Citation : 1996 Latest Caselaw 155 Del
Judgement Date : 1 February, 1996
JUDGMENT
Manmohan Sarin, J.
(1) This is a petition filed by the petitioner under Section 20 of the Arbitration Act praying that this Court be pleased to appoint an independent arbitrator to adjudicate upon the disputes or direct defendant No.2 i.e. appointing authority to appoint an arbitrator to adjudicate in terms of the arbitration agreement..
(2) The facts giving rise to the present petition are somewhat peculiar. Mr. S.C. Kaushal, Superintending Engineer arbitration had been appointed the arbitrator vide communication bearing No.EN12(18)/92/Arbn/9136-40 dated 25-6-1992. The arbitrator entered upon reference and commenced the proceedings.
(3) It appears that during the hearing on 11-5-1993, petitioner claimant expressed his unwillingness to proceed with the matter before the arbitrator. The arbitrator thereupon closed the case and sent the case file NO.ARB/SCK 1 to the Engineer Member vide his communication bearing No.F.(Retnd.)/SE-Abn.II/DDA/185 dated 20th May, 1993. It is in these circumstances, that the petitioners have filed the present petition under Section 20 of the Act for appointment of an arbitrator staling that the arbitrator being unable to act the respondent should appoint another arbitrator.
(4) The Respondent Dda has filed a reply to the petition staling that based on the claimant submission that he would not like to proceed any further in the matter the arbitrator was fully justified in closing the case of the petitioner. It is contended that this is not a case where the arbitrator was "unable to proceed".
(5) The petitioners' grievance appears to be that the arbitrator failed to give directions to the respondent to produce relevant diary, registers and was acting in a biased manner.
(6) This is not a case which falls within the ambit of Section 20 of the Arbitration Act 1940. Reference may be usefully made to Mangal Prasad Vs. Lachman Prasad G.D. Arora Vs. Sim Inderjit Arora 1996 (1) Ad Delhi 465.
(7) Learned counsel for the petitioner after some arguments accepts the position that this would not be a case of the arbitrator being unable to act and wishes to withdraw the petition with liberty to file a petition seeking removal of the arbitrator and/or revocation of the authority of the arbitrator. Learned counsel for the respondent has Bo objection to this.
(8) The petition is dismissed as withdrawn.
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!