Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Ashok Kumar & Co. vs Delhi Development Authority
2008 Latest Caselaw 899 Del

Citation : 2008 Latest Caselaw 899 Del
Judgement Date : 2 July, 2008

Delhi High Court
M/S Ashok Kumar & Co. vs Delhi Development Authority on 2 July, 2008
Author: Rajiv Sahai Endlaw
*              IN THE HIGH COURT OF DELHI AT NEW DELHI


+                        Ex.P. 234/2008 & Ex.P. 235/2008

%                              Date of decision : 02.07.2008


M/S S.K. Brothers                                ....... Decree Holder
                         Through:    Mr S.K. Jain, Advocate

                                  Versus

DELHI DEVELOPMENT AUTHORITY                      ....... Judgment Debtor
               Through : Nemo


                                    AND


M/S ASHOK KUMAR & CO.                            ....... Decree Holder

                         Through:    Mr S.K. Jain, Advocate

                                  Versus

DELHI DEVELOPMENT AUTHORITY                      ....... Judgment Debtor
               Through : Nemo

CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW


     1.

Whether reporters of Local papers may be allowed to see the judgment? YES

2. To be referred to the reporter or not? YES

3. Whether the judgment should be reported YES in the Digest?

RAJIV SAHAI ENDLAW, J (ORAL)

1. The execution petition 234/2008 has been filed for execution of

the arbitral award dated 16th January, 2008 and in para 7 of the

execution application "amount of suit alongwith interest as per decree

or any other relief granted by the decree" is stated to be Rs

15,80,833.61 with interest at 18 % per annum from 2nd July, 2008 till

Ex.P. 234/08 & 235/08 Page no. 1 of 6 the date of realization of the amount. The arbitral award is engrossed

on stamp paper of Rs 500/-.

2. Execution petition 235/2008 has been filed for execution of an

arbitral award dated 20th December, 2007. In para 7 of the

application the "amount of suit alongwith interest as per decree or

any other relief granted by the decree" is stated to be Rs 19,02,725/-

with interest at 18% per annum from 2nd July, 2008 till the date of

realisation of the amount. The arbitral award is engrossed on stamp

paper of Rs 800/-.

3. Both the execution petitions came up before the court first on 1st

July, 2008. It was pointed out to the counsel for the decree holder

that since the amount in both the executions is less than Rs 20 lacs,

the execution petitions would not lie before this court and would lie

before the District Court. It was further pointed out that the award

did not appear to be duly stamped. The counsel sought time to satisfy

on the two aspects.

4. The counsel for the decree holders has sought to justify the

jurisdiction of this court to entertain the execution petitions for the

reason of this court, in both the cases having exercised the

jurisdiction under Section 11(6) of the Arbitration and Conciliation

Act, 1996 (Act) and further for the reason of this court having again

exercised jurisdiction (again in both the cases) under Section 15(2) of

the Act for substituting the arbitrator appointed earlier. The counsel

for the decree holders has submitted that since the petitions under

Ex.P. 234/08 & 235/08 Page no. 2 of 6 Sections 11(6) and 15(2) of the Act had been made to this court,

under Section 42 of the Act, notwithstanding the value of the

pecuniary jurisdiction in both the cases being below the minimum

pecuniary jurisdiction of this court, this court would have exclusive

jurisdiction to entertain the execution applications. Reliance in this

regard was placed on a judgment of a single Bench of this court in

Damayanti Builders v Union of India reported as 2003 (3) Arb. LR

530. Undoubtedly it was held in the said judgment that the

application under Section 34 of the Arbitration Act would lie before

this court only, for the reason of this court having exercised

jurisdiction under Section 11(6) of the Act. Reliance was also placed

on certain observations to the same effect in order dated 13.12.2004

of another Single Bench of this court in OMP 418/2004.

5. However, I find that the aforesaid judgment of the Single Judge

of this court is no longer good law. A contrary view has been taken by

the Apex Court in Rodemadan India Ltd v International Trade

Expo Centre Ltd (2006) 11 SCC 651. It was held in the said

judgment in para 8 that the power under Section 11(6) of the Act is

the power of a designate referred to under the section and not that of

the (Supreme) Court, albeit that it has now been held to have judicial

characteristics by reason of the judgment in SBP & Co v Patel Engg

Ltd (2005) 8 SCC 618. It was further held in para 25 of the judgment

that neither the Chief Justice nor his designate under Section 11(6) is

a "Court" as contemplated under Section 2(1)(e) of the Act and

further that the bar of jurisdiction under Section 42 is only intended

to apply to a "court" as defined in Section 2(1)(e).

Ex.P. 234/08 & 235/08 Page no. 3 of 6

6. The said judgment of the Apex Court was followed by another

Single Judge of this Court in Union of India v S.R. Constructions

Company and Another 144(2007) DLT 580 and it was held that the

mere passing of an order under Section 11(6) of the Act by this court

would not vest this court with the exclusive jurisdiction under Section

42 of the Act to entertain the objections under Section 34 of the Act, if

otherwise this court did not have the pecuniary jurisdiction to

entertain the said objections.

7. The Apex Court in Pandey & Co Builders (P) Ltd v State of

Bihar and Another (2007) 1 SCC 467 has further held that Section

42 only applies to applications and not to appeals under Section 37 of

the Act. Applying the same reasoning, Section 42 would also not

apply to execution applications. The execution application is not

"arbitral proceedings" within the meaning of Section 42 of the Act

and is not a subsequent application arising out of the agreement and

the arbitral proceedings. In fact, the arbitral proceedings come to an

end when the time for making an application to set aside the arbitral

award expires and the execution application is an enforcement of the

award which takes the colour of a decree under the CPC, by virtue of

the provisions of Section 36 of the Act.

8. So, the execution applications do not lie before this court for the

reason propounded by the decree holders. The exercise of jurisdiction

by this court u/s 15(2) of the Act, being in continuation of exercise of

power u/s 11(6) of the act, would also not attract Section 42.

Ex.P. 234/08 & 235/08 Page no. 4 of 6

9. It has otherwise been held by this court in Kinetic Capital

Finance Limited v Anil Kumar Misra 87 (2000) DLT 405 :

"9. The words used in the definition of `Court', "having jurisdiction to decide the question forming the subject matter of the arbitration if the same had been the subject matter of a suit" and the expression used in Section 36, "award shall be enforced under the Code of Civil Procedure in the same manner as if it were a decree of the Court" have also relevance for the purpose or deciding the issue arising before me. Taking notice of the ratio laid down by the aforesaid decisions and the words used in the definition of `Court' and in the provision of Section 36 of the Act it appears that an award made under the provisions of the Arbitration and conciliation Act, 1996 could be enforced under the Code of Civil Procedure in the same manner as if it were a decree of the Court. A civil Judge is competent to pass a decree for an amount not exceeding Rs 1 lac. Such a decree passed by the Civil Court for an amount not exceeding Rs 1 lac could therefore, be enforced in the same Court, i.e. in the Court of Civil Judge. Therefore, for the purpose of a suit/proceeding the subject matter of which does not exceed Rs 1 lac the Principal Civil Court or original jurisdiction in the district would be the Court of the Civil Judge. In arriving at the aforesaid conclusion I am fortified by the decision of this Court in Bakshi Lochan Singh's case (supra)."

10. Applying the aforesaid principles, the subject matter of both the

executions being less than Rs 20 lacs which is the minimum pecuniary

jurisdiction of this court, the executions ought to have been preferred

before the court of minimum pecuniary jurisdiction within the

meaning of the Code of Civil Procedure and which is the court of the

District Judge, Delhi.

11. It has been held by the Apex Court in M. Anasuya Devi v M

Manik Reddy 2003 (9) SCALE 12 that the objection as to

non-stamping of the Award are to be dealt with at the stage of

enforcement of the arbitral award, and not at the stage of objections

Ex.P. 234/08 & 235/08 Page no. 5 of 6 under Section 34 of the Act. The award, under Article 12 of the

Schedule 1A as applicable to Delhi, of the Stamp Act, attracts stamp

duty of 0.1% of the value of the property to which the Award relates.

The Awards in both the cases did not appear to be duly stamped. It

was the submission of the counsel for the decree holders that the

arbitral award was duly stamped according to the principal amount

awarded. I am, however, refraining from dealing with the said

subject, having held that these execution petitions lie before the

District Judge and not before this court.

12. The execution applications are accordingly held to be not

maintainable before this court and are ordered to be returned to the

decree holder for filing before the appropriate court. If the decree

holder so desires, the original awards in both the cases filed before

this court may also be returned to the decree holder in accordance

with law.




                                             RAJIV SAHAI ENDLAW
                                                  (JUDGE)

July 02, 2008
M




Ex.P. 234/08 & 235/08                             Page no. 6 of 6
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter