Allahabad High Court High Court

Union Of India Thru’ Garrison … vs M/S Singh Construction Company … on 3 July, 2010

Allahabad High Court
Union Of India Thru’ Garrison … vs M/S Singh Construction Company … on 3 July, 2010
Court No. - 4

Case :- WRIT - C No. - 37885 of 2010

Petitioner :- Union Of India Thru' Garrison Engineer Air Force,
Kheria
Respondent :- M/S Singh Construction Company Thru' Janki
Bhawan & Another
Petitioner Counsel :- Harish Chandra Dubey

Hon'ble Krishna Murari,J.

Heard   Sri   R.B.Singhal,   Senior   Advocate   assisted   by   Sri   Harish 
Chandra Dubey for the petitioner.

It is contended by learned counsel for the petitioner that objection 
filed under Section 34 of Arbitration & Conciliation Act against the 
award  has   wrongly   and  illegally   been  rejected  on  the  ground  that 
there is no force in the objection and the award of the arbitrator both 
on facts and law is final and there is no appeal from his verdict.

Prima­facie there appears to be force in the submission inasmuch as 
the   objection   raised   by   the   petitioners   have   not   at   all   been 
considered. 

Issue notice to the respondent no. 1 who may file counter affidavit.

Petitioners shall take steps to serve the respondents by registered 
post within ten days. 

Office shall issue notices returnable at an early date. 

List on the date fixed by the office in the notice.

Considering the facts and circumstances, till the next date of listing, 
execution of the award dated 8.4.2003 shall remain stayed.

Order Date :- 3.7.2010
nd