/2022 INSC 0888/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO. 8990 OF 2017 EXECUTIVE ENGINEER (R AND B)  AND OTHERS           ...APPELLANT(S) VERSUS GOKUL CHANDRA KANUNGO (DEAD)  THR. HIS LRS. ...RESPONDENT(S) J U D G M E N T B.R. GAVAI, J. 1. The   appellants   have   challenged   the   judgment   dated 18 th   April   2012   passed   by   the   learned   Single   Judge   of   the High   Court   of   Orissa   in   Arbitration   Appeal   No.   25   of   2007, thereby dismissing the appeal filed by the appellants. 2. The facts in brief giving rise to the present appeal are as under: The   respondent   was   awarded   the   contract   for construction   of   3   kilometers   missing   link   on   NH­6   from Kanjipani to Kuntala on 16 th   December 1971.   The work was to be completed within one year that is before 15 th  December 1972.     The   contract   amount   was   Rs.4,59,330/­.     However, 1 the work could not be completed by the stipulated date and it was completed only on 30 th   August 1977, by which date, the respondent was already paid an amount of Rs.3,36,465/­.  3. The   respondent,   on   25 th   July   1989,   issued   a   notice to   the   appellant   regarding   his   claim.     The   said   notice   was replied   to   by   the   appellant   on   10 th   August   1989   stating therein   that,   as   against   the   claim   of   Rs.3,34,744/­,   the respondent had been paid an amount of Rs.3,36,465/­.   The respondent thereafter filed a suit being O.S. No. 206 of 1989 before   the   Court   of   Civil   Judge   (Senior   Division), Bhubaneswar   (hereinafter   referred   to   as   the   “trial   court”) under Section 20 of the Arbitration Act, 1940 (for short, “the 1940 Act”) seeking reference of the dispute to arbitration. By order   of   the   trial   court   dated   14 th   February   1990,   the   suit was decreed in favour of the respondent and he was directed to file the original F­2 agreement in the court for referring the dispute   to   arbitration.     However,   the   respondent   did   not   file the original F­2 agreement as directed.  In the meantime, the 1940   Act   was   repealed   and   the   Arbitration   and   Conciliation Act, 1996 (for short, “the 1996 Act”) came into force. 2 4. The respondent thereafter filed an application in the disposed   of   suit   before   the   trial   court,   praying   for appointment   of   an   arbitrator   under   the   provisions   of   the 1996 Act.  The same was rejected by the trial court vide order dated   4 th   February   2000   for   lack   of   jurisdiction.     The respondent   thereafter   moved   an   application   being   MJC   No. 36 of 2000 under Section 11 of the 1996 Act before the High Court   for   appointment   of   an   arbitrator.     The   learned   Single Judge of the High Court, vide order dated 15 th  October 2001, allowed   the   said   application   and   appointed   Shri   S.K. Mohanty,   former   Judge   of   the   same   High   Court   as   the Arbitrator.  5. On   15 th   March   2002,   the   respondent   filed   his   claim of Rs.1,45,28,198/­ under 15 heads of claim and demanded 19.5% interest from  1 st   April 1976 to  15 th   March 2002.   The learned   Arbitrator,   vide   award   dated   24 th   August   2004, awarded a sum of Rs.9,20,650/­ in respect of head Nos. 1 to 14.     The   learned   Arbitrator   also   awarded   interest   pendente lite  with effect from 1 st  April 1976 to the date of the award at the  rate  of  18%  per  annum  which   came  to  Rs.  46,90,000/­. The learned Arbitrator further  directed the future interest to 3 be   paid   at   the   rate   of   18%   per   annum   on   the   total   of   the aforesaid   two   amounts  till  actual   payment.     Being   aggrieved thereby,   the   appellants   filed   a   petition   being   Arbitration Petition   No.   153   of   2004   before   the   Court   of   District   Judge, Cuttack   under   Section   34   of   the   1996   Act   for   setting   aside the   award.     The   same   was   rejected   by   an   order   dated   25 th July   2007.   Being   aggrieved   thereby,   the   appellants   filed   an appeal   under   Section   37   of   the   1996   Act   before   the   High Court.     The   same   was   also   dismissed   vide   the   impugned judgment.  Being aggrieved thereby, the present appeal. 