1 AP No.504 of 2011 IN THE HIGH COURT AT CALCUTTA ORDINARY ORIGINAL CIVIL JURISDICTION ORIGINAL SIDE In the matter of: Bharat Express & Ors. Versus Union of India & Ors. BEFORE: The Hon'ble JUSTICE I. P. MUKERJI
Date : 19.5.2011.
The Court: Once again a lessee of a parcel van of the railways is before the
Court by filing a Section 9 application.
Their lease is to expire on 20th May, 2011.
The point taken by the petitioner is that Clause 20.1 of the lease
contemplates almost an automatic extension of two years upon satisfactory
performance, but subject to payment of 25% extra freight. It is nobody’s case
that there is any complaint against the petitioner.
However, Mr. Banerjee, learned Counsel for the railway points out that the
petitioner has already invoked the arbitration clause. An Arbitrator is to
adjudicate the dispute between the parties regarding renewal of the lease. An
Arbitrator is to be appointed soon.
Therefore, considering the above case, let the arbitral reference be
completed within a period of three months from date culminating in an award. I
2
think that prima facie the petitioner is entitled to continue as lessee on the same
terms and conditions, subject to payment of 25% extra freight. I order
accordingly. This order will be valid till publication of the arbitral award.
This application is disposed of accordingly.
In case signed copy is not obtained, leave is granted to the advocate on
record for the petitioner to communicate the substance of the order to the
railways.
All parties concerned are to act on a signed photocopy of this order on the
usual undertakings.
(I.P. MUKERJI, J.)
SP/