1 REPORTABLE  IN   THE   SUPREME   COURT   OF   INDIA  CIVIL APPELLATE   JURISDICTION   CIVIL APPEAL        NO. 8818  OF        2022 (Arising out of SLP (Civil) No. 11570 of 2021) M/s. Meenakshi Solar Power Pvt. Ltd.                …   APPELLANT Vs. M/s. Abhyudaya Green Economic  Zones Pvt. Ltd. and Ors.                                  ...   RESPONDENT(S) J       U        D        G        M        E       N        T NAGARATHNA,        J. Leave granted. 2. This   Civil   Appeal   has   been   filed   by   assailing   the   impugned judgment   and   order   dated   12.02.2021   passed   by   the   High   Court   of Judicature   for   the   State   of   Telangana   at   Hyderabad   in   Arbitration Application   No.   55   of   2020   whereby   the   High   Court   dismissed   the application   filed   under   Section   11(6)   of   the   Arbitration   and Conciliation Act, 1996 (hereinafter referred to as ‘Act of 1996’, for the sake of convenience) filed by the appellant herein.   2 3. The   appellant   herein­   M/s.   Meenakshi   Solar   Power   Pvt.   Ltd.   is engaged   in   the   business   of   producing   power   through   running   and operating   thermal/solar/hydro   power   plants.   The   respondent   No.1   – M/s.   Abhyudaya   Green   Economic   Zones   Pvt.   Ltd.   is   the   owner   of 4.128   MW   Solar   PV   Power   Project   located   in   20   acres   at   Kummera Village,   Chevella   Mandal,   Ranga   Reddy   District,   Telangana. Respondent   Nos.   2   and   3   are   promoters   and   100%   shareholders   of respondent No.1 Company. Respondent No. 4­ M/s. Meenakshi Power Pvt.   Ltd.   is   an   affiliate   of   the   appellant   herein   and   is   a   proforma respondent in the present case while the other three respondents are the contesting respondents. 4. Succinctly   stated,   the   facts   of   the   case   are   that   the   power project   of   respondent   No.1   herein   is   generating   power   and   has   a twenty­year   Power   Purchase   Agreement   with   Telangana   State Southern   Power   Distribution   Company   Limited.   The   power   project was   partly   financed   by   Corporation   Bank,   Film   Nagar   Branch, Hyderabad   in   the   form   of   a   Term   Loan   vide   Account   No. 560821000017646 and partly financed by M/s. IFCI Venture Capital Funds Limited (hereinafter referred to as ‘IFCI Venture Capital’) in the form   of   14,68,000   Optionally   Convertible   Debentures   of   Rs.100/­ each at par aggregating to Rs.14,68,00,000/­ (Rupees Fourteen Crore Sixty­Eight   Lakhs   Only)   under   a   Venture   Capital   Fund   for   Schedule 3 Castes.   Since   it   was   difficult  for   respondent  No.1   to   service   the   debt availed   from   the   financial   institutions,   respondent   Nos.   2   and   3   its promoters,   decided   to   sell   the   said   power   project.   The   appellant herein showed interest in buying the said power project and therefore entered   into   a   Share   Purchase   Agreement   dated   24.09.2018   with respondent Nos.1 to 3 wherein respondent Nos. 2 and 3 agreed to sell 100%   ownership   of   respondent   No.1   Company   comprising   all   of   its assets   including   land,   buildings,   plant,   equipment   along   with continuity   of   the   Power   Purchase   Agreement   signed   with   Telangana State   Southern   Power   Distribution   Company   Limited   as   a   going business   entity,   for   an   irrevocably   frozen   Purchase   Price   of   Rs.   29 Crores   (Rupees   Twenty­Nine   Crores).   The   appellant   herein   agreed   to purchase   100%   Equity   Shares   and   100%   Preference   Shares   of respondent   No.1   Company   by   way   of   taking   over   the   loans   of respondent   No.1   Company   and   paying   the   balance   amount   to   the sellers i.e., respondent Nos. 2 and 3 towards net equity value. 5. Subsequently,   a   Tripartite   Agreement   was   entered   into   by   the appellant   herein   through   its   affiliate   i.e.,   respondent   No.4   (party   of the third part) with respondent Nos. 2 and 3 (party of the second part) and   IFCI   Venture   Capital   (party   of   the   first   part)   on   03.04.2019 recording   the   execution   of   the   Share   Purchase   Agreement   dated 24.09.2018   and   payment   of   Rs.   50   lakhs   (Rupees   Fifty   Lakhs)   to 4 respondent   Nos.   2   and   3   in   terms   of   the   said   Share   Purchase Agreement.  6. Thereafter, an addendum to the Share Purchase Agreement was signed on 10.04.2019 between respondent Nos.1 to 3 and respondent No.4 wherein the latter agreed to remit an amount of Rs. 1.65 Crores to respondent Nos. 1 to 3 to regularize the loan with the Corporation Bank and facilitate the transfer of the project company. 7. Disputes arose between the appellant and the respondents and the appellant herein filed an application before the Commercial Court, City Civil Court, Hyderabad vide COP No.27 of 2020 under Section 9 of the Act of 1996, seeking to restrain the respondents from alienating their   shares   in   the   Company.   The   Commercial   Court   was   pleased   to grant   an   ad­interim   injunction   restraining   the   respondents   from alienating their shares vide order dated 19.06.2020. 8. The appellant herein sent a letter dated 22.06.2020 invoking the arbitration clause as a means of dispute resolution in terms of Clause 10 of the Share Purchase Agreement and called upon respondent Nos. 1 to 3 to settle the disputes through arbitration. The appellant herein appointed   one   Dr.   P.V.   Amarnadha   Prasad,   Engineer   and   Techno Legal   Consultant,   Hyderabad   as   its   arbitrator   and   vide   such   letter requested respondent Nos. 1 to 3 to appoint their nominee arbitrator and to constitute an Arbitral Tribunal of three members to adjudicate 5 upon the dispute between the parties. On receiving no response to the aforesaid   notice,   the   aggrieved   appellant   herein   filed   an   application under   Section   11(6)   of   the   Act   of   1996   which   came   to   be   dismissed vide impugned judgment and order passed by the High Court. 9. Aggrieved   by   the   dismissal   of   the   aforesaid   application,   the appellant has approached this Court by way of the present appeal.  10. We   have   heard   Ms.   Meenakshi   Arora,   learned   Senior   Counsel duly   instructed   by   her   instructing   counsel,   appearing   for   the appellant   herein   and   Sri   D.   Narendra   Naik,   learned   counsel   for   the respondent Nos.1 to 3 and perused the material on record. 11. Learned   Senior   Counsel   for   the   appellant   stated   that   the   High Court   has   grossly   erred   in   dismissing   the   application   under   Section 11(6) of the  Act  of  1996 and  that  the  judgment and order  passed  by the High Court needs consideration by this Court. The submissions of learned Senior Counsel for the appellant are summarised as under: 11.1 That   the   High   Court   erred   in   giving   a   finding   of implied/deemed novation while adjudicating on an application under Section 11 of the Act of 1996 and failed to comprehend the   nature   of   limited   judicial   intervention   under   the   said provision. 11.2 That the High Court erred in venturing to examine complicated questions   of   facts   and   documents   and   has   essentially 6 performed   the   function   of   an   Arbitral   Tribunal   before   whom novation   ought   to   have   been   pleaded   and   proved   as   a preliminary issue in case the same arose. 11.3 That   the   High   Court   has   failed   to   examine   the   ingredients   for novation and has given an erroneous finding in that regard by superficially dealing with the said issue. The High Court failed to  comprehend that the Tripartite Agreement was entered into with   the   sole   purpose   and   intent   to   act   as   a   recovery mechanism for IFCI Venture Capital and cannot by any stretch of imagination be called as an act to substitute and novate the Share Purchase Agreement dated 24.09.2018.  11.4 That   the   High   Court   failed   to   consider   that   the   Tripartite Agreement   and   the   Addendum   to   the   Share   Purchase Agreement was for a limited purpose of satisfying IFCI Venture Capital   as   regards   the   dues   payable   and   the   same   cannot   be said  to  have  substituted   the  Share   Purchase  Agreement.   Both the Tripartite Agreement and the Addendum make no mention to   novate   or   substitute   the   Share   Purchase   Agreement   dated 24.09.2018. There are clauses being substituted or subsequent modification of clauses between the Share Purchase Agreement when viewed alongside with the Tripartite Agreement.  7 11.5 It   is   reiterated   that   the   Tripartite   Agreement   with   the   IFCI Venture Capital was meant only to protect the interests of the financier   so   that   it  does   not   act   coercively   against   respondent No.1.   The   Tripartite   Agreement   had   no   clauses   in   it   to   deal with the inter­se rights and obligations of appellant herein and its   affiliate   respondent   No.4   and   respondent   Nos.   1   to   3   and was   therefore   incapable   of   substituting   the   Share   Purchase Agreement dated 24.09.2018. 11.6 That the  High Court erred in  not attempting  to  appreciate  the composite   intention   of   both   the   parties,   the   nature   and purpose   of   the   commercial   transaction,   the   documents   and material   on   record,   the   conduct   and   correspondence   of   the parties. 