/2022 INSC 0207/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION M.A. Diary No.20972 of 2021 In Civil Appeal No.9847 of 2014 INDIA POWER CORPORATION LTD.                …APPELLANT VERSUS EASTERN COALFIELDS LIMITED         RESPONDENT/ APPLICANT J U D G M E N T VIKRAM NATH, J. 1 Civil   Appeal   No.9847   of   2014   was   allowed   vide   order   dated 17.10.2014   whereby   Justice   S.S.  Nijjar,  a  former  Judge   of   this   Court was   appointed   as   sole   Arbitrator   to   arbitrate   upon   the   disputes between the parties. The said order is reproduced below: ­ “     Leave granted.  Heard   Mr.   Kapil   Sibal,   learned   senior   counsel   appearing for the petitioner and Mr. Anupam Lal Das, learned counsel for respondent no.1.  In   the   course   of   hearing,   learned   counsel   for  the   parties very   fairly   submitted   that   they   have   no   objection   if   a   former 1 Judge   of   this   Court   is   appointed   as   a   Sole   Arbitrator   to arbitrate   upon  the  disputes   that  have   arisen  in  respect  of  the contract.  Regard   being   had   to   the   aforesaid   submission,   we appoint Justice S.S. Nijjar, a former Judge of this Court as the Sole   Arbitrator   to   arbitrate   upon   the   disputes.   The   learned arbitrator   shall   decide   the   terms   and   conditions   after deliberating with the parties.  Registry is directed to forward a copy of this order to the learned Arbitrator.  The appeal is  allowed on  above  terms.  There  shall be  no order as to costs. ” 2. The   sole   Arbitrator   gave   the   award   dated   15.02.2021,   after considering the claims and counter claims of the parties. The operative portion   of   the   award   as   contained   in   paragraph   162   is   reproduced below: ­ “162.  In view of  the aforesaid conclusions the  following award is made: (a)   The   Respondent   shall   pay   to   the   Claimant   a   sum   of Rs.24.7256 Crores as WDV. (b) The aforesaid amount shall be paid with interest @9% with effect from 06.10.2016 till payment of the amount.  (c)   The   Claimant   shall   pay   to   the   Respondent   a   sum   of Rs.18,66,86,521/­  (d) The aforesaid amount shall be paid with interest @9% with effect from 06.10.2016 till payment of the amount.  (e) All other Claims and Counter­Claims are hereby dismissed.  COSTS: In   the   peculiar   facts   and   circumstances   of   this arbitration, both the parties shall bear their own costs.  This   Award   is   being   issued   on   a   stamp   paper   of   Rs.200/­. The   Claimant   shall   pay   the   differential   stamp   duty   in accordance with law.” 2 3. M.A.   No.   20972   of   2021   has   been   filed   by   the   respondent ‘Eastern Coalfields Limited’ (hereinafter referred to as the “ECL”) with a prayer to appoint a sole arbitrator to examine the issue pertaining to the report submitted by MECON as mentioned in paragraph 160 of the award.   The   relief   claimed   by   means   of   this   application   is   reproduced below: ­ “ PRAYER In   view   of   the   facts   and   circumstances   of   the   case,   your Lordship may graciously be pleased to: a) Appoint a Sole Arbitrator to examine the issue pertaining to the   report   submitted   by   MECON   more   particularly   mentioned in  paragraph  No.160  of  the  Award   which was  not  adjudicated by the Hon’ble Tribunal; b)   Pass   any  other  order/orders   which   this   Hon’ble   Court   may deem fit.” 4. The   only   ground   raised   for   seeking   a   fresh   appointment   of Arbitrator   is  to  the  contents  of  paragraph  160  of  the  award.    It  is  for this reason that the present application has been filed for appointment of Sole Arbitrator. 5. According   to   the   respondent­applicant,   the   learned   Arbitrator could   not   adjudicate   upon   the   MECON   report,   as   it   required   further evidence   to   be   recorded,   and   soon   after   delivering   the   award,   on 15.02.2021, the learned Arbitrator died on 26.03.2021.  6. Learned Counsel for the applicant, ECL during the course of the arguments   not   only   requested   for   appointment   of   Arbitrator   with respect to the contents of the paragraph 160 of the award but raised a 3 further issue relating to Section 33 of the Arbitration and Conciliation Act,   1996   (hereinafter   referred   to   as   ‘the   1996   Act’)   for   requiring correction in the computation of the rent payable to the applicant ECL for   the   period   March   2016   till   October   2016   which   was   inadvertently left   out   by   the   learned   Arbitrator   while   giving   the   award.     Reference was made to paragraphs 126 to 130 and 132 of the award.   It is also submitted   that   although   limitation   for   moving   an   application   under Section   33   is   30   days   but   in   the   present   case   as   the   limitation   has stopped   running   and   stood   extended   by   the   orders   passed   by   this Court   in   the   suo   moto   petition,   the   applicant   would   have   a   right   to maintain  an   application   under  Section  33  for  correction  of  the  award for   which   the   present   application   has   been   filed   on   2 nd   September, 2021. 7. On   the   other   hand,   learned   counsel   for   the   appellant   ‘India Power   Corporation   Limited’   (hereinafter   referred   to   as   the   “IPCL”) vehemently   opposed   the   application   and   made   the   following submissions: i)   Paragraph   160   of   the   award   may   not   be   read   in isolation.     The   background   for   the   same   should   also   be read   as   recorded   in   the   preceding   and   succeeding paragraphs.  Paragraphs 157 to 161 of the award may be read   as   a   whole.     The   same   will   completely   clarify   the position.  4 ii)   In   the   part   covering   paragraphs   157   to   161,   the learned   Arbitrator   was   dealing   with   amendment   of counter claim filed by the respondent­applicant i.e. ECL. After   considering   all   aspects   of   the   matter,   the application for amendment was dismissed as it would not serve any useful purpose in determining the real question in   controversy.   Reference   may   be   had   to   paragraph   161 of the award. iii)   The   contents   of   paragraph   160   of   the   award   records the submission advanced by the counsel for the claimant i.e.   the   appellant   IPCL.   If   paragraph   160   is   examined carefully,   the   submissions   advanced   by   the   counsel   for the respondent­applicant may not have much substance.  iv)     Award   dated   15.02.2021   was   a   final   award   and   not an   interim   award;   The   learned   arbitrator   had   not   left anything   for   further   deliberation   but   had   settled   the claim and the counter claim between the parties  in toto . v)  The remedy available to the respondent­applicant was to file objections under Section 34 of the 1996 Act against the award, if it had any grievance.  vi) Further,   the   objection   under   Section   34   of   the 1996   Act   were   filed   before   the   Delhi   High   Court   which was   registered   as   O.M.P.(COMM)   328/2021,   CAV 49/2021,   I.A.   Nos.   14204­14207/2021,   Eastern 5 Coalfields   Limited   vs.   India   Power   Corporation Limited .   The   said   objection   has   since   been   decided   by the   Delhi   High   Court   vide   judgment   dated   29.10.2021 and   the   same   has   been   dismissed.   A   copy   of   the judgment of Delhi High Court dated 29.10.2021 has been filed   by   the   respondent­applicant   along   with I.A.No.154735 of 2021. vii) The   issue   relating   to   Section   33   of   the   1996   Act with   respect   to   correct   computation   of   rent   cannot   be considered for several reasons. There is not a whisper in the   application   for   direction   regarding   the   issue   raised under   Section   33.   Such   a   plea   cannot   be   raised   during the   course   of   the   arguments   by   way   of   oral   or   written submissions.   viii) Even   otherwise   no   correction   as   raised   was required   inasmuch   as   no   computation   was   undertaken by   the   learned   Arbitrator   and   the   amount   awarded   as rent   was   the   same   as   claimed   by   the   applicant   ECL. Even on merits such plea was not tenable.  8. Having   considered   the   submissions,   we   now   proceed   to   analyse both the contentions of the applicant.   6 9. Paragraph 160 of the award cannot be read in isolation.  It was a part   of   the   award   dealing   with   the   “ Application   for   amendment   of counter claim ” filed by respondent­ECL.  The award carried the above sub­title   before   paragraph   157.     Paragraph   160   contains   mere submissions   advanced   on   behalf   of   the   appellant/claimant.   MECON report was called with respect to the amendment of the counter claim regarding   expenses   required   for   putting   the   plant   into   running condition.  After  deliberating   upon  the   said   amendment,   at  the  end   of paragraph   161,   the   conclusion   was   that   the   application   for amendment   stood   dismissed.     Thus,   the   paragraphs   157   to   161   will have   to   be   read   as   a   whole   to   understand   as   to   how   the   award proceeds   to   deal   with   the   amendment   to   the   counter   claim. Paragraphs   157   to   161   of   the   award   being   relevant   are   reproduced hereunder: ­ “157. At this stage it may be noticed that the Respondent filed an   application   dated   20.11.2019   seeking   permission   of   the Tribunal   to   amend   the   Counter­claim.     Claimant   was permitted   to   file   reply   to   the   same   on   or   before   22.11.2019. Claimant   has   filed   the   reply   on   20.11.2019.     Thereafter arguments   in   Rejoinder   were   heard   on   27.11.2019   and 02.12.2019.   However, no oral submissions were made on the application  by either party.   I have  considered  the application on the basis of the pleadings.   It has been noticed earlier that Respondent had issued a Notice inviting Tender on 16.01.2012 for   “…(a)   Replacement   of   Existing   twenty   (20   year   old   3X10 MW   stoker­fired   boilers   by   3X10   MW   Fluidised   bed combustion   (FBC)   boilers,   wherein   the   successful   bidder   will made   his   own   investment   for   replacement   of   existing   stoker fired   boilers   by   FBC   Boilers   and   associated   other   plant   and machineries   including   the   civil   works   and   enter   into   Lease Agreement   with   ECL   for   running   of   the   power   plant….”. Therefore,   it   appears   that   the   run   down   condition   of   the existing   stoker­fires   boilers   had   become   irrelevant.     The 7 application   for   amendment   of   the   counter­claim   can   be dismissed at this stage only. 158.   Even   from   the   evidence   on   record   it   is   evident   that   the plant   was   in   running   condition   at   the   time   when   the   lease expired by efflux of time. The Respondent was fully aware that the plant being in running condition was wholly irrelevant, yet the   controversy   continued   even   after   the   issuance   of   the   NIT. The NIT clearly indicates in clause 1(b) that the Power Plant is offered   for  lease   "on   as   is   where   is   basis''.   Clause   1(c)   further makes   it   clear   that   "the   existing   plant   is   in   operating condition. The plant is to be operated as a Captive Power Plant of   ECL”.   In   view  of   the  above   clauses,   the  Respondent  cannot now  be  permitted  to  raise  a  further  Claim  on  the  ground  that the Power Plant had to be put into running condition. 159.   Had   the   possession   been   taken   before   issuing   the   NIT, undoubtedly,   the   Plant   was   operating   and   therefore   clearly cannot be said to be not in running condition. It appears that the deterioration, if any, occurred when the Claimant failed to handover   the   possession   as   there   was   no   agreement   on   the determination   of   WDV   of   the   Plant.   It   has   come   in   evidence that   in   four   year's   time   the   Plant   and   machinery   had deteriorated considerably as the Plant was lying idle. In view of the detailed submissions made in this regard, on behalf of the Claimant,   which   are   noted   at   paragraphs   84   to   99   and   the reply  thereto on behalf  of the Respondent, which are noted  in paragraphs  104   till  112,   it  would  not   be  possible   to  hold   that the   Claimant   is   solely   responsible   for   the   delayed   delivery   of possession to the Respondent.  On the one hand Claimant was insisting on the basis of the Clause III(a) for the determination and   payment   of   the   WDV   simultaneously   to   delivery   of possession.   On   the   other   hand,   Respondent   had   demanded delivery   of   possession   much   prior   to   the   determination   of   the WDV.   Even   when   the   WDV   was   determined   by   the Respondent,   it   was   at   such   a   variance   to   the   amount determined   by   the   Claimant,   making   it   impossible   for   the parties to reach a consensus on the WDV to be paid. In fact, as noticed earlier the Claimant had filed a Writ Petition No.20948 of 2012.   In the Calcutta High Court seeking payment of WDV and   handing   over   possession   of   the   Plant.   This   Petition   was disposed   of   by   the   High   Court   on   19.03.2013.     The   Learned Single   Judge   noticed   “…that   there   is   a   subsisting   dispute   as regards   computation   of   written   down   value   in   respect   of   the additions   and   alterations   made   by   the   writ   petitioners   in relation to the said generating station. It is for this reason the dispute   still   remains   unresolved.   The   petitioners   continue   to remain   in   possession   of   the   generating   station   and   the respondent coal company has also not taken any legal step to recover   possession   of   the   station…”.   It   is   noticed   by   the Learned Single Judge that the main prayer in the Writ Petition is   “to   prevent   the   respondents   from   obtaining   recovery   of 8 possession   of   the   generating   station   without   releasing   the written down value of the added assets, as per computation of the   petitioners.”     It   is   also   noticed   that   in   spite   of   orders passed   by  the   Court   on   12.10.2012   that   “…steps   ought   to   be taken  by  the  committee  to not  only physically  verify  the  plant and   machinery   but   also   other   assets   of   the   plant   by ascertaining   the   book   value   thereof…”.   no   steps   were   taken. This   exercise   was   to   be   completed   by   12.12.2012.     Since,   the exercise   was   not   completed   by   that   time,   the   time   was extended   till   08.01.2013.     At   the   time   of   final   disposal   of   the Writ   Petition   the   Learned   Single   Judge   observed   that   the dispute   does   not   seem   to   be   resolvable   by   the   committee   set up by the respondent. It is noticed that the issues involved are also   highly   disputed   factual   issues.   The   matter   was   therefore referred   to   arbitration   under   the   relevant   clause   of   the   lease deed.   In   appeal   the   Division   Bench   upheld   the   order   of   the Learned   Single   Judge   on   19.03.2014.   As   noticed   earlier   the Supreme   Court   referred   the   matter   to   the   Sole   Arbitrator   by order   October   17,   2014,   with   the   observation   that   the   Sole Arbitrator is “to arbitrate upon the disputes”. From the above, it   seems   apparent   that   the   reference   to   arbitration   is   not limited   to   disputes   that   existed   prior   to   the   passing   of   the order  by  the  Supreme   Court.   Therefore,  it  cannot  be  accepted that the reference to arbitration  would not cover  the Counter­ Claims. 160. It must also be noticed here that the Claimant has raised a preliminary objection on the ground that  the application for amendment suffers from delay and laches. Therefore, seeks it’s dismissal   on   this   short   ground.   It   is   submitted   that   Claimant has   already   filed   its   objection   to   the   MECON   report   and   also filed   a   report   submitted   by   M/s   AKB   Power   Consultants   Pvt. Ltd.   For   consideration   of   these   two   reports,   further   evidence will have to be recorded on behalf of both the parties. 161. It is matter of record that the application for amendment was   filed   at   the   time   when   the   Respondent   was   to   commence its   arguments.   In   my   opinion   that   the   application   cannot   be allowed   at   this   stage.   The   amendment   must   be   necessary   for the purpose of determining the real question in controversy. As noticed   above,   the   issuance   of   the   NIT   clearly   demonstrates the   intention   of   the   respondent   was   to   replace   the   old machinery   and   plant   to   Stoker   Fired   Boilers   by  Fluidised   bed Combustion   Boilers.   