IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 1 1?" DAY OF SEPTEMBER
PRESENT
THE HON'BLE MRJUSTICE V.qoPA1.A "
A .
THE HONBLE DR.JUSTICE-
MISCELLANEOUS FIRST N{$.*93Es_/DéocD>'9 (A :'\j
BETWEEN: 'D D
The Commissionefiv
City Municipal V
Chintamani, Dti Iu§03'3':_1iff " ' ¢_ ...Appe1laI1t
{By Sri _
1. Chief I-T?rojectD4'1\/i21V_rD1agé.r, A'
Rites,.I;fitd.,L'~5--D Bharat _
"Apar'tIr1'e1i1tS, 44/ 1, Fetif"
A*._ Fi_eid., Layout Race.
"-C_o':;rsé?.Ro:1Vd,- V' v
Bang'a_10re--«1[_;-. . __ '~ "
H The iV1'ana--gi.ng"';I)irector,
'Rites LiInitéd..
_ D " _OffiC"e Complex,
" ._ "Gu1faga_0n-- 122 001
&.jsi'::1té: 'Haryana.
3. The Joint Secretary
Arbitrator,
Ministry of Heavy Industries
Arid Public Enterprises,
Room No.315, Block No.14,
Public Enterprises Bhavan,
C.G.O. Complex, 3 " = --- b
New Delhi--1 10 001. Respondents _ .
[By Sri A.1\/Iohan Ram 81 Sri.A.N " . 2 it
This MFA is filed U/s of" the '=A_r.bitration and
Conciliation Act, 1966 against the order dated .1~*1,11.2(IO8 passed
in A.S.No.67/2007 on the file of;'\7l Additional city Civil Judge,
Bangalore, dismissing the suit" filed 1;;/is C3-.4»of*ithe Arbitration and
Conciliation Act for setting the .i.mpugned_.alward' dated 16.11.2007
passed by Respondent_~3 therei-ng» 'C
Misc.Cvl.286'1../(19is'filed' u/o-l4'1V'Rule 5 of CPC praying to
grant an interim order of ._stay ,_s'ta'yin'g all further proceedings
pursuant _ "'~e,_the'*1::;_ order' "\--a'1'1:--A.:]"V\3I1].n2007 passed in
PMA/BLN/:23/2OCi3,on the ,file_of the Joint Secretary & Arbitrator
Ministry of 7Hea\'/yeIniiiistries"--&V"'Public Enterprises, New Delhi, in
the interest ofjustice .&°eq11it3r._ 1' " 2
'I'hese cases coming on "for admission along with iVIisc.Civil
/O9«§this'~day, Drfihakthavatsala, J, delivered the following:--
JUDGMENT
appeal filed under Section 37 of the Arbitration
“and Concilia_tion«:lAct, 1996 [hereinafter referred to as ‘the Act’) by
” ” 5i.”,tAi;.e”p1,ainiiii’ie:’A.s.Ne.s7/2007 on the file efvi Additional City Civil
E
Judge, Bangalore city, dismissing the suit filed under Section 34 of
the Act.
2. The brief facts of the case leading to the fiiii}igt”ef”‘vthe
appeal may be stated as under:
The plaintiff, v:iz., the Commissioner; City C
Chintamani, Kolar District, filed an E-ectio.n”3?lf’of
the Act before the City Civil Court a.t’p”E3..angalore set’ V
aside the award dated 16.1.-1.20071.-“**Et’p_’is”‘the eae’e~ef..tiie plaintiff
that the City Municipal Cotfncil an agreement on
12.08.1993 with the .Res:__’3’ondeif1’t_:’1’~lo;.l lbiff construction of a
Shopping «according to the terms of the
agreement, the” was under an obligation to
cornpletepcthe co4n’st_tuction”‘offthe complex by 14.05.1995, but the
I-same not completedmeven within the extended period at an
estirnated ivol”Av..R’s..1.O7,88,O00/– and failed to hand over the
1 11″”-.v’»complex_rto thepiaintiff as per Clause 2.18 of the agreement and
said clanse does not provide for adjudication of the dispute by
After lapse of 7 years of the frustration of the contract,
. -Respondent No.1 sought for reference of dispute for arbitration
L/-
i] \-‘V1u=.I’1’1<':r E116' .L.1gg1’1cc1 ordc?1’ p2’1..=asec.1 ‘z3y~~~-*..hfc._ 1′ , A’
1(‘:211’11c;:(:’1 A1’bi1’1’a101′ is liable to be 1111t¥1’fC1’L’C’17£’y;11.IT1’3._1″
iii} What. order’?
The ‘1’ria1 C01.:rE._ 101′ the re’-ra,s’o-r_1_s stéiipti in ‘.f.’11’1L’. Ai,11’1§)11;;;I1€1(.1
orc.1er. 1.1235 a1’1s\.verc?c1 Point. No.1 1m1c1’1*’r1g 1,1131 1-h§:A1s:1,1i.t. jxvds not
maim:’3ina.1)’zc’ and the irlxggngggt-1ec1–‘_ 21.’.=s.?;?}’1*:f}_ does not call for
i111.e1’1’cre1:T1(2c and di.sn1isscc1 t’.h_Li’_ _si1:.1’1 vr.:_o1’j1’ir’fi111’1g._’filth? ax-x.-*a»11’d (1z;1te(‘l
16.1 1.2007. ‘1.’1’1is ?_1″1141f_i}
3. 1,<*dr11_(_i_(_1 ctn'pi-i':s1;.E,_§'<)1* 1_1"1+.j.£1p'})c}1Ai21111§ has urged Ehe §"o110wi1"1g
g'1'()1.111dss:
i) A. 71711:.’ 2.v.”1811′()1;A’I”..1.*1c’ ag1’111c? 1’01’ 2:11’1i)i1′.1’a1_i<)11 zmcrl 1't'11f_?d on the
_V c%_g;(tis1:}A1i'~–1'§?po1"':.ecil in ELR 200?' KAR 3158 {$111,113 BA1'I\EA
V j'\,r-,-5.g{';v–:v:V:;:~:4.'msu:")1;x-TA).
ii} “1’h1e i’1’1″t..er1t,i0n 01 the pdnies to seek .’–;11’b’1t.1’a11.i.(m only
ir’:…fes}.)c(:1 of 1’11’Le1’p1″c1.a1.i01’1 and not 10 2i1d_;’1.1ciiCa1e the
“‘_«1)1’e21(:11 of 1.C1’11’1S of the. 21gr(:m’ne1’1{ irllcrlcied 10 be
r’c;’s()§\-*e(:I 1.I11C1C1′ Clamsc 19 of the ;1grcc111@nI”.
LAT
b 1″1v*
.s.:iI.1.1a=1u’=. en” in 1.1’l.L’ C0u1″Lwi1hii1 iiicr 1(‘)(‘12.1l liiniis t..)1’\\.-‘1wsc
j111’§sc.1i<'1i01'1 111:3 c'l<'*1'c11c£;-;1r11. £1<"111al1y a-11i1(i1 \-i'<)l1.111i.a1"i.§_\T'
1*(=.s"sic.ics. or (.12-11*1'i(?s-3 on biisiiictss. 01' 1:3e1's()m111y works for
§.§2.1iI'1."'
"i"1'1€.' s's11b_jecI' 1'11'c1i'1CI' o1"I'.1i1€ suit sitiie-11¢? at Chii"ri.;–111:i§1'i.1i 3_1'idi
not wit.11ii"1 the _;1.iI"iSc£i(:Ii011 01' the City Civil "C"0._1.1'1'.1 2-H.~B21-I:i§{vEfl(_5I'ti'.V
1
‘1’1″1v1’c.=i'(._i1’e, 111C \-‘e1’y 1’i1i.1’i1§_{ of the s~:.L1i1 _bei'(_;1’c’7.1
1′-3a115;§;11-,–,>’:EgV’QV’»()1..(? z1i'(1i’i£:i;.ii.E1Lr”;1.1.i15e211 is
lie-1.?31.c:é to bc (1i.’.’t5I11iSS€’d. A(‘TC?()1’Ci’i1′].g]}!. %’i§’€}’ £.ip’pt*zi’}A.is ciiS11:1’i’s:s”(?%cl.
in View of lhc c1is1)os21l .(“)’§.V’_ 7f}’~).(;:T .E’1_i)[i)C£.!”1′;~. N}’i:VS:g’T..’CV’1.2861 /2009
!
.~.s1’ay ]}(‘.T..1’1.§.()I’1 is C1iS}?(fi’E3$(?(_i”:1:7I1’i\’i’ :’1S7.ii’ c§i()’_ Vs”1’i1’xri..\re for (TOI1SidCl’£}t.i()1’1
‘1’c_ Ci 1. ii * (.’*()11’ifi ‘ 2-11.’ V ‘