PETITIONER: M/S. BHARAT COKING COAL LTD. Vs. RESPONDENT: M/S. C.K. AHUJA AND ANOTHER DATE OF JUDGMENT14/02/1995 BENCH: RAY, G.N. (J) BENCH: RAY, G.N. (J) SAWANT, P.B. CITATION: 1995 SCC Supl. (1) 744 JT 1995 (3) 132 1995 SCALE (1)705 ACT: HEADNOTE: JUDGMENT:
G.N. RAY, J.:
1. In	Civil Appeal Nos. 3882-85 of 1990 and	SLP (Civil)
Nos. 10832-33 of 1989 this Court by order dated November 18,
1991, referred	the disputes and differences in the	said
Civil Appeals	and leave applications	to arbitration by
consent	of parties. The order passed on November 18,	1991
is to the following effect:-
“The disputes and differences referred to in
the aforesaid matters are by consent referred
to the arbitration of Mr.J.P. Thakur, Dy.
Chief Engineer (Civil) Koylanagar P.O.,
Koylanagar District, Dhanbad, Bihar. Both the
parties undertake to rile a regular reference
agreement before the said arbitrator within
two weeks. Award to be made within four months
thereafter.”
2. The sole arbitrator thereafter entered the reference
and parties to the	arbitration appeared	before	the
arbitrator and made submissions. The arbitrator thereafter
made an award on February 14, 1994 and such award was filed
before	this Court by the arbitrator. The Registry of	this
Court gave notice of filing of the award on April 29,	1994
to the learned counsel for	both the parties.	The
respondents namely M/s. C.K. Ahuja and another made an
application under Section 14(2), 17 and 29 of	the Indian
Arbitration Act, 1940 on July II, 1994 before	this Court
Inter alia praying that the award dated February 14,	1994
delivered by the sole arbitrator, Shri J.P. Thakur, be	made
rule of Court	and interest @ 24% be	also given to	the
appellants on the awarded sum from the date of	the award.
It appears that Civil Appeal Nos. 3882-85 of 1990	were
listed on March 22, 1993 for hearing but in view of the fact
that the disputes relating to the appeals had been referred
to arbitration	by consent of parties this Court by order
dated March 22, 1993 dismissed the said appeals.
3. The application under Section 14(2), 17 and 29 of	the
Indian Arbitration Act came up for hearing but on the prayer
of Mr.G.S. Chatterjee, the learned counsel for	M/s Bharat
Coking	Coal Ltd., a direction was given to	issue fresh
notice	on M/s Bharat Coking Coal Ltd. about the filing of
the award. Such notice, however, was issued without
prejudice to the contentions of learned counsel for M/s C.K.
Ahuja and
134
another	that the period for filing objections	was already
barred	by limitations.	The objections to the	award have,
however, been filed on November 20, 1994.
4. He said applications under Section 14(2), 17 and 29 of
the Indian Arbitration Act have been numbered as I.A.	Nos.
912 of 1994 in Civil Appeal Nos. 3882-85 of 1990. At	the
hearing of the said applications, learned counsel appearing
for M/s Bharat Coking Coal Ltd. has contended that as	the
award was not filed and signed in proper manner, the	same
should	not be taken into consideration. It was also	con-
tended	that the copy	of the award was required to be
supplied to the parties and since copy of the award was	not
given to Ws Bharat Coking Coal Ltd., the question of filing
objections did	not arise. it was also contended that	the
said award was not filed in proper court.	Accordingly,
there was no question of limitation running from the date of
filing	the award. In support of the contention that there
will be no question of limitation if the award is not filed
in proper court reliance is made to a decision of this Court
in Slate Madhya Pradesh M/s Saith and Skelton (P)	Ltd.
(1972(1) SCC 702). It may be stated here that the learned
counsel for s Bharat Coking Coal Ltd. took inspection of the
award on October 3, 1994 but the objection to the award	was
not filed within thirty days from such inspection. Disput-
ing the said contentions, Mr. Bhandare, the learned counsel
appearing for Ws C.K. Ahuja and another. has contended	that
the reference to arbitration has been -made by this Court on
the prayer of the parties. Accordingly, the	arbitration
proceedings have originated in this Court. Therefore	the
award	is required to be filed before this Court.
Consequently, the objection if any to the award is	also
required to be filed	before this Court, Ile has	also
submitted that at no point of time, any objection was raised
by M/s Bharat Coking Coal Ltd. about the alleged impropriety
in filing the award before this Court even though the notice
of the counsel was drawn about filing of the award in April,
1994.	Even in the petition of objection filed before	this
Court, no objection has been taken by Ws Bharat Coking	Coal
Ltd. that the award should not have been filed before	this
Court.	Accordingly, such contention should not be allowed
to be	raised at the hearing of these	applications.	Mr.
