arbitration   agreement   to payment   of   Stamp   Duty,   unlike   various   other agreements enlisted in the Schedule to the Act. This   is   for   the   obvious   reason   that   an arbitration   agreement   is   an   agreement   to resolve   disputes   arising   out   of   a   commercial agreement,   through   the   mode   of   arbitration. On the basis of the doctrine of separability, the arbitration   agreement   being   a   separate   and 20 distinct   agreement   from   the   underlying commercial   contract,   would   survive independent   of   the   substantive   contract.   The arbitration   agreement   would   not   be   rendered invalid, un­enforceable or  non­existent,  even  if the   substantive   contract   is   not   admissible   in evidence,  or   cannot   be  acted  upon   on  account of non­payment of Stamp Duty.” 22. Although  we  agree  that  there  is  a  need  to  constitute  a  larger Bench   to   settle   the   jurisprudence,   we   are   also   cognizant   of   time­ sensitivity   when   dealing   with   arbitration   issues.   All   these   matters are   still   at   a   pre­appointment   stage,   and   we   cannot   leave   them hanging   until   the   larger   Bench   settles   the   issue.   In   view   of   the same, this Court – until the larger Bench decides on the interplay between   Sections   11(6)   and   16   –   should   ensure   that   arbitrations are carried on, unless the issue before the Court patently indicates existence of deadwood. 23. This brings us to the only issue at hand: whether the issue of insufficient   stamping   raised   by   the   respondent   is   deadwood   and clearly indicative of an unworkable arbitration agreement, or there are   deeper   issues   which   can   be   resolved   at   a   later   stage.   The counsel   for   the   petitioners   has   sought   to   draw   our   attention   to 21 Clause   22(1)(b)   of   the   HMA,   to   contend   that   the   respondent   has presented   a   warranty   to  ensure   the   said   HMA   would   be   valid   and legally enforceable. Clause 22.1 (b) of the HMA reads as follows: “22.1.   Owner   represents   and   warrants   to Manager   upon   execution   of   this   Agreement   and again on the Commencement Date that: … b) it has obtained or shall obtain (with Manager’s assistance as it is reasonably able to provide) all necessary   governmental   permissions,   licenses and   permits   (including   but   not   limited construction, occupancy, liquor, bar, restaurant, sign and hotel accommodation licenses) to enable Manager to operate the Hotel in accordance with the   Brand   Standards   and   to   ensure   this Agreement   is   fully   valid   and   enforceable   in   the Country.” 24. Having   perused   Clause   22.1,   it   is   necessary   to   note   that   the respondent   is   under   an   obligation   to   ensure   that   the   agreement would   be   legally   valid   in   India.   If   such   an   obligation   was undertaken by the respondent, the extent to which the petitioners can rely on the respondent’s warranty, is clearly a debatable issue. Further, it is also a matter of adjudication whether the respondent could   have   raised   the   issue   of   validity   of   the   arbitration agreement/substantive   contract   in   view   of   the   warranty.   This aspect clearly mandates that the aforesaid issue is not deadwood. 22 The   issues   whether   the   respondent   is   estopped   from   raising   the contention of unenforceability of the HMA or the issue whether the HMA is insufficiently or incorrectly stamped, can be finally decided at a later stage. 25. Moreover,   the   petitioners   have   reiterated   that   without prejudice,   they   have   paid   the   required   stamp   duty,   including   the penalty   that   may   be   accruable   and   sought   appointment   of   a   sole arbitrator in light of the same.   On the contrary,  the respondent, in rebuttal   to   the   payment   of   stamp   duty,   has   challenged   the   same, contending that payment of stamp duty has been wrongly classified and   stamp   duty   has   been   paid   against   Article   5(j)   under   the schedule   of   the   Karnataka   Stamp   Act,   1957,   which   is   erroneous. Therefore,   the   respondent   contends   that   the   HMA   has   not   been properly stamped.        26. Upon   reading   Vidya   Drolia   (supra),   the   issue   of   ‘existence’ and/or   ‘validity’   of   the   arbitration   clause,   would   not   be   needed   to be   looked   into   herein,   as   payment   of   stamp   duty,   sufficient   or otherwise,   has   taken   place   herein.   In   order   to   ascertain   whether adequate   stamp   duty   has   been   paid   in   terms   of   the   Karnataka 23 Stamp   Act,   this   Court   needs   to   examine   the   nature   of   the substantive   agreement,   the   nature   of   the   arbitration   agreement, and   whether   a   separate   stamp   fee   would   be   payable   for   the arbitration   agreement   at   all.   It   may   be   noted   that   the   petitioners, have   themselves   attempted   to   self­adjudicate   the   required   stamp duty   and   have   paid,   on   29.07.19,   a   stamp   duty   of   Rs   2,200/­, describing   the   HMA   as   a   “bond”.   On   10.06.2020,   the   petitioners further   purchased  11  e­stamps  for  Rs.  200/­  each,  describing  the HMA   as   an   ‘agreement’   under   article   5(j).   Therefore,   it   falls   upon the   Court,   under   the   stamp   act   to   review   the   nature   of   the agreement in order to ascertain the stamp duty payable. From the above   it   is   clear,   that   stamp   duty   has   been   paid,   whether   it   be insufficient or appropriate is a question that maybe answered at a later stage as this court cannot review or go into this aspect under Section 11(6). If it was a question of complete non stamping, then this   court,   might   have   had   an   occasion   to   examine   the   concern raised in   N. N. Global   (supra), however, this case, is not one such scenario. 24 27. Therefore,   we   deem   it   appropriate   for   this   matter   to   be referred   to   arbitration,   in   terms   of   Clause   18.2   of   the   arbitration agreement. 28. Accordingly, we appoint Mr. Justice   A.V. Chandrashekara, a former Judge of the High Court of Karnataka as a sole arbitrator to adjudicate   the   issues.   The   parties   are   directed   to   take   steps   to convey this order to the SIAC to proceed in terms of the SIAC rules. 29. The arbitration petition is allowed in the above terms.    ...........................................CJI.                                                                                                                       (N.V. RAMANA)                                                                  ..............................................J.                         (SURYA KANT) ..............................................J.                         (HIMA KOHLI) NEW DELHI; JANUARY 25, 2022 25