Citation : 2021 Latest Caselaw 4882 Cal
Judgement Date : 16 September, 2021
21
16.09.2021
Ct. No.10
b.das
W.P.A. 13761 of 2021
(Via Video Conference)
Ratan Kumar Biswas
Vs.
Union of India & Ors.
Mr. Amit Pan
Ms. T. Santra ...for the petitioner.
Mr. Chandi Charan De ...for the State.
Mr. Suman Chattopadhyay ...for the UOI.
Ms. Maanika Roy ...for the NHAI.
The State files a report in Court which is taken on
record.
The prayer of the writ petition in prayer (a) to the writ
petition is as follows:
"A writ in the nature of Mandamus commanding the
respondent No.2 to supply a signed copy of the Arbitral
Award so made in connection with the Arbitration Case No. XII/Arbi/2017 on 06.07.2017 in the name of the petitioner in respect of the said land, if any forthwith;"
The writ petitioner submits that being aggrieved by
the amount of compensation granted to him for
acquisition of his land for the purpose of extension of
National Highway, he approached the Arbitrator for
redressal of his grievance and enhancement of the
compensation awarded to him.
By an order dated 6th July, 2017 passed by the
Arbitrator in Arbitration Case No. XII/Arbi/2017, the
learned Arbitrator enhanced the amount of compensation
payable to the petitioner and other awardees.
The petitioner has alleged that a signed copy of such
order was not communicated to him in terms of Section
31(5) of the Arbitration and Conciliation Act, 1996. Also,
the amount of enhanced compensation was
communicated to him not by the Arbitrator but by the
Additional District Magistrate (L.A.) and competent
authority under the National Highways Act, 1956, who
was a party to the arbitration proceeding.
The petitioner placed reliance on a judgment passed
by a co-ordinate Bench of this Court in WPA 2413 of
2020 on 11th January, 2021 in a similar matter.
Learned counsel for the NHAI submits that the fact
situation in that judgment differs from the present case
and the judgment is not applicable herein.
Enhanced compensation was received by the
petitioner without any objection and such delayed
application of the petitioner ought not to be entertained
by the writ Court.
Learned counsel for the State refers to the report
filed by him and submits that the enhanced
compensation was received by the petitioner without any
objection in 2018 and it is after a delay of about three
years that the present writ petition has been filed.
I have considered the submissions made on behalf of
the parties.
It appears that the arbitration proceeding culminated
by an order dated 6th July, 2017, wherein it was observed
by the learned Arbitrator that "The Awardees may collect
the order from District Record Room, maintaining all
formalities."
The petitioner claims not to have received any copy of
the award but gladly accepted the enhanced amount
awarded in the said order dated 19th January, 2018.
During these three years, the petitioner did not find
it necessary to either take steps for receiving the copy of
the award or otherwise and is, therefore, not entitled to
the relief prayed for in prayer (a) of the petition.
However, the petitioner is at liberty to collect the
order from the District Record Room maintaining all
formalities as recorded in the arbitration award itself.
With the above observations, WPA 13761 of 2021 is
disposed of. There will be no order as to costs.
As affidavits have not been invited, the allegations
made in this writ petition are deemed not to be admitted.
Urgent certified website copy of this order, if applied
for, be supplied to the parties upon compliance with all
requisite formalities.
(Suvra Ghosh, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!