NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  4829 OF 2022 M/s Continental India Private Limited       …Appellant(s) Versus General Manager Northern Railway    …Respondent(s) J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment  and order  dated 15.09.2021 passed  by  the  High Court of Judicature at Allahabad in Arbitration Application No.   15   of   2021,   by   which,   while   allowing   the   application under Section 11(6) of the Arbitration and Conciliation Act, 1996   (hereinafter   referred   to   as   the   “Act”)   filed   by   the appellant   herein   –   original   applicant,   the   High   Court   has directed   respondent   herein   to   send   a   fresh   panel   of   four 1 retired   officers   in   terms   of   clause   64(3)(b)   of   the   General Conditions   of   Contract   (hereinafter   referred   to   as   the “GCC”)   and   thereafter,   the   appellant   herein   –   original applicant   shall   select   two   from   the   four   suggested   names and thereafter  the  respondent  shall constitute  the Arbitral Tribunal in terms of clause 64(3)(b) of the GCC, the original applicant has preferred the present appeal.  2. That   the   appellant   and   respondent   herein   entered   into   a contract/agreement  which  contains the arbitration  clause. As   per   clause   32   of   the   agreement,   in   the   event   of   any question,   dispute   or   difference   arising   under   or   in connection   with   agreement,   the   same   shall   be   referred   to the   sole   arbitration   of   a   person   appointed   to   be   the arbitrator,   by   the   General   Manager   of   the   Railway.   A request/prayer was made by the appellant herein – original applicant to appoint an arbitrator  in terms of clause 32 of the   agreement.   However,   the   General   Manager/Railway failed to appoint an arbitrator as provided under clause 32 of the agreement. Therefore, the appellant herein – original applicant filed the application before the High Court under Section   11(6)   of   the   Act   and   requested   to   appoint   a   sole 2 arbitrator.   Though,   the   High   Court   has   observed   that   the respondent   has   failed   to   appoint   an   arbitrator   despite raising   the   demand   of   appointing   an   arbitrator,   the application   was   hence   liable   to   succeed.   However, thereafter   instead   of   appointing   the   sole   arbitrator   in exercise of powers under Section 11(6) of the Act, the High Court   has   directed   to   appoint   an   arbitrator   in   terms   of clause   64(3)(b)   of   the   GCC.   Feeling   aggrieved   and dissatisfied with the impugned judgment and order passed by the High Court in not appointing the sole arbitrator and instead   directing   the   parties   to   appoint   the   arbitrator   as per   the   GCC,   the   original   applicant   before   the   High   Court has preferred the present appeal.        3. Shri Ramesh Singh, learned Senior Advocate appearing on behalf   of   the   appellant   herein   has   vehemently   submitted that   the   High   Court   has   committed   a   serious   error   in   not appointing   the   sole   arbitrator   in   exercise   of   powers   vested under Section 11(6) of the Act. 3.1 It   is   submitted   that   the   parties   to   the   agreement   are governed   by   the   arbitration   agreement/clause   in   terms   of the clause 32 of the agreement. It is submitted that despite 3 invocation   of   the   arbitration   clause   in   terms   of   the agreement the respondent failed to appoint an arbitrator. It is contended that therefore the respondent forfeited its right to appoint an arbitrator under the agreement and therefore, the  High  Court was required to  appoint a sole arbitrator  in exercise   of   powers   under   Section   11(6)   of   the   Act.   Reliance is   placed   on   the   decision   of   this   Court   in   the   case   of   Deep Trading Company vs. Indian Oil Corporation and Others; (2013) 4 SCC 35 . 3.2 It   is   further   submitted   by   Shri   Ramesh   Singh,   learned Senior   Advocate   appearing   on   behalf   of   the   appellant   – original applicant that the High Court has seriously erred in directing   the   parties   to   appoint   the   arbitrator   in   terms   of clause 64(3)(b) of the GCC.  3.3 It   is   contended   that   in   the   present   case   the   General Conditions   of   Contract   is   not   applicable   at   all   on   the grounds inter­alia that (i) neither the GCC  has been signed by   the   parties   nor   the   governing   agreement   makes   any reference   to   the   GCC;   (ii)   the   parties   to   the   original agreement are neither signatory to the GCC nor the GCC is 4 made   part   of   the   original   agreement   entered   into   between the   parties;   (iii)   even   as   per   the   communication   dated 16.07.2020,   the   GCC,   July   2020   shall   be   applicable   to works contracts on Indian Railways with prospective effect. It   is   submitted   that   therefore   the   High   Court   has   seriously erred   in   directing   to   constitute   an   Arbitral   Tribunal   as   per clause 64(3)(b) of the GCC.  4. Shri K.M. Nataraj, learned ASG appearing on behalf of the respondent   is   not   in   a   position   to   dispute   that   after   the invocation   of   the   arbitration   clause,   the   General Manager/Railway   failed   to   appoint   the   sole   arbitrator   in terms   of   the   agreement.   He   is   also   not   in   a   position   to satisfy   the   Court   as   to   how   the   General   Conditions   of Contract shall be applicable with respect to the agreement between   the   parties   which   has   been   entered   into   much prior to the GCC coming into force i.e., July, 2020 and that neither   is   there   any   reference   to   the   GCC     in   the   original agreement   nor   the   GCC   has   been   signed   by   the   parties. Therefore, he is unable to support the impugned judgment and order passed by the High Court directing to constitute an Arbitral Tribunal as per clause 64(3)(b) of the GCC.  5 5. We have heard the learned counsel appearing on behalf of the respective parties at length.  6. It is not in dispute that the parties to the agreement agreed to   resolve   the   dispute   as   per   clause   32   of   the   original agreement which reads as under: ­  “32. Arbitration.  (a)  In   the   event   of   any   question,   dispute   or difference   arising   under   or   in   connection   with   this Agreement (except as to matters the decision of which is   specially   provided   for   by   this   Agreement)   the   same shall   be   referred   to   the   sole   arbitration   of   a   person appointed to be the arbitrator, by the General Manager or   the  Railway.   It   will be  no  objection   if  the  arbitrator is   a   Government   servant,   that   he   had   to   deal   with matters  to  which  the  Agreement  relates   or   that   in  the course   of   his   duties   as   a   Government   servant   he   has expressed views on all or any of the matters in dispute or difference. The Award of the arbitrator shall be final and binding on the parties to this Agreement.  Provided always that the decision of the General Manager   of   the   Railway   as   to   the   disputes   which   fell within   the   “excepted   matters”   referred   to   above   shall be   final   and   binding   on   the   parties   hereto   and   such decision of the General Manager shall not be called in question   before   the   arbitrator   by   either   of   the   parties hereto.  (b) In the event of the arbitrator dying, neglecting or refusing to act, or resigning or being  unable to act for any reason, or his award being set aside by the Court for   any   reason   it   shall   be   lawful   for   the   authority appointing the arbitrator to appoint another arbitrator in   place   of   the   outgoing   arbitrator   in   the   manner aforesaid.  (c) It   is   further   a   term   of   this   Agreement   that   no person   other   than   the   person   appointed   by   the authority   as   aforesaid   should   act   as   arbitrator   and 6 that if for any reason that is not possible, the matter is not be referred to arbitration at all.  ………”       The appellant and the respondent being signatories to the   agreement   are   bound   by   the   aforesaid   arbitration clause/arbitration   agreement.   As   the   dispute   arose between   the   parties,   the   appellant   invoked   the   arbitration clause in terms of the agreement. However, the respondent – General Manager/Railway failed to appoint the arbitrator in   terms   of   clause   32,   reproduced   hereinabove.   That thereafter, the appellant herein approached the High Court for appointment of the sole arbitrator in exercise of powers under Section 11(6) of the Act. Once the dispute has arisen between   the   parties   and   despite   invocation   of   the arbitration   clause   in   terms   of   the   agreement   no   arbitrator is appointed, it can be said that the authority has forfeited its right to appoint the arbitrator in terms of the arbitration agreement   and   thereafter   the   arbitrator   has   to   be appointed under Section 11(6) of the Act.  6.1 At this stage, the decision of this court in the case of   Deep Trading   Company   (supra)   is   required   to   be   referred   to.   In 7 the   said   decision   it   is   observed   and   held   that   once   an arbitrator   is   not   appointed   as   per   the   agreed   procedure within   stipulated   time,   right   of   the   party   concerned   to appoint an arbitrator is forfeited and therefore, Chief Justice ought to have appointed an arbitrator under Section 11(6) of the   Act.   In   the   said   decision   the   Corporation   therein appointed the arbitrator as per the agreed procedure during pendency of the proceedings under Section 11(6) of the Act and   to   that   it   is   observed   and   held   that   appointment   of arbitrator   by   the   Corporation   during   pendency   of   the proceedings   under   Section   11(6)   of   the   Act   was   of   no consequence,   as   failing   to   appoint   an   arbitrator   within   the prescribed time, the Corporation had lost its right to appoint an arbitrator. 6.2 In the present case also, the respondent failed to appoint an arbitrator   as   per   the   agreed   procedure   and   in   terms   of   the agreement.   Therefore,   the   respondent   forfeited   its   right   to appoint   an   arbitrator   in   terms   of   the   agreement   and therefore the appellant was justified in filing the application before the High Court for appointment of a sole arbitrator in exercise of powers under Section 11(6) of the Act. The Chief 8 Justice   or   his   nominee   thus   was   required   to   appoint   the arbitrator under Section 11(6) of the Act.  7. By   the   impugned   judgment   and   order   and   while   allowing the   application   under   Section   11(6)   of   the   Act   instead   of appointing   the   arbitrator   in   exercise   of   powers   under Section   11(6)   of   the   Act,   the   High   Court   has   directed   to constitute an Arbitral Tribunal in terms of clause 64(3)(b) of the   GCC.   It   is   not   in   dispute   that   neither   the   GCC   was signed   by   the   parties   nor   the   GCC   was   made   part   of   the agreement between the parties. There is no reference to the GCC   in   the   main   agreement   entered   into   between   the parties.   Even   as   per   communication   dated   16.07.2020,   the GCC,   July   2020   shall   be   applicable   to   works   contract   of Indian   Railways   with   prospective   effect.   Therefore,   the parties   are   not   governed   by   the   GCC   at   all.   Therefore,   the High   Court   has   committed   a   serious   error   in   directing   to constitute an Arbitral Tribunal in terms of the provisions of the GCC, which are not binding to the parties.  8. In   view   of   the   above   and   for   the   reasons   stated   above   the impugned judgment and order passed by the High Court to the   extent   directing   to   constitute   an   Arbitral   Tribunal   in 9 terms   of   clause   64(3)(b)   of   the   GCC   is   unsustainable   and deserves   to   be   quashed   and   set   aside   and   is   accordingly quashed   and   set   aside.   The   Chief   Justice   or   his   nominee was   required   to   appoint   a   sole   arbitrator/arbitrator   in exercise of powers under Section 11(6) of the Act. The High Court has failed to appoint the sole arbitrator in exercise of powers   under   Section   11(6)   of   the   Act.   Therefore,   as   such the matter is required to be remanded to the High Court for appointment   of   a   sole   arbitrator.   However,   instead   of remanding   the   matter   to   the   High   Court   and   to   avoid   any further   delay,   with   the   consent   of   the   learned   counsel appearing   on   behalf   of   the   respective   parties,   we   appoint Smt. Justice R. Banumathi, Former Judge of this Court, as a   sole   arbitrator   to   adjudicate   and   resolve   the   dispute between   the   parties.   The   present   appeal   is   accordingly allowed. No costs.     ………………………………….J. [M.R. SHAH] NEW DELHI; ………………………………….J. July 27, 2022 [B.V. NAGARATHNA] 10