/2023 INSC 0192/ //  1  // REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 8460 / 2022      (@SLP (C) No.32002 OF 2018) Indian Railway     …Appellant(s) Construction Company Limited  Versus M/s National Buildings  …Respondent(s) Construction Corporation Limited  J U D G M E N T M. R. Shah, J. 1. Feeling aggrieved and dissatisfied with the impugned judgment and order dated 14.08.2018 passed by the High Court of Delhi at New Delhi in FAO(OS) No.112 of 2018 by which the High Court has partly allowed the   said   appeal,   the   Indian   Railway   Construction //  2  // Company   Limited   (hereinafter   referred   to   as “IRCON”) has preferred the present appeal.  2. The brief facts leading to filing of the present appeal in nut­shell are as under:  2.1 That, an Agreement was entered into between IRCON and   the   respondent   –   M/s.   National   Buildings Construction   Corporation   Limited   (hereinafter referred to as “NBCC”), whereby the respondent was awarded the work of construction of Railway Station cum Commercial Complex at Vashi, Navi Mumbai at a cost of Rs.3042.91 lakh, to be constructed within a period   of   30   months   from   05.04.1990.   NBCC   failed to   complete   the   work   in   time.   Thereafter,   the supplementary   agreements   were   entered   into between   the   parties.   As   the   provision   for   grant   of advances   had   exhausted,   NBCC   approached   IRCON with   modified   programme   for   completion   of   works and   sought   for   additional   financial   aid   on   certain terms   and   conditions.   IRCON   in   consultation   with //  3  // CIDCO,   agreed   to   grant   advance   as   a   special   case against   Bank   Guarantee.   Accordingly,   a supplementary   Agreement   dated   17.12.1991   was entered into between the parties providing for special advance   of   an   amount   of   Rs.   68   lakhs   bearing interest at the rate of 18% per annum on furnishing of   Bank   Guarantee.   In   terms   of   the   supplementary Agreement   dated   17.12.1991,   a   special   advance   of Rs.68   lakhs   was   also   given   to   NBCC.   As   there   was delay   in   the   work   of   NBCC   and   the   work   was practically   abandoned   and   came   to   a   standstill, IRCON   served   on   NBCC   a   notice   dated   21.02.1994 terminating the contract relying upon Clause 60.1 of the Agreement.  2.2 That,   thereafter,   after   some   litigation   before   the Delhi  High Court, the NBCC invoked the  arbitration clause.   The   Arbitral   Tribunal   was   constituted.   The Arbitral   Tribunal   passed   the   award   dated 04.11.2011.   That   the   Arbitral   Tribunal   rejected   the //  4  // NBCC’s claim for refund of two security deposits i.e. Claim Nos.33 and 34. While holding  so, the Arbitral Tribunal held that though termination with reference to   Clause   60.1   was   bad   in   law,   but   justified   the termination   with   reference   to   Clause   17.4   of   the Contract   and   consequently   rejected   the   NBCC’s claim   for   refund   of   two   security   deposits   i.e.   claim Nos.33   and   34.   The   Arbitral   Tribunal   also   partly allowed   Counter   Claim   No.3   in   favour   of   IRCON. Counter   Claim   No.3   was   relatable   to   the   counter claim   of   IRCON   for   a   total   of   Rs.3,65,38,806/­ towards interest on various advances given to NBCC, more   particularly,   with   regard   to   two   specific advances being (1) Special Advance and (2) Advance against hypothecation of equipment.  2.3 Feeling   aggrieved   and   dissatisfied   with   the   award passed   by   the   learned   Arbitral   Tribunal   and   insofar as relating to Claim Nos.33 and 34 and the Counter Claim No.3 which were in favor of IRCON, the NBCC //  5  // approached   the   High   Court   by   filing   an   application under Section 34 of the Arbitration and Conciliation Act,   1996   (hereinafter   referred   to   as   “Arbitration Act”).   The   application   under   Section   34   of   the Arbitration   Act   was   confined   to   the   aforesaid   three claims   /   counter   claims   respectively   viz.   