IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
C.R. No. 6263 of 2006
Date of decision : May 19, 2009
Union of India
Petitioner
Versus
Sham Sunder
Respondent
CORAM : HON'BLE MR. JUSTICE A.N. JINDAL
Present: Mr. Puneet Jindal, Advocate with
Mr. Ashutosh Gupta, Advocate
for the petitioner
A.N. JINDAL, J. (ORAL)
The petitioner has challenged the order dated 8.4.2006
passed by District Judge, Gurdaspur, accepting the application under
Sections 7 and 8 of the Arbitration and Conciliation Act, 1996 (herein
referred as the Act) directing the respondent to appoint Arbitrator
within two months. While assailing the validity of the aforesaid order,
the petitioner has urged that the application under Section 8 of the
Act is maintainable only in a pending suit. However, independent
application for appointment of the Arbitrator could have been filed
under Section 11(6) of the Act before the Hon’ble Chief Justice and
as such no application having been filed by the respondent except in
the aforesaid circumstances, is not maintainable.
Arguments heard.
Admittedly, no suit was pending when the District Judge
passed an order for appointment of Arbitrator. Section 8 can be
pressed into service only if any matter is pending before a judicial
authority. Section 8 of the Act reads as under:-
“(1) A judicial authority before which an action is brought
C.R. No. 6263 of 2006 2in a matter which is the subject of an arbitration
agreement shall, if a party so applies not later than when
submitting his first statement on the substance of the
dispute refer the parties to arbitration.
(2) The application referred to in sub-section (1) shall
not be entertained unless it is accompanied by the
original arbitration agreement or a duly certified copy
thereof.
(3) Notwithstanding that an application has been made
under sub-section (1) and that the issue is pending before
the judicial authority, an arbitration may be commenced or
continued and an arbitral award made.”
Now coming to the other question whether the District
Judge, Gurdaspur, could appoint an Arbitrator under Section 11(6) of
the Act. The matter is no more res integra in view of the Apex Court
judgment SBP & Co. versus Patel Engineering Ltd. and another
(2005) 8 Supreme Court Cases 618, where it was observed that
District Judge did not have any authority to appoint the arbitrator as
the power vested only with Hon’ble the Chief Justice of the High
Court which could be delegated to any other Judge of the High Court.
The Apex Court in paras No. 47(i), (ii) and (xi) has observed as
under:-
“(i) The power exercised by the Chief Justice of the
High Court or the Chief Justice of India under Section 11
(6) of the Act is not an administrative power. It is a
C.R. No. 6263 of 2006 3judicial power.
(ii) The power under Section 11(6) of the Act in its
entirety could be delegated, by the Chief Justice of the
High Court only to another Judge of that Court and by the
Chief Justice of India to another Judge of the Supreme
Court.
xx xx xx xx xx
(xi) Where District Judges had been designated
by the Chief Justice of the High Court under Section 11(6)
of the Act, the appointment orders thus far made by them
will be treated as valid; but applications if any pending
before them as on this date will stand transferred, to be
dealt with by the Chief Justice of the High Court
concerned or a Judge of that Court designated by the
Chief Justice.”
Thus, the position of law as referred to above, is quite
explicit when a Constitution Bench of Apex Court has opined that the
power exercised under Section 11(6) of the Act is not administrative
but judicial and its delegation by Hon’ble the Chief Justice of the High
Court could be only to a brother Judge of the same Court. The
judgment of Apex Court is dated 26.10.2005. However, still the
impugned order was passed on 8.4.2006 by the District Judge,
Gurdaspur exercising the power under Section 11 of the Act, which in
fact did not vest in him on the date. It is unfortunate that the
judgment of Constitution Bench of Apex Court was neither noticed by
C.R. No. 6263 of 2006 4
the District Judge nor it was brought to his notice by either of the
parties which resulted into the avoidable error. Once it is found that
District Judge did not have any jurisdiction to pass the order on the
date, there is no other option but to set aside the same and restore
status quanti. The case shall now be dealt with in terms of law laid
down by Apex Court in SBP Company’s case (supra).
The revision is disposed of accordingly.
(A.N.JINDAL)
19.05.2009 JUDGE
reena