Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union Of India vs M/S. Nagina Enterprises
2001 Latest Caselaw 552 Del

Citation : 2001 Latest Caselaw 552 Del
Judgement Date : 20 April, 2001

Delhi High Court
Union Of India vs M/S. Nagina Enterprises on 20 April, 2001
Equivalent citations: 2001 IVAD Delhi 545, 92 (2001) DLT 305, 2002 (1) RAJ 453
Author: A.K.Sikri
Bench: A Sikri

ORDER

A.K.Sikri,J.

1. By means of the IA the plaintiff has filed objections to the award dated 7th October, 1996 made and published by Shri R.N. Poddar, Legal Advisor to the Government of India, Department of Legal Advisor to the Government of India, Department of Legal Affairs, Ministry of Law, Justice and Company Affairs, New Delhi who was appointed as Sole Arbitrator in this case. The petitioner had awarded the contract to the respondent for supply of 62,500 k.gs. of soap woolen powder and/or flakes. The respondent was required to furnish security deposit of Rs.34,375/- by 7th May, 1986. It is the case of the petitioner that the respondent did not furnish the security. Time for furnishing the security was extended up to 31st October, 1986 vide letter dated 25th September, 1986. Respondent still failed to furnish the security and accordingly the contract was terminated. The petitioner's further case is that the petitioner made the purchases from the market at the rist and cost of the respondent and had to pay a sum of Rs.2,47,000/- in excess of the price agreed with the respondent and on account of such risk purchase the loss of Rs.2,47,000/- suffered by the petitioners became payable by the respondent. Accordingly, Shri Poddar, as mentioned above, was appointed as Arbitrator.

2. As per the award given by the Arbitrator the claim of Rs.2,47,000/- as well as claim of interest thereon had been disallowed. The learned Arbitrator has given the following reasons for disallowing the claim:-

(a) Claimant, Union of India has failed to prove that the alleged extension of time for furnishing security deposit and submission of advance sample had ever been accepted by the respondent contractor.

(b) Therefore the claimant has failed to prove that risk purchase could be materialised within the stipulated period.

(c) Claimant has failed to prove general damages.

3. The aforesaid reasons recorded by the Arbitrator, would reveal that finding of fact is recorded that petitioner failed to prove that the alleged extension ( i.e. vide letter dated 25th September, 1996) of time for furnishing security deposit and submission of advance sample had ever been accepted by respondent - Contractor. In the course of argument, learned counsel for the petitioner could not even point out as to how the aforesaid narration given by the Arbitrator is factually incorrect inasmuch as no document could be produced to show that respondent had ever accepted the aforesaid extension. There is, therefore, no ground to interfere with the award which is based on material on record. Moreover, this Court is not sitting as appellate Court over the findings recorded by the Arbitrator. The objections are accordingly dismissed.

S.No.1589-A/97

4.The Award rendered by the Arbitrator is made the Rule of the Court. Decree in terms of the award is accordingly passed. Decree be drawn accordingly.

??

 
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