High Court Jharkhand High Court

State Of Jharkhand Thr Executi vs M/S H.P.Biswas & Co on 25 July, 2011

Jharkhand High Court
State Of Jharkhand Thr Executi vs M/S H.P.Biswas & Co on 25 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
        Arbitration Appeal No. 6 of 2010

  State of Jharkhand through the Executive
  Engineer, Irrigation Division, Jamtara   ...     Appellant
                        Versus
  M/s. H.P.Biswas & Co., Dhanbad           ...     Respondent
                        --------

  CORAM:     HON'BLE THE ACTING CHIEF JUSTICE
                    ------
  For the Petitioner : J.C. to G.A.
  For the Respondent : Mr. Indrajit Sinha, Advocate
                     ------
  Order No. 04                   Dated 25th July, 2011

  1.   The office objection is dispensed with and the delay in

  filing this appeal is condoned.

  2.   It appears that by the order of this Court under

  Section 11(6) of Arbitration and Conciliation Act, 1996,

  Arbitrator was appointed and the Arbitrator passed the

  Award on 28.07.2006 and accepted the claim of the

  respondent for Rs. 33,78,490.74 along with interest @ 9%

  and Rs. 75,000/- as cost.

  3.   The appellant challenged the said Award dated

  28.07.2006

before the court of Sub-Judge, Jamtara upon

which Arbitration Objection Case No. 50 of 2006 was

registered. The learned Sub-Judge rejected the objection of

the appellant by observing that none of the grounds raised

by the appellant fall within any of the clauses of Section 34

of the Arbitration and Conciliation Act, 1996. Hence this

appeal has been preferred by the appellant.

4. I have perused the Award, copy of which has been
placed on record by the appellant on 25.02.2011. It

appears from the Award that each of the claim of the

claimant and counter claims have been considered by the

Arbitrator in detail and the Arbitrator rejected certain

claims raised by the respondents and awarded above sum

of the amount after considering the facts which were

placed before the learned Arbitrator. Before the Arbitrator,

the appellant also submitted counter claim under various

heads mentioned in Sub-para I to VIII in the Award, which

were disallowed by the learned Arbitrator. Learned counsel

for the appellant submitted that the learned Arbitrator

committed error of law by awarding interest @ 9% and also

submitted that Award is against the public policy.

5. In spite of raising these two points, learned counsel

for the appellant could not substantiate that on what

ground award of interest can be said to be illegal and the

Award also is against the public policy.

6. In view of the above reasons, I do not find any merit

in the appeal of the appellant. Hence the appeal is

dismissed with no cost.

(Prakash Tatia, A.C.J.)
Raman/Birendra