High Court Punjab-Haryana High Court

Haryana Vidyut Prasaran Nigam … vs S.K. Engineers & Buildings And … on 22 July, 2008

Punjab-Haryana High Court
Haryana Vidyut Prasaran Nigam … vs S.K. Engineers & Buildings And … on 22 July, 2008
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                                    F.A.O. No.1681 of 2008
                                                Date of Decision: July 22, 2008


Haryana Vidyut Prasaran Nigam Limited
                                                             .....APPELLANT(S)

                                   VERSUS


S.K. Engineers & Buildings and Another
                                                         .....RESPONDENT(S)
                               .     .      .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. Mohnish Sharma, Advocate, for
                the appellant.


                               .     .      .


AJAI LAMBA, J (Oral)

                 The    only        contention          of     the   learned

counsel is that there was no agreement in regard to the

interest, however, the Arbitrator has awarded 15%

interest. On a query of the Court, however, learned

counsel has not been able to satisfy how the interest

could not be levied particularly in view of Section 31

(7)(b) of the Arbitration & Conciliation Act, 1996.

No substantial question of law arises for

consideration in view of the limited contention.

The appeal is dismissed.



                                                               (AJAI LAMBA)
July 22, 2008                                                     JUDGE
avin