Court No. - 4 Case :- WRIT - C No. - 37885 of 2010 Petitioner :- Union Of India Thru' Garrison Engineer Air Force, Kheria Respondent :- M/S Singh Construction Company Thru' Janki Bhawan & Another Petitioner Counsel :- Harish Chandra Dubey Hon'ble Krishna Murari,J.
Heard Sri R.B.Singhal, Senior Advocate assisted by Sri Harish
Chandra Dubey for the petitioner.
It is contended by learned counsel for the petitioner that objection
filed under Section 34 of Arbitration & Conciliation Act against the
award has wrongly and illegally been rejected on the ground that
there is no force in the objection and the award of the arbitrator both
on facts and law is final and there is no appeal from his verdict.
Primafacie there appears to be force in the submission inasmuch as
the objection raised by the petitioners have not at all been
considered.
Issue notice to the respondent no. 1 who may file counter affidavit.
Petitioners shall take steps to serve the respondents by registered
post within ten days.
Office shall issue notices returnable at an early date.
List on the date fixed by the office in the notice.
Considering the facts and circumstances, till the next date of listing,
execution of the award dated 8.4.2003 shall remain stayed.
Order Date :- 3.7.2010
nd