IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 1428 of 2001()
1. D. NAGESWWARA RAO
... Petitioner
Vs
1. M.P.E.D.A
... Respondent
For Petitioner :SRI.A.ANTONY
For Respondent :SRI.JOSEPH MARKOSE
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA
Dated :01/10/2007
O R D E R
J.B.KOSHY & K.HEMA, JJ.
--------------------------------------
M.F.A.No.1428 OF 2001
-------------------------------------
Dated 1st October, 2007
JUDGMENT
Koshy,J.
Appellants/petitioners filed a petition under Section 34 of the
Arbitration and Conciliation Act to set aside the arbitral award dated
14.6.2000. The arbitral award was passed by a retired District Judge.
Even though 18 grounds were mentioned, none of the above grounds
were coming under Section 34 of the Arbitration Act. There is no case
that Arbitrator went beyond jurisdiction or Arbitrator has conducted any
misconduct or there is any patent illegality or error of jurisdiction.
2. It is contended by the appellants that some concessions
were given by the respondent to other parties and that concession should
be extended to them also. There is no legal ground for the same and
respondent has not agreed to extend such concession to the appellants
and even the appellants have no case at all that there was such an
agreement for extending concession. Secondly it was contended that
considering the poor status of the appellants, at least two months
moratorium ought to have been given by the Arbitrator in paying the
amount. The appeal was filed in 2001 and we are in 2007. We note that
as per the provisions of the contract, maximum interest payable was 18%
MFA.1428/2001 2
and that was awarded by the Arbitrator. We have heard the
respondent also. Considering the facts and circumstances of the case,
we are of the opinion that the total amount of Rs.21,00,222/= need be
paid with 12% interest from 1.1.2000 instead of 18% interest till
realisation. Interest calculated till that time is not interfered with.
The award is modified accordingly. No other grounds are made out
for setting aside the award.
The appeal is partly allowed.
J.B.KOSHY
JUDGE
K.HEMA
JUDGE
tks