Bhandare has also contended that when the award has	been
filed in the Court and the attention of the learned counsel
of the parties drawn by the Registry of this Court about the
filing	of the award, the period of limitation	for filing
objection to such award will run from the date of	the
notice,	Although on the prayer of the learned	counsel	for
the objector,	a fresh notice was issued later on,	the
limitation for	filing	objection to the award cannot be
counted from the date of such notice issued subsequently by
this Court at the instance of the learned counsel for	M/s
Bharat	Coking Coal Ltd. In support of this contention	Mr.
Bhandare has referred to a decision of this Court in	Food
Corporation of India and others v.E.Kuttappan (JT 1993	(4)
SC 90). In the said decision reference was	made to an
earlier	decision of this Court in Nilkantha	Shidramappa
Ninoashetti v.	Kashinath Somanna Ninoashetti	and others
(1962 (2) SCR 55 1) and Indian Rayon Corporation Ltd. v.
Raunod and Company Pvt. Ltd. (1988 (4) SCC 31 ). It has been
held in the decision in Food Corporation of India’s	case
(supra) that the obligation of filing the award in Court is
a legal imperative on the arbitrator and when
135
the award was filed in Court and the parties were aware of
such filing of the award in Court, the limitation to	file
objection would run from the date of filing the award being
made known to the parties, and not from any subsequent	date
when a	notice	of filing of such award was	subsequently
issued to the parties concerned.
5. Mr. Bhandare has contended that in the instant case the
Registry of this Court specifically drew the attention of
the counsel in April, 1994 about the filing of the award but
despite	such knowledge, the appellant, M/s Bharat Coking
Coal Ltd. did not choose to file any objection to the	said
award.	Even after taking inspection of the award on October
3, 1994, the objection has not been filed within a period of
thirty days from such inspection but the objection has	been
filed only on November 20, 1994. Accordingly, the objection
to the	award	should	not be considered as the same is
hopelessly barred by limitation.
6. In	our view, the contention raised by Mr. Bhandare in
whollyjustified. The Registry of this Court gave notice to
the learned counsel for the parties about the filing of	the
award in April, 1994. It is nobody’s case that counsel	had
an authority to take such notice on behalf of either of	the
party.	It was also open to the counsel to take inspection
of the award. As a matter of fact, such inspection was also
taken on October 3, 1994 but no objection was filed within
thirty days either from the notice given by the Registry in
April,	1994 or from the date of inspection of the award on
October 3, 1994. It has been held by this Court in State of
Madhya	Pradesh v. M/s Saith and Skelton (P) Ltd. (1972	(1)
SCC 702) that where the Arbitrator was appointed by	the
Supreme	Court	by consent of parties and	no further
directions were given in the said order which would indicate
that the Supreme Court had not divested itself of	its
jurisdiction to deal with the award or matters arising	out
of award, the forum for taking further action is the Supreme
Court.	It has also been held in the said decision that in
the absence of any other court having been invested	with
such jurisdiction, the only conclusion that is possible is
that further orders must be passed only by the	Court	that
passed	the order, namely, the Supreme Court. Mr. Bhandare
has relied on a later decision of this Court in Punjab State
Electricity Board v. Ludhiana Steels Private Ltd. (1993	(1)
SCC 205)in support of his contention that when reference to
arbitration was made by this Court, the award is to be filed
in this Court only. We may only indicate that the	said
decision has a distinguishing feature inasmuch as in	that
case after making reference to arbitration,	this Court
specifically directed	that the award	would	be sent to
Registry of this Court.	In any event, even if it is assumed
that the award should be filed in other Court when	the
notice	of filing of the award was given by the Registry of
this Court, objection as to the award including objection as
to forum ought to have to been raised before this Court	and
it will not be open to the parties to altogether ignore	the
notice	of filing the award given by the Registry of	this
Court.	We may also indicate here that in the	petition of
objection it has not been urged that there has been	any
impropriety in filing the award in this Court.	Accordingly,
such objection should not be permitted to be raised at	this
stage as the objection to the award has been	filed	long
after	the period of	limitation, the same	should	be
dismissed. We may also indicate here that even on merit, we
136
do not think that any interference is called for against the
award.	We, therefore, allow the Interlocutory	Application
Nos. 9 to 12 of 1994 and direct the award to be made rule of
Court.	It also appears to us that in the facts of the case,
the applicants M/s. C.K. Ahuja and another, are entitled to
get an award of interest @ 12% from the date of the award
till realisation. The Interlocutory applications	are
accordingly disposed of There will be no order as to costs.
138