IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
FAO No. 758 of 2006
Date of decision : October 09, 2009
District Food and Supplies Controller, Ferozepur
.......Appellant
Versus
M/s. Bihari Lal and others
........Respondents
CORAM : HON'BLE MS. JUSTICE NIRMALJIT KAUR
Present : Mr. Navdeep Sukhna, AAG Punjab
for the appellant
Mr. Mrigank Sharma, Advocate
for the respondents
NIRMALJIT KAUR, J. (ORAL)
This is an appeal filed by the appellant challenging the order
dated 25.8.2005 whereby the award dated 8.2.2002 passed by the
Arbitrator was set aside on the ground that it is an excepted matter under
Clause 5 and 6 of the Agreement and by holding that the decision with
regard to the date, time, recovery, cost and interest @ 21 % is clearly
provided in the agreement itself and as such aforesaid matters is not liable
to be referred to the Arbitrator and the same was beyond the scope of
arbitration clause and the proceedings before the Arbitrator were clearly
liable to be terminated on this ground alone.
Learned counsels for the parties do not dispute that the said
question has already been judicially settled by the judgment rendered by
Apex Court in the case of Food Corporation of India vs. Surendra,
Devendra and Mahendra Transport Co., Punjab Law Reporter Vol.
CXXXIII (2003-1) 843 as well as subsequent order passed by this Court in
District Food and Supplies Controller, Moga vs. M/s. Aggarwal Rice
Mills Baghapurana Distt. Moga, FAO No. 3521 of 2007 decided on
28.7.2009.
In view of the same, learned counsel for the appellant states
FAO No. 758 of 2006 2
that their only grievance is that while setting aside the award the District
Judge should have granted them liberty to approach Managing Director,
Food and Supplies for adjudication of the said dispute in accordance with
the agreement.
Learned counsel for the respondent has no objection if the
said prayer is allowed.
Accordingly, the order dated 25.8.2005 passed by the District
Judge, Ferozepur is modified and liberty is granted to the appellant to refer
the matter to the Managing Director as per the agreement clause.
The records shall be requisitioned from the Arbitrator by the
Managing Director and the Managing Director shall, accordingly, proceed
in accordance with law.
Disposed off accordingly.
(Nirmaljit Kaur)
09.10.2009 Judge
reena