Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of H.P. Through vs Unknown
2021 Latest Caselaw 5553 HP

Citation : 2021 Latest Caselaw 5553 HP
Judgement Date : 3 December, 2021

Himachal Pradesh High Court
The State Of H.P. Through vs Unknown on 3 December, 2021
Bench: Ajay Mohan Goel
      IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA

                   ON THE 3rd DAY OF DECEMBER, 2021




                                                             .
                                 BEFORE





                HON'BLE MR. JUSTICE AJAY MOHAN GOEL

                   ARBITRATION APPEAL No. 03 OF 2021





    Between:-

    1. THE STATE OF H.P. THROUGH





       PRINCIPAL SECRETARY (PW), H.P.
       SECTT. SHIMLA-171002.
    2. THE EXECUTIVE ENGINEER, H.P.
       PWD,DIVISION DODRA KAWAR,
       DISTT. SHIMLA, HP.
                      r                             ..........APPELLANTS

    (BY M/S ADARSH SHARMA, SUMESH
    RAJ    AND    SANJEEV    SOOD,
    ADDITIONAL ADVOCATE GENERALS


    WITH MR. KAMAL KANT CHANDEL,
    DEPUTY ADOVCATE GENERAL)

    AND




    SH. PANKAJ S/O SH. VIJAY SINGH





    THAKUR, R/O VILLAGE SHEKHAL,
    P.O. DHADI GHUNSA, TEHSIL ROHRU,
    DISTRICT SHIMLA, H.P.





                                                    ........RESPONDENTS

    (BY MR. J.S. BHOGAL, SENIOR
    ADVOCATE WITH MR. T.S. BHOGAL,
    ADVOCATE)
    ___________________________________________________________

                Whether approved for reporting:     No

                This appeal coming on for hearing this day, Hon'ble Mr.

    Ajay Mohan Goel, delivered the following:-




                                            ::: Downloaded on - 31/01/2022 23:22:42 :::CIS
                                      2




                                JUDGMENT

.

By way of this appeal filed under Section 37 of the

Arbitration and Conciliation Act, 1996, the appellants have

challenged judgment dated 06.04.2021, passed by the Court of

learned District Judge, Shimla, in arbitration case titled as The

State of H.P. and another versus Sh. Pankaj Thakur, vide which,

an application filed under Section 36(4) of the Arbitration and

Conciliation Act, for condonation of delay in filing the objections

under Section 34 of the Arbitration and Conciliation Act, against

award dated 01.10.2019, stands dismissed by the learned Court

below.

2. Brief facts necessary for the adjudication of this appeal

are as under:-

Feeling aggrieved by an award passed under the

Arbitration and Conciliation Act, dated 01.10.20219, signed copy

whereof was provided to the parties on the same date, Objections

were preferred under Section 34 of the Arbitration and Conciliation

Act by the State of Himachal Pradesh-Appellants herein. Along

with the Objections, an application was filed under Section 36(4) of

the Arbitration and Conciliation Act for condonation of delay in

filing the same. These Objections along with the application for

condonation of delay was filed on 17.02.2020, i.e. on 138th day

after passing of the arbitration award.

.

3. For the purpose of record, it is relevant to mention that

post winter vacations, the Court of learned District Judge, Shimla,

reopened on 17th February, 2020, on which date, the Objections

along with the application for condonation of delay, were filed.

4. This application filed for condonation of delay in filing

the objections stood dismissed by the learned District Judge, by

placing reliance upon the judgment of Hon'ble Supreme Court of

India in Assam Urban Water Supply and Sewerage Board versus

M/s Subash Projects and Marketing Limited, (2012) 2 Supreme

Court Cases 624.

5. I have heard learned Counsel for the parties and have

also gone through the documents appended with the appeal,

including the order passed by the learned Court below.

6. It is not in dispute that in the present case, as on the

date when the Court reopened after winter vacations and the

Objections were preferred by the present appellants against the

award passed by the learned Arbitrator, the period of three months

plus the extended period of 30 days, benefit whereof can be given

by the Court, was over. In this view of the matter, this Court is of

the Considered view that there is no infirmity in the order which

stands assailed by way of this appeal because learned Court below

could not have given the benefit of vacations for the purpose of

.

computing the limitation to the present appellants, in terms of the

law laid down by Hon'ble Supreme Court of India in Assam Urban

Water Supply and Sewerage Board (supra). In the said judgment,

Hon'ble Supreme Court of India has been pleased to hold, while

interpreting Section 2(j) and Section 4 of the Limitation Act as

under:-

"12. Section 4 of the 1963 Act reads as under :-

"4. Expiry of prescribed period when court is closed.- Where the prescribed period for any suit, appeal or application expires on a day when the court is closed,

the suit, appeal or application may be instituted, preferred or made on the day when the court reopens.

Explanation.-A court shall be deemed to be closed on any day within the meaning of this section if during

any part of its normal working hours it remains closed on that day."

The above Section enables a party to institute a suit, prefer an appeal or make an application on the day court reopens where the prescribed period for any suit, appeal or application expires on the day when the court is closed.

13. The crucial words in Section 4 of the 1963 Act are "prescribed period". What is the meaning of these words?

14. Section 2(j) 'period of limitation' {which} means the period of limitation prescribed for any suit, appeal or application by the Schedule, and 'prescribed period'

.

means the period of limitation computed in accordance

with the provisions of this Act;"

Section 2(j) of the 1963 Act when read in the context of

Section 34(3) of the 1996 Act, it becomes amply clear

that the prescribed period for making an application for

setting aside arbitral award is three months. The period

of 30 days mentioned in proviso that follows sub-section

(3) of Section 34 of the 1996 Act is not the 'period of

limitation' and, therefore, not 'prescribed period' for the

purposes of making the application for setting aside the

arbitral award. The period of 30 days beyond three

months which the court may extend on sufficient cause

being shown under the proviso appended to sub-section

(3) of Section 34 of the 1996 Act being not the 'period of

limitation' or, in other words, 'prescribed period', in our

opinion, Section 4 of the 1963 Act is not, at all, attracted

to the facts of the present case."

7. Coming back to the facts of this case, the application

filed for condonation of delay in filing the appeal was dismissed by

learned Court below by assigning the following reasons:-

"7. Section 34 of the Arbitration Act is the only

remedy for challenging the award under Part-I of the

.

Arbitration Act. Section 34 o(3) of the Arbitration Act

is a limitation provision, which is an inbuilt into the

remedy provision.

8. A plain reading of sub-section (3) along with

proviso to Section 34 of the Arbitration Act shows

that application for setting aside the award

mentioned in sub-section (2) of Section 34 of the

Arbitration Act could be made within three months

and the period can be extended for further period of

30 days on showing sufficient grounds and not

thereafter. When any special statute prescribes

certain period of limitation as well as provision for

extension upto specified time limit on sufficient cause

being shown, then the period of limitation prescribed

under special law shall prevail and to that extent the

provision of the Limitation Act shall stand excluded.

When the intention of the legislature by enacting Sub

Section (3) to Section 34 of the Arbitration Act is

explicit that an application for setting aside the

award should be made within three months and the

period can be further extended on sufficient cause by

another period of 30 days and not thereafter, it

.

implies that the Section 5 of the Limitation Act is not

applicable.

9. In Assam Urban Water Supply and Sewerage

Board supra, the Hon'ble Apex Court has explained

Section 4 of the Limitation Act, 1963, which enables

the period of institute any suit, appeal or application

on the day Court reopens where the prescribed

period for any suit, appeal or application expires on

the day when the Court is closed. The Hon'ble Apex

Court has explained the meaning of "prescribed

period" as mentioned in Section 4 of the Limitation

Act, 1963 to say that period of 30 days mentioned in

the proviso that follows in sub-section (3) of Section

34 of the Arbitration Act is not the "period of

limitation", therefore, not "prescribed period" for the

purpose of making the application for setting aside

the arbitral award and accordingly, Section 4 of the

Limitation Act, 1963 is not attracted."

8. This Court is of the considered view that the order so

passed by the learned Appellate Court calls for no interference

especially in view of law laid down by Hon'ble Supreme Court of

India in case referred to supra. The limitation for assailing the

.

award passed under the Arbitration and Conciliation Act, 1996, is

three months as from the date on which the party filing application

under Section 34 of the Arbitration and Conciliation Act has

received the arbitral award. Extendable period of 30 days referred

to in the proviso to Section 34 (3) of the Arbitration and

Conciliation Act is not the period of limitation. Therefore, if a party

has to get the benefit of limitation on account of vacations in a

Court, then, the condition precedent for that is that this period of

"three months" must expire during the vacations. In other words,

it is not the extendable period, which should expire during the

limitation, but the period of three months which should expire

during the period of vacation. In the present case, the period of

three months as from the date when signed copy of the award was

received by the appellant, expired before the learned Court below

closed for winter vacations. This is not in dispute. That being the

case, as the limitation for filing the Objections under Section 34 of

the Arbitration and Conciliation Act, had expired before the Courts

closed for vacations and it is the extendable period, which expired

during the period of vacations, the appellant herein was not

entitled for the benefit of Section 4 of the Limitation Act.

9. In view of findings returned hereinabove, as this Court

does not finds any infirmity with the order impugned, therefore,

.

the present appeal, being devoid of merit, is dismissed. Pending

miscellaneous application(s), if any, also stands disposed of

accordingly.

(Ajay Mohan Goel) Judge December 03, 2021

(narender

 
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 : MAIMS

 
 
Latestlaws Newsletter