Citation : 2022 Latest Caselaw 2239 UK
Judgement Date : 22 July, 2022
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
THE HON'BLE THE CHIEF JUSTICE SRI VIPIN SANGHI
ARBITRATION APPLICATION NO. 25 OF 2022
22nd July, 2022
Between:
Anand Singh Danu ...... Applicant/Petitioner
and
State of Uttarakhand & others ...... Respondents
Counsel for the applicant : Mr. Mahesh C. Pant, learned
counsel
Counsel for the respondent : Mr. B.S. Parihar, learned
Standing Counsel with Ms. Pooja
Banga, learned Brief Holder for
the State / respondents
The Court made the following:
JUDGMENT:
The applicant has preferred the present
application under Section 11(6) of the Arbitration and
Conciliation Act, to seek appointment of a sole Arbitrator
to adjudicate the disputes which have arisen between
the parties in relation to and under the Contract No. 07-
S.E.-Baghe.-2019 dated 23.10.2019, to complete the
Ramadi-Kanoli motor-marg in Kapkot constituency of
Bageshwar District under State sector chainage (3.500
km. to 8.00 km.) total length 4.500 km.
2) The case of the applicant is that the work had
to be completed by 22.01.2021, but due to COVID-19
pandemic, the applicant could not complete the work
within time. The respondents terminated the contract on
22.04.2022, and forfeited the security of the applicant
while imposing penalty upon the applicant. The
applicant is aggrieved by the same and has raised
certain disputes which have arisen between the parties
under the contract.
3) The agreement between the parties contains
the procedure for settlement of disputes, firstly, through
an Adjudicator and, if that does not succeed, through an
Arbitrator. The relevant clauses of the agreement are
Clauses 23 and 24. The applicant sought the
appointment of an Adjudicator. The respondents,
however, did not appoint an Adjudicator. Consequently,
the applicant invoked the arbitration agreement on
12.05.2022. The respondents have, however, not
responded to the said notice. Consequently, the
applicant has preferred this application.
4) Despite opportunities, no response has been
filed by the respondents, and consequently, I proceed to
dispose of the arbitration application.
5) The respondents do not dispute the existence
of the arbitration agreement between the parties as
contained in the contract aforesaid.
6) Aforesaid being the position, I am inclined to
allow this Arbitration Application, and accordingly,
appoint Mr. Justice Irshad Hussain, (Retd.) Judge,
Uttarakhand High Court, to act as a sole Arbitrator to
adjudicate the disputes between the parties arising out
of the aforesaid agreement.
7) The Arbitration Application stands disposed of
in the aforesaid terms.
________________ VIPIN SANGHI, C.J.
Dt: 22nd July, 2022 Negi
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!