Citation : 2009 Latest Caselaw 3984 Del
Judgement Date : 25 September, 2009
*IN THE HIGH COURT OF DELHI AT NEW DELHI
+ ARB.APPL.96/2009
% Date of decision: 25th September, 2009
PANKAJ GUPTA ....Petitioner
Through: Mr. Raman Kapur, Advocate
Versus
MUNICIPAL CORPORATION OF DELHI ... Respondent
Through: Mr Himanshu Upadhyaya with Mr Nitin
Kumar, Advocates.
AND
ARB.APPL.100/2009
MOHD. HANEEF ....Petitioner
Through: Mr. Raman Kapur, Advocate
Versus
MUNICIPAL CORPORATION OF DELHI ... Respondent
Through: Mr Himanshu Upadhyaya with Mr Nitin
Kumar, Advocates.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. Whether reporters of Local papers may
be allowed to see the judgment? NO
2. To be referred to the reporter or not? NO
3. Whether the judgment should be reported NO
in the Digest?
RAJIV SAHAI ENDLAW, J.
1. The counsels have mentioned the two petitions under Section
11 of the Arbitration Act, 1996 and state that the position with
respect to these is the same as of arbitration petitions 84/2009 and
99/2009 (also under Section 11 of the Act) listed and disposed of
yesterday. They state that the same arbitrator as appointed in the
petitions aforesaid listed yesterday and on the same terms and
conditions be appointed in these two petitions also.
2. The claims subject matter of arbitration petition No.84/2009
and Arbitration petition No. 99/2009 listed yesterday, prima facie
appeared to be time barred and long dead. However, on the
contentions of the petitioners, it was found that the issue whether
the claim is a dead/long barred claim could not be decided without
further investigation and was as such left open for the decision of the
arbitral tribunal.
3. The same is the position with respect to these two petitions
also. The said question of limitation qua claims subject matter of
these two petitions is also left open for decision by the arbitral
tribunal.
4. The Commissioner MCD being the authority for appointing the
arbitrator is found to have forfeited the right of appointment in these
two petitions also. The petitions are thus allowed.
5. Mr S.M. Chopra, retired Additional District Judge is appointed
as the arbitrator to adjudicate the disputes arising out of the
arbitration clause subject matter of agreement in these two petitions
between the parties, including the issue whether the claims are time
barred/dead or live claims. The claim of the petitioner in arbitration
application 96/2009 is stated to be approximately for Rs 3,55,000/-
and in arbitration application 100/2009 is stated to be approximately
of Rs 5,58,000/-. Considering the volume of the claims, the
consolidated fee of the arbitrator in both the petitions is fixed at Rs
40,000/- besides out of pocket expenses and to be borne in the first
instance by the petitioner and subject to award as to costs. The
parties to appear before the arbitrator with prior appointment on
23rd October, 2009.
Order be given dasti as prayed for.
RAJIV SAHAI ENDLAW (JUDGE) September 25th , 2009 M
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!