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

M/S.Bajaj Knitters vs M/S.Indel Narrow Fabrics Private ...
2021 Latest Caselaw 20869 Mad

Citation : 2021 Latest Caselaw 20869 Mad
Judgement Date : 20 October, 2021

Madras High Court
M/S.Bajaj Knitters vs M/S.Indel Narrow Fabrics Private ... on 20 October, 2021
                                                                             C.M.A.No.1646 of 2021


                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 20.10.2021

                                                       CORAM

                               THE HONOURABLE MR.JUSTICE ABDUL QUDDHOSE

                                               C.M.A.No.1646 of 2021

                     M/s.Bajaj Knitters,
                     Represented by
                     Devarajan,
                     No.69, Lakshmi Nagar,
                     50 Feet Road,
                     Tiruppur.                                         ...       Appellant

                                                          Vs

                     1.M/s.Indel Narrow Fabrics Private Limited,
                     Represented by
                     S.Balasubramanian, Director,
                     740, Trichy Road,
                     Ramanathapuram,
                     Coimbatore – 45.

                     2.Regional Industrial Facilitation Council,
                     Represented by its Chairman,
                     Department of Industries and Commerce,
                     Codissia,
                     G.D.Naidu Towers,
                     T.B.Road,
                     Hozur Road,
                     Coimbatore – 18.                                  ...     Respondents


                     1/10




https://www.mhc.tn.gov.in/judis/
                                                                                   C.M.A.No.1646 of 2021


                     PRAYER: Civil Miscellaneous Appeal filed under Section 37(1) (c) of the
                     Arbitration and Conciliation Act, 1996 against the fair and decreetal order
                     dated 29.09.2020 made in Arbitration Original Petition No.401 of 2005
                     passed by the learned Principal District Court, Coimbatore confirming the
                     Arbitral Award dated 27.02.2003 made in case No.IFC/CBER/3/2003
                     passed by the Statutory Arbitrator/2nd respondent.
                                     For Appellant           : Mr.N.S.Suganthan
                                     For Respondent 1        : Mr.J.Franklin


                                                        JUDGMENT

This appeal has been filed under section 37 of the Arbitration and

Conciliation Act, 1996 challenging the order dated 29.09.2020 passed by

the learned Principal District Judge, Coimbatore in A.O.P.No.401 of 2005

under which, the Arbitral Award dated 27.02.2003 passed in favour of the

first respondent under the provisions of The Interest on Delayed Payments

to Small Scale And Ancillary Industrial Undertakings Act, 1993 was

confirmed.

2. The Appellant has raised several grounds challenging the Arbitral

Award dated 27.02.2003 passed against them under which the Appellant

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1646 of 2021

was directed to pay a sum of Rs.69,102/- together with interest and costs to

the first respondent for the non-payment of the value of the supplies made

by the first respondent to the Appellant.

3. The learned Principal District Judge, Coimbatore under the

impugned order dated 29.09.2020 passed in A.O.P.No.401 of 2005 under

section 34 of the Arbitration and Conciliation Act has dismissed the

application by giving the following reasons:

(a) The Appellant has admitted its liability to the first respondent in

the conciliation proceedings initiated by the second respondent and they

have only sought for waiver of interest; and

(b) The Appellant has not made the mandatory deposit of 75% of the

Award amount as per section 7 of the Interest on Delayed Payments to

Small Scale And Ancillary Industrial Undertakings Act, 1993.

4. Even in this appeal filed under section 37 of the Arbitration and

Conciliation Act, aggrieved by the aforementioned order, the grounds raised

in section 34 application have once again been reiterated by the Appellant.

The Appellant has raised the following grounds:

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1646 of 2021

(a) There is no arbitration agreement between the Appellant and the

first respondent;

(b) The Appellant is not liable to pay the value of the supplies, since

the supplies made by the first respondent was of substantiated quality;

(c) The principles of natural justice has been violated by the second

respondent counsel before passing the Arbitral Award as according to them,

no sufficient opportunity of hearing was granted to them by the second

respondent council.

5. Only after considering the aforementioned grounds, the impugned

order has been passed rejecting the Appellant's application filed under

section 34 of the Arbitration and Conciliation Act by the learned Principal

District Judge, Coimbatore.

6. This Court does not want to go into the merits of the matter, since

admittedly, the Appellant has not deposited the mandatory deposit for filing

an application under section 34 of the Arbitration and Conciliation Act.

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1646 of 2021

7. Section 7 of the Interest on Delayed Payments to Small Scale And

Ancillary Industrial Undertakings Act, 1993 reads as follows:

“7.Appeal. - No appeal against any decree, award or other order shall be entertained by any Court or other authority unless the appellant (not being a supplier) has deposited with it seventy-five per cent, of the award amount in terms of the decree, award or as the case may be, other order in the manner directed by such Court or, as the case may be, such authority.” As seen from the aforementioned section, no appeal before any court can be

entertained as against an arbitral award passed by the second respondent

Council under the aforementioned Act, unless and until, the party aggrieved

by the said award deposits 75% of the award amount.

8. In the case on hand, admittedly, the Appellant has not made the

mandatory deposit for filing an application under section 34 of the

Arbitration and Conciliation Act. The appeal provision of section 7 of the

Interest on Delayed Payments to Small Scale And Ancillary Industrial

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1646 of 2021

Undertakings Act, 1993 is pari materia to the provisions of section 19 of

the Micro, Small and Medium Enterprises Development Act, 2006. Section

19 of the aforementioned Act reads as follows:

“ 19. Application for setting aside decree, award or order.- No application for setting aside any decree, award or other order made either by the Council itself or by any institution or centre providing alternate dispute resolution services to which a reference is made by the Council, shall be entertained by any Court unless the appellant (not being a supplier) has deposited with it seventy-five per cent, of the amount in terms of the decree, award or, as the case may be, the other order in the manner directed by such Court:

Provided that pending disposal of the application to set aside the decree, award or order, the court shall order that such percentage of the amount deposited shall be paid to the supplier, as it considers reasonable under the circumstances of the case, subject to such conditions as it deems necessary to impose.” As seen from the aforementioned section also, the mandatory deposit of

75% of the award amount will have to be made for filing an appeal or

application aggrieved by an arbitral award passed under the provisions of

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1646 of 2021

the Micro, Small and Medium Enterprises Development Act, 2006.

9. The Hon'ble Supreme Court while considering section 19 of the

Micro, Small and Medium Enterprises Development Act, 2006 in the case

of M/s.Goodyear India Limited vs. Norton Intech Rubbers (P) Ltd &

Another reported in CDJ 2012 SC 495 held that the mandatory deposit

stipulated under section 19 of the said act cannot be waived by courts. As

section 7 of the Interest on Delayed Payments to Small Scale And Ancillary

Industrial Undertakings Act, 1993 is also similar to section 19 of the Micro,

Small and Medium Enterprises Development Act, 2006, there cannot be any

waiver of the statutory deposit of 75% for filing an application under

section 34 of the Arbitration and Conciliation Act, 1996.

10. In the case on hand, admittedly, the said statutory deposit of 75%

was not made by the Appellant along with the application filed under

section 34 of the Arbitration and Conciliation Act, 1996. Therefore, this

court is of the considered view that the dismissal of the application filed by

the Appellant under section 34 of the Arbitration and Conciliation Act, 1996

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1646 of 2021

by the learned Principal District Judge, Coimbatore on the ground that the

Appellant has not made the statutory pre-deposit amount for filing an

application under section 34 of the Arbitration and Conciliation Act, is a

correct order and there is no infirmity in the same. This Court is deciding

this appeal only on the ground that the Appellant has not made the statutory

pre-deposit amount stipulated under section 7 of the Interest on Delayed

Payments to Small Scale And Ancillary Industrial Undertakings Act, 1993

and is not deciding other issues raised by the Appellant on merits.

11. For the foregoing reasons, there is no merit in this appeal.

Accordingly, the Arbitral Award dated 27.02.2003 passed by the second

respondent in case No.IFC/CBER/3/2003 as well as the impugned order

dated 29.09.2020 passed by the learned Principal District Judge,

Coimbatore are hereby confirmed and this Appeal is dismissed. No costs.

20.10.2021 nl

Index: Yes/ No

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1646 of 2021

Internet: Yes/No Speaking Order/Non-speaking Order

To

1. The Principal District Judge, Coimbatore.

2.The Section Officer, V.R.Section, High Court of Madras.

ABDUL QUDDHOSE, J.

nl

https://www.mhc.tn.gov.in/judis/ C.M.A.No.1646 of 2021

C.M.A.No.1646 of 2021

20.10.2021

https://www.mhc.tn.gov.in/judis/

 
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