High Court Punjab-Haryana High Court

Krishan Lal Garg vs Punjab State Co-Op Supply And … on 27 August, 2009

Punjab-Haryana High Court
Krishan Lal Garg vs Punjab State Co-Op Supply And … on 27 August, 2009
      IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                  HARYANA AT CHANDIGARH

                                                CR No.4757 of 2006 (O&M)
                                               Date of decision : 27.08.2009
Krishan Lal Garg
                                                                ... Petitioner
                                Versus
Punjab State Co-op Supply and Marketing Federation Ltd. and another
                                                          ...Respondents

CORAM : HON'BLE MR.JUSTICE VINOD K. SHARMA

Present:     Mr.Sumeet Puri, Advocate for the petitioner.



Vinod K. Sharma, J.

This revision petition is directed against the order dated

25.1.2006 (Annexure P-3) passed by the learned District Judge, Chandigarh

in Arbitration case No.73 dated 8.9.2004 being without jurisdiction, void,

inoperative in law.

The order impugned by the petitioner reads as under:-

“On instructions from my client respondent No.1 Krishan Lal
Garg I state that the impugned award dt. 30.4.2004 may be set
aside. It may also be mentioned that the respondent No.1 has
also moved objection petition against this award in the court of
Addl. District Judge, Bathinda praying for setting aside of this
award.

RO&AC. Sd/-ADJ 25.1.2006
Statement of Sh.Dinesh Gupta, Counsel for objector.

W.O.

I have heard the statement of Sh.Atul Kumar Saini. In view of
statement given by Sh.Atul Kumar Saini, counsel for
respondent No.1 by the award may be set aside as the objectors
have also prayed for the same in the objection petition.

RO&AC Sd/-ADJ 25.1.2006
Present:- Sh.Dinesh Kumar Gupta, counsel for objector.
CR No.4757 of 2006 (O&M) 2

Sh.Atul Kumar Saini, counsel for respondent No.1.
Statements of Sh.Atul Kumar Saini, counsel for respondent
No.1 and Sh.Dinesh Kumar Gupta, counsel for objector
recorded. In view of their statements, which have been
recorded above, the award dt.30.4.2004 passed by respondent
No.2 Sh.S.M.S.Sandhu is hereby set aside and the objection
petition filed by objector Markfed is hereby accepted. File be
consigned to the record room.

Announced: 25.1.2006 Sd/- Addl. District Judge
Chandigarh”

Brief facts of the case are that, the dispute between the parties

was referred to respondent No.4, appointed Arbitrator as per terms of the

agreement. The learned Arbitrator gave his award on 30.4.2004 for a sum of

Rs.1,13,089/-

Dis-satisfied with the award, the petitioner filed objections

under Section 34 of the Arbitration and Conciliation Act, 1996 (in short the

‘Act’) in the Court of District Judge, Bathinda on 27.7.2004 and prayed for

setting aside of the award.

Respondent No.1 also filed objections against the award passed

by learned Arbitrator, in the Court of District Judge at Chandigarh on

30.7.2004. On basis of two objection petitions, two parallel proceedings

were started.

Learned District Judge, Bathinda on coming to know about the

proceedings pending before the District Judge, Chandigarh, vide order dated

14.3.2005 transferred the petition pending to the learned Court at

Chandigarh. However, the file was returned by the learned District Judge,

Chandigarh, for want of jurisdiction with the District Judge, Bathinda to

transfer a case out of his district.

Since no petition was pending before learned District Judge,

Bhatinda, on account of transfer, the learned District Judge, Chandigarh
CR No.4757 of 2006 (O&M) 3

continued to proceed with the matter, and with the consent of the parties

passed impugned order.

In view of the order passed by learned District Judge,

Chandigarh, learned District Judge, Bathinda dismissed the objections filed

by the petitioner, for the reasons that the award already stood set aside by

the District Judge at Chandigarh.

The order is challenged by the petitioner on the ground that

order Annexure P-3 is without jurisdiction, being in violation of Section 42

of the Act.

This contention, of the learned counsel for the petitioner

deserves to be rejected for the reasons that the District Judge, Bathinda had

refused to continue with the petition filed under Section 42 of the Act. On

the date of order, no petition was pending before learned District Judge,

Bathinda.

The jurisdiction of the Chandigarh District Judge to proceed

with the matter could not be disputed, both the courts being Court of

competent jurisdiction. The Court at Chandigarh entertained and continued

with the petition though filed later, as the District Judge, Bathinda had

refused to proceed with the matter. Therefore, there was only one petition

under Section 34 for all intent and purposes.

This is what has been done. Furthermore, the petitioner himself

continued to appear and got the award set aside. He is therefore estopped to

challenge the jurisdiction of courts at Chandigarh.

Learned counsel for the petitioner further contended that the

impugned order cannot be sustained as it was beyond the powers of the

District Judge to set aside the award on the basis of consent order, or on the

basis of the statement of the parties.

CR No.4757 of 2006 (O&M) 4

In support of this contention, reliance has been placed on the

judgment of Hon’ble Allahabad High Court, in case of Firm Nank Chand

and others Vs. Lala Pannalal Proprietor, AIR 1963 Allahabad 68 wherein

it has been held as under:-

“Under S.30 three grounds have been mentioned on which the
award can be set aside and the language of that section is
imperative. There is no provision in the Act under which a
Court can ignore the award when all the parties to the award
desire it to be cancelled. Nor is it correct to say that under S.33
the Court has ample power to set aside the award on any
grounds other than those mentioned in S.30. Section 33 relates
to the procedure which has to be adopted for getting an award
set aside, while S.30 confines the power or jurisdiction of the
Court to which an application is made for setting aside an
award on the grounds mentioned in that section. The two
sections have to be read together.”

Though the judgment relied upon is with regard to powers of

court under 1940 Act, this can be applied to cases under Arbitration and

Conciliation Act, 1996, as section 34 of the Act also does not empower the

District Judge to set aside award on the basis of statement of parties.

This revision petition is allowed the impugned order dated

25.1.2006 (Annexure P-3) passed by learned District Judge, Chandigarh, is

set aside and the case is remanded back to the learned District Judge,

Chandigarh, to decide the objection petition filed under Section 34 of the

Act on merit in accordance with law.

[ Vinod K. Sharma ]
Judge
27.08.2009

sd