High Court Kerala High Court

M.S.Antony vs M/S. Maharashtra Apex … on 11 July, 2007

Kerala High Court
M.S.Antony vs M/S. Maharashtra Apex … on 11 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21282 of 2007(H)


1. M.S.ANTONY, S/O. M.K.SEBASTIAN,
                      ...  Petitioner

                        Vs



1. M/S. MAHARASHTRA APEX CORPORATION LTD.,
                       ...       Respondent

                For Petitioner  :SRI.M.P.SREEKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :11/07/2007

 O R D E R
                            M.N.KRISHNAN, J.

                    -----------------------------

                       WP(C)No. 21282 OF 2007 H

                    -----------------------------

                  Dated this the 11th July, 2007.



                                 JUDGMENT

This writ petition is filed seeking a direction to the

District Court, Ernakulam to keep in abeyance all further

proceedings in E.P.13/04 in A.P.74/99 for a period of three

months in view of the pendency of A.S.12/06 before the

District Court, Uduppi.

2. Heard learned counsel for the writ petitioner.

3. It is submitted that against the ex parte award

passed the present writ petitioner has filed an arbitration

suit under Section 34 of the Arbitration & Conciliation Act

1996 to set aside the award with a petition to condone the

delay in filing the same and it is pending before the

District Court Uduppi. Section 36 of the Arbitration Act

lays down the principle for enforcement of the award. As

per the said Section where the time for making an

application to set aside the arbitral award under Section

34 has expired or such application having been made, it has

been refused, the award shall be enforced under the Code of

Civil Procedure, 1908 in the same manner as if it were a

decree of the court. Section 34 of the Arbitration act

enables the party to file an application for setting aside

the award on the grounds mentioned therein and the said

WPC 21282/07 2

Section also empowers the court to condone the delay, if

any, in filing the application to set aside the award. The

present writ petitioner has resorted to a remedy under

Section 34 and so it is desirable that some time is given

for pursuing his remedies under the said proceedings. He

could not obtain an interim order because of the pendency

of the delay condonation application. In the decision

reported in Khaleel Ahmed Dakhani v. Hatti Gold Mines

Co.Ltd. (AIR 2006 S.C.1926) the Apex Court has also taken a

view that when an application for setting aside the

arbitral award is pending it is not correct to enforce the

award. So, taking into consideration these broad

principles, I am inclined to grant a stay for a period of

two months from today so as to enable the writ petitioner

to move the court at Uduppi for speedy disposal of the

delay condonation application and for obtaining an interim

order, if law permits. Writ petition is disposed of

accordingly.

M.N.KRISHNAN

Judge

jj