High Court Punjab-Haryana High Court

Union Of India vs M/S Gupta Electric Company And … on 5 November, 2009

Punjab-Haryana High Court
Union Of India vs M/S Gupta Electric Company And … on 5 November, 2009
FAO No. 3686 of 2009                                                         1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH
                                        --

                                 FAO No. 3686 of 2009 (O&M)
                                 Date of decision: November 05 , 2009


Union of India                                          ........ Appellant

             Versus

M/s Gupta Electric Company and another                    .......Respondent(s)


Coram:       Hon'ble Ms Justice Nirmaljit Kaur
                      -.-


Present:     Mr. Nitin Kumar, Advocate
             for the appellant
                    -.-

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

      2.     To be referred to the Reporter or not?

      3.     Whether the judgment should be reported in
             the Digest?

Nirmaljit Kaur, J.

This is an appeal against the order dated 18.12.2008 passed by

the Additional District Judge, Ambala, dismissing the petition filed by the

appellant under Section 34 of the Arbitration and Conciliation Act, 1996 (in

short the 1996 Act) for setting aside the award dated 31.01.2008 qua awarding

of the interest.

While challenging the aforesaid order, the only ground raised by

the learned for the appellant is that the award of interest on final bill is totally

illegal and illogical. The Arbitrator under Claim 8(c ) has allowed interest at
FAO No. 3686 of 2009 2

the rate of 12% from 10.12.1997 and in claim No. B-7 allowed interest on

Rs.54,133/- at 12% from 27.09.1999 and claim C-3 awarded interest on

Rs.9944/- at 12% from 28.09.1999 and thereafter the Arbitrator allowed

interest at the rate of 12% on the total claim amount after three months from

the date of receipt of the award.

It is apparent as also from the ground of appeal that the appellant

has accepted the rest of the award given by the Arbitrator and the challenge in

the present appeal is only to the extent of the interest awarded.

I find no merit in the arguments raised by the learned counsel for

the appellant.

Section 31 (7) (a) and (b) of the Arbitration and Conciliation Act,

1996, read as under:-

“7(a) Unless otherwise agreed by the parties, where and in so
far as an arbitral award is for the payment of money, the
arbitral tribunal may include in the sum for which the award is
made interest, at such rate as it deems reasonable, on the
whole or any part of the money, for the whole or any part of
the period between the date on which the cause of action arose
and the date on which the award is made.

(b) A sum directed to be paid by an arbitral award
shall,unless the award otherwise directs, carry interest at the
rate of eighteen per centum per annum from the date of the
award to the date of payment.”

It is, therefore, apparent that it is well settled by various

judgements of the Apex Court that the award of interest is the discretion of the

Court. It is also well settled that like the grant of interest, rate of interest is

also the discretion of the Court and in the absence of any agreement between

the the parties, the court does not interfere unless the same is bad in law.
FAO No. 3686 of 2009 3

Learned counsel for the appellant has not pointed out as to how

the rate of interest is arbitrary and the same is beyond the agreement or is not

in accordance with Section 31 (7) (a) and (b), referred to above.

The Hon’ble Apex Court in the case of ‘M/s Manalal

Prabhudayal v. Oriental Insurance Co. Ltd., 2006(4) R.C.R. (Civil) 234,,

while allowing the appeal, set aside the order of the High Court reducing the

rate of interest from September 19, 1995 till the award and till the amount is

paid/deposited in the Court from 12% to 6% per anum and held that the award

passed by the Arbitrator granting interest at the rate of 12% per annum all

throughout, that is, for pre-reference period, pendente lite and post award

period, was correct.

No other ground was raised

No merit.

Dismissed.

.

(Nirmaljit Kaur)
Judge
November 05, 2009
mohan