Therefore,   the   condition   of   the   old machinery as well as the question of plant being in a running condition had become irrelevant. For the reasons stated above, the application for amendment is dismissed as it will serve no useful   purpose   in   determining   the   real   questions   in controversy between the parties.”  9 10. By means of the said amendment, the ECL had claimed that the power plant should be put into running condition before handing over its   possession.     The   learned   Arbitrator   deals   with   the   issue   in   detail and   after   considering   the   pleadings   of   the   parties   as   also   the   order passed   by   the   Calcutta   High   Court   found   that   the   counter   claim sought to be raised by the said amendment regarding the plant being in a running condition was irrelevant in view of the dispute raised.  11. The   MECON   report   and   the   M/s   AKB   Power   Consultants   Pvt. Ltd.   report,   both   related   to   the   expenses   sought   to   be   incurred   in bringing back the plant into running condition.  Parties had filed their objections   to   both   the   reports   as   there   was   substantial   difference   in the figures indicated in the two reports.  But once the Arbitrator found that   the   amendment   in   the   Counter­claim   itself   was   not   relevant   for the   adjudication,   there   was   no   question   of   proceeding   any   further   in inviting   evidence   etc.   with   respect   to   the   reports.     The   submission therefore, that there is requirement of the appointment of Arbitrator to carry out the exercise as per paragraph 160 of the award is therefore completely untenable.   The submission is based upon the misreading and   misrepresentation   of   the   said   paragraph,   in   isolation   bereft   of preceding   and   succeeding   paragraphs.   The   same   is   accordingly rejected.     10 12. A bare perusal of the award, in particular paragraph 162, which is the operative portion, does not in any manner indicate any kind of it being   an   interim   award   or   that   any   aspect   of   the   matter   was   to   be further   considered.   In  any  case,  the   learned   arbitrator   did   not  record any   further   observation   that   for   leading   of   further   evidence   any   date has to be fixed or the parties were given opportunity to produce their evidence.   It   was   a   mere   submission   that   consideration   of   MECON report   would   require   further   evidence   but   was   not   found   to   be necessary by implication.  13. The next submission relating to the applicability of Section 33 of the 1996 Act also has to fail for two reasons.  Firstly, that the same is neither  pleaded  nor   prayed   in  the   application   and  secondly,   once   the Arbitrator,   while   awarding   rent   as   counter   claim   had   accepted   the figures as quoted by the ECL, no issue of any error on the part of the Arbitrator   in   not   correctly   calculating   the   rent   could   be   raised.     The figure   as   claimed   by   the   ECL   is   quoted   in   paragraph   73(1)(ii)   of   the award which has been accepted by the Arbitrator in the award. 14. There   is   another   aspect   of   the   matter   which   disentitles   the applicant   from   any   relief   in   this   application.     A   perusal   of   the judgment   of   the   Delhi   High   Court   in   Section   34   of   the   1996   Act proceedings   clearly   reveals   that   the   point   which   is   being   raised   here was raised before the Delhi High Court. The Delhi High Court also did 11 not   agree   with   the   submission   of   the   respondent­applicant   after considering   paragraphs   157   to   161   and   proceeded   to   hold   that   the observations   made   in   paragraph   160   do   not   render   the   impugned order   to   be   interim   in   nature,   and   that   the   award   finally   decided   the dispute which was subject matter of the reference.   15. For   all   the   reasons   recorded   above,   the   application   deserves   to be rejected and is accordingly rejected. ………….........................J. [VIKRAM NATH] …………..........................J. [M.M. SUNDRESH] NEW DELHI MARCH  15, 2022. 12