Claim Nos.33 and 34 and Counter Claim No.3 only.  2.4 By   the   judgment   and   order   dated   03.03.2017,   the learned Single Judge of the High Court set aside the rejection   by   the   learned   Arbitral   Tribunal   of   Claim Nos.33   and   34   of   NBCC   to   the   extent   it   concerned the   return   of   security   deposit   amounts   i.e. Rs.5,57,486/­   +   Rs.60,85,840/­   by   observing   and concluding   that   once   the   Arbitral   Tribunal   found that the termination with regard to Clause 60.1 was not   justified,   it   was   not   open   for   the   Arbitral Tribunal   thereafter   to   consider   the   termination under Clause 17.4 justifying forfeiture of the security deposits. The learned Single Judge of the High Court //  6  // also   set   aside   the   award   passed   by   the   learned Arbitral   Tribunal   on   Counter   Claim   No.3   by observing   that   there   is   no   clause   in   the   contract   in particular   awarding   18%   interest   per   annum   on special advance.  2.5 The   judgment   and   order   passed   by   the   learned Single Judge was the subject matter of appeal under Section 37 of the Arbitration  Act  before the Division Bench of the High Court.  2.6 By   the   impugned   judgment   and   order,   the   Division Bench of the High Court has partly allowed the said appeal under Section 37 of the Arbitration Act to the extent   upholding   the   award   passed   by   the   learned Arbitral Tribunal insofar as awarding the interest on special   advance   is   concerned.   The   rest   of   the judgment   and   order   passed   by   the   learned   Single Judge has been affirmed / confirmed by the Division Bench of the High Court.  //  7  // 2.7 Feeling aggrieved and dissatisfied with the impugned judgment and order passed by the Division Bench of the   High   Court,   IRCON   has   preferred   the   present appeal.    3. Shri   R.S.   Hegde,   learned   counsel   has   appeared   on behalf   of   the   appellant   –   IRCON     and   Shri   Arvind Minocha,   learned   Senior   Advocate   has   appeared   on behalf of the respondent – NBCC.  4. Shri   R.S.   Hegde,   learned   counsel   appearing   on behalf   of   the   appellant   has   vehemently   submitted that   on   appreciation   of   entire   evidence   and   the material   on   record   as   the   learned   Tribunal   has observed   and   held   that   the   IRCON   was   justified   in rescinding the contract due to abandonment of work by   NBCC   and   when   the   said   finding   attained   the finality,   the   IRCON   was   justified   in   forfeiting   the security   deposits.   It   is   submitted   that   as   such   the High   Court   has   taken   too   technical   view.   It   is //  8  // submitted   that   as   such   both,   Clause   17.4   and Clause   60.1   are   required   to   be   read   together.   It   is submitted that the main aspect which is required to be   considered   is   whether   the   NBCC   failed   to complete   the   work   as   per   the   contract   and   whether the   NBCC   abandoned   the   work   and   thereafter, having   satisfied   that   even   during   the   extended period, the NBCC was not able to complete the work, the contract was rightly rescinded and therefore, the security deposits were liable to be forfeited.    4.1 It   is   submitted   that   therefore   both,   the   learned Single Judge (in application under Section 34 of the Arbitration   Act)   and   the   Division   Bench   of   the   High Court have materially erred in upsetting / quashing and   setting   aside   the   award   passed   by   the   learned Arbitral Tribunal rejecting the Claim Nos.33 and 34.  4.2 It   is   submitted   that   both,   the   learned   Single   Judge as well as the Division Bench of the High Court have //  9  // materially   erred   in   not   appreciating   the   fact   that once   the   termination   is   justifiable   with   reference   to the terms of the contract and even if a wrong clause is   mentioned   in   the   letter   terminating   the   contract, the   power   to   terminate   the   contract   cannot   be   said to   be   illegal,   more   particularly,   when   the   power   is traceable   to   the   specific   terms   of   the   contract,   i.e., Clause 17.4.  4.3 Now, so far as the Counter Claim No.3 is concerned, it   is   submitted   that   as   such   the   Division   Bench   of the High Court has set aside the award of interest on the   amount   advanced   against   hypothecation   of equipments,   on   the   ground   that   there   is   no   such provision   of   award   of   interest   in   the   contract   / supplementary   Agreements.   It   is   submitted   that however,   the   Division   Bench   of   the   High   Court   has not properly appreciated the fact that there is no bar to   award   interest   on   the   amount   advanced.   