ORDER
Motilal B. Naik, J.
1. This letters patent appeal arises out of a common order dated 25-10-2000 passed by the learned single Judge of this Court in OP No.2 of 1997 and OP No.4 of 1998. The present LPA relates to OP No.2 of 1997.
2, When this appeal is taken up for consideration, a preliminary objection is raised before us by the learned senior Counsel appearing on behalf of the first respondent-contractor as to the maintainability of this letters patent appeal before the Division Bench of this Court as against the order passed by the learned single Judge. Since the question as to the maintainability of this letters patent appeal has to be resolved by us as a preliminary issue, without going into the merits of the other contentions, we proceed to decide this issue as a preliminary issue.
3. The first respondent-contractor has been assigned the work of construction of civil engineering of Blast Furnace Group II Zone in Visakhapatnam Steel Plant. However, certain disputes arose between the parties relating to the execution of work and the matter has been referred to an Arbitrator so chosen by both the parties and Justice Koka Ramachandra Rao, retired Chief Justice, High Court of Andhra Pradesh was appointed as an Arbitrator. The Arbitrator on the basis of the claims and counter claims, passed an award on 24-6-1997. OP No.2 of 1997 was filed by the respondent-contractor before this Court under Sections 14 and 17 of the Arbitration Act, 1940 seeking to make the award passed by the Arbitrator dated 24-6-1997 as Rule of the Court and to pass decree in terms thereof. Whereas the appellant herein filed OP No.4 of 1998 under Section 30 of the Arbitration Act to set aside the award of the Arbitrator.
4. By a common order dated 25-10-2000, a learned single Judge of this Court allowed OP No.2 of 1997 filed by the first respondent-contractor making the award passed by the Arbitrator as Rule of the Court and dismissed OP No.4 of 1998 filed by the appellant herein.
5. Sri E. Manohar, learned senior Counsel along with Sri Krishna Murthy, Counsel appearing on behalf of the first respondent raised a preliminary objection as to the maintainability of this letters patent appeal before the Division Bench of this Court on the ground that no appeal against an order passed by the learned single Judge lies to the Division Bench. According to the learned senior Counsel, under Section 39(1) of the Act, six categories of orders are enumerated which are appealable. However, as the present impugned order so made by the learned single Judge under Sections 14 and 17 of the Arbitration Act, 1940 has not been enumerated as an appealable order in any one of the six categories under Section 39(1) of the Act, the same cannot be appealed against before a Division Bench. He, therefore, stated on this ground alone, the present letters patent appeal has to be dismissed. In support of his contention, learned senior Counsel placed strong reliance on a decision of the Supreme Court in State of West Bengal v. Gonrangalal Chaiterjee, 1993 Arbitration Law Reporter (Vol.19) Page 95.
6. On the contrary, it is submitted by Sri T. Veerabhadrayya, learned Counsel for the appellant that as against the order passed by the leaned single Judge, under Clause 15 of the letters patent, an appeal could fee still maintained before the Division Bench of the High Court. Learned Counsel also drew our attention to the provisions under clause 15 of the letters patent which empowers the Division Bench to entertain an appeal against the order passed by the learned single Judge of the High Court. In support of his stand, learned Counsel relied upon a decision of the Supreme Court in Vanita M. Khanolkar v. Pragna M. Pai, AIR 1998 SC 424.
7. As regards the decision cited (2) supra by the learned Counsel appearing on behalf of the appellant to support his contention that under clause 15 of the Letters Patent, an order made by the learned single Judge is appealable before the Division Bench of the High Court, it arises out of an order passed by a learned single Judge under Section 6 of the Specific Relief Act. The Supreme Court in that case held thus:
“Any statutory provision barring an appeal or revision cannot cut across the constitutional power of a High Court. Even the power flowing from the paramount charter under which the High Court functions would not get excluded unless the statutory enactment concerned expressly excludes appeals under letters patent. No such bar is discernible from Section 6(3) of the Act.”
8. The Supreme Court, in the facts of that case, held that an order passed by the learned single Judge under Section 6 of the Specific Relief Act is appealable under clause 15 of the Letters Patent.
9. The present case, however, arises out of an order passed by the learned single Judge under Sections 14 and 17 of tire Arbitration Act. Meeting a similar situation, the Supreme Court in the decision cited (supra), clarified the law relating to the maintainability of the letters patent appeal against an order passed by the learned single Judge under Section 17 of the Arbitration Act and held that when there is a specific bar enacted under Section 39 of the Arbitration Act for maintainability of a letters patent appeal before the Division Bench of the same High Court against the order passed by the learned single Judge, the letters patent appeal cannot be maintained.
10. For better appreciation, the relevant provisions contemplated under Section 39 of the Arbitration Act are extracted liereunder:
39. Appealable orders:–(1) An appeal shall lie from the following orders passed under this Act (and from no others) to the Court authorised by law to hear appeals from original decrees of the Court passing the order:
An order-
(i) superseding an arbitration;
(ii) on an award stated in the form of a special case;
(iii) modifying or correcting an award;
(iv) filing or refusing to file an arbitration agreement;
(v) staying or refusing to stay legal proceedings where there is an arbitration agreement;
(vi) setting aside or refusing to set aside an award :
Provided that the provisions of this section shall not apply to any order passed by a small causes Court.
(2) No second appeal shall lie from an order passed in appeal under this section, but nothing in this section shall affect or take away any right to appeal to the Supreme Court.
11. Thus, a reading of the abovej provisions, it is discernible that sub-section (1) of Section 39 of the Act provides for an appeal before the Division Bench against an order passed by the learned single Judge, if the order appealed against, falls within the six categories enumerated thereunder. Admittedly, the impugned award passed by the learned single Judge under Sections 14 and 17 of the Arbitration Act has not been enumerated under any one of the above six clauses provided under Section 39(1) of the Act. Therefore, there cannot be any doubt that when there is a specific bar engrafted under the said provisions for filing an appeal before the Division Bench against the order of the learned single Judge, such an appeal cannot be entertained.
12. Having regard to the above discussion and in the light of the ratio laid down by the Supreme Court in the decision (supra), we hold that the instant letters patent appeal filed against the order of the learned single Judge is not maintainable.
13. This letter patent appeal is accordingly dismissed. No costs.