Calcutta High Court High Court

M/S. Time And Safe Road & Ors vs Union Of India & Ors on 16 May, 2011

Calcutta High Court
M/S. Time And Safe Road & Ors vs Union Of India & Ors on 16 May, 2011
Author: I. P. Mukerji
                              AP No. 465 of 2011
                          IN THE HIGH COURT AT CALCUTTA
                       Ordinary Original Civil Jurisdiction



                                            M/S. TIME AND SAFE ROAD & ORS.
                                                Versus
                                            UNION OF INDIA & ORS.



     BEFORE:
     The Hon'ble JUSTICE I. P. MUKERJI
     Date : 16th May, 2011.

                                                  Mr.Amit Gupta, Mr. S. Chakraborty for
                                                  the petitioners.
                                                  Mr.Bijaybrata Dey for the respondents.

The Court : I think, on the prima facie case noted

by this Court in its order dated 6th May, 2011, a permanent

solution to the dispute between the parties could be made if the

arbitration before the Arbitrator according to Clause 38 of the

agreement is initiated and completed by publication of an award.

Therefore, I direct the petitioners to write an

appropriate letter to the Railways for appointment of an

Arbitrator under Clause 38. Such letter should be written within

two weeks from date and delivered soon thereafter to the General

Manager, N. F. Railway or the head of the N. F. Railway

administration according to Clause 38. The General Manager will

thereupon take most expeditious steps for appointment of an
2

Arbitrator. The arbitral proceedings before the Arbitrator should

be concluded by 31st December, 2011.

This interim order will continue till publication of

the award and for a further period of 120 days from such date or

until further orders of this Court whichever is earlier.

This application is accordingly disposed of.

All parties concerned are to act on a signed

photocopy of this order on the usual undertakings.

                                         (I.    P. MUKERJI, J.)




pa