Citation : 2022 Latest Caselaw 2998 UK
Judgement Date : 16 September, 2022
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
THE HON'BLE THE CHIEF JUSTICE SRI VIPIN SANGHI
ARBITRATION APPLICATION NO. 40 OF 2022
16TH SEPTEMBER, 2022
BETWEEN:
M/s B.C.H. Electric Limited .....Applicant.
And
Unit Head, Bharat Heavy Electricals Ltd. ....Respondent.
Counsel for the Applicant : Mr. Suhaas Ratan Joshi, learned counsel.
Counsel for the Respondent : Mr. B.P. Nautiyal, learned Senior
Counsel assisted by Mr.
Manokam Nautiyal, learned
counsel.
The Court made the following:
JUDGMENT:(per Hon'ble The Chief Justice Sri Vipin Sanghi)
The applicant has preferred the present Application,
under Section 11(6) of the Arbitration and Conciliation Act,
1996, to seek appointment of a sole Arbitrator in terms of
clause 16 of the agreement entered into between the parties,
which is contained in the purchase order dated 25.01.2019,
to adjudicate the disputes, which have arisen between the
parties in terms of the agreement.
2. The respondent does not dispute the fact that the
parties entered into an agreement, as contained in the
purchase order, which contains an arbitration agreement. The
respondent also does not dispute the fact that the applicant
has raised disputes. However, the case of the respondent is
that the disputes/claims raised by the applicant are not
arbitrable.
3. This objection squarely falls for consideration by
the Arbitrator, and the said dispute cannot be determined in
these proceedings.
4. In the light of the aforesaid and considering the
fact that the applicant invoked the arbitration agreement as
early as on 31.05.2022, and despite the said invocation, the
Arbitral Tribunal has not been constituted, I allow the present
application.
5. Learned counsels state that looking to the quantum
and the nature of claim, a practicing advocate may be
appointed as an Arbitrator.
6. Accordingly, I appoint Mr. Abhijay Negi, Advocate,
R/o 99 Dangwal Road, Neshvilla Road, Dehradun (Mobile
No.9680007198), to act as a sole Arbitrator to adjudicate all
claims/ counter-claims and dispute between the parties,
under the aforesaid Agreement.
(VIPIN SANGHI, C.J.)
Dated: 16th September, 2022 NISHANT
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!