Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Madras High Court

N.Arumugam vs The Arbitrator on 27 October, 2025

Author: Senthilkumar Ramamoorthy

Bench: Senthilkumar Ramamoorthy

                                                                                            W.P(MD)No. 17439 of 2023


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                      DATED :27.10.2025

                                                              CORAM:

                       THE HONOURABLE MR JUSTICE SENTHILKUMAR RAMAMOORTHY

                                                 W.P(MD)No. 17439 of 2023

                     N.Arumugam.                                                                   ... Petitioner

                                                              Vs

                     The Arbitrator,
                     National Highway - 49 (Land Acquisition
                           Act Section 3G(5))/the District Collector,
                     Sivagangai District,
                     Sivagangai.                                                                ... Respondent

                     PRAYER: Writ Petition filed under Article 226 of the Constitution of
                     India, praying this Court to issue a Writ of Certiorarified Mandamus to
                     call for the records from the respondent pertaining to the impugned order
                     dated 20.04.2023 in Na.Ka.C1/4116/2021 pending on the file of the
                     respondent set-aside the same and direct the respondent to issue
                     compensation as per the petitioner's representation dated 10.05.2023.


                                         For Petitioner                : Mr. N.Tamilmani

                                         For Respondent                : Mr.K.Balasubramani
                                                                       Special Government Pleader

                                                              ORDER

An award dated 20.04.2023 is assailed in this petition. The said 1/5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/10/2025 11:33:33 am ) W.P(MD)No. 17439 of 2023 award was issued under the National Highways Act, 1956. The said statute provides for the aggrieved person to challenge the arbitral award by way of a petition under Section 34 of the Arbitration and Conciliation Act, 1996 before the jurisdictional District Court.

2. Learned counsel for the petitioner relies on the judgment of the Hon'ble Division Bench of this Court in Project Director, National Highways Vs. M.Vijayalakshmi reported in 2021 (1) CTC 34, particularly paragraph 77 thereof, to contend that the deduction of 1/3 towards development charges is contrary to the ratio of the said judgment.

Learned counsel contends further that the party should not be made to approach the District Court by a petition under Section 34 when the arbitral award is clearly contrary to the judgment of the Hon'ble Division Bench of this Court.

3. Learned Special Government Pleader points out that the judgment relied upon by learned counsel was issued in relation to a Section 34 order of the District Court.

2/5

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/10/2025 11:33:33 am ) W.P(MD)No. 17439 of 2023

4. The National Highways Act, 1956, provides that the decision of the District Collector in proceedings challenging the land acquisition award would be treated as an arbitral award and that a person aggrieved should challenge the same by way of a petition under Section 34 of the Arbitration and Conciliation Act, 1996.

5. The petitioner herein has approached this Court bona fide in July 2023 challenging an award dated 20.04.2023. In these circumstances, the time spent in prosecuting this petition is liable to be excluded while computing limitation under Section 34 of the Arbitration and Conciliation Act, 1996. With these observations, this Writ Petition is disposed of by leaving it open to the petitioner to file a Section 34 petition. No costs.

                     NCS : Yes/No                                                                     27.10.2025
                     Index : Yes / No                                                                   (1/2)
                     Internet : Yes / No
                     apd

                     Note:

Registry is directed to return the original impugned order to the learned counsel for the petitioner.

3/5

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/10/2025 11:33:33 am ) W.P(MD)No. 17439 of 2023 To The Arbitrator, National Highway - 49 (Land Acquisition Act Section 3G(5))/the District Collector, Sivagangai District, Sivagangai.

4/5

https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/10/2025 11:33:33 am ) W.P(MD)No. 17439 of 2023 SENTHILKUMAR RAMAMOORTHY.,J.

apd ORDER MADE IN W.P(MD)No. 17439 of 2023 27.10.2025 (1/2) 5/5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 29/10/2025 11:33:33 am )