6. We   have   heard   Shri   Sibo   Sankar   Mishra,   learned counsel   appearing   on   behalf   of   the   appellants   and   Shri Ashok Panigrahi, learned counsel appearing on behalf of the respondents. 7. Shri   Mishra   submitted   that   the   learned   Arbitrator has   grossly   erred   in   awarding   interest   for   the   period   from 1977   to   1989   inasmuch   as   the   respondent   was   in   deep slumber   for   a   period   of   twelve   years   and   did   not   take   any step   for   raising   his   claim.     It   is   further   submitted   that   the learned Arbitrator has also erred in awarding interest for the period from the year 1990 to 2000 inasmuch as, though vide 4 decree   dated   14 th   February   1990,   the   respondent   was directed   to   file   the   original   F­2   agreement   for   referring   the dispute   to   arbitration,   the   respondent   did   nothing   in   that regard.     It   is   further   submitted   that   the   interest   awarded   at the   rate   of   18%   per   annum   is   totally   unreasonable.       It   is submitted   that   the   interest   amount   of   Rs.46,90,000/­   is almost   five   times   that   of   the   main   award   amount   of Rs.9,20,650/­.  He relies on the judgment of this Court in the cases   of   Rajendra   Construction   Co.   v.   Maharashtra Housing   &   Area   Development   Authority   and   Others 1 , Krishna   Bhagya   Jala   Nigam   Ltd.   v.   G.   Harischandra Reddy and Another 2   and   Mcdermott International Inc. v. Burn   Standard   Co.   Ltd.   and   Others 3   in   support   of   the proposition   that   the   exorbitant   amount   of   interest   awarded by  the Arbitrator and upheld by the learned Single Judge of the High Court would be contrary to the interest of justice. 8. Shri Panigrahi, on the contrary, submitted that there is no reason to interfere with the rate of interest awarded by the   learned   Arbitrator,   which   has   been   concurrently   upheld by   the   District   Judge   as   well   as   the   High   Court.     He 1 (2005) 6 SCC 678 2 (2007) 2 SCC 720 3 (2006) 11 SCC 181 5 submitted that in view of the provisions of sub­section (7) of Section   31   of   the   1996   Act,   which   has   been   construed   by   a three­Judges   Bench   of   this   Court   in   the   case   of   Hyder Consulting   (UK)   Limited   v.   Governor,   State   of   Orissa Through   Chief   Engineer 4 ,   no   interference   would   be warranted in the present case. 9. Section 31(7)(a) of the 1996 Act reads as under: “ 31.  Form and contents of arbitral award.         ………………… (7)(a)     Unless   otherwise   agreed   by   the   parties, where and in so far as an arbitral award is for the   payment   of   money,   the   arbitral   tribunal may include in the sum for which the award is made   interest,   at   such   rate   as   it   deems reasonable,   on   the   whole   or   any   part   of   the money, for the whole or any part of the period between the date on which the cause of action arose   and   the   date   on   which   the   award   is made.” 10. The provisions of Section 31(7)(a) of the 1996 Act fell for   consideration   before   this   Court   in   many   cases   including in  the cases of   Hyder   Consulting  (UK)  Limited   (supra)  and Delhi   Airport   Metro   Express   Private   Limited   v.   Delhi Metro   Rail   Corporation 5 .     A   perusal   of   clause   (a)   of   sub­ section (7) of Section 31 of the 1996 Act would reveal that, no 4 (2015) 2 SCC 189 5 2022 SCC OnLine SC 549 6 doubt,   a   discretion   is   vested   in   the   arbitral   tribunal   to include in the sum for which the award is made interest, on the whole or any part of the money, for the whole or any part of the period between the date on which the cause of action arose and the date on which the award is made. However, it would  reveal that  the section  itself requires interest  to  be  at such rate as the arbitral tribunal deems reasonable.  When a discretion   is   vested   to   an   arbitral   tribunal   to   award   interest at   a   rate   which   it   deems   reasonable,   then   a   duty   would   be cast   upon   the   arbitral   tribunal   to   give   reasons   as   to   how   it deems the rate of interest to be reasonable.   