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 4, Cited by 10]

Supreme Court of India

Nirma Ltd vs Lurgi Lentjes Energietechnik Ghbh And ... on 14 January, 2002

Equivalent citations: AIR 2002 SUPREME COURT 3695, 2002 (5) SCALE 10

Bench: R.C. Lahoti, K.G. Balakrishnan

           CASE NO.:
Special Leave Petition (civil)  22106 of 2001

PETITIONER:
NIRMA LTD.

RESPONDENT:
LURGI LENTJES ENERGIETECHNIK GHBH AND ANR.

DATE OF JUDGMENT: 14/01/2002

BENCH:
R.C. LAHOTI & K.G. BALAKRISHNAN

JUDGMENT:

JUDGMENT 2002 (3) SCR 911 The following Order of the Court was delivered :

This is a petition under Article 136 of the Constitution of India, seeking leave to file civil appeal against an appellate order of City Civil Court No. 11 Ahmedabad, 'passed under sub-Section (2) of Section 37 of the Arbitration and Conciliation Act, 1996. We are not inclined to entertain this special leave petition inasmuch as, in our opinion, an efficacious alternate remedy is available to the petitioner by way of filing a revision in the High Court under Section 115 of the Code of Civil Procedure. Merely because a second appeal against an appellate order is barred by the provisions of sub-Section (3) of Section 37, the remedy of revision does not cease to be available to the petitioner, for the City Civil Court deciding an appeal under sub-Section (2) of Section 37 remains a court subordinate to the High Court within the meaning of Section 115 of the C.P.C. In taking this view, we find support from a decision of this Court in Shyam Sunder Agarwal and Co. v. Union of India, [1996] 2 SCC 132.
The special leave petition is, therefore, dismissed. The petitioner may file a revision before the High Court and in calculating the limitation, the petitioner shall be entitled to exclusion of time spent in this Court, i.e., between the date of filing of the special leave petition and today.