Supreme Court of India

M/S Kailash Store vs Union Of India on 23 March, 2009

Supreme Court of India
M/S Kailash Store vs Union Of India on 23 March, 2009
Bench: Tarun Chatterjee, H.L. Dattu
                                                             NON-REPORTABLE

                 IN THE SUPREME COURT OF INDIA

                  CIVIL APPELLATE JURISDICTION

                    CIVIL APPEAL NO.1794 OF 2009
                 (Arising out of SLP(C) NO. 10902 of 2008)



M/s Kailash Store                                   ........ Appellant

                                   Versus

Union of India                                       ........Respondent

                                 ORDER

Leave granted.

2) The appellant calls in question the correctness or otherwise of the

judgment and order passed by the High Court of Delhi in Arbitration

Case No. AA No. 339 of 2007 dated 28th day of February, 2008. By

the impugned judgment, the court while allowing the petition, has

directed Divisional Commercial Manager of Railways to appoint a

person as Arbitrator within thirty days from the date of order and has

further directed that the Arbitrator so appointed shall visit the site in

presence of both the parties and shall physically verify if there was

occupation of any part of the parking site by old and unclaimed

vehicles, at the time of auction of the parking site. The court has

1
further observed, that, no other dispute is referred to the Arbitrator

except the dispute regarding 20% less area allegedly handed over to

the appellant/applicant.

3) The appellant asserts that, the court has erred in adjudicating the

dispute raised by the applicant/appellant, while allowing the petition

under Section 11(6) of Arbitration and Conciliation Act, 1996, here

in after for the sake of brevity and clarity referred to as `Act 1996′,

without referring all the points of disputes to the Arbitrator for

adjudication. It is further submitted, that, the court while exercising

its powers under Section 11(6) of the Act, ought not to have directed

the respondent to appoint a fresh Arbitrator, when the respondent had

failed and neglected to appoint an Arbitrator, despite the fact that the

appellant had invoked the arbitration clause in the agreement and

instead should have appointed a qualified Arbitrator to adjudicate the

dispute between the parties. Lastly, it is stated that, the court ought

not to have restricted the point of dispute to a particular issue instead

of leaving open to the applicant to get all the dispute raised by him in

the petition to be adjudicated before the Arbitrator. However, at the

time of hearing of the appeal, the learned counsel for the appellant

submits, that instead of deciding all the legal issues raised in the

2
appeal, this court may appoint one Shri D.R. Bhatia, former Joint

Registrar of Delhi High Court as the sole Arbitrator and direct the

Arbitrator to resolve all the disputes between the parties as envisaged

under the agreement.

4) The learned counsel for the respondent has no objection to the

suggestion made by the learned counsel for the appellant.

5) In view of the above, without going into the legal issues raised by the

appellant, as agreed between the parties, we appoint Shri D.R. Bhatia

as the sole Arbitrator to decide all the disputes raised by the appellant

in the petition filed under Section 11 of the Act as expeditiously as

possible and, at any rate, within a outer limit of six months from the

date of receipt of copy of this court’s order after issuing notice to both

the parties. The Arbitrator’s fee is fixed at Rs. 50,000/- (Rupees Fifty

Thousand only) as agreed by the appellant.

6) The appeal is disposed of accordingly.

…………………………………J.
[ TARUN CHATTERJEE ]

…………………………………J.
[ H.L. DATTU ]
New Delhi,
March 23, 2009.

3