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

The New India Assurance Company Limited vs Krishna City Hospital Represented ...
2026 Latest Caselaw 289 Patna

Citation : 2026 Latest Caselaw 289 Patna
Judgement Date : 4 February, 2026

[Cites 14, Cited by 0]

Patna High Court

The New India Assurance Company Limited vs Krishna City Hospital Represented ... on 4 February, 2026

Author: Rajeev Ranjan Prasad
Bench: Rajeev Ranjan Prasad
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                       COMMERCIAL APPEAL No.6 of 2024
     ======================================================
     The New India Assurance Company Limited 6th and 7th Floor, BSFC Build-
     ingg, Frazer Road, Patna-1, through Surya Prakash, aged about 38 years, son
     of Satya Prakash, Assistant Manager / Authorized Signatory / Duly Consti-
     tuted Attorney, New India Assurance Company Limited, Regional Office- 6th
     and 7th Floor, BSFC Building, Frazer Road, Patna-1

                                                               ... ... Appellant/s
                                       Versus
1.   Krishna City Hospital Represented through Dr. Manoj Kumar Jayaswal
     Male, Aged about 50 years, Son of Late Shri Satyanarayan Jayasawal, 0-42,
     Doctors Colony, Kankarbagh, Patna- 800 020 at Present residing at MIG-
     100 (S), P.O.- Lohiya Nagar, P.S.- Kankarbagh, District- Patna, Bihar- 800
     020.
2.   Vidal Health Insurance TPA Pvt. Ltd., First Floor, Tower No. 2, SJR iPark,
     EPIP Zone, Whitefield, Bangalore- 560066.

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Appellant/s   :      Mr.Durgesh Kumar Singh, Advocate
                                  Ms. Anjana Sinha, Advocate
                                  Mr. Abhijeet Kumar Singh, Advocate
     For the Respondent No.1:     Mr.Bipin Bihari, Advocate
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD
             and
             HONOURABLE MR. JUSTICE PRAVEEN KUMAR
     ORAL JUDGMENT
     (Per: HONOURABLE MR. JUSTICE RAJEEV RANJAN PRASAD)

      Date : 04-02-2026


                 Heard learned counsel for the appellant and learned

     counsel for the contesting respondent no.1 as also perused the

     records. This Court has been informed that respondent no.2 is not a

     necessary party and no notice need be served upon respondent

     no.2.

               2. The present appeal has been preferred for setting aside

     the order dated 22.03.2024 passed by the learned District Judge,
 Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                        2/14




       Patna in Miscellaneous (Arbitration) Case No.113 of 2022. By the

       impugned order, the learned court has been pleased to dismiss the

       miscellaneous case on the ground of its being barred by limitation.

                 3. It appears on perusal of the records that being aggrieved

       by and dissatisfied with the arbitral award dated 25.04.2022, the

       present appellant presented a Miscellaneous (Arbitration) Case

       under Section 34 of the Arbitration and Conciliation Act, 1996

       (hereinafter referred to as the 'Act of 1996') for setting aside of the

       award. The Miscellaneous (Arbitration) Case was presented/filed

       on 26.08.2022. The Sheristedar of the court placed a report saying

       that there is a delay of 33 days in filing of the miscellaneous case.

                 4. It further appears that at the time of hearing of the

       miscellaneous case, no one appeared on behalf of the appellant.

       The learned District Judge, Patna heard learned counsel for the

       respondents, perused the records and having noticed that there is a

       delay of 33 days in filing of the case which is more than the

       maximum period which may be condoned by the court in terms of

       sub-section (3) of Section 34 of the Act of 1996, decided to

       dismiss the miscellaneous case as being barred by limitation.

                 5. In appeal before us, learned counsel for the appellant

       has contended that the learned District Judge has erred in

       appreciating the true import of the scheme of the Statute i.e. the
 Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                        3/14




       Act of 1996. Referring to Section 31 of the Act of 1996, learned

       counsel submits that sub-section (5) of Section 31 mandates that

       after the arbitral award is made, a signed copy shall be delivered to

       each party.

                 6. It is submitted that the period of limitation prescribed

       under Section 34 for filing an application for setting aside of the

       award is three months. Sub-section (3) provides that an application

       for setting aside may not be made after three months have elapsed

       from the date on which the party making that application had

       received the arbitral award. Thus, a conjoint reading of sub-section

       (5) of Section 31 and sub-section (3) of Section 34 would make it

       clear that the reckoning point for computation of the period of

       limitation is the date on which the party making the application

       had received the arbitral award.

                 7. It is further submitted that under proviso to sub-section

       (3) of Section 34, the court is empowered to condone a delay after

       the stipulated period of three months but the maximum period

       which may be condoned by the court shall not exceed beyond a

       period of thirty days.

                 8. In the aforementioned background, learned counsel

       submits that in the case of Union of India Vs. Tecco Trichy

       Engineers & Contractors (2005) 4 SCC 239 and in the case of
 Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                        4/14




       Benarsi Krishna Committee & Others VS. Karmyogi Shelters

       Pvt. Ltd. (2012) 9 SCC 496, the Hon'ble Supreme Court has

       considered the meaning of the word 'delivery of a signed copy of

       the Arbitral Award on the party'. Learned counsel has relied upon

       the opinion of the Hon'ble Supreme Court as recorded in

       paragraph '15' of the judgment in the case of Benarsi Krishna

       Committee (supra). It is submitted that on perusal of the

       impugned award, it would appear that in this case the learned

       arbitral tribunal after signing of the arbitral award recorded that a

       copy of the singed award is delivered to the claimant and

       respondents by registered post as also on e-mail of the advocates

       of both parties. It is submitted by filing a supplementary affidavit

       before this Court that the registered post by which the signed

       award was sent to the respondent-appellant was received in the

       office of the respondent only on 01.06.2022. In that view of the

       matter, it is submitted that the reckoning period for the limitation

       would start from 01.06.2022 and not from the date of signing of

       the award.

                 9. Contesting the submissions of learned counsel for the

       appellant, learned counsel for the respondent no.1 has placed

       before this Court the statements made in the application under sub-

       section (3) of Section 34 of the Act of 1996 read with Section 5 of
 Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                        5/14




       the Limitation Act on behalf of the appellant. Attention of this

       Court has been drawn towards paragraph '3' of the application

       wherein it is stated that the award after preparation was made over

       to the counsel by the office of the arbitrator and the same after

       perusal and with opinion was made over to Patna office and the

       Patna office after due deliberation and application of mind referred

       the matter to the head office which is the ultimate controlling

       office of such cases. It is the contention of learned counsel for the

       respondent no.1 that there is an admission on the part of the

       learned counsel for the respondent-appellant that the award was

       made available to learned counsel for the respondents and then the

       learned counsel had perused the same and sent it with his opinion

       to the Patna office of the appellant-company.

                 10. Learned counsel for the respondent no.1 further

       submits that there is an admission on the part of the appellant in

       paragraph '14' of the application seeking condonation of delay that

       there is a delay in filing of the appeal and the appellant would be

       put to irreparable loss if the delay is not condoned. Learned

       counsel has also relied upon a judgment of the Hon'ble Delhi High

       Court in the case of Ministry of Youth Affairs and Sports,

       Department of Ports, Government of India Vs. Ernst and

       Young Pvt. Ltd. (Now known as Ernst and Young LLP) and
 Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                        6/14




       Another reported in 2023:DHC:6055 wherein a learned Single

       Judge of the Hon'ble High Court has held that even receipt of

       photocopy of a signed award from an arbitral tribunal is to be

       taken as receipt of arbitral award in terms of Section 31(5) of

       Arbitration Act. It is pointed out that there is no requirement in

       Section 34 of the Arbitration Act for filing ink signed copy of the

       award. The said judgment of the Hon'ble Delhi High Court has

       relied upon its earlier judgment in the case of Continental

       Telepower Industries Ltd. Vs. Union of India and Others

       reported in 2009 SCC OnLine Del 1859.

                 11. Learned counsel has further pointed out paragraph '47'

       of the judgment of the Hon'ble Delhi High Court wherein it has

       been held that the delivery of a copy of the award through e-mail is

       to be taken as a valid service in terms of sub-section (5) of Section

       31 of the Arbitration Act. On these grounds, learned counsel for

       the respondent no.1 submits that the impugned order passed by the

       learned District Judge needs no interference and the appeal is

       liable to the dismissed.

                           Consideration

                 12. Having heard learned counsel for the parties and on

       perusal of the records as also the judicial pronouncements placed

       before this Court, this Court finds that there is an admitted position
 Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                        7/14




       firstly that the impugned award was signed on 25.04.2022. It is

       also an admitted position that the learned Arbitrator directed its

       office to make available the signed copy of the award to the

       claimant and the respondent through registered post and to their

       respective lawyers through e-mails. Secondly, it is admitted that so

       far as the e-mails are concerned, the arbitral tribunal did not send

       the signed copy of the award through e-mails to the parties. There

       is no dispute that so far as the registered post is concerned, the

       same was received by respondent no.1 on 01.06.2022. In fact the

       copy of the affidavit in this regard filed by the appellant has been

       earlier served on the learned counsel for the respondent no.1 but

       there is no contest on this issue.

           The real contest is on the submission that once the copy of the

       award was sent to the learned advocate for the appellant on his e-

       mail and the same was perused by the learned advocate for the

       respondent and he further sent the said copy with his opinion to the

       appellant, the compliance with sub-section (5) of Section 31 of the

       Act of 1996 is to be taken as complete.

                 13. This Court has, therefore, been called upon to take a

       view as to whether the delivery of the signed copy of the award

       through e-mails of the advocate of the appellant is to be taken as

       compliance with the mandate of sub-section (5) of Section 31 of
 Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                        8/14




       the Act of 1996. Before we advert to the said question, it would be

       relevant to reproduce Section 31 and Section 34(3) of the Act of

       1996 hereunder for a ready reference:-

                      31. Form and contents of arbitral award.--(1) An
                      arbitral award shall be made in writing and shall be
                      signed by the members of the arbitral tribunal.
                      (2) For the purposes of sub-section (1), in arbitral
                      proceedings with more than one arbitrator, the
                      signatures of the majority of all the members of the
                      arbitral tribunal shall be sufficient so long as the reason
                      for any omitted signature is stated.
                      (3) The arbitral award shall state the reasons upon
                      which it is based, unless--
                      (a) the parties have agreed that no reasons are to be
                      given, or
                      (b) the award is an arbitral award on agreed terms under
                      section 30.
                      (4) The arbitral award shall state its date and the place
                      of arbitration as determined in accordance with section
                      20 and the award shall be deemed to have been made at
                      that place.
                      (5) After the arbitral award is made, a signed copy shall
                      be delivered to each party.
                      (6) The arbitral tribunal may, at any time during the
                      arbitral proceedings, make an interim arbitral award on
                      any matter with respect to which it may make a final
                      arbitral award.
                      (7) (a) Unless otherwise agreed by the parties, where
                      and in so far as an arbitral award is for the payment of
                      money, the arbitral tribunal may include in the sum for
                      which the award is made interest, at such rate as it
 Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                                  9/14




                           deems reasonable, on the whole or any part of the
                           money, for the whole or any part of the period between
                           the date on which the cause of action arose and the date
                           on which the award is made.
                           1
                            [(b) A sum directed to be paid by an arbitral award
                           shall, unless the award otherwise directs, carry interest
                           at the rate of two per cent. higher than the current rate
                           of interest prevalent on the date of award, from the date
                           of award to the date of payment.
                           Explanation.--The expression "current rate of interest"
                           shall have the same meaning as assigned to it under
                           clause (b) of section 2 of the Interest Act, 1978 (14 of
                           1978).]
                           2
                            [(8) The costs of an arbitration shall be fixed by the
                           arbitral tribunal in accordance with section 31A.]
                           34. Application for setting aside arbitral award.--(1)
                           xxxxx
                           (2)     xxxxx
                           (3) An application for setting aside may not be made
                           after three months have elapsed from the date on which
                           the party making that application had received the
                           arbitral award or, if a request had been made under
                           section 33, from the date on which that request had
                           been disposed of by the arbitral tribunal:
                           Provided that if the Court is satisfied that the applicant
                           was prevented by sufficient cause from making the
                           application within the said period of three months it
                           may entertain the application within a further period of
                           thirty days, but not thereafter."


1. Substituted by Act 3 of 2016, S. 16, for Cl. (b) (w.r.e.f. 23-10-2015).
2. Substituted by Act 3 of 2016, S. 16, for sub-S. (8) (w.r.e.f. 23-10-2015).
 Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                        10/14




                 14. On a bare perusal of the aforementioned provisions, it

       would appear that they are in consonance with each other as both

       the provisions talk of receipt of a copy of the signed copy of the

       award by the party.

                 15. In the case of Tecco Trichy Engineers &

       Contractors (supra), the application for setting aside of the award

       was filed along with an application seeking condonation of delay

       of 27 days. The same was contested on the ground that the delay

       was of 34 days and this having been filed beyond 30 days it could

       not be condoned by the court. While dealing with the said issue,

       the Hon'ble Supreme Court had occasion to delve into the

       provisions of sub-section (5) of Section 31 and the proviso to sub-

       section (3) of Section 34 of the Act of 1996. What has been held

       by the Hon'ble Supreme Court in paragraph '8' of its judgment are

       being reproduced hereunder for a ready reference:-

                    "8. The delivery of an arbitral award under sub-section (5) of
                    Section 31 is not a matter of mere formality. It is a matter of
                    substance. It is only after the stage under Section 31 has
                    passed that the stage of termination of arbitral proceedings
                    within the meaning of Section 32 of the Act arises. The
                    delivery of arbitral award to the party, to be effective, has to
                    be "received" by the party. This delivery by the Arbitral
                    Tribunal and receipt by the party of the award sets in motion
                    several periods of limitation such as an application for
                    correction and interpretation of an award within 30 days under
                    Section 33(1), an application for making an additional award
                    under Section 33(4) and an application for setting aside an
                    award under Section 34(3) and so on. As this delivery of the
                    copy of award has the effect of conferring certain rights on the
                    party as also bringing to an end the right to exercise those
 Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                        11/14




                    rights on expiry of the prescribed period of limitation which
                    would be calculated from that date, the delivery of the copy of
                    award by the Tribunal and the receipt thereof by each party
                    constitutes an important stage in the arbitral proceedings."
                 16. It is evident that in the said case, the Hon'ble Supreme

       Court having noticed that the signed copy of the award was

       received by the General Manager of the Railways and not by the

       Chief Engineer who had singed the agreement on behalf of the

       Union of India as a respondent, took a view that service of arbitral

       award on the general manager by way of receipt in his inwards

       office cannot be taken to be sufficient notice so as to activate the

       Department to take appropriate steps in respect of and in regard to

       the award passed by the arbitrators to constitute starting point of

       limitation for the purposes of Section 34(3) of the Act. The service

       of notice on the Chief Engineer on 19.03.2001 would be the

       starting point of limitation to challenge the award in the court.

                 17. In the case of Benarsi Krishna Committee & Others

       (supra), the Hon'ble Supreme Court has once again considered

       both the provisions of the Act of 1996 and has also taken into

       consideration the definition of the word "party" as occurring in

       Section 2(h) of the Act of 1996. In this regard, the discussions

       made and the opinion rendered by the Hon'ble Supreme Court in

       paragraph '15' and '16' of its judgment are required to be quoted

       hereunder for a ready reference and we do so accordingly.
       Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                                 12/14




                             "15. Having taken note of the submissions advanced on
                             behalf of the respective parties and having particular regard
                             to the expression "party" as defined in Section 2(1)(h) of the
                             1996 Act read with the provisions of Sections 31(5) and 34(3)
                             of the 1996 Act, we are not inclined to interfere with the
                             decision2 of the Division Bench of the Delhi High Court
                             impugned in these proceedings. The expression "party" has
                             been amply dealt with in Tecco Trichy Engineers case4 and
                             also in ARK Builders (P) Ltd. case8, referred to hereinabove.
                             It is one thing for an advocate to act and plead on behalf of a
                             party in a proceeding and it is another for an advocate to act
                             as the party himself. The expression "party", as defined in
                             Section 2(1)(h) of the 1996 Act, clearly indicates a person
                             who is a party to an arbitration agreement. The said definition
                             is not qualified in any way so as to include the agent of the
                             party to such agreement. Any reference, therefore, made in
                             Section 31(5) and Section 34(2) of the 1996 Act can only
                             mean the party himself and not his or her agent, or advocate
                             empowered to act on the basis of a vakalatnama. In such
                             circumstances, proper compliance with Section 31(5) would
                             mean delivery of a signed copy of the arbitral award on the
                             party himself and not on his advocate, which gives the party
                             concerned the right to proceed under Section 34(3) of the
                             aforesaid Act.
                             16. The view taken in Pushpa Devi Bhagat case9 is in
                             relation to the authority given to an advocate to act on behalf
                             of a party to a proceeding in the proceedings itself, which
                             cannot stand satisfied where a provision such as Section
                             31(5) of the 1996 Act is concerned. The said provision clearly
                             indicates that a signed copy of the award has to be delivered
                             to the party. Accordingly, when a copy of the signed award is
                             not delivered to the party himself, it would not amount to
                             compliance with the provisions of Section 31(5) of the Act.
                             The other decision cited by Mr Ranjit Kumar in Nilkantha
                             Sidramappa Ningashetti case6 was rendered under the
                             provisions of the Arbitration Act, 1940, which did not have a
                             provision similar to the provisions of Section 31(5) of the
                             1996 Act. The said decision would, therefore, not be
                             applicable to the facts of this case also."


2. Karmyogi Shelters (P) Ltd. v. Benarsi Krishna Committee, AIR 2010 Del 156
4. Union of India v. Tecco Trichy Engineers & Contractors, (2005) 4 SCC 239
8. State of Maharashtra v. ARK Builders (P) Ltd., (2011) 4 SCC 616 : (2011) 2 SCC (Civ) 413
9. Pushpa Devi Bhagat v. Rajinder Singh, (2006) 5 SCC 566
6. Nilkantha Sidramappa Ningashetti v. Kashinath Somanna Ningashetti, AIR 1962 SC 666 : (1962) 2
SCR 551
 Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026
                                        13/14




                 18. In the aforementioned views expressed by the Hon'ble

       Supreme Court, we would have no hesitation in recording that

       mere receipt of a signed copy of the impugned award on the e-

       mails of the learned advocate of the respondent-appellant and then

       the forwarding of the said e-mail with his opinion by the advocate

       to his client cannot be taken to have satisfied the mandate of sub-

       section (5) of Section 31 of the Act of 1996. We cannot stretch the

       meaning of the provision or substitute our own opinion in place of

       the wisdom of the legislatures as contained in sub-section (5) of

       Section 31 of the Act of 1996.

                 19. So far as the judgment cited on behalf of the

       respondent no.1 in the case of Government of Maharashtra Vs.

       Borse Brothers Engineers & Contractors Private Ltd. reported

       in (2021) 6 SCC 460 is concerned, we find that the issues

       canvassed in the said judgment are not calling for consideration in

       the present case.

                 20. In result, we find that the impugned order dated

       22.03.2024

passed by the learned District Judge, Patna dismissing

the Misc. (Arbitration) Case No.113 of 2022 on the ground of

limitation is liable to be set aside. We, accordingly, set aside the

impugned order. The reckoning date for the period of limitation in

this case would be the date on which the copy of the arbitral award Patna High Court COMMERCIAL APP No.6 of 2024 dt.04-02-2026

was received by the appellant through registered post. Hence, the

Miscellaneous (Arbitration) Case is within time. The learned

District Judge, Patna shall now hear the main case on its own

merit.

21. This appeal is allowed.

22. Let a copy of the judgment along with the records be

sent back to the court of learned District Judge, Patna.

(Rajeev Ranjan Prasad, J)

(Praveen Kumar, J) arvind/-

AFR/NAFR               AFR
CAV DATE
Uploading Date         05.02.2026
Transmission Date
 

 
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