High Court Kerala High Court

M/S.Steel Industrials Kerala Ltd vs M/S.Everest Energy Pvt.Ltd. on 26 June, 2008

Kerala High Court
M/S.Steel Industrials Kerala Ltd vs M/S.Everest Energy Pvt.Ltd. on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 538 of 2008()


1. M/S.STEEL INDUSTRIALS KERALA LTD
                      ...  Petitioner

                        Vs



1. M/S.EVEREST ENERGY PVT.LTD., REP. BY ITS
                       ...       Respondent

                For Petitioner  :SRI.B.S.KRISHNAN (SR.)

                For Respondent  :SRI.PHILIP MATHEW

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :26/06/2008

 O R D E R
                        PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                           R.P.No.538 OF 2008 IN
                             A.R.No. 31 OF 2007
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 26th day of June, 2008

                                     ORDER

The petitioner seeks review of my order on the reason that the

notice received by the petitioner from this court directing him to appear

on 15/02/2008 was received by about 11:00 a.m. only on that date and

therefore the petitioner came to be under the bonafide impression that

since the court time is already over, the petitioner will be getting fresh

ntoice from the court. I do not find any reason to dis-regard the above

explanation.

2. Sri.Philip Mathew, learned counsel for the respondent

draws my attention to the judgments of the Supreme Court in SBP &

Co. v. Patel Engg. Ltd ( 2005(8) SCC 618) and Jain Studios Ltd.

Through its President v. Shin Satellite Public Co. Ltd. ( 2006(5)

SCC 501). Sri.Philip Mathew would specifically submit on the

authority of the two decisions particularly the decision in Jain Studio’s

case that the Chief Justice of High Court or the designated Judge does

not have any power to review his orders, though such a power may be

R.P.No.538/08 2

available with the Supreme Court under Article 137. It was the power

under Article 137 and not the review power under Section 114 of the

CPC which was invoked by the Supreme Court in Jain Studio’s case.

Learned counsel also drew my attention to Section 11 (6) of the

Artbitration Act and submitted that orders of the Chief Justice or

designated Judge are final and once orders are passed, Chief Justice or

designated Judge become judicial in proceedings under the Artbitration

Act. I am unable to accept the submission of Sri.Philip Mathew. I am

of the view that the positioin being settled that the order passed is a

judicial one, the power to review the same on grounds on which review

of judicial orders are permitted has to be conceded. The judgment in

Jain Studio’s case in my opinion does not support the argument of

Sri.Philip Mathew that the Chief Justice or the designated Judge does

not have the power of review.

I recall the judgment accepting the explanation offered by the

petitioner for his non-appearance on 27-03-2008. Post the Arbitration

Request on 30/06/2008. Respondent in the arbitration request will file

counter affidavit, if any, by then.

PIUS.C.KURIAKOSE
JUDGE
sv.

R.P.No.538/08 3