High Court Kerala High Court

M/S.P.C.Thomas & Co vs The Superintending Engineer on 10 January, 2007

Kerala High Court
M/S.P.C.Thomas & Co vs The Superintending Engineer on 10 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AR No. 40 of 2006()


1. M/S.P.C.THOMAS & CO.,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDING ENGINEER,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.P.JACOB VARGHESE

                For Respondent  :SRI.SHAFIK M.ABDULKHADIR,SC,LAKSHADWEEP

The Hon'ble the Chief Justice MR.V.K.BALI

 Dated :10/01/2007

 O R D E R
                             V.K. BALI, C.J.

                      -------------------------------

                     A.R.Nos.40, 41, 42, 43, 44, 45,

                 46, 47, 48, 49, 50, 51 & 52 of 2007

                       -------------------------------

             Dated, this the   10th  day of  January,  2007


                                   ORDER

V.K.Bali,C.J.(Oral)

By this common order I propose to dispose of 13 connected

matters as not only the questions but the parties involved in all

these matters are common. The bare minimum facts that need a

necessary mention have been extracted from A.R.No.40 of 2006.

2. The applications have been filed under Section 11 of the

Arbitration and Conciliation Act, 1996, hereinafter referred to as

the Act of 1996, seeking appointment of a sole arbitrator to

adjudicate upon all claims of the petitioner that are preferred

against the respondents in Annexure C notice of arbitration

request dated 3.6.2006; in terms of Annexure A arbitration

agreement on the subject construction contract. It is the case of

the petitioner that disputes arose between the applicant and the

respondents in the matter of execution of contract work

No.Works-1/2/2000-01-A.B.1/2281 dated 6.12.2000, Agreement

No.32.KLP/2000-01 dated 6.12.2000. Clause 25 of the general

A.R.No.40/2006, etc. 2

conditions of the contract provides for resolving of disputes

through the process of arbitration. Accordingly the applicant

requested for appointment of an arbitrator. The respondents did

not appoint arbitrator and therefore these applications under

Section 11 of the Act of 1996.

3. Pursuant to the notice issued by this Court the

respondents have entered appearance and filed counter affidavit.

The Court may not look into the details of the counter affidavit as

the only ground on which the request for arbitration is sought to

be contested is that as per the clause in the agreement

reference to the arbitration could be sought within 30 days from

the date of arising of the dispute, but in the present case the

request to arbitration has been made after more than two years.

This plea raised on behalf of the respondents has to be repelled

as the petitioner first in point of time had filed a writ petition

bearing No.W.P.(C) 35216 of 2004 which was disposed of by this

Court by judgment dated 19th October, 2005. The writ was

allowed with regard to undisputed bills and the money with

A.R.No.40/2006, etc. 3

regard to the undisputed bills had to be paid within three months.

The short order passed by the learned Single Judge disposing of

the writ petition on 19th October, 2005 is reproduced below:

“The petitioner Company is a Government

contractor, which did certain works for the

respondents. Feeling aggrieved by the delay from

the part of the respondents to honour the bills raised

by it, this Writ Petition is filed.

2. The respondents have filed a counter

affidavit, disputing the claim of the petitioner. In

paragraph 8 of the counter affidavit, it is submitted

as follows:

“The final bill of certain works of the contractor could

not be paid yet for want of revised sanction and

deposit from the client department and sanction of

extension of time. The claims will be settled

immediately on receipt of deposit from the client

department and EOT sanction to all works.”

In view of the above submission, the respondents

are directed to settle the claims of the petitioner

Company regarding the undisputed bills within three

months from the date of receipt of a copy of this

judgment. The claim of the petitioner for payment

of other bills, is kept open for which, he may work

out his remedies before the appropriate forum.”

4. Thereafter the petitioner had to file a contempt petition

which was disposed of by this Court as meanwhile the petitioner

A.R.No.40/2006, etc. 4

has also filed application for appointment of arbitrator. It would

transpire that dispute arose only with regard to disputed bills. In

so far as undisputed bills are concerned, they have already been

made over to the petitioner. In the circumstances, it cannot be

said that the petitioner took more than two years for seeking

arbitration. The dispute could only be with regard to disputed

bills and it is only with regard to the said bills that arbitration can

be sought. So far as admitted bills are concerned, there is no

dispute and only after payment of the said bills the question

arose with regard to the entitlement of the petitioner to get the

remaining amount as claimed by him and disputed by the

respondents. Thus the only contention raised by the

respondents opposing the arbitration is repelled.

5. The request for arbitration is allowed. From the panel of

arbitrators submitted by the petitioner Justice K.Narayana Kurup

a former Judge of this Court, is appointed as the sole Arbitrator

in all these cases to render an award in accordance with law.

Before I may part with this order I may note the contention of

A.R.No.40/2006, etc. 5

the learned counsel for the respondents that some building

experts would be required to properly determine the dispute.

This Court only orders that if the parties may make such a

request to the Arbitrator he may have assistance of a building

expert before he renders the award. The Arbitrator may also

consider the experts to be nominated by the parties.

These applications are disposed of accordingly.

V.K. BALI,

CHIEF JUSTICE.

vns