Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harbanslal Bhayana & Sons vs U.O.I. & Anr.
1999 Latest Caselaw 1098 Del

Citation : 1999 Latest Caselaw 1098 Del
Judgement Date : 22 November, 1999

Delhi High Court
Harbanslal Bhayana & Sons vs U.O.I. & Anr. on 22 November, 1999
Equivalent citations: 2000 IAD Delhi 972, 2000 (52) DRJ 308
Author: M Sarin
Bench: M Sarin

ORDER

Manmohan Sarin, J.

IA No. 4220/98 in S.No. 1157/92

1. In view of the case having been taken up for arguments, learned counsel for the petitioner does not press this application, which is dismissed as withdrawn.

S.No. 1157-A/92

By this order, I would be disposing of IA No. 2180/93, which are objections filed by the respondent/UOI to the award dated 28.2.1992.

Petitioner had been awarded a contract of the construction of Suchna Bhawan vide agreement 2EE(C)/DCD-III/85-86. Disputes and differences between the parties were referred to the Sole Arbitrator, Mr. R.J. Bhakhru, who made and published his award on 28.2.1992.

2. Learned arbitrator rejected claims 4, 5 and 6 and allowed claim Nos. 1, 2, 3, 7 and 8 totalling to Rs. 2,37,197.- Learned Arbitrator also awarded simple interest @ 14% p.a. from 1.5.1990. Learned counsel for the petitioner very fairly concedes that the said date would not correspond to the date either of the notices given for invocation of arbitration. In these circumstances, he submits that the petitioner would be satisfied and would not have any objection to the interest being awarded from the date of reference i.e. 2.11.1990. The award in respect of interest is modified to interest being granted from the date of reference i.e. 2.11.1990 till the date of payment of realisation. The petitioner has not preferred any objection and the objections preferred by this IA are by the respondent.

3. Learned counsel for the respondent/objector submits that the arbitrator had committed misconduct in making an award in respect of claim No.3 inasmuch as 166 cement bags which were damaged were in custody of the contractor. Arbitrator has held that the damage was caused on account of flood, which was beyond the control of claimants/petitioner, who could not be responsible for lack of adequate drainage or the flood. It is also stated that cement bags were found to be the property of the respondent. Reasons given by the Arbitrator are cogent and there is no error apparent in the said reasoning. This court in the exercise of jurisdiction under Section 30 of the Arbitration Act, 1940 does not question the reasonableness of reasons. Objection in this regard has no merit and is rejected.

4. Learned counsel then submitted that the arbitrator had failed to appraise the evidence and misconstrued certain documents. Nothing material has been pointed out. Appraisement of the evidence is again in the domain of the arbitrator exclusively.

5. Learned counsel next contended that the rejection of counter claim No. 3 was vitiated by an erroneous approach and suffers from errors apparent, inasmuch as the arbitrator failed to notice that the defendants were responsible for the consumption of the electricity and tampering of the meters.

6. Learned arbitrator has noted the contention of the claimants that electric connection was in the name of the Assistant Engineer and the meter was located at the site office of AE with locking arrangement. Learned arbitrator held that the dispute between the respondents and the DESU was still not settled and no liability could have been established against the claimant/contractors as they have paid the consumption charges as per the undertaking given. This has to be considered in the light of the submission made by the petitioners before the arbitrator namely that the dispute between DESU and respondents was still pending and no liability against the respondent had been finally established, which may be raised by the DESU on settlement of disputes between DESU and respondents. Based on this, it would appear that the rejection of the counter claim is based on the fact that the dispute between the respondent and DESU was still pending and the liability had not crystalized. Accordingly, respondent could not have claimed, at this stage, the amount from the petitioner, especially when the consumption charges as per the undertaking had been paid. Accordingly the award as made does not suffer from any error apparent on the face of the record, which call for interference under Sections 30 and 33 of the Arbitration Act, 1940.

7. Learned counsel for the petitioner accepts that the award being made rule of court with regard to the rejection of the counter claim, at this stage would not come in the way of the respondents seeking any remedy available at law upon crystaliza tion of liability and the DESU can stake its claim against the respondents for recovery of the said amount, as permissible at law. The objections are dismissed with the direction that the dismissal of the objections against the award in respect of counter claim will not come in the way of respondents seeking to recover the said amount in independent proceedings from the petitioners in case they are held liable to the DESU.

8. Decree in terms of the award be drawn up.

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter