Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sharda Agro Agency vs Exclusive Commodities Limited
2009 Latest Caselaw 11 Bom

Citation : 2009 Latest Caselaw 11 Bom
Judgement Date : 7 December, 2009

Bombay High Court
Sharda Agro Agency vs Exclusive Commodities Limited on 7 December, 2009
Bench: Anoop V.Mohta
    ndm
                                         1                                       arbpl.307.09 anr.sxw




                                                                                     
              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  ORDINARY ORIGINAL CIVIL JURISDICTION




                                                          
            ARBITRATION PETITION (LODGING) NO. 307 OF 2009

                                WITH




                                                         
                  NOTICE OF MOTION NO. 1702 OF 2009
                                  IN
            ARBITRATION PETITION (LODGING) NO. 307 OF 2009




                                            
    Sharda Agro Agency.
                              ig                            ... PETITIONER
          Vs.
                            
    Exclusive Commodities Limited.                          ... RESPONDENT

                                   --------------
    Mr. P.N. Mahajan with Vijay Singh Thakur for Petitioner.
       


    Ms. Krupa K. i/b S.K. Jain and Associates for Respondent.
    



                                   --------------
                                   CORAM  :  ANOOP V. MOHTA, J.

th DATE : 07 December, 2009.

P.C.

1 The Petitioner has invoked Section 34 of the Arbitration and

Conciliation Act, 1996 (for short, the Arbitration Act), thereby challenged

th the award dated 17 April, 2006, but as there is a delay as contemplated

under Section 34 (2) of the Arbitration Act, the Notice of Motion is taken

out for condonation of delay of 9 / 14 days in filing Arbitration Petition as th claimed to have received a certified copy of the award on 10 December,

2008.





     ndm
                                            2                                 arbpl.307.09 anr.sxw




                                                                                  
                                                                  rd
    2             Admittedly, the  Petitioner  applied  on 03   December, 2008. 

The Petition could not be filed within three months because of default on

the part of the Registered Clerk and ultimately, the Petition was filed on st 21 March, 2009. There was no application for condonation of delay filed

on that time.

The relevant facts are as under :

ig th An agreement dated 14 September, 2004 was entered into

between the parties for certain commodities. The Petitioner had given in

writing the personal, the residential and the business details.

4 There arose dispute between the parties. Therefore,

pursuant to the Arbitration clause, the matter was referred to National

Commodities and Derivatives Exchange Limited (the Tribunal). The

Petitioner never appeared before the Tribunal though served on the

address provided and/or available on the record. The sole Arbitrator has th passed the award on 17 April, 2006 at Mumbai being agreed place of

the arbitration.

5 As there was no challenge to the award within limitation, the

Respondent filed an Execution Case No. 4-B/2008, at Mumbai Court.

The Respondent got transfer the same for Execution at District Court,

ndm 3 arbpl.307.09 anr.sxw

Itarsi, (M.P.). The Petitioner has full knowledge of the said proceedings.

The Petitioner appeared before the Executing Court and sought

adjournments from time to time.

6 In the present Arbitration case, the claimants / Respondents th have filed an affidavit dated 11 May, 2007 mentioning about the transfer

of award alongwith certificate under Order XXI, Rule 6 of Civil Procedure

Code (CPC) to Itarsi Court, at (M.P.) for the Execution and the same is

pending there. It is also stated that the award was duly served on the

Respondent by a Registered Post with acknowledge at the postal

address so provided. It is also stated that the registered copy returned

with the remarks "No claim" and therefore, returned to sender. The same

postal receipt and acknowledgment / AD were annexed as Exhibit -1 to

the said affidavit. It is not in dispute. It is therefore clear that the

Petitioner was fully aware of the proceedings including the affidavit

whereby it is specifically mentioned about the sending of award upon the

address available to the Petitioner.

7 As per the General Clauses Act, Section 26 / 27 and even

otherwise, if the party not claims such envelop / packet send by the

postal department, unless proved otherwise, it is a good service.

    Whether   this   amounts   to   receipt   of   the   award.     The   learned   counsel 





     ndm
                                                 4                                   arbpl.307.09 anr.sxw




                                                                                         

appearing for the Petitioner has strongly relied on Section 34 (3) of the

Arbitration Act and contended that knowledge of such award is

immaterial. The requirement is the "receipt of the Arbitral Award".

Therefore, the Petition so filed is well within the ambit of Section 34 (3)

and definitely within 120 days from the actual receipt of the Arbitral

Award.

Normally, the requirement of receipt of the Arbitral Award as

contended need no discussion as provisions are clear. However,

considering the peculiarity of the present case where the Respondents

sent the award and not by the Arbitrator by Registered Post, but the same

was not claimed by the Petitioner. The section no where debar the

concerned attending parties to send the Arbitral Award to other side, as

none present before the Arbitral Tribunal. It is not the case of the

Petitioner that they had refused and/or not claimed the award because it

was sent by the party. There is no serious dispute even to the contents th of the said Affidavit dated 11 May, 2007, as the same was filed by the

Respondent to support their application to transfer the same alongwith

the certificate.

9 The purpose and object of the Arbitration Act, if we take note

of, in that case a co-operation of both the parties is a must at all the

ndm 5 arbpl.307.09 anr.sxw

stages. The parties having agreed for the Arbitration Clause, needs to

participate in the proceeding in case of disputes. The dispute arose in

the present case. Admittedly, there is a Arbitration Clause. The

Petitioner for whatever the reason failed to appear before the Tribunal

and inspite of knowledge of the award waited till December, 2008, and

thereafter, applied for the certified copy. The award was already sent, but

not claimed in the year 2007 itself by the Petitioner. The contention

cannot be accepted of the Petitioner that unless the Arbitrator sent that

award and the other party against whom the award is passed has not

received the Arbitral Award, such party is not bound by the limitation

period as contemplated under Section 34 (3) of the Arbitration Act. It will

frustrate the whole arbitration purpose and object. In my view, the fact

that the Arbitral Award was sent and the same was not claimed. The

award is deemed to have been served. It amounts to "receipt of the

Arbitral Award." The premium cannot be granted to the Petitioner for his

own default to say that they never received the Arbitral Award and now

the Petition as filed is within limitation from the receipt of the award. In

my view, in the present fact and circumstances of the case, it is

necessary to hold that the Petitioner has received the Arbitral Award in

the year 2007 itself. The Petitioner ought to have applied for the certified

copy immediately. There is nothing pointed out whey they could not

apply for certified copy earlier. The word "receipt the Arbitral Award"





     ndm
                                                 6                                   arbpl.307.09 anr.sxw




                                                                                         

cannot be read and or interpreted to mean that the Arbitral Award must

be received physically by the party in all such circumstances and it must

be sent only, by the Arbitrator and not by the other party. In view of the

above, I am not inclined to accept the case of the Petitioner that the

present Arbitration Petition as filed is within limitation from the receipt of th the certified copy on 10 December, 2008. The Petition as filed is beyond

limitation of 120 days. In view of above, there is no sufficient ground /

case for condonation of delay.

10 Resultantly, the Notice of Motion is dismissed. In the result

Petition is also dismissed on the ground of limitation only. No costs.

[ ANOOP V. MOHTA, J ]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter