Bombay High Court High Court

Sou.Shakuntala Vasant Agarwal & … vs The Five Star Poultry Farm & Ors on 17 March, 2009

Bombay High Court
Sou.Shakuntala Vasant Agarwal & … vs The Five Star Poultry Farm & Ors on 17 March, 2009
Bench: Anoop V.Mohta
ssm
 sm            IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                          CIVIL APPELLATE JURISDICTION

                          WRIT PETITION NO.5194 OF 2008




                                                                            
      Sou.Shakuntala Vasant Agarwal & Ors.                ...Petitioners.




                                                    
                   Vs.


      The Five Star Poultry Farm & Ors.                  ...Respondents.




                                                   
      Mr.S.S.Patwardhan for the Petitioners.

      Mr.Nitesh Bhutekar i/by Mr.Uday Warunjikar for




                                         
      Respondent Nos. 2 and 3.

                            ig     CORAM : ANOOP V. MOHTA,J.

DATED : 17th March, 2009

P.C.:-

      .     Heard finally, by consent.
        


      2.      By    the       impugned    order,   the    Ad-hoc         District
     



      Judge-1,        Sangli has allowed the Appeal under                 Section

      37    of the Arbitration and Conciliation Act-1996                        (for





short, “the Act”) which was against an order passed by

the Civil Judge, Junior Division, Miraj in Regular

Civil Suit No. 303 of 2002 refusing to appoint an

Arbitrator in a dispute among the partners of the

partnership firm.

3. In the present case, an application for

::: Downloaded on – 09/06/2013 14:25:19 :::
( 2 )

appointment of Arbitrator, was filed by the plaintiffs

themselves, though there was no such objection or

application, filed by the Defendants at appropriate

time and/ or at any point of time.

4. Whether such application, at the instance of

Plaintiffs, is maintainable or not is not the issue,

at this stage, I am considering the order dated

11.11.2005 whereby the said application was rejected

against that order. The Respondents thereafter

preferred an Appeal under Section 37 of the Act.

5. Section 37 of the Act nowhere contemplates such

appeal against the rejection of such application under

Section 8 of the Act. In absence of this, there was

no question of entertaining such appeal under Section

37 of the Act, as done in the present case. It

appears that, there was no such objection raised at

the relevant time but still without observing anything

on the merits of the matter, once it is clear that

there was no such provisions and such Appeal is not

maintainable, any order passed in such Appeal is

without jurisdiction. The remedy is elsewhere.

6. By the impugned order, the learned District

::: Downloaded on – 09/06/2013 14:25:19 :::
( 3 )

Judge-1, Sangli has allowed the Appeal and set aside

the basic order on Exhibit 58 dated 11/11/2005 and

directed to appoint an Arbitrator. This in my view,

as rightly contended by the learned counsel appearing

for the Petitioners, is without jurisdiction in view

of above. Therefore, the impugned order dated 11th

March, 2008 is quashed and set aside. The order dated

11/11/2005 is restored. However, the Respondents are

at liberty to take appropriate steps or file

appropriate Petition / Application to challenge the

same, if so advice in the above background.

7. Resultantly, the Petition is allowed in terms of

prayer clause (a). No order as to costs.

(ANOOP V.MOHTA, J.)

::: Downloaded on – 09/06/2013 14:25:19 :::