Citation : 2013 Latest Caselaw 5310 Del
Judgement Date : 19 November, 2013
HIGH COURT OF DELHI AT NEW DELHI
+ FAO 254/2013 & FAO 257/2013
Decided on : 19th November, 2013
UNION OF INDIA ..... Appellant
Through: Mr.Anuj Aggarwal, Adv.
versus
WHALE GRAPHICS (INDIA) LTD. ..... Respondent
Through:
CORAM:
HON'BLE MR. JUSTICE V.K. SHALI
V.K. SHALI, J. (ORAL)
CM No.9255/2013 (Condonation of Delay) in FAO 254/2013 CM No.9316/2013 (Condonation of Delay) in FAO 257/2013
1. These appeals have been filed under Section 37 of the
Arbitration and Conciliation Act, 1996. There is an application in
each of the matters seeking condonation of delay of 19 days in re-
filing the appeals. The reasons for the delay are given in the
applications as unavoidable reasons. The details of these reasons
are stated to be that on 11.04.2013, an appeal was filed vide diary
no.56789 of 2013. However certain objections were raised by the
Registry as a consequence of which the appeal was collected back
on 15.04.2013. One of the main objections which were raised by
the Registry was non attachment of the certified copies of the
complete record of the trial court as well as the impugned order.
The counsel was stated to have got in touch with the
appellant/department through letters and over telephone for the
purpose of obtaining the certified copies. However, the department
informed that though the certified copies were obtained, but they
had been misplaced. The other objection raised by the Registry
was that the requisite court fees had also not been paid by the
appellant and therefore some time was taken for obtaining the
necessary approval for sanctioning the payment of the requisite
court fees. It was stated that despite sincere efforts to trace out the
record, the same did not yield any result till accidentally they found
that the certified copies of the record had been tied along with the
bunch of judgment files kept in the record room whereafter steps
were taken to re-file the appeals which resulted in 19 days delay in
re-filing.
2. In the entire application, it has not been stated that the delay
which had occurred was on account of 'sufficient cause' which is
one of the ingredients under Section 5 of the Limitation Act, 1963.
Moreover, very purpose of enactment of the Arbitration and
Conciliation Act, 1996 is to have an expeditious disposal of the
disputes between the contracting parties. In the instant cases, the
arbitrator had passed an award in favour of the respondents to the
tune of `1,90,491.15 along with interest at the rate of 15% per
annum in FAO No.254/2013 and to the tune of `4,98,146/- in FAO
No.257/2013 respectively from the date of the award till the date of
realization of the payment. The objections were filed in respect of
both these awards by the appellant and the same were considered
on merits by the learned ADJ and since no merit was found in the
objections, the same were dismissed.
3. Section 34(3) of the Arbitration and Conciliation Act, 1996
lays down a period of 90 days for filing of objections to an arbitral
award and it is further stated in the proviso that the said period of
limitation may be extended by another 30 days and not beyond
that. There is a settled legal position in this regard that the
objections to an arbitral award have to be necessarily filed within a
period of 120 days and courts have no power to extend the period
of limitation for filing objections to an arbitral award beyond the
period of 120 days by resorting to Section 5 of the Limitation Act,
1963. Reliance in this regard is placed on the judgment of the
Supreme Court in Union of India Vs.Popular Construction Co.;
(2001) 8 SCC 470. The purpose of referring to the said Section 34
of the Arbitration and Conciliation Act, 1996 is to show that the
legislators in their wisdom wanted to put some time limit within
which objections to an award could be raised. Otherwise, the
entire purpose of enacting a legislation to have the expeditious
disposal of the disputes between the contracting parties would get
defeated.
4. For the reasons stated above, I am not inclined to accept the
explanation given by the appellant for condoning the delay and,
therefore, the applications are dismissed.
FAO No.254/2013 and CM Nos.9253-9254/2013 FAO No.257/2013 and CM No.9315/2013
1. In view of the dismissal of the condonation of delay
applications, the appeals have become time barred and are
accordingly dismissed.
V.K. SHALI, J
NOVEMBER 19, 2013/dm
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!