Wednesday, 29, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union Of India vs M/S. Navayuga Engineering Co. ...
2019 Latest Caselaw 6072 Del

Citation : 2019 Latest Caselaw 6072 Del
Judgement Date : 28 November, 2019

Delhi High Court
Union Of India vs M/S. Navayuga Engineering Co. ... on 28 November, 2019
$~ A-13
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                       Date of decision: 28.11.2019
+      O.M.P. (COMM) 97/2017

       UNION OF INDIA                                ....Petitioner

                        Through:   Mr. Shlok Chandra & Mr. Rishabh
                                   Tomar, Advocates

                     Versus
       M/S. NAVAYUGA ENGINEERING CO. LTD. & ANR.
                                           ....Respondents
                Through: Mr. Arvind Minocha & Mr.Mukesh
                          Kumar, Advocates
       CORAM:
       HON'BLE MS. JUSTICE JYOTI SINGH

JYOTI SINGH, J. (ORAL)

I.A. No. 2599/2017 (delay)

1. The present application is filed seeking condonation of delay of 15 days in filing the present petition under Section 34 of the Arbitration and Conciliation Act, 1996 („Act‟) for setting aside the award dated 14.10.2016 passed by the Sole Arbitrator.

2. A perusal of the application shows that the application only contains a narrative of the facts of the case, including what transpired during the Arbitration Proceedings. It is further averred that the Impugned Award is bad in law. Para 12 of the application only

contains an averment that the petitioner will suffer irreparable loss, if the delay in filing the petition, which has occurred on account of administrative problems, is not condoned. Para 12 is reproduced as under: -

"12. That the petitioner will suffer irreparable loss if the delay in filing the accompanying Original Main Petition for set aside of the award dated 14.10.2016 in Arbitration matter titled as Navayuga Engineering Co. Ltd. V/s UOI & Anr. passed by the Ld. Sole Arbitrator Sh. O.P. Bhatia, is condoned due to the administrative delay for filing the present petition."

3. The log information by the Registry indicates the date of filing as 27.01.2017. Therefore the delay in filing the petition is 13 days. The said calculation has been arrived at by deducting a period of 3 months which is the statutory limitation period out of the 105 days taken to file the petition.

4. Section 34(3) of the Act provides a limitation period of three months for filing the objection against the award, after a signed copy of the same is received by the party. Proviso to Section 34 (3) of the Act provides an extended period of 30 days within which objections can be filed and the Court has the discretion to condone the delay within this period. This is, however, with a rider that the objector would have to show a "sufficient cause" which prevented the objector from filing the petition within the 3 months period as envisaged in Section 34(3) of the Act. A combined reading of the

substantive section and the proviso thereto, leaves no manner of doubt that the total period available to an objector is 120 days and beyond the outer limit of 120 days, the Court has no power to condone the delay of even one day.

5. The Supreme Court in the case of Simplex Infrastructure Ltd. V. Union of India (UOI), 2019 (2) SCC 455 has clearly held that the Court has no power or discretion to condone the delay beyond the period of 120 days. Relevant portion of the judgment reads as under:-

"18. A plain reading of sub-section (3) along with the proviso to Section 34 of the 1996 Act, shows that the application for setting aside the award on the grounds mentioned in sub-section (2) of Section 34 could be made within three months and the period can only be extended for a further period of thirty days on showing sufficient cause and not thereafter. The use of the words "but not thereafter" in the proviso makes it clear that the extension cannot be beyond thirty days. Even if the benefit of Section 14 of the Limitation Act is given to the respondent, there will still be a delay of 131 days in filing the application. That is beyond the strict timelines prescribed in sub-section (3) read along with the proviso to Section 34 of the 1996 Act. The delay of 131 days cannot be condoned. To do so, as the High Court did, is to breach a clear statutory mandate."

6. Thus, it is no longer res integra that proviso to Section 34(3) of the Act gives a discretion to the Court to condone the delay only if

the petition is filed within the extended 30 days and that too subject to a clear caveat that the petitioner should be able to show „sufficient cause‟.

7. The present application which has been filed seeking condonation of delay clearly reveals that no ground which prevented the petitioner from approaching this Court within the limitation period of 3 months has been even set out. Not even a whisper has been made in the application explaining the delay of 13 days taken to file the petition, after the expiry of 3 months. Only ground given is that the petitioner will suffer irreparable loss. Administrative delay though mentioned, but has not been explained.

8. Be that as it may, the Apex Court in Simplex (supra) has held that administrative delay would not be a valid ground to condone the delay beyond the period prescribed under Section 34(3) of the Act. Relevant portion of the judgement reads as under:-

"20... It is an admitted position that on 27 October 2014, the arbitrator made an award in favour of the Appellant and on 31 October 2014, the Union of India received a copy of the award. One of the reasons stated by the Respondent for delay in filing an application Under Section 34 of the 1996 Act was that the departmental office was located at Port Blair, Andaman and it was a time-consuming process for obtaining permission from the circle office at Chennai. Administrative difficulties would not be a valid reason to

condone a delay above and beyond the statutory prescribed period Under Section 34 of the 1996 Act."

9. Since the petitioner has not set out any ground in the application on which the delay can be condoned, leave alone „sufficient cause‟ as required under proviso to Section 34(3) of the Act, the present application only deserves to be dismissed.

10. The delay of 13 days is unexplained and cannot be condoned. The limitation period under Section 34(3) of the Act is strict and inflexible.

11. The application has no merit and is hereby dismissed.

O.M.P. (COMM) 97/2017 and I.A. No. 2597/2017, 13968 & 15763/2019

12. Since the application for condonation of delay has been dismissed, for the reasons stated above, the present petition, along with the pending applications, is accordingly dismissed.

JYOTI SINGH, J NOVEMBER 28th , 2019 rd

 
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 Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter