Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. U.I. Carriers vs Union Of India & Anr
2013 Latest Caselaw 4577 Del

Citation : 2013 Latest Caselaw 4577 Del
Judgement Date : 3 October, 2013

Delhi High Court
M/S. U.I. Carriers vs Union Of India & Anr on 3 October, 2013
Author: Rajiv Shakdher
$~5
*     IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                 Judgment delivered on : 03.10.2013
+     ARB.P. 242/2013
      M/S. U.I. CARRIERS                                   ..... Petitioner
                         Through: Mr. Ashish Mohan and Mr. Chetan Rai
                         Wahi, Advocates
                         versus
      UNION OF INDIA & ANR                 ..... Respondents
                    Through: Mr. R.N. Singh and Mr. A.S. Singh,
                    Advocates
      CORAM:
      HON'BLE MR. JUSTICE RAJIV SHAKDHER
       RAJIV SHAKDHER, J.

1. This is a petition filed under Section 11 of the Arbitration and Conciliation Act, 1996. Notice in this petition was issued on 29.07.2013. On that date, the respondents were represented by their Advocates. Accordingly, four weeks were granted to the respondents to file a reply. The matter was made returnable today i.e., 03.10.2013. No reply has been filed in the matter.

2. It is the case of the petitioner that despite invocation of the arbitration agreement, which is contained in clause 27 of the contract obtaining between the parties, respondents have failed to appoint an arbitrator.

3. Briefly, it is the case of the petitioner that against a tender invited for train no.13112 Ex. DLI to KOAA, the petitioner had ARB.P. 242/2013 page 1 of 5 submitted its bid. Consequent to the submission of the bid, the petitioner was awarded a contract for lease of SLR in the aforementioned train for the period 04.04.2012 to 03.04.2015 at a lease rent of Rs.25,786/- for each journey. In addition to the lease rent, the petitioner was called upon to pay 2% towards terminal development charge.

4. To be noted, the said tender was taken out by the respondents in consonance with a comprehensive leasing policy formulated by them.

5. Consequent to the above, a formal contract was executed between the parties on 04.04.2012.

6. Evidently, the respondents on 16.05.2013, issued a show cause notice to the petitioner for what they construed as defaults by the petitioner vis-a-vis not only the contract in issue, as indicated above, but also in respect of two other contracts. The 16.05.2013 show cause notice alleged that the petitioner abandoned the contracts while they were still subsisting. This charge pertained to not only to the train in issue but also other trains. The petitioner was called upon to explain as to why the contract in issue, ought not to be cancelled. 6.1 The petitioner was also called upon to explain as to why the registration certificate be not cancelled and the registration fee be forfeited. The petitioner was also put to notice with regard to blacklisting and debarment in respect of future tenders /quotations for the period of five (5) years.

7. The counsel for the petitioner says that though a reply was filed, the respondents proceeded to pass an order of blacklisting and ARB.P. 242/2013 page 2 of 5 debarment qua the petitioner.

8. In the captioned petition though, the grievance of the petitioner appears to be with regard to the theft of cargo during the period when the petitioner had worked the contract in issue. The petitioner appears to have articulated his grievance in the correspondence exchanged with the respondents, including the notice invoking arbitration dated 01.06.2012. The said notice was followed by yet another communication dated 08.06.2012 issued to the respondents. 8.1 The learned counsel for the petitioner says that neither the notice dated 01.06.2012 notice nor 08.06.2012 communication, was responded to by the respondents.

9. In view of the fact that there is no return filed by the respondents on record, there is no rebuttal of the averments made by the petitioner. Be that as it may, there can be no dispute that there is an arbitration clause obtaining between the parties. The relevant clause reads as follows :-

"..In the event of any difference of opinion or dispute between the Railway Administration and the Leaseholder as to the respective rights and obligations of the parties hereunder of as the true intent and meaning of these presents or any articles of conditions thereof. Such difference of opinion shall be referred to the sole arbitrator or any officer appointed by the General Manager, Northern Railway, Baroda House, New Delhi for the time being whose decision shall be final, conclusive and binding on the parties, the intention of the parties being that every matter in respect of this agreement must be decided by him as sole arbitrator and ARB.P. 242/2013 page 3 of 5 not taken to a Civil Court. All disputes are subject to the territorial jurisdiction of Courts located in Delhi only.."

9.1 A perusal of the clause would show that the General Manager of the respondents is authorised to appoint any officer as the Sole Arbitrator in case disputes erupt between the parties. In this particular case, the respondents quite clearly did not appoint an arbitrator, and if, the petitioner is to be believed, the respondents did not respond to the notices issued in that behalf. On the date when notice was issued in the present petition, admittedly, no arbitrator was appointed. 9.2 As a matter of fact, Mr. Singh seeks four weeks time to appoint an arbitrator. In my view, respondents have lost their right to appoint an arbitrator in terms of clause 27 of the contract obtaining between the parties. Therefore, as prayed, the petition is allowed. Mr. Rakesh Kapoor, a retired District & Sessions Judge (Contact No.011- 23993200) is appointed as an arbitrator in the matter.

10. I am informed that the claims of the petitioner would not exceed Rs.11 Lakhs (approx) including interest and costs. In these circumstances, I deem it fit to direct that the fee schedule prescribed by the Delhi International Arbitration Centre (DIAC) should govern the proceedings. Mr. Mohan, the learned counsel for the petitioner says that he is agreeable to the same. Since no specific rules have been prescribed under the contract, in the fitness of things, it is further directed that rules prescribed by the DIAC should govern the proceedings. It is ordered accordingly.

ARB.P. 242/2013 page 4 of 5

11. With the aforesaid observations in place, the captioned petition is disposed of.



                                            RAJIV SHAKDHER, J
OCTOBER 03, 2013
yg


ARB.P. 242/2013                                                page 5 of 5
 

 
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 Newsletter