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

Delhi Cantonment Board vs M/S. Daulat Rai & Sons
2001 Latest Caselaw 1090 Del

Citation : 2001 Latest Caselaw 1090 Del
Judgement Date : 6 August, 2001

Delhi High Court
Delhi Cantonment Board vs M/S. Daulat Rai & Sons on 6 August, 2001
Equivalent citations: 2001 (60) DRJ 167
Author: V Jain
Bench: V Jain

ORDER

Vijender Jain, J.

1. It is contended by counsel for the applicant/petitioner that under sub-section 3 of section 34 of the Arbitration and Conciliation Act, the period prescribed to file an application for setting aside the award, is three months, the proviso gives power to the Court that in cases where the applicant was prevented by sufficient cause where the applicant was prevented by sufficient cause from making such application within the said period of three months, the court may entertain the application within a period of 30 days. It was contended that after the said period of one month has expired, Section 43 of the said Act provides that the Limitation Act, 1963 shall apply to arbitration as it applies to proceedings in Court and on that basis the delay in filing objections may be condoned. According to learned counsel for the applicant, the legislature by inserting Section 43 in the Act has applied the Limitation Act to the proceedings which are filed in this Court and, therefore, on the basis of sufficient cause shown, the Court is fully empowered to condone the delay under Section 5 of the Limitation Act. The Proposition enunciated by learned counsel for the applicant has been vehemently controverter by learned counsel for the respondent. In support of his contention, learned counsel for the respondent has cited Pushpa P. Mulchandani & Ors. Vs. Admiral Radhakrishin Tahilani (Retd.) & Ors. 2001 (2) Arb. LR 284.

2. I have given my careful consideration to the arguments advanced by learned counsel for both the parties. To my mind there is no force in the arguments of the applicant. Firstly Section 34 of the Arbitration & Conciliation Act, 1996 is a complete code with regard to the scope, parameters and the grounds on the basis of which an application to challenge an award can be filed. Sub-section (3) of Section 34 of the said Act provides in no uncertain terms the period in which an application to challenge such award on the basis of what has been stated in sub-section (2) of Section 34 can be filed. The period is three months. There is no further time which can be taken by an applicant who wishes to challenge an award passed by an arbitrator if three months have expired. The legislature in its wisdom has incorporated a proviso in sub-section (3) of Section 34 to the effect that if the Court is satisfied that the applicant was prevented by sufficient cause from making the application within the said period of three months, the Court may entertain such an application for objection against the award. Sub-Section (3) of Section 34 is reproduced below:

"An application for setting aside may not be made after three months have elapsed from the date on which the party making that application had received the arbitral award or, if a request had been made under section 33, from the date on which that request had been disposed of by the arbitral tribunal:

Provided that if the court is satisfied that the applicant was prevented by sufficient cause from making the application within the said period of three months it may entertain the application within a further period of thirty days, but not thereafter."

3. However, an embargo has been placed on the powers of the Court, i.e. the time of thirty days prescribed in the said proviso and the proviso makes it very clear in the last words "but not thereafter". If I agree with the submission of the counsel for the petitioner that Section 5 of the Limitation Act would also be applicable in these proceedings, then the proviso shall become otiose.

4. Secondly, what has been stated in Section 43 of the Act is not what learned counsel for the petitioner has canvassed before me. Section 43 deals with the arbitrations and the applicability of the Limitation Act to such arbitrations. Therefore, the words used in sub-section (1) of Section 43 are "The Limitation Act 1963 shall apply to arbitrations as it applies to proceedings in court". It cannot be said that expression of extending the applicability of the Limitation Act to arbitrations makes it applicable to objection which an applicant has to maintain within the time prescribed under sub-section (3) of the Section 34. I do not see any merit in the contentions of learned counsel for the applicant/petitioner in view of the specific bar regarding the period of limitation prescribed in Section 34 of the Act. This Court has no jurisdiction to further condone the delay after the time prescribed has expired in terms of proviso to sub-section (3) of Section 34 of the Act. Application is dismissed.

OMP 267/2000

5. In view of the dismissal of the application, the petition also stands dismissed.

 
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