Delhi High Court High Court

Turner Morrison Limited vs Smt. Parvati Devi & Anr. on 1 July, 2009

Delhi High Court
Turner Morrison Limited vs Smt. Parvati Devi & Anr. on 1 July, 2009
Author: Shiv Narayan Dhingra
*            IN THE HIGH COURT OF DELHI AT NEW DELHI


                                                      Date of Reserve: May 20, 2009
                                                         Date of Order: July 01, 2009

+IA 5776/2009 in ARB. P.446/2007
%                                                                           01.07.2009
     Turner Morrison Limited                                         ...Petitioner
     Through : Mr. Lalit Gupta, Advocate

        Versus

        Smt. Parvati Devi & Anr.                        ...Respondents
        Through: Ms. Shyamlha Pappu, Sr. Adv. with Mr. R. Krishnaamorthi and
        Mr. K.K. Singh Advocates


        JUSTICE SHIV NARAYAN DHINGRA

1.      Whether reporters of local papers may be allowed to see the judgment?

2.      To be referred to the reporter or not?

3.      Whether judgment should be reported in Digest?


        ORDER

1. This application has been made by the applicant under Section 151

read with Order 47 Rule 1 and Section 114 of Civil Procedure Code for

clarification of the order dated 6th March 2009.

2. It is submitted by the applicant that in Suit No.1650 of 2007 filed by

respondent, the petitioner/applicant had filed an application under Section 8

of the Arbitration & Conciliation Act, 1996 (for short, “the Act”) while the

petitioner itself has also filed an arbitration petition 446 of 2007 under

Section 11 of the Act for appointment of Arbitrator. Arguments on both these

applications i.e. application under Section 8 in Suit No.1650 of 2007 and

under Section 11 being AA No.446/2007 were heard together and the order

was announced by the Court on 6th March 2009. While this Court allowed the

Arb.P. 446/2007 Turner Morrison Limited v Smt. Parvati Devi & Anr. Page 1 Of 2
application of the applicant under Section 8 of the Act in Suit No.1650 of 2007

by a detailed order, this Court disposed of AA No.446 of 2007 in view of the

judgment rendered in Suit No.1650 of 2007. It is submitted that in Suit

No.1650 of 2007, this Court had appointed Justice A.B. Saharya (retired Chief

Justice of Punjab & Haryana High Court) as Sole Arbitrator, therefore, by

implication Justice A.B. Saharya would be the Sole Arbitrator in Arbitration

Petition No.446 of 2007 as well. However, a clarification was needed because

a stand was being taken by the non application before Justice Saharya was

that in Arbitration Petition No.446 of 2007, he had not been appointed as the

Arbitrator and no formal communication has been received in this respect.

3. A perusal of order dated 6th March 2009 passed by this Court makes it

clear that this Court had referred all disputes qua property bearing no.B-25,

Qutab Institutional Area, New Delhi raised by the petitioner and respondent in

Suit No.1650 of 2007 and in Arbitration Petition 446 of 2007 to Justice A.B.

Saharya. It is again clarified that the arbitration petition No.446 of 2007 has

been allowed in terms of order dated 6th March 2009 and Justice A.B. Saharya

has been appointed as the Sole Arbitrator to adjudicate all disputes between

the parties including those mentioned in Arb. Petition No.447 of 2007.

4. The application stands disposed of with above clarification.

July 01, 2009                                           SHIV NARAYAN DHINGRA J.
rd




Arb.P. 446/2007 Turner Morrison Limited v Smt. Parvati Devi & Anr.    Page 2 Of 2