Citation : 2016 Latest Caselaw 4191 Del
Judgement Date : 31 May, 2016
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Order delivered on: 31st May, 2016
+ O.M.P. No. 212/2014 & IA No. 24838/2015
UNION OF INDIA THROUGH SR.D.E.E(G) NORTH CENTRAL
RAILWAY ..... Petitioner
Through Mr. Jagjit Singh, Ms. Shipra
Shukla and Mr. Preet Singh,
Advs.
versus
JITCO OVERSEAS LTD. ..... Respondent
Through Mr. Raman Kapur, Sr. Adv.
with Mr. Aviral Tiwari, Adv.
CORAM:
HON'BLE MR.JUSTICE MANMOHAN SINGH
MANMOHAN SINGH, J.
1. The petitioner has filed the petition under Section 30 read with Section 33 of the Arbitration and Conciliation Act, 1940 (hereinafter referred to as the "Act, 1940") against award dated 16th March, 2009 passed by sole Arbitrator Shri Vijay Kanwar in A.A. No.38/2003.
2. On 31st October, 2003 this Court appointed Mr. Vijay Kanwar as sole Arbitrator to adjudicate upon the disputes between the parties.
3. The Arbitrator passed an award on 16th March, 2009 by which out of total 11 claims raised in the arbitration by the respondents amounting to a total value of Rs.42,22,070/-, he allowed 3 claims of the respondents amounting to Rs.2,62,867/-.
4. The following claims have been dis-allowed by the Arbitrator which has been stated herein below:-
Claim No. Amount Amount
Claimed awarded
a. Claim No.1 1,43,750/- Nil Work done but
not measured
and paid by
railways
b. Claim No.2 3,57,420/- Nil Claim for
carrying out
maintenance
work for 12
months after
completion.
c. Claim No.4 1,41,852/- Nil Re-
imbursement of
excise duty
paid.
d. Claim No.6 1,69,120/- Nil Compensation
due to non
payment of
secured
advance
e. Claim No.7 1,41,000/- Nil Compensation
due to railways
not paying
mobilization
advance in
terms of Jitco
letter dated
13th November,
f. Claim No.8 14,77,376/- Nil Compensation
of losses
incurred by
Jitco due to
delays caused
by railways.
g. Claim No.9 1,00,000/- Nil Illegal
withholding of
bank guarantee
after expiry.
h. Claim No.11 2,50,000/- Nil Cost of
arbitration and
litigation
5. The petitioner alleged to have filed objections under Section 34 of the Act, 1996 before District Judge, Allahabad on 17 th July, 2009 which was informed when the petitioner appeared in the execution proceeding. It is the case of the respondent that they were never served of alleged petition filed under Section 34 of the Act, 1996 in the Allahabad Court.
6. The respondent thereafter filed petition under Section 14 and 17 of the Act, 1940 in this Court being CS (OS) No. 782/2009 which by order dated 12th August, 2011 made the award rule of court and a decree was passed in terms thereof. The petitioner was served in the aforesaid suits but did not file any objections.
7. The respondent on 23rd July, 2012 filed an execution petition under Order 21 Rule 11 read with Section 151 CPC being execution petition No. 270/2012.
8. The petitioner on 27th July, 2013 withdrew the alleged objections under Section 34 of the Act, 1996 from the District Judge Court, Allahabad to be filed in this Court.
9. The petitioner filed the present petition under Section 30 and 33 of the Act, 1940 on 8th January, 2014.
10. The petitioner on 19th March, 2014 filed an interim application being I.A. No.5178/2014 under Order 9 Rule 13 CPC in CS (OS) No. 782/2009 for setting aside the order/decree dated 12th August, 2011 by which the award was made rule of court and accordingly, withdraw the present petition under Section 30 and 33 of the Act.
11. On 4th August, 2015 this Court held that the Act, 1996 would apply to the present proceedings and not the Act, 1940 and therefore, the application under Order 9 Rule 13 CPC was disposed of and order dated 12th August, 2011 was set aside. Thus, leaving the matter to be dealt with under the Act, 1996.
12. Thereafter, the petitioner on 1st December, 2015 filed an application being I.A. No. 24838/2015 for revival of present petition in view of the order dated 4th August, 2015. When the present application came up for hearing, it was pointed out by the respondent that the present petition, of which revival is being sought under Section 30 and 33 of the Act, 1940, cannot be revived in view of the order dated 4th August, 2015, holding the Act, 1996 to be applicable.
13. Counsel for the petitioner informed this Court on 2nd May, 2016 that the objections under Section 34 of the Act, 1996 were withdrawn from the Court of the District Judge, Allahabad which was filed in CS (OS) Nos. 779/2009 to 782/2009. This Court called the record of the suits for 27th May, 2016.
14. The files of the suits were sent by the Registry and the alleged objections under Section 34 of the Act, 1996 stated to have been filed were not found on the record. The said position is not denied by the petitioner's counsel.
15. Under these circumstances, it is clear that the alleged objections under Section 34 of the Act, 1996 stated to have been filed and withdrawn from the Court of District Judge, Allahabad were never filed/re-filed in this Court.
16. Thus, the order of revival of present petition being under Section 30 and 33 of the Act, 1940 dated 4 th August, 2015 is recalled and the petition as well as I.A.No. 24838/2015 is dismissed. The petitions being OMP No. 209/2014 to 212/2014, revival of which is being sought have already been withdrawn on 19th March, 2014 and not maintainable in view of the order dated 4 th August, 2015 in CS(OS) No. 779/2009 to 782/2009.
17. Consequently, as of today no proceedings challenging the award is pending in any Court.
18. The respondent is entitled to recover the amount as per the award.
19. No costs.
(MANMOHAN SINGH) JUDGE MAY 31, 2016
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!