Delhi High Court High Court

M.L. Sharma & Co. vs Executive Engineer, Iaai (C-Iii) … on 30 January, 1997

Delhi High Court
M.L. Sharma & Co. vs Executive Engineer, Iaai (C-Iii) … on 30 January, 1997
Equivalent citations: 1997 IIAD Delhi 341, 1997 (1) ARBLR 297 Delhi, 66 (1997) DLT 129, 1997 (40) DRJ 762
Author: J Goel
Bench: J Goel


JUDGMENT

J.B. Goel, J.

(1) This is a petition under section 14 of the Indian Arbitration Act, 1940 praying for directions to the Arbitrator respondent NO. 2 to file the Award and award proceedings.

(2) The Arbitrator Shri A.P. Paracer, Respondent No. 2 filed his award and award proceedings in this Court.

(3) Notice of filing of the Award was given to both the parties. Notice was served on the petitioner on 20.01.1993 on respondent No. 1 and on the petitioner on 28.10.1996. Both the parties have not filed objections against the award. The stipulated period for filing the objections has also expired.

(4) There is no error apparent on the face of the Award. The Award is made a rule of the Court. A decree is passed in terms of the Award. The original Award shall form part of the decree.

(5) The petitioner shall get interest at the rate of 10% per annum from the date of decree on the principal amount awarded by the Arbitrator.