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 2, Cited by 0]

Calcutta High Court

Liebherr India Pvt Ltd vs Emta Coal Ltd on 14 August, 2018

Author: Ashis Kumar Chakraborty

Bench: Ashis Kumar Chakraborty

OD-25                                ORDER SHEET
                                      AP 482 OF 2018

                            IN THE HIGH COURT AT CALCUTTA
                        Ordinary Original Civil Jurisdiction
                                    ORIGINAL SIDE


                                   LIEBHERR INDIA PVT LTD

                                           Versus

                                       EMTA COAL LTD.


   BEFORE:

   The Hon'ble JUSTICE ASHIS KUMAR CHAKRABORTY

   Date : 14th August, 2018.

                                                              Appearance:
                                                        Mr. Sukanta Chakraborty, Adv.
                                                        Mr. S. Roy, Adv.
                                                              ... for the petitioner.

                                                        Mr. Sanjib Kumar Mal, Adv.
                                                        Mr. Atanu Roy Chowdhury, Adv.
                                                        Mr. Pushan Majumdar, Adv.
                                                              ... for the respondent.

The Court : In this application under Section 11 of the Arbitration and Conciliation Act, 1996, as amended by Act 3 of 2016 the petitioner has prayed for appointment of an Arbitrator to adjudicate the disputes between the parties relating to the agreement dated September 7, 2011. There is no dispute between the parties with regard to the existence of the arbitration agreement in Clause 23 of the said contract dated September 7, 2011.

The petitioner by its letter dated April 24, 2018 invoked the arbitration agreement between the parties and informed the respondent of the Arbitrator nominated by it to adjudicate the disputes between the parties. Despite receipt of the said notice dated April 24, 2018 the respondent did not respond to the petitioners request for adjudication of the disputes between the parties through arbitration, nor raise any objection to the Arbitrator nominated by the 2 petitioner. After the expiry of the statutory period of 30 days from the date of receipt of the said notice dated April 24, 2018 by the respondent, the petitioner has filed this application for appointment of Arbitrator by this Court. When the existence of the arbitration agreement is not in dispute between the parties, in view of the provisions contained in Section 11(6A) of the Act of 1996 and in the light of the decisions of the Hon'ble Supreme Court in the case of M/s. Duro Felguera, S.A Vs. M/s. Gangavaram Port Limited reported in (2017) 9 SCC 729 this application succeeds.

Accordingly, Justice Shyamal Kanti Chakrabarti, a retired Judge of this Court is appointed as sole Arbitrator to adjudicate the disputes between the parties. The Arbitrator shall fix his consolidated remuneration which shall be borne by the parties.

The learned Arbitrator shall also be free to engage secretarial staff for conducting the arbitral proceeding whose remuneration shall be borne by the parties in equal share.

The learned Arbitrator is requested to make and publish award within a period of 8 months from the date of filing of the statement of claim by the claimant in the arbitral proceedings.

With the above directions AP 482 of 2018 stands disposed of, without any order as to costs.

(ASHIS KUMAR CHAKRABORTY, J.) mg