It could further be   seen   that   the   arbitral   tribunal   has   also   a   discretion   to award interest on the whole or  any  part of the  money  or  for the whole or any part of the period between the date of cause of   action   and   the   date   on   which   the   award   is   made.     When the arbitral tribunal is empowered with such a discretion, the arbitral   tribunal   would   be   required   to   apply   its   mind   to   the facts   of   the   case   and   decide   as   to   whether   the   interest   is payable   on   whole   or   any   part   of   the   money   and   also   as   to whether   it   is   to   be   awarded   to   the   whole   or   any   part   of   the 7 period   between   the   date   on   which   the   cause   of   action   arose and the date on which the award is made. 11. A   perusal   of   the   award   as   also   the   judgment   and order   of   the   District   Judge   as   well   as   the   High   Court   would reveal   that   no   such   exercise   has   been   done.     The   learned Arbitrator,   without   assigning   any   reasons,   has   awarded   the interest  at   the  rate of   18%  per  annum   for  the   period  during which   the   proceedings   were   pending   and   also   at   the   same rate after the award was made till the actual payment. 12. The   undisputed   position   is   that   though   final measurement was done on 30 st   August 1977, for a period of twelve years, i.e., till 25 th   July  1989, the  respondent  did not take any step to raise his claim.   It is only on that date, i.e., 25 th   July   1989,   the   respondent   issued   a   notice   to   the appellants regarding  his claim. As such, the very  conduct of the   respondent   for   remaining   silent   for   such   a   long   period would disentitle him for the interest during the said period.   13. Similarly,   though   a   decree   was   passed   on   14 th February   1990   and   the   respondent   was   directed   to   file   the original agreement, he took no step till 4 th  February 2000.  In the meantime, the 1996 Act came into force.   Thereafter, the 8 respondent filed an application in the disposed of suit which came   to   be   dismissed   on   4 th   February   2000.     Thereafter,   he moved   an   application   being   MJC   No.   36   of   2000   before   the High Court for appointment of arbitrator under Section 11 of the 1996 Act which came to be allowed on 15 th  October 2001. It   could   thus   be   seen   that   for   a   period   of   almost   ten   years, the   respondent   was   again   in   silent   mode.     Had   he   filed   the original   agreement   immediately   after   the   decree   was   passed on   14 th   February   1990,   the   arbitration   proceedings   would have  commenced  and   concluded  immediately   thereafter.     As such,   the   learned   Arbitrator   was   not   justified   in   awarding interest   for   the   period   from   14 th   February   1990   to   4 th February   2000.   A   party   cannot   be   permitted   to   derive benefits from its own lapses.   14. It   is   further   to   be   noted   that,   though   after   the commencement   of   the   1996   Act,   the   respondent   could   not have moved an application in the disposed suit, he chose to do so and only after dismissal of the said application on the ground of lack of jurisdiction, did he move an application for appointment   of   an   arbitrator   under   Section   11   of   the   1996 Act before the High Court, which was allowed on 15 th  October 9 2001.     We   therefore   find   that   the   respondent   would   not   be entitled for interest for the period from 14 th  February 1990 to 15 th  October 2001. 15. That   leaves   us   with   the   rate   of   interest   awarded   by the learned Arbitrator which has been upheld by the District Judge and the High Court.   It will be apposite to refer to the following observations of this Court in the case of   Rajendra Construction Co.  (supra): “ 30.   The question then remains as to interest. The   appellant   had   claimed   interest   in   the suits.   The   arbitrator   awarded   interest   at   the rate of 18 per cent per annum on the principal amount   from   the   date   of   the   suits   to   the   date of awards and also from the date of the awards to   the   date   of   payment   or   up   to   the   date   of decrees,  “whichever   is earlier”. This  Court  has dealt with the power of the arbitrator to award interest   for   ( i )   pre­reference   period   ( Executive Engineer,   Dhenkanal   Minor   Irrigation Division   v.   N.C. Budharaj   [(2001) 2 SCC 721] ); ( ii )   pendente   lite   ( Secy.,   Irrigation   Deptt.,   Govt. of Orissa   v.   G.C. Roy   [(1992) 1 SCC 508] ); and ( iii ) post­award period ( Hindustan Construction Co.   Ltd.   v.   State   of   J&K   [(1992)   4   SCC   217]   ). In   Bhagawati Oxygen Ltd.   v.   Hindustan Copper Ltd.   [(2005)   6   SCC   462   :   AIR   2005   SC   2071   : JT  (2005)   4  SC   73]   ,  one   of   us   (C.K.   Thakker, J.)   had   an   occasion   to   consider   the   relevant decisions   on   the   power   of   the   arbitrator   to award   interest   at   all   the   three   stages.   It   was held   that   the   arbitrator   had   power   to   award interest.   Keeping   in   view   the   facts   and circumstances   of   the   present   case   that   the 10 contract   was   entered   into   in   1987,   the   work was completed in 1990 after extension granted by   MHADA   and   the   arbitrator   passed   awards in   1995,   it   would   be   proper,   equitable   and   in the   interest   of   justice   if   we   reduce   the   rate   of interest to 10 per cent per annum.” 16. This Court, after referring to the earlier decisions on the power of the Arbitrator to award interest at all the three stages   that   is   pre­reference   period,   pendente   lite   and   post award   period,   found   that,   in   the   facts   and   circumstances   of the   said   case,   it   would   be   proper,   equitable   and   in   the interest  of   justice  to   reduce  the  rate of  interest  to   10%  from 18% per annum. 17. This Court, in the case of  Mcdermott International Inc. ,   has observed thus: “ 154.   The   power   of   the   arbitrator   to   award interest   for   pre­award   period,   interest pendente lite and interest post­award period is not   in   dispute.   Section   31(7)( a )   provides   that the   Arbitral   Tribunal   may   award   interest,   at such rate as it deems reasonable, on the whole or any part of the money, for the whole or any part   of   the   period   between   the   date   on   which the   cause   of   action   arose   and   the   date   on which   award   is   made   i.e.   pre­award   period. This,   however,   is   subject   to   the   agreement   as regards   the   rate   of   interest   on   unpaid   sums between   the   parties.   The   question   as   to whether interest would be paid on the whole or part   of   the   amount   or   whether   it   should   be 11 awarded in the pre­award period would depend upon   the   facts   and   circumstances   of   each case.   The   Arbitral   Tribunal   in   this   behalf   will have to  exercise  its discretion as  regards ( i ) at what   rate   interest   should   be   awarded;   ( ii ) whether   interest   should   be   awarded   on   the whole   or   part   of   the   award   money;   and   ( iii ) whether   interest   should   be   awarded   for   the whole or any part of the pre­award period. 155.   The   1996   Act   provides   for   award   of   18% interest.   The   arbitrator   in   his   wisdom   has granted   10%   interest   both   for   the   principal amount   as   also   for   the   interim.   By   reason   of the   award,   interest   was   awarded   on   the principal   amount.   An   interest   thereon   was   up to the date of award as also the future interest at the rate of 18% per annum. 156.   However,   in   some   cases,   this   Court   has resorted   to   exercise   of   its   jurisdiction   under Article   142   in   order   to   do   complete   justice between the parties. 157.   In   Pure   Helium   India   (P)   Ltd.   [(2003)   8 SCC   593]   this   Court   upheld   the   arbitration award   for   payment   of   money   with   interest   at the   rate   of   18%   p.a.   by   the   respondent   to   the appellant.   However,   having   regard   to   the   long lapse   of   time,   if   award   is   satisfied   in   entirety, the   respondent   would   have   to   pay   a   huge amount   by   way   of   interest.   With   a   view   to   do complete   justice   to   the   parties,   in   exercise   of jurisdiction   under   Article   142   of   the Constitution   of   India,   it   was   directed   that   the award   shall   carry   interest   at   the   rate   of   6% p.a. instead and in place of 18% p.a. 158.   Similarly   in   Mukand   Ltd.   v.   Hindustan Petroleum   Corpn.   Ltd.   [(2006)   9   SCC   383   : (2006) 4 Scale 453], while this Court confirmed the   decision   of   the   Division   Bench   upholding 12 the modified award made by the learned Single Judge, the Court reduced the interest awarded by the learned Single Judge subsequent to the decree   from   11%   per   annum   to   7½   %   per annum observing that 7 ½  % per annum would be the reasonable rate of interest that could be directed   to   be   paid   by   the   appellant   to   the respondent   for   the   period   subsequent   to   the decree. 159.   In this case, given the long lapse of time, it will be in furtherance of justice to reduce the rate of interest to 7 ½  %.” 18. It   could   thus   be   seen   that   while   exercising   the jurisdiction   under   Article   142   of   the   Constitution   of   India, this   Court   has   reduced   the   rate   of   interest   to   7.5%   per annum. 19. Again, in the case of   Krishna Bhagya Jala Nigam Ltd.   (supra),   this   Court,   while   reducing   the   rate   of   interest, observed thus: “ 11.   On   the   merits   of   the   claims   made   by   the contractor   we   find   from   the   impugned   award dated   25­6­2000   that   it   contains   several heads.   The   arbitrator   has   meticulously examined   the   claims   of   the   contractor   under each separate head. We do not see any reason to interfere except on the rates of interest and on  the   quantum  awarded   for  letting  machines of the contractor remaining idle for the periods mentioned in the award. Here also we may add that we do not wish to interfere with the award except   to   say   that   after   economic   reforms   in 13 our   country   the   interest   regime   has   changed and  the rates have  substantially  reduced  and, therefore,   we   are   of   the   view   that   the   interest awarded   by   the   arbitrator   at   18%   for   the   pre­ arbitration  period,  for  the  pendente  lite  period and future interest be reduced to 9%.” 20. Noticing   the   similarity   between   the   aforesaid   cases and the present case, we find that the present case is also a fit case wherein this Court needs to exercise its powers under Article 142 of the Constitution  of  India  to  reduce the rate of interest.   As   already   discussed   hereinabove,   taking   into consideration   the   conduct   of   the   respondent   in   delaying   the proceedings   at   every   stage   which   led   to   a   long   pendency   of the dispute, we are of the view that, though it will not be in the   interest   of   justice   to   interfere   with   the   principal   award, this is a fit case wherein the interest at all the three stages, that   is   pre­reference   period,   pendente   lite   and   post­award period, requires to be reduced. 21. In the result, we partly allow the appeal and pass the following order: (i) The respondent would not be entitled to any interest for   the   period   between   30 th   August   1977   and   25 th July   1989   and   for   the   period   between   14 th   February 2000 and 15 th  October 2001; 14 (ii) In   respect   of   the   remaining   period   at   all   the   three stages, that is pre­reference period,  pendente lite  and post­award   period,   the   respondent   would   be   entitled to interest at the rate of 9% per annum. 22. We   are   informed   that   the   execution   proceedings   are still   pending.   The   parties   shall   submit   their   calculation before   the   Executing   Court   in   accordance   with   what   has been   held   by   us   hereinabove   within   a   period   of   one   month from  the date of this judgment.   The Executing Court would quantify   the   amount   in   accordance   with   the   aforesaid directions   within   a   period   of   one   month   thereafter.   The appellants   shall   make   the   payment   of   the   amount   as determined   by   the   Executing   Court   within   a   period   of   one month thereafter. 23. Pending application(s), if any, shall stand disposed of in the above terms.  No order as to costs. .…..….......................J. [B.R. GAVAI]  ……….......................J.        [B.V. NAGARATHNA] NEW DELHI; SEPTEMBER 30, 2022. 15