12. Per contra , learned counsel appearing for respondent Nos.1 to 3 supported   the   judgment   and   order   passed   by   the   High   Court   and contended   that   no   interference   of   this   Court   is   required.   The submissions  of  the  learned  counsel for the  respondent No.1  to  3 are epitomized as under: 12.1 That the appellant herein failed miserably in making complete payment of the purchase of shares from respondent Nos. 2 and 3   and   in   fulfilling   its   obligation   before   the   expiry   of   the   Share Purchase   Agreement   i.e.,   as   on   10.11.2018,   when   the   Share 8 Purchase Agreement lapsed and stood terminated by operation of Clause 8 of the Share Purchase Agreement. 12.2 That   a   fresh   Tripartite   Agreement   was   entered   into,   after   four months   from   the   date   when   the   Share   Purchase   Agreement stood   terminated,   with   an   intention   to   help   the   appellant   to recover   an   amount   of   Rs.50   lakhs   paid   by   it   to   the respondents.   Pursuant   to   the   Tripartite   Agreement,   an Addendum was entered into between the parties wherein it was agreed that the consideration for sale of the power project shall be   remitted   within   timelines   stipulated   under   the   terms   and conditions   of   the   Tripartite   Agreement.   The   Addendum   makes no   mention   of   the   compliance   with   any   term   of   the   Share Purchase Agreement dated 24.09.2018 and rightly so since the Tripartite Agreement executed on 03.04.2019 had novated the same.  12.3 That   the   Share   Purchase   Agreement   and   the   Tripartite Agreement   are   two   distinct   and   independent   agreements executed   between   completely   different   parties   with   different terms and conditions, however the subject matter i.e., the sale consideration   and   the  number   of   shares  being  transferred   are the same in both the agreements. The Tripartite Agreement has superseded   the   Share   Purchase   Agreement.   The   substantial 9 shift   from   terms,   conditions   and   timelines   in   the   Share Purchase   Agreement   show   that   the   parties   departed   from   the same   to   the   Tripartite   Agreement   and   the   Share   Purchase Agreement stood novated.  12.4 That   the   High   Court   has   acted   completely   within   its jurisdiction   under   Section   11   of   the   Act   of   1996   and   has   not stepped   into   the   role   of   an   Arbitral   Tribunal.     Reference   to Vidya Drolia vs. Durga Trading Corporation (2021) 2 SCC 1   was   made   in   this   regard.   The   respondents   further   relied   on Indian Oil Corporation Ltd. vs. NCC Ltd. 2022 SCC OnLine SC 896  to hold that there is no bar under the Act of 1996 for a Court   to   look   beyond   the   bare   existence   of   the   arbitration clause   to   cut   the   deadwood.   The   High   Court   in   the   present case was well within its jurisdiction in examining the existence of   the   Arbitration   agreement   and   by   arriving   at   a   conclusion that   the   Share   Purchase   Agreement   was   novated   and superseded by the Tripartite Agreement.  12.5 That   the   arbitration   clause   being   a   part/component   of   Share Purchase   Agreement   falls   within   it   and   perishes   along   with   it and   the   Tripartite   Agreement   provides   for   no   provision   for arbitration. The High Court was right in holding that owing to 10 novation,   the   invocation   of   arbitration   under   Share   Purchase Agreement   was   untenable.   This   Court   has   clearly   set   out   the principle   that   an   agreement   will   be   novated   with   the introduction   of   new   parties   by   mutual   agreement.   The respondents   relied   on   the   case   of   Union   of   India   vs. Kishorilal   Gupta   and   Bros.   (1960)   1   SCR   493 ,   Young Achievers   vs.   IMS   Learning   Resources   Pvt.   Ltd.   (2013)   10 SCC   535   and   M.B.S   Impex   Pvt.   Ltd.   vs.   Minerals   and Metals Trading Corporation (2020) 5 ALD 185 . 12.6 That   the   High   Court   has   rightly   comprehended   the   intention behind the two agreements and the contention of the appellant that   the   Tripartite   Agreement   was   a   recovery   mechanism   is untrue   and   thus   unsustainable.   Moreover,   the   Tripartite Agreement governing the transaction makes no mention of the lapsed Share Purchase Agreement intentionally. The appellant was   replaced   by   respondent   No.4   in   the   Tripartite   Agreement and   IFCI   Capital   Venture   was   added   as   a   party   and   was   also given   a   right   to   invoke   the   agreement.   