Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anj Vc Jv vs National Highways Authority Of ...
2023 Latest Caselaw 920 Del

Citation : 2023 Latest Caselaw 920 Del
Judgement Date : 3 July, 2023

Delhi High Court
Anj Vc Jv vs National Highways Authority Of ... on 3 July, 2023
                                $~
                                *        IN THE HIGH COURT OF DELHI AT NEW DELHI
                                %                                        Reserved on: 19th May, 2023
                                                                       Pronounced on: 03th July, 2023
                                +        ARB.P. 1460/2022
                                         ANJ VC JV
                                                                                              ..... Petitioner
                                                                Through:   Mr.Uditmanktala, Mr.Jatin Kumar,
                                                                           Mr.Mohit Sharma, Mr.Kritik,
                                                                           Mrs.Reshma Rizvi, Advocates.
                                                      versus
                                         NATIONAL HIGHWAYS AUTHORITY OF INDIA
                                                                                 ..... Respondent
                                                      Through: Ms.Qurratulain, Advocate.

                                CORAM:
                                HON'BLE MR. JUSTICE YOGESH KHANNA
                                YOGESH KHANNA, J.

1. This order be read in consonance of order dated 21.04.2023. This petition is filed for appointment of a sole arbitrator. The learned counsel for the respondent submits as per law laid down in NTPC Ltd. vs. SPML Infra Ltd. 2023 SCC OnLine SC 389, this Court while appointing an arbitrator may consider if the claim ex facie is time barred or dead or there exist no subsisting dispute then instead of referring the matter to arbitrator, the Court may reject the application. Heard.

2. A bare perusal of the judgment would show the standard of scrutiny to examine the non-arbitrability of a claim is only prima facie and the referral Court may not undertake a full review of the contested facts.

3. The dispute qua the debt being time barred is raised only because the claim was not raised in the time allotted to the petitioner under the

Signature Not Verified Digitally Signed By:PRADEEP SHARMA Signing Date:03.07.2023 16:41 contract for submitting its claim. Vide a letter dated 22.12.2021 the respondent had required the petitioner to submit its claim within three days from the date of issuance of said letter. Another letter dated 28.12.2021 of the respondent says since the claim was not made within three days, the claim, if made, henceforth shall not be considered. The claim was however made on 31.12.2021, i.e. 3 days thereafter.

4. The argument of respondent is the debt is time barred only because the claim was not submitted within three days per letter dated 22.12.2021 of the authority, needs to be rejected, per provisions of Limitation Act.

5. Admittedly, the General Conditions of Contract (GCC) has clause 25 qua Settlement of Disputes and Arbitration and sub-clause (ii) of clause 25 notes the dispute or differences shall be referred for adjudication through arbitration by a tribunal having sole arbitrator when the tender amount is Rs.100 crores or less. Admittedly the tender amount is less than Rs.100 crores, hence the sole arbitrator needs to be appointed.

6. Admittedly, the arbitration agreement is not in dispute and so is its validity, hence in the circumstances, the petition is allowed and Mr.Justice Talwant Singh (Retd.) is hereby appointed as a sole arbitrator to arbitrate the disputes between the parties. The fee of the sole arbitrator be fixed in terms of rules prescribed by Delhi International Arbitration Centre (DIAC).

7. The petition stands disposed of along with pending application(s), if any. A copy of this order be communicated to the sole arbitrator.

YOGESH KHANNA, J.

JULY 03, 2023/DU

Signature Not Verified Digitally Signed By:PRADEEP SHARMA Signing Date:03.07.2023 16:41

 
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