/2022 INSC 0109/ 1 NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  874 OF 2022 (Arising out of SLP (Civil) No. 7635 of 2021) MOHAMMED MASROOR SHAIKH     …    APPELLANT v. BHARAT BHUSHAN GUPTA & ORS.      ...  RESPONDENTS WITH CIVIL APPEAL NO. 875 OF 2022 (Arising out of SLP (Civil) No. 7655 of 2021) AND CIVIL APPEAL NO. 875 OF 2022 (Arising out of SLP (Civil) No. 7714 of 2021) J  U  D  G  M  E  N  T ABHAY S. OKA, J. Leave granted. 1. These three appeals take exception  to the similar  orders passed   by   a   learned   Single   Judge   of   the   Bombay   High   Court 2 on   6 th   March   2020   on   the   petitions   under   Section   11   of   the Arbitration   and   Conciliation   Act,   1996   (for   short   “the Arbitration   Act”).   The   appellant,   the   respondent   no.1   and   the respondent   nos.3   to   5   were   the   partners   of   three   different partnership   firms   in   the   name   and   style   of   M/s   M.M. Developers, Nisarga,  M/s  M.M. Developers, Shanti  Nagar   and M/s   M.M.   Developers,   Shramjivi.     The   facts   of   these   three cases   are   identical   and   therefore,   for   convenience,   we   are referring   the   facts   of   the   case   in   Civil   Appeal   arising   out   of Special   Leave   Petition   (Civil)   No.   7635   of   2021.   A   deed   of retirement­cum­continuation   dated   12 th   September   2014   (for short   “the   retirement   deed”)   in   respect   of   the   firm   M/s   M.M. Developers,   Nisarga   (the   respondent   no.2)   was   executed   by and   between   the   appellant,   the   respondent   no.1   and   the respondent nos.3 to 5.  The retirement deed recorded that the respondent   no.1   retired   from   the   respondent   no.2   ­ partnership   firm   on   the   terms   and   conditions   mentioned therein and the business of partnership firm was continued by the appellant and the respondent nos.3 to 5. 3 2. The   respondent   no.1   by   his   advocate’s   notice   dated   18 th February   2019   invoked   the   arbitration   clause   (clause   19)   in the retirement deed.   According to the case of the respondent no.1,   the   appellant   and   the   respondent   nos.3   to   5   did   not respond to the said notice. Therefore, a petition under Section 11 of the Arbitration Act was filed by the respondent no.1. By the impugned Order dated 6 th   March 2020, the learned Single Judge   of   the   Bombay   High   Court   allowed   the   petition   and appointed a member of the Bar as the sole Arbitrator.  Similar orders   were   passed   in   relation   to   the   two   other   firms.   The present appeals have been filed on 9 th  June 2021.  3. A counter affidavit has been filed by the respondent no.1 contending   that   though   the   appellant   was   served   with   the advocate’s   notice   of   the   petition   under   Section   11   of   the Arbitration   Act,   he   did   not   appear   in   the   petition.     In   the counter affidavit, it is pointed out that on 8 th   May 2021 in the preliminary   meeting   held   by   the   learned   Arbitrator,   the appellant   was   represented   by   an   advocate.     It   is   pointed   out that the respondent no.1 filed an application under Section 17 4 of   the   Arbitration   Act   before   the   learned   Arbitrator   claiming certain   interim   directions.   The   respondent   no.3   filed   an application under Section 16 of the Arbitration Act contending that there was no arbitration agreement in existence and that the   claim   made   by   the   respondent   no.1   before   the   Arbitrator was  barred by   limitation.   By  the order  dated 25 th   May  2021, the   learned   Arbitrator   rejected   the   objection   raised   under Section   16.     The   respondent   no.1   has   pointed   out   in   the counter   affidavit   that   before   the   learned   Arbitrator,   the appellant,   the   respondent   no.2   and   respondent   nos.4   and   5 were   represented   by   a   common   advocate   who   specifically supported   the   submissions   of   the   learned   counsel   appearing for   the   respondent   no.3   in   support   of   the   application   under Section   16.    It   is   also   pointed   out   that   the   aforesaid   material facts have been suppressed in the present appeals filed on 9 th June 2021.  It is also pointed out that by the order dated 24 th June   2021,   the   learned   Arbitrator   allowed   the   application under   Section   17   filed   by   the   respondent   no.1.   By   filing additional   documents,   the   respondent   no.1   has   brought   on 5 record   a   copy   of   an   appeal   filed   by   the   appellant   and   the respondent   no.2   for   challenging   the   Order   dated   24 th   June 2021 before the Bombay High Court. 4. During the course of submissions, Mr. Manish Vashisht, the   learned   Senior   Counsel   appearing   for   the   appellant accepted that the appellant has filed a petition under Section 34   of   the   Arbitration   Act   for   challenging   the   order   dated   25 th May   2021   passed   by   the   learned   Arbitrator   overruling   the objections raised by the respondent no.3.   5. The   learned   Senior   Counsel   appearing   for   the   appellant in support of the appeals firstly urged that the High Court did not issue and serve a notice of the petition filed under Section 11 of the Arbitration Act.  His submission is that the appellant was   admitted   in   intensive   care   unit   of   a   hospital   on   3rd   May 2021   and   was   discharged   on   3 rd   June   2021.   He   relied   upon the documents placed on record to that effect in the  rejoinder. He   submitted   that   clause   19   of   the   retirement   deed   does   not provide   for   referring   a   dispute   between   the   respondent   no.1, who   was   the   retiring   partner   and   the   continuing   partners   to 6 arbitration.   He   submitted   that   this   crucial   fact   has   been ignored   by   the   learned   Single   Judge   of   the   Bombay   High Court.   Moreover, even the facts pleaded in the petition under Section   11   of   the   Arbitration   Act   show   that   the   claim   of   the respondent   no.1   was   barred   by   limitation.     He   relied   upon   a decision   of   this   Court   in   the   case   of   State   of   Orissa   and another  v.  Damodar Das 1 . He submitted that as the appellant was   not   given   a   notice   of   the  date   fixed   in   the   petition   under Section 11, he could not urge before the learned Single Judge that the claim of the respondent no.1 was barred by limitation and   that   there   was   no   arbitration   clause.   He   submitted   that the appellant caused appearance before the learned Arbitrator without   prejudice  to   his   rights   and   contentions.     The   learned counsel relied upon another decision of this Court in the case of  Vidya Drolia & Others  v . Durga Trading Corporation 2   and in   particular   what   is   held   in   paragraphs   95   and   98   thereof. He   submitted   that   the   issues   which   are   concluded   by   the impugned order cannot be reopened by the learned Arbitrator. 1 (1996) 2 SCC 216 2 (2021) 2 SCC 1 7 6. The   learned   counsel   appearing   for   the   respondent   no.1 submitted   that   a   notice   of   arbitration   petition   filed   under Section 11 was served upon the appellant.  He submitted that the  appellant  was represented before the  Arbitral Tribunal  by his   advocate,   Mr.   Shreyans   Baid,   who   supported   the objections raised by   the respondent  no.3  under  Section 16 of the   Arbitration   Act   regarding   the   absence   of   arbitration agreement   as   well   as   the   time   barred   claim.     He   submitted that the said objection was  overruled  by the learned Arbitrator by   his   order   dated   25 th   May   2021.   He   pointed   out   that   this material fact has been suppressed by the appellant while filing these   appeals.     He   pointed   out   that   the   appellant   has   filed petitions   under   Section   34   of   the   Arbitration   Act   before   the Bombay High Court on 2 nd  December 2021 for challenging the order   dated   25 th   May   2021.   He   submitted   that   the   appellant can   always   agitate   the   issues   raised   by   him   in   these   appeals in the arbitration petition under Section 34. He submitted that documents   have   been   placed   on   record   which   show   that   Mr. Baid,   the   learned   advocate   was   appearing   on   behalf   of   the 8 appellant   before   the   learned   Arbitrator   and   that   the   said advocate  represented  the  appellant  before the  Arbitrator  from 8 th   May   2021.     The   learned   counsel   appearing   for   the respondent no.1 submitted that what is held in paragraph 154 of   the   decision   of   this   Court   in   the   case   of   Vidya   (supra) completely supports the case of the respondent no.1.   7. The   learned   Senior   Counsel   appearing   for   the   appellant clarified that though the advocate’s notice of filing the petition under   Section   11   was   served   upon   the   appellant,   the   date fixed in the  arbitration petition  was not  communicated to  the appellant.  Moreover, the Court did not issue any notice on the petition filed under Section 11. 8. We  have given careful consideration to the  submissions. It is not in dispute that along with advocate’s notice dated 8 th November  2019 , the appellant  and   the  respondent  nos.2 to  5 were  served a copy of the petition filed under Section 11 of the Arbitration   Act   by   the   respondent   no.1.     In   the   impugned Order, the learned Single Judge of the Bombay High Court has referred   to   the   affidavit   of   service   of   notice   filed   on   behalf   of 9 the respondent no.1.  A judicial notice will have to be taken of a   long   standing   and   consistent   practice   followed   on   the Original   Side   of   the   Bombay   High   Court.   The   practice   is   that the   advocates   serve   a   notice   of   the   proceedings   filed   in   the Court   even   before   it   comes   up   before   the   Court.     The   Court acts   upon   such   service   effected   by   the   advocate   on   proof thereof   being   produced   in   the   form   of   an   affidavit   of   service. Therefore, there is nothing illegal about the High Court acting upon the advocate’s notice admittedly served to the appellant. According   to   the   case   of   the   appellant,   he   was   admitted   to   a hospital   on   3 rd   May   2021.     However,   the   advocate’s   notice   of the   petition   under   Section   11   was   served   upon   the   appellant in   November   2019.     Therefore,   the   appellant   could   have always   made   arrangements   to   contest   the   said   petition. Therefore, we reject the first submission made by the learned Senior   Counsel   appearing   for   the   appellant   regarding   the failure to serve the notice of the petition under Section 11.  9. While   filing   the   present   appeals   on   9 th   June   2021,   the appellant   ought   to   have   disclosed   that   on   8 th   May   2021,   his 10 advocate   had   appeared   before   the   learned   Arbitrator   in   the first   preliminary   meeting   convened   by   the   learned   Arbitrator. The   minutes   of   preliminary   meeting   recorded   by   the   learned Arbitrator   do   not   record   that   the   appellant   appeared   in   the meeting without prejudice to his right of challenging the order appointing   the   Arbitrator.     In   fact,   Mr.   Baid,   the   learned counsel   who   appeared   for   the   appellant   before   the   learned Arbitrator,   by   e­mail   dated   29 th   May   2021   addressed   to   the learned   Arbitrator,   sought   his   permission   to   withdraw   his appearance.     In   the   said   e­mail,   the   advocate   stated   that   he was   appointed   on   the   instructions   of   the   present   appellant. Moreover,   the   order   dated   25 th   May   2021   passed   by   the learned Arbitrator by which objections under Section 16 were overruled   shows   that   the   same   advocate   appeared   for   the appellant   and   supported   the   objections   raised   by   the respondent no.3.  As the objection was rejected by the learned Arbitrator,   in   view   of   sub­section   (6)   of   Section   16,   on   21 st December   2021,   the   appellant   has   filed   a   petition   under 11 Section 34 of the Arbitration Act, which is pending before the Bombay High Court for challenging the said Order. 10. The   learned   counsel   appearing   for   the   respondent   no.1 has relied upon what has been held in paragraphs 95 and 98 of the decision of this Court in the case of   Vidya   (supra) . The conclusions of this Court have been summarised in paragraph 154 of the said decision, which reads thus:  “154.   Discussion   under   the   heading   “Who     Decides     arbitrability?”   can   be crystallised as under: 154.1.   Ratio   of   the   decision   in   Patel   Engg. Ltd.   [ SBP & Co.   v.   Patel Engg. Ltd. , (2005) 8 SCC 618] on the scope of judicial review by the   court   while   deciding   an   application under   Sections   8   or   11   of   the   Arbitration Act, post the amendments by Act 3 of 2016 (with  retrospective effect  from  23­10­2015) and even post the amendments vide Act 33 of   2019   (with   effect   from   9­8­2019),   is   no longer applicable. 154.2.   Scope   of   judicial   review   and jurisdiction   of   the   court   under   Sections   8 and   11   of   the   Arbitration   Act   is   identical but extremely limited and restricted. 12 154.3.   The   general   rule   and   principle,   in view   of   the   legislative   mandate   clear   from Act 3 of 2016 and Act 33 of 2019, and the principle   of   severability   and   competence­ competence, is that the Arbitral Tribunal is the   preferred   first   authority   to   determine and   decide   all   questions   of   non­ arbitrability.   The court has been  conferred power   of   “second   look”   on   aspects   of   non­ arbitrability   post   the   award   in   terms   of sub­clauses ( i ), ( ii ) or ( iv ) of Section 34(2)( a ) or   sub­clause   ( i )   of   Section   34(2)( b )   of   the Arbitration Act. 154.4.   Rarely as a demurrer the court may interfere at Section 8 or 11 stage when it is manifestly   and   ex   facie   certain   that   the arbitration   agreement   is   non­existent, invalid   or   the   disputes   are   non­arbitrable, though   the   nature   and   facet   of   non­ arbitrability   would,   to   some   extent, determine   the   level   and   nature   of   judicial scrutiny.   The  restricted  and   limited  review is   to   check   and   protect   parties   from   being forced   to   arbitrate   when   the   matter   is demonstrably   “non­arbitrable”   and   to   cut off   the   deadwood.   The   court   by   default would   refer   the   matter   when   contentions relating   to   non­arbitrability   are   plainly arguable;   when   consideration   in   summary proceedings   would   be   insufficient   and inconclusive;   when   facts   are   contested; when the party opposing arbitration adopts delaying   tactics   or   impairs   conduct   of arbitration   proceedings.   This   is   not   the stage for the court to enter into a mini trial 13 or   elaborate   review   so   as   to   usurp   the jurisdiction   of   the   Arbitral   Tribunal   but   to affirm   and   uphold   integrity   and   efficacy   of arbitration   as   an   alternative   dispute resolution mechanism.” (underlines supplied) 11. Thus,   this   Court   held   that   while   dealing   with   petition under Section 11, the Court by default would refer the matter when   contentions   relating   to   non­arbitrability   are   plainly arguable.       In   such   case,   the   issue   of   non­arbitrability   is   left open   to   be   decided   by   the   Arbitral   Tribunal.       On   perusal   of the   impugned   order,   we   find   that   the   issues   of   non­ arbitrability   and   the   claim   being   time   barred   have   not   been concluded   by   the   learned   Single   Judge   of   the   Bombay   High Court.     In   fact,   in   clause   (vii)   of   the   operative   part   of   the impugned   Order,   the   learned   Single   Judge   has   observed   that the   contentions   of   the   parties   have   been   kept   open.   The petitions   filed   by   the   appellant   under   Section   34   of   the Arbitration Act, challenging the Order dated 25 th  May 2021 are pending   before   the   High   Court   in   which   the   appellant   can raise all permissible contentions.  14 12. Therefore,   in   our   considered   view,   no   case   for interference is made out.   We, therefore, dismiss the appeals, while   leaving   open   the   contentions   raised   by   the   appellant  in pending   petitions   under   Section   34   of   the   Arbitration   Act before the High Court of Bombay.  13. There will be no order as to costs.   Pending applications, if any, shall stand disposed of. …………..…………………J  (INDIRA BANERJEE) …………..…………………J      (ABHAY S. OKA) New Delhi; February 02, 2022.