It   is submitted   that   the   Arbitrator   has   power   to   award //  10  // interest pendente lite unless specifically barred from awarding it. Reliance is placed on the decision of this Court   in   the   case   of   Raveechee   and   Company   Vs. Union of India  reported in  (2018) 7 SCC 664 . Making above submissions, it is prayed to allow the present appeal and restore the award passed by the Arbitral Tribunal.  5. Learned   senior   counsel,   Mr.   Minocha   appearing   on behalf   of   the   respondent   –   NBCC   while   supporting the   impugned   judgment   and   order   passed   by   the High   Court   has   vehemently   submitted   that   in   the present   case   admittedly   the   IRCON   invoked   Clause 60.1 and rescinded the contract. It is submitted that even the learned Arbitral Tribunal also observed and held   that   the   IRCON   was   not   justified   in   rescinding the contract under Clause 60.1. It is submitted that however, thereafter the Arbitral Tribunal justified the termination   of   the   contract   under   Clause   17.4, //  11  // which  as   rightly  held   by   the  learned  Single  Judge   / Division Bench was not permissible.  5.1 It   is   submitted   that   the   finding   recorded   by   the learned Arbitral Tribunal that the contract could not have been rescinded under Clause 60.1 had attained the finality. It is submitted that therefore the learned Arbitral   Tribunal   was   not   justified   in   rejecting   the claim   Nos.33   and   34   which   has   rightly   been   set aside   by   the   learned   Single   Judge   and   the   Division Bench,   which   are   not   required   to   be   interfered   with by this Court in exercise of limited jurisdiction under Article 136 of the Constitution of India.  5.2 It is further submitted by learned Counsel appearing on behalf of the respondent – NBCC that in absence of   any   specific   provision   in   the   contract   / supplementary   Agreements   on   interest   on   the amount   advanced   against   hypothecation   of equipments,   the   Division   Bench   of   the   High   Court //  12  // has rightly set aside the same.  Making   above   submissions,   it   is   prayed   to dismiss the present appeal.  6. We   have   heard   learned   Counsel   appearing   for   the respective parties at length.  7. As   observed   hereinabove,   challenge   to   the   award   by the   learned   Arbitral   Tribunal   before   the   learned Single   Judge   and   now   before   this   Court   is   with respect   to   Claim   Nos.33   and   34   and   Counter   Claim No.3 (Partly).  7.1 The   learned   Arbitral   Tribunal   rejected   the   Claim Nos.33 and 34 which were with respect to forfeiture of   the   security   deposits   on   termination   /   rescind   of the   contract.   The   Counter   Claim   No.3  of  the   IRCON was   for   a   total   sum   of   Rs.3,65,38,806/­   towards interest   on   various   advances   given   to   NBCC,   more particularly,   with   regard   to   two   specific   advances being   (1)   Special   Advance   and   (2)   Advance   against //  13  // hypothecation   of   equipment.   The   learned   Arbitral Tribunal   allowed   the   Counter   Claim   No.3   and awarded   interest   at   the   rate   of   18%   per   annum   in favour   of   the   IRCON   being   interest   on   special advance   and   advances   against   hypothecation   of equipments.   The   Division   Bench   of   the   High   Court has   partly   allowed   the   appeal   and   allowed   the interest in favour of IRCON at the rate of 18% so far as special advance is concerned.  7.2 While   considering   the   findings   recorded   by   the learned Arbitral Tribunal and while appreciating the submissions made by the learned counsel appearing on   behalf   of   the   respective   parties,   relevant   clauses of   the   Agreement,   more   particularly,   Clause Nos.17.4,   59.1,   60.1   are   required   to   be   referred   to, which are as under:  “ TIME TO BE OR THE ESSENCE OF THE CONTRACT: 17.4 The time for completion of the works by   the   date   or   extended   date   fixed   for //  14  // completion   shall   be   deemed   to   be   the essence   of   the   contract   and   if   the contractor   shall   fail   to   complete   the works   within   the   time   prescribe   the Company   IRCON   shall,   if   satisfied   that the   works   can   be   completed   by   the contractor within a reasonably short time thereafter be entitled without prejudice to any   other   right   or   remedy   available   on that   behalf   to   recover   by   way   of ascertained   liquidated   damages   a   sum equivalent to one per cent of the contract value   of   the   works   for   each   week   or   part of   week   the   contractor   is   in   default   and allow   the   contractor   such   further extension   of   time   as   the   Project   Manager may   decide.   If   the   Company   (IRCON)   is not   satisfied   that   the   works   can   be completed   by   the   contractor   and   in   the event   of   failure   on   the   part   of   the contractor   to   complete   the   works   within the   further   extension   of   time   allowed   as aforesaid   the   Company   (IRCON)   shall   be entitled,   without   prejudice   to   any   other right   or   remedy   available   in   that   behalf, to   appropriate   the   contractor’s   security deposit and rescind the contract, whether or   not   actual   damage   is   caused   by   such default.  RIGHT   OF   COMPANY   (IRCON)   TO DETERMINE CONTRACT: 59.1 The   Company   (IRCON)   shall   be entitled   to   determine   and   terminate   the contract   at   any   time   should   in   the Company’s   (IRCON)   opinion,   the cessation   of   work   become   necessary //  15  // owing   to   paucity   of   funds   or   from   any cause   whatsoever,   in   which   case   the value of approved materials at site and of work   done   to   date   by   the   contractor   will be paid for in full at the rates specified in the   contract.   Notice   in   writing   from   the Company   (IRCON)   of   such   determination and   the   reason   therefore   shall   be conclusive evidence thereof.  DETERMINATION OF CONTRACT OWING TO DEFAULT OF CONTRACTOR: 60.1 If the contractor should:­  i. become bankrupt or insolvent or ii. make   an   arrangement   with   or assignment   in   favour   of   his   creditors,   or agree   to   carry   out   the   contract   under committee   of   Inspection   of   his   creditors, or iii. Being   a   company   or   corporation,   go into   liquidation   (other   than   a   voluntary liquidation   for   the   purpose   of amalgamation or reconstruction), or  iv. have an execution levied on his good or property on the works, or  v. assign   the   contract   or   any   part thereof   otherwise   than   as   provided   in Clause 7 of these conditions, or vi. abandon the contract, or vii. persistently   disregard   the //  16  // instructions   of   the   Project   Manager,   or contravene  any   provision   of  the  contract, or viii. fail   to   adhere   to   the   agreed programme of work by a margin of 10% of the stipulated period, or ix. fail to remove materials from the site or   to   pull   down   and   replace   work   after receiving from the Project Manager notice to   the   effect   that   the   said   materials   or works   have   been   condemned   or   rejected under conditions, or  x. fail   to   take   steps   to   employ competent   or   additional   staff   and   labour as required under these conditions, or  xi. fail   to   afford   the   Project   Manager   or Project   Manager’s   representative   proper facilities   for   inspecting   the   works   or   any part   thereof   as   required   under   these conditions, or  xii. promise,   offer   or   give   any   bribe, commission,   gift   or   advantages   either himself   or   through   his   partner,   agent   or servant   to   any   officer   of   employee   of IRCON or to any person on his or on the behalf in relation to the execution of this or any other contract with IRCON. Then   and   in   any   of   the   said   cases,   the Project   Manager   on   behalf   of   the Company   (IRCON)   may   serve   the contractor with a notice in writing to that effect   and   if   the   contractor   does   not //  17  // within 7 days after  the delivery to him  of such   notice   proceed   to   make   good   his default in so far as the same is capable of being   made   and   carry   on   the   work   or comply   with   such   directions   as   aforesaid to   the   entire   satisfaction   of   the   Project Manager   the   Company   (IRCON)   shall   be entitled   after   giving   48   hours   notice   in writing   under   the   hand   of   the   Project Manager   (to   remove   the   contractor   from the   whole   or   any   portion   or   portions   as may   be   specified   in   such   notice)   of   the works   without   thereby   avoiding   the contract   or   releasing   the   contractor   from any   of   his   obligations   or   liabilities   under the   contract   and   adopt   any   or   several   of the following courses.  a) to rescind the contract, of which rescission   notice   in   writing   to the   contractor   under   the   hand of   the   Project   Manager   shall   be conclusive   evidence,   in   which case   the   security   deposit   of   the contractor   shall   stand   forfeited to   the   Company   IRCON   without prejudice   to   the   Company’s (IRCON)   right   to   recover   from the   contractor   any   amount   by which the cost  of competing  the works by any other agency shall exceed   the   value   of   the contractor. b) to   carry   out   the   works   or   any part thereof, by the employment of   the   required   labour   and materials,   the   costs   of   which //  18  // shall   include   lead,   lift,   freight, supervision   and   all   incidental charges   and   to   debit   the contractor   with   such   costs,   the amount   of   which   as   certified   by the   Project   Manager   shall   be final   and   binding   upon   the contractor,   and   to   credit   the contractor   with   the   value   of   the works   done   as   if   the   works   had been   carried   out   by   the contractor   under   the   terms   of the   contract.   And   the   certificate of   Project   Manager   in   respect   of the amount to be credited to the contractor   shall   be   final   and binding upon the contractor; c) to   measure   up   the   work executed   by   the   contractor   and to   get   the   remaining   work completed by another contractor at   the   risk   and   expense   of   the contractor   in   all   respects   in which   case   any   expenses   that may be incurred in excess of the sum   which   would   have   been paid   to   the   contractor   if   the works   had   been   carried   out   by him   under   the   terms   of   the contract,   the   amount   of   which excess as certified by the Project Manager   shall   be   final   and binding upon contractor shall be borne   and   paid   by   the contractor and may be deducted from any moneys due to him by the Company (IRCON) under the //  19  // contractor   or   otherwise   or   from his   security   deposit.   Provided always that in any case in which any   of   the   powers   conferred upon   the   Company   (IRCON) hereof   shall   have   become exercisable   and   the   same   shall not   be   exercised,   the   non­ exercise   thereof   shall   not constitute a waiver of any of the conditions   hereof   and   such powers shall notwithstanding be exercisable   in   the   event   of   any future   case   of   default   by   the contractor  for  which  his liability for past and future shall remain unaffected.”    Considering   the   material   on   record   and   on appreciation   of   evidence,   the   learned   Arbitral Tribunal   though   observed   that   the   IRCON   was   not justified   in   rescinding   the   contract   under   Clause 60.1, rescinding of the contract / termination of the contract   was   justified   under   Clause   17.4,   and thereby has rejected the Claim Nos.33 and 34 of the NBCC   which   were   with   respect   to   forfeiture   of   the security   deposits.   The   learned   Single   Judge   as   well as   the   Division   Bench   of   the   High   Court   have   set //  20  // aside   the   award   passed   by   the   learned   Arbitral Tribunal rejecting Claim Nos.33 and 34   inter alia   on the   ground   that   once   the   Arbitral   Tribunal   gave   the finding that the IRCON was not justified in invoking Clause   60.1,   thereafter   it   was   not   open   for   the Arbitral Tribunal to take the help of Clause 17.4 and therefore,   the   learned   Arbitral   Tribunal   was   not justified   in   rejecting   Claim   Nos.33   and   34   which were   with   respect   to   forfeiture   of   security   deposits, which could have been under Clause 17.4.  However, it is required to be noted that as such the   finding   recorded   by   the   Arbitral   Tribunal   on applicability of Clause 17.4 and/or rescinding of the contract   under   Clause   17.4   has   not   been   set   aside either by the learned Single Judge or by the Division Bench  of the  High Court  and therefore, the  findings recorded   by   the   learned   Arbitral   Tribunal   on applicability of Clause 17.4 has attained the finality. The learned Arbitral Tribunal as such was absolutely //  21  // justified in considering whether IRCON was justified in   rescinding   the   contract,   may   be   either   under Clause   60.1   or   under   Clause   17.4.   Even   otherwise, from   the   material   on   record   and   even   the   notice dated   21.02.1994   and   the   subsequent   notice   dated 07.03.1994,   we   are   satisfied   that   the   IRCON   was satisfied that the work could not be completed by the contractor   even   within   further   extension   of   time. Clause 17.4 provides that if the company (IRCON) is not satisfied that the works can be completed by the contractor   and   in   the  event  of  failure   on   the   part  of the   contractor   to   complete   the   works   within   further extension   of   time   allowed,   the   IRCON   shall   be entitled,   without   prejudice   to   any   other   right   or remedy   available   in   that   behalf,   to   appropriate   the contractor’s   security   deposits   and   rescind   the contract, whether or not actual damage is caused by such   default.   Even   Clause   60.1   also   provides   for determination   of   contract   owing   to   default   of //  22  // contractor.   It   provides   that   if   the   contractor   should abandon   the   contract,   or   persistently   disregard   the instructions   of   the   Project   Manager   or   contravene any   provisions   of   the   contract….   then   the   Project Manager   on   behalf   of   the   Company   may   serve   the contractor with a notice in writing to that effect and if   the   contractor   does   not   within   7   days   after   the delivery to him of such notice proceed to make good his default in so far as the same is capable of being made   good   and   carry   on   the   work   or   comply   with such directions as aforesaid to the entire satisfaction of   the   Project   Manager,   the   Company   (IRCON)   shall be   entitled   after   giving   48   hours   notice   in   writing under   the   hand   of   the   Project   Manager   (to   remove the   contractor   from   the   whole   or   any   portion   or portions   as   may   be   specified   in   such   notice)   of   the works   without   thereby   avoiding   the   contract   or releasing   the   contractor   from   any   of   his   obligations or   liabilities.   It   further   provides   that   in   such   a   case //  23  // the Project Manager on behalf of the IRCON shall be entitled   to   rescind   the   contract,   in   which   case   the security   deposit   shall   stand   forfeited   to   IRCON without   prejudice   to   IRCON’s   right   to   recover   from the   contractor   any   amount   by   which   the   cost   of completing   the   works   by   any   other   agency   shall exceed the value of the contractor.  7.3 Thus,   both,   under   Clause   17.4   and   60.1,   on   failure of the contractor to complete the work, the IRCON is justified   in   rescinding   the   contract   and   forfeit   the security   deposit.   At   the   cost   of   repetition   it   is observed   that   the   learned   Arbitral   Tribunal   on appreciation   of   entire   evidence   on   record,   had specifically   observed   that   the   contractor   failed   to complete   the   work   even   within   the   stipulated extended   period   of   time   and   even   abandoned   the work   and   therefore,   the   IRCON   was   justified   in rescinding the contract. The said finding as observed hereinabove   has   attained   finality.   Therefore,   the //  24  // IRCON   was   absolutely   justified   in   forfeiting   the security   deposits   and   therefore,   the   learned   Arbitral Tribunal   was   absolutely   justified   in   rejecting   Claim Nos.33 and 34, which were with respect to forfeiture of security deposits by the IRCON. Both, the learned Single   Judge   as   well   as   Division   Bench   of   the   High Court have seriously erred in setting aside the award passed   by   the   learned   Arbitral   Tribunal   rejecting Claim Nos.33 and 34. We are of the opinion that the learned   Single   Judge,   therefore,   exceeded   in   its jurisdiction   under   Section   34   of   the   Arbitration   Act quashing  and  setting  aside the  well­reasoned  award passed by   the learned Arbitral Tribunal  on  rejecting Claim   Nos.33   and   34,   which   the   Division   Bench   of the High Court has wrongly affirmed.  7.4 Under   the   circumstances,   the   impugned   judgment and order passed by the learned Single Judge as well as   the   Division   Bench   of   the   High   Court   quashing and   setting   aside   the   award   passed   by   the   learned //  25  // Arbitral   Tribunal   rejecting   Claim   Nos.33   and   34 deserve   to   be   quashed   and   set   aside   and   the   award passed   by   the   learned   Arbitral   Tribunal   rejecting Claim  Nos.33  and  34 is  required  to  be  restored  and upheld.  7.5 Now,   so   far   as   the   quashing   and   setting   aside   the award   passed   by   the   Arbitral   Tribunal   awarding interest  @   18%   on   advance  for  the   hypothecation   of equipment,   by   the   learned   Single   Judge   confirmed by the Division Bench is concerned, at the outset, it is required to be noted that the Division Bench of the High   Court   has   upheld   the   order   passed   by   the learned Single Judge quashing and setting aside the interest awarded by the learned Arbitral Tribunal on advance   for   the   hypothecation   of   equipment   on   the ground   that   there   is   no   such   stipulation   in   the agreement / contract.   However, the High Court has not   at   all   considered   Section   31(7)(a)   of   the Arbitration   Act,   which   permits   the   arbitrator   that //  26  // 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, 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. Thus,   unless   there   is   a   specific   bar   under   the contract,   it   is   always   open   for   the   arbitrator   / Arbitral   Tribunal   to   award   pendente   lite   interest. Identical   question   came   to   be   considered   by   this Court   in   the   case   of   Raveechee   and   Company (supra).       In   the   said   decision,   it   is   observed   and held   by   this   Court   that   an   arbitrator   has   the   power to   award   interest   unless   specifically   barred   from awarding   it   and   the   bar   must   be   clear   and   specific. In the said decision, it is observed and held that the liability   to   pay   interest   pendente   lite   arises   because the   claimant   has   been   found   entitled   to   the   same //  27  // and   had   been   kept   out   from   those   dues   due   to   the pendency of the arbitration, i.e., pendente lite. Applying the law laid down by this Court in the aforesaid   decision   to   the   facts   of   the   case   on   hand, once it was found that the advance amount was paid for  hypothecation of equipment and thereafter  when the   Arbitral   Tribunal   awarded   the   interest   on advance   for   hypothecation   of   equipment,   the   same was not required to be interfered with by the learned Single Judge in exercise of the powers under Section 34   of   the   Arbitration   Act   and   even   by   the   Division Bench of the High Court while exercising the powers under Section 37 of the Arbitration Act.  However, at the   same   time   to   award   the   interest   @   18%   can   be said   to   be   on   a   higher   side.     In   the   facts   and circumstances of the case, if the interest is awarded @   12%   on   advance   for   the   hypothecation   of equipment,   the   same   can   be   said   to   be   reasonable interest.   //  28  // 8. In   view   of   the   above   and   for   the   reasons   stated above,   present   appeal   succeeds.     The   impugned judgment   and   order   passed   by   the   learned   Single Judge   as   well   as   the   Division   Bench   of   the   High Court   quashing   and   setting   aside   the   award   passed by the Arbitral Tribunal rejecting Claim Nos. 33 and 34 are hereby quashed and set aside and the award passed   by   the   Arbitral   Tribunal   rejecting   the   claim Nos.   33   and   34   is   hereby   restored.     The   impugned judgment and order passed by the Division Bench of the High Court in confirming the judgment and order passed   by   the   learned   Single   Judge   insofar   as quashing and setting aside the award passed by the Arbitral Tribunal awarding the interest @ 18% on the advance   for   hypothecation   of   equipment   is concerned,   the   same   is   hereby   quashed   and   set aside and the award passed by the Arbitral Tribunal awarding   the   interest   on   advance   for   hypothecation of   equipment   is   hereby   restored,   however,   with   a //  29  // modification   that   there   shall   be   paid   an   interest   @ 12%   pendente   lite   on   advance   for   hypothecation   of equipment instead of 18% as awarded by the Arbitral Tribunal.   Present   appeal   is   accordingly   allowed   to   the aforesaid   extent.     However,   in   the   facts   and circumstances of the case, there shall be no order as to costs.  ………………………………… J.              (M. R. SHAH) ………………………………… J.    (M.M. SUNDRESH) New Delhi,  March 17, 2023.