Thus,   the   Tripartite Agreement   is   a   completely   different   and   new   agreement between   different   parties   containing   different   terms   and conditions and does not have an arbitration clause. 11 13.   Having  heard  the  learned counsel  appearing  for the  respective parties, the following points would arise for our consideration: (a) Whether the judgment and order  of the High Court calls for any interference or modification by this Court? (b) What order?   14. The   plea   taken   by   the   respondent   herein   is   that   owing   to novation   of   share   purchase   agreement,   the   arbitration   clause   no longer   existed   so   as   to   resolve   the   dispute   between   the   parties through  arbitration.   On the  other hand, the  plea of  the appellant  is that   there   was   no   such   novation   of   the   share   purchase   agreement and   the   arbitration   clause   was   very   much   available   and   hence,   the High   Court   ought   to   have   referred   the   matter   to   arbitration.     In   this regard, it would be useful to refer to the following dicta of this Court:  a) In   National Insurance Co. Ltd. vs. Boghara Polyfab Pvt. Ltd. (2009) 1 SCC 267 , a Bench of this Court   elucidating on SBP   &   Co.   vs.   Patel   Engineering   Ltd.   (2005)   8   SCC   618 has identified and segregated the issues that could be considered in an application filed under Section 11(6) of the Act of 1996 into three categories. They are enumerated as under: (i) issues which the Chief Justice or his designate is bound to decide;  12 (ii) issues   which   he   can   also   decide,   that   is,   issues   which   he may   choose  to  decide  or  leave  it to  the  Arbitral   Tribunal   to decide; and  (iii)   issues   which   would   be   left   to   the   Arbitral   Tribunal   to decide, and thereafter had enumerated them as under: “ 22.1 .   The   issues   (first   category)   which   the Chief   Justice/his   designate   will   have   to decide are: (a) Whether   the   party   making   the application   has   approached   the appropriate High Court. (b) Whether   there   is   an   arbitration agreement   and   whether   the   party   who has   applied   under   Section   11   of   the Act, is a party to such an agreement. 22.2 .   The   issues   (second   category)   which the Chief Justice/his designate may  choose to   decide   (or   leave   them   to   the   decision   of the Arbitral Tribunal) are: ( a )   Whether   the   claim   is   a   dead   (long­ barred) claim or a live claim. ( b )   Whether   the   parties   have   concluded the   contract/transaction   by   recording satisfaction   of   their   mutual   rights   and obligation   or   by   receiving   the   final payment without objection. 22.3 .   The   issues   (third   category)   which   the Chief   Justice/his   designate   should   leave exclusively to the Arbitral Tribunal are: 13 ( i )   Whether a claim made falls within the arbitration   clause   (as   for   example,   a matter   which   is   reserved   for   final decision   of   a   departmental   authority and   excepted   or   excluded   from arbitration). ( ii )   Merits   or   any   claim   involved   in   the arbitration.”    15. As   far   as   the   issues   in   the   first   category   are   concerned,   the Chief Justice or his designate is bound to decide.   With regard to the issues falling under the second category, when they  are raised in an application under Section 11 of the Arbitration Act, the Chief Justice or   his   designate   may   decide   them   or   may   leave   it   open   with   a direction to the Arbitral Tribunal to decide the same.  But if the Chief Justice or his designate chooses to examine the issue and decides it, the Arbitral Tribunal cannot re­examine the same issue. As far as the issues   which   arise   in   the   third   category   are   concerned,   they   have   to be dealt with exclusively by the Arbitral Tribunal such as excepted or excluded matters.   It would also include merits of any claim involved in arbitration. 16. In   Vidya   Drolia   (supra),   it   has   been   further   observed   in relation   to   the   aforesaid   three   categories   in   Boghara   Polyfab   Pvt. Ltd. (supra).     The first category of issues, namely, whether the party has   approached   the   appropriate   High   Court,   whether   there   is   an 14 arbitration   agreement   and   whether   the   party   who   has   applied   for reference   is   party   to   such   agreement   would   be   subject   to   a   more thorough   examination   in   comparison   to   the   second   and   third categories/issues which are presumptively, save in exceptional cases, for   the   arbitrator   to   decide.   In   the   first   category,   the   question   or issues are relating to whether the cause of action relates to action   in personam   or   rem ;   whether   the   subject­matter   of   the   dispute   affects third­party   rights,   have   erga   omnes   effect,   requires   centralised adjudication;   whether   the   subject­matter   relates   to   inalienable sovereign   and   public   interest   functions   or   by   necessary   implication non­arbitrable as per mandatory statutes. On the other hand, issues relating to contract formation, existence, validity and non­arbitrability would   be   connected   and   intertwined   with   the   issues   underlying   the merits   of   the   respective   disputes/claims.   They   would   be   factual   and disputed and for the Arbitral Tribunal to decide. 17. Further, this Court observed that   the court at the referral stage can   interfere   only   when   it   is   manifest   that   the   claims   are   ex   facie time­barred   and   dead,   or   there   is   no   subsisting   dispute.   In   the context   of   issue   of   limitation   period,   it   should   be   referred   to   the Arbitral Tribunal for decision on merits. Similar would be the position in   case   of   disputed   “no­claim   certificate”   or   defence   on   the   plea   of novation and “accord and satisfaction”.  15 18. It would be also useful to refer to another decision of this Court in   Damodar   Valley   Corporation   vs.   K.K.   Kar   (1974)   1   SCC   141 wherein it has been observed as under: (1) an   arbitration   clause   is   a   collateral   term   of   a   contract   as distinguished   from   its   substantive   terms;   but   nonetheless   it   is an integral part of it;  (2) however   comprehensive   the   terms   of   an   arbitration   clause   may be, the existence of the contract is a necessary condition for its operation; it perishes with the contract;    (3) the   contract   may   be   non   est   in   the   sense   that   it   never   came legally into existence or it was  void ab initio ;  (4) though   the   contract   was   validly   executed,   the   parties   may   put an   end   to   it   as   if   it   had   never   existed   and   substitute   a   new contract   for   it   solely   governing   their   rights   and   liabilities thereunder;  (5) in the former case, if the original contract has no legal existence, the   arbitration   clause   also   cannot   operate,   for   along   with   the original contract, it is also void; in the latter case, as the original contract   is   extinguished   by   the   substituted   one,   the   arbitration clause of the original contract perishes with it; and  16 (6) between the two falls many categories “of disputes in connection with a contract, such as the question of repudiation, frustration, breach, etc. In those cases, it is the performance of the contract that has come to an end, but the contract is still in existence for certain   purposes   in   respect   of   disputes   arising   under   it   or   in connection with it. As the contract subsists for certain purposes, the arbitration clause operates in respect of these purposes. Even if   the performance of the contract has come to an end, the contract   can   still   be   in   existence   for   certain   purposes   in   respect   of disputes arising under it or in connection with it. 19. In view of the aforesaid discussion, we find that High Court was not  right  in   dismissing  the  petition  under  Section   11(6)  of  the  Act of 1996  filed  by  the  appellant  herein  by  giving  a  finding  on  novation   of the Share Purchase Agreement between the parties as the said aspect would   have   a   bearing   on   the   merits   of   the   controversy   between   the parties.   Therefore,   it   must   be   left   to   the   Arbitrator   to   decide   on   the said issue also. Hence, the impugned judgment and order passed by the High Court has to be set­aside. 20. In the result, the appeal filed by the appellant is allowed and the impugned   judgment   and   order   passed   by   the   High   Court   is   hereby quashed and set aside.  17 21. As   requested   before   this   Court   for   appointment   of   a   sole Arbitrator,   Hon.   Sri   Justice   R.   Subhash   Reddy,   Former   Judge, Supreme   Court   of   India,   [email   id   –   rsubhashreddy5157@gmail.com ] is   appointed   as   the   sole   Arbitrator   to   arbitrate   the   dispute   between the   parties.     The   Registry   is   directed   to   send   a   copy   of   this   order   to the learned sole Arbitrator. 22. All   contentions   of   both   sides   are   left   open   to   be   raised   by   the respective parties before the Arbitral Tribunal in accordance with law.    23. Pending   application(s),   if   any,   shall   stand   disposed   of   in   the above terms. ..………….……………J.  (B.R. GAVAI)      ..………….……………J.  (B.V. NAGARATHNA)   NEW DELHI; NOVEMBER 23, 2022.