Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Surpreet Singh Suri vs Horizon Crest India Real Estate ...
2022 Latest Caselaw 2965 Del

Citation : 2022 Latest Caselaw 2965 Del
Judgement Date : 16 November, 2022

Delhi High Court
Surpreet Singh Suri vs Horizon Crest India Real Estate ... on 16 November, 2022
                                                                     2022/DHC/004887

                         IN THE HIGH COURT OF DELHI AT NEW DELHI

                    %                              Judgment delivered on: 16.11.2022

                    +     O.M.P. (COMM) 186/2021, IA Nos.7688/2021, 7689/2021,
                          7690/2021 & 17503/2021
                    SURPREET SINGH SURI                                ..... Petitioner

                                                  versus

                    HORIZON CREST INDIA REAL
                    ESTATE & ORS.                                      .... Respondents

                    Advocates who appeared in this case:
                    For the Petitioner        : Mr. Anurag Ojha & Mr. Gautam
                                              Barnwal, Adv.

                    For the Respondent        : Mr Sudipto Sarkar, Sr. Adv. With Mr.
                                              Saurav Agrawal, Mr. Savrajay Nanda,
                                              Mr. Vinay Kumar Misra, Ms. Vani
                                              Sharma & Mr. Ribhu Garg Advs.

                    CORAM
                    HON'BLE MR JUSTICE VIBHU BAKHRU

                                              JUDGMENT

VIBHU BAKHRU, J

1. The petitioner has filed the present petition under Section 34 of the Arbitration and Conciliation Act, 1996 (hereafter 'the A&C Act') impugning an arbitral award dated 02.07.2019 rendered by an Arbitral Tribunal comprising of three arbitrators (hereafter 'the Arbitral Tribunal').

Signature Not Verified Digitally Signed

Signing Date:16.11.2022 2022/DHC/004887

2. The petitioner had claimed that the impugned award dated 02.07.2019 was not served upon him and he became aware of the impugned award on 30.07.2019 when the Horizon Group filed a petition under Section 9 of the A&C Act [being OMP (I) (COMM) 217/2019].

3. Thereafter, on 22.08.2019, the petitioner filed an application before the learned Arbitral Tribunal seeking correction of the award. In addition to the petitioner, respondent nos. 34, 35, and 37 had also filed applications under Section 33 of the A&C Act. The Arbitral Tribunal considered the applications filed under Section 33 of the A&C Act and by a common order dated 20.11.2019, it disposed of the petitioner's application as being barred by limitation. The Arbitral Tribunal also held that the impugned award was duly served upon all the concerned parties.

4. A Coordinate Bench of this Court in Nirmal Singh v. Horizon Crest India Real Estate & Ors.: OMP (COMM) 434/2020, decided on 24.07.2020, had dismissed the petition filed under Section 34 of the A&C Act by Mr. Nirmal Singh (respondent no. 35 before the Arbitral Tribunal) challenging the impugned award. The Court, inter alia, rejected the contention that the period of three months was required to be computed from the date of the order of the Arbitral Tribunal (20.11.2019) rejecting Mr. Nirmal Singh's application under Section 33 of the A&C Act. The Court was of the view that Mr. Nirmal Singh's application could not be construed as an application under Section 33 of the A&C Act.

Signature Not Verified Digitally Signed

Signing Date:16.11.2022 2022/DHC/004887

5. Concededly, the controversy raised in the present petition is also covered by the decision of this Court in Vidhur Bharadwaj v. Horizon Crest India Real Estate and Ors.: OMP (COMM) 436/2020. This Court has dismissed the said petition filed under Section 34 of the A&C Act challenging the impugned award on the ground of limitation.

6. In view of the decision of the Coordinate Bench of this Court in Nirmal Singh v. Horizon Crest India Real Estate & Ors. (supra) and by this Court in Vidhur Bharadwaj v. Horizon Crest India Real Estate and Ors. (supra), the present petition is also, accordingly, dismissed. All pending applications are also disposed of.

VIBHU BAKHRU, J NOVEMBER 16, 2022 'gsr'

Signature Not Verified Digitally Signed

Signing Date:16.11.2022

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter