Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. Aseem Watts vs Union Of India (2026:Rj-Jd:10773)
2026 Latest Caselaw 3264 Raj

Citation : 2026 Latest Caselaw 3264 Raj
Judgement Date : 26 February, 2026

[Cites 6, Cited by 0]

Rajasthan High Court - Jodhpur

Mr. Aseem Watts vs Union Of India (2026:Rj-Jd:10773) on 26 February, 2026

[2026:RJ-JD:10773]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Misc. Application No. 19/2026

Mr. Aseem Watts S/o Sher Singh, Aged About 59 Years, R/o 135-
L-Block, Sriganganagar, Rajasthan- 335001 Sole Proprietor Of
M/s Aseem And Company, Having Its Office At 135-L-Block,
Sriganganagar, Rajasthan-335001
                                                                         ----Petitioner
                                         Versus
1.       Union Of India, Through The Chief Engineer, Bathinda
         Zone, Bathinda Military Station, Bhatinda-151004
2.       The    Commander,              Hq    Commander              Works     Engineer,
         Ganganagar Military Station, Sri Ganganagar
                                                                      ----Respondents


For Petitioner(s)             :     Aakash Kukkar
                                    Meenal Garg through VC
For Respondent(s)             :     -



          HON'BLE MR. JUSTICE MUKESH RAJPUROHIT

Order

26/02/2026

1. The present matter has comes upon an application filed by

the applicant under Section 151 CPC seeking extension of

time for pronouncement of the arbitral award by the learned

Sole Arbitrator.

2. This Court does not deem it necessary to recapitulate the

entire factual matrix of the case, as the same has already

been dealt with in the previous order whereby an application

seeking extension of the arbitral period as well as

substitution of the arbitrator was allowed. Consequently,

Hon'ble Mr. Justice (Retd.) Arvind Singh Sangwan was

(Uploaded on 05/03/2026 at 05:52:56 PM)

[2026:RJ-JD:10773] (2 of 5) [CMAP-19/2026]

appointed as the learned Sole Arbitrator to proceed from the

stage at which the proceedings were pending, and the time

for completion of the arbitral proceedings was extended by

six months from the date the learned new Arbitrator held the

first hearing.

3. Learned counsel for the applicant submits that the first

hearing before the learned Sole Arbitrator was held on

17.06.2025 and the award was reserved on 08.11.2025. It is

further submitted that vide email dated 16.12.2025, the

learned Sole Arbitrator informed the parties that the award

was ready and at the final stage of vetting; however, on

account of his illness and the said date being the last date

for pronouncement of the award, he requested the parties to

grant mutual consent for extension of 15 day's time for

pronouncement of the award.

4. It is further submitted that since the mandate could not be

extended by mutual consent of the parties, the learned Sole

Arbitrator, vide email dated 24.12.2025, requested the

parties to approach this Court for extension of time for

pronouncing the award by a period of one month. Hence, the

present application has been filed.

5. Heard learned counsel for the applicant and perused the

material available on record.

6. The issue that arises for consideration is whether extension

of the time granted by this Court for completion of the

arbitral proceedings can be allowed and whether "sufficient

(Uploaded on 05/03/2026 at 05:52:56 PM)

[2026:RJ-JD:10773] (3 of 5) [CMAP-19/2026]

cause" has been made out for extension of time for making

and pronouncement of the arbitral award.

7. The Hon'ble Supreme Court in M/s Ajay Protech Ltd. vs.

General Manager & Anr. passed in SLP (Civil) No.

2272 of 2024 has elaborately considered the scope of

extension of time and the meaning of "sufficient cause"

under the Arbitration and Conciliation Act. The relevant

paragraphs reproduced as under:

"15. Efficiency in the conduct of arbitral proceedings is integral to the effectiveness of the dispute resolution remedy through arbitration. Efficiency is inextricably connected with expeditious conclusion of arbitral proceedings. While the statute incorporates party autonomy even with respect to the conduct and conclusion of arbitral proceedings, there is a statutory recognition of the power of the Court to step in wherever it is necessary to ensure that the process of resolution of the dispute is taken to its logical end, if according to the Court, the circumstances so warrant. It is in this context that the Arbitration and Conciliation Act adopts the well-known language of limitation statutes and provides that the Court can extend the time if it finds that there is sufficient cause.

16. The meaning of 'sufficient cause' for extending the time to make an award must take colour from the underlying purpose of the arbitration process. The primary objective in rendering an arbitral award is to resolve disputes through the agreed dispute resolution mechanism as contracted by the parties. Therefore, 'sufficient cause' should be interpreted in the context of facilitating effective dispute resolution."

8. From the aforesaid principle, it is clear that while expeditious

disposal of arbitral proceedings is a legislative mandate, the

Court is vested with the power to extend time where

circumstances so warrant, in order to ensure that the arbitral

process reaches its logical conclusion. The expression

(Uploaded on 05/03/2026 at 05:52:56 PM)

[2026:RJ-JD:10773] (4 of 5) [CMAP-19/2026]

"sufficient cause" must be construed in a manner that

advances the object of effective and meaningful dispute

resolution rather than defeating it on technical grounds.

9. In the present case, it is not in dispute that the arbitral

proceedings have concluded and the award has already been

reserved. The learned Sole Arbitrator has informed the

parties that the award is ready and at the final stage of

vetting. The delay in pronouncement is stated to have

occurred due to illness of the learned Arbitrator. There is no

material to suggest any deliberate inaction or lack of

diligence.

10.This Court also observes that the appropriate statutory

remedy for seeking extension of time for completion of

arbitral proceedings ordinarily lies under Section 29A(4) and

Section 29A(5) of the Arbitration and Conciliation Act, 1996.

However, the present application has been moved under

Section 151 CPC invoking the inherent powers of this Court.

Considering that the proceedings have already culminated in

reservation of the award and only a short extension is sought

for its pronouncement, relegating the parties to initiate fresh

proceedings under Section 29A would result in avoidable

delay and would defeat the very objective of expeditious

dispute resolution.

11. In exercise of the inherent powers under Section 151 CPC to

secure the ends of justice, and keeping in view that time is

of essence in arbitral proceedings, this Court is satisfied that

sufficient cause has been shown. Refusal to extend time at

(Uploaded on 05/03/2026 at 05:52:56 PM)

[2026:RJ-JD:10773] (5 of 5) [CMAP-19/2026]

this stage would frustrate the arbitral process after

conclusion of hearings and would run contrary to the

principles laid down by the Hon'ble Apex Court.

12.Accordingly, the present application is allowed. The time for

making and pronouncement of the arbitral award by the

learned Sole Arbitrator is hereby extended by a further

period of thirty (30) days from the date of this order. In view

of aforesaid, the application stands disposed of.

(MUKESH RAJPUROHIT),J 147-Ramesh/-

(Uploaded on 05/03/2026 at 05:52:56 PM)

Powered by TCPDF (www.tcpdf.org)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter