High Court Punjab-Haryana High Court

Shriram Transport Finance … vs Sukhdev Singh on 20 April, 2009

Punjab-Haryana High Court
Shriram Transport Finance … vs Sukhdev Singh on 20 April, 2009
Civil Revision No. 5784 of 2008                                -1-

                                    ****


       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                       Civil Revision No. 5784 of 2008
                       Date of decision: 20.04.2009.


Shriram Transport Finance Company Ltd.

                                                        Petitioner

                                Versus

Sukhdev Singh

                                                   ...Respondent


CORAM: HON'BLE MR. JUSTICE S.D.ANAND.


Present:   Mr. S.K.Sandhir, Advocate, for the petitioner.

           None for the respondent.

                                           *****

S.D.ANAND, J.

The learned Trial Court declined the defendant-

petitioner’s plea to refer the matter to Arbitrator by observing that the

factum of there being an arbitration clause had been disputed on

behalf of the party opposite.

The petition deserves to be allowed in view of the law laid

down by the Apex Court in Rashtriya Ispat Nigam Limited and

another Vs. M/s Verma Transport Company 2006 (4) RCR (Civil)

478. It was followed by a Division Bench of this Court in M/s

Regent Automobiles Vs. Indian Oil Corporation Limited and

others 2008(3) R.C.R. (Civil) 752. This Court also took a similar
Civil Revision No. 5784 of 2008 -2-

****

view in accord with the Apex Court judgment in Rashtriya Ispat

Nigam Limited’s case (supra) and M/s Regent Automobiles’s

case (supra) in Civil Revision No.1409 of 2008 (Shriram Transport

Finance Company Ltd. and others Vs. Jagdev Singh and another).

The petition shall stand allowed accordingly. The

impugned order shall stand set aside. The learned Trial Court is

directed to refer the matter to Arbitrator.

April 20, 2009                                    (S.D.Anand)
Pka                                                  Judge