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 3, Cited by 0]

Delhi High Court

Mbl Infrastructures Ltd. vs Rites Limited on 10 February, 2020

Author: Jyoti Singh

Bench: Jyoti Singh

$~A-26
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                               Date of decision: 10.02.2020
+      O.M.P.(MISC.)(COMM.) 56/2020

       MBL INFRASTRUCTURES LTD.                ..... Petitioner
                    Through: Ms. Anusuya Salwan & Ms. Nikita
                             Salwan, Advocates
                    versus

       RITES LIMITED                                        ..... Respondent
                               Through:   Mr. G.S. Chaturvedi & Mr. S.
                                          Chaturvedi, Advocates
       CORAM:
       HON'BLE MS. JUSTICE JYOTI SINGH

JYOTI SINGH, J. (ORAL)
I.A. 1868/2020

Exemption allowed subject to all just exceptions. Application stands disposed of.

O.M.P.(MISC.)(COMM.) 56/2020

1. This is a petition under Section 29A(5) of the Arbitration and Conciliation Act, 1996 ('Act') seeking extension of time for completion of arbitral proceedings and passing of Award.

2. Arbitral Tribunal entered upon reference on 14.03.2018. Statutory period of twelve months under Section 29A(1) of the Act expired on 13.03.2019. With the consent of the parties, by an order dated 04.05.2019, Tribunal extended the time by a period of six months which expired on 13.09.2019.

3. Thereafter, the parties had approached this Court for extension of time O.M.P.(MISC.)(COMM.) 56/2020 Page 1 of 3 and vide order dated 06.09.2019 in OMP (MISC)(COMM) 358/2019, time was extended by a further period of six months from 13.09.2019 to make and publish the Award. The said period is expiring on 12.03.2020.

4. The present petition has been filed by the petitioner under an impression that the Arbitration & Conciliation (Amendment) Act, 2019 which was notified on 30.08.2019 would apply to the present arbitration proceedings. If the Notification is to apply then the period of one year for passing of the Award would reckon from 14.08.2018 when the pleadings were completed. In such an event, the time for passing of the Award has expired on 13.08.2019.

5. Issue notice.

6. Mr. G.S. Chaturvedi, Advocate enters appearance and accepts notice on behalf of the respondent. He submits, on instructions from the respondent, that the respondent has already given consent for extension of time and approach this Court which is recorded in the order of the Tribunal dated 24.01.2020.

7. I have heard the learned counsels for the parties and perused the Notification dated 30.08.2019. It is evident from a bare perusal of the Notification that it does not have a retrospective effect. In the present case, the statutory period of 12 months under the unamended Section 29A of the Act expired on 13.03.2019 since under the unamended provision, period of 12 months was to reckon from the date the Arbitral Tribunal entered upon reference. Thereafter, subsequent extensions were given either by the Tribunal or by this Court. In my view, therefore, the Notification will not apply to the facts of the present case and the extension granted by this Court vide order dated 06.09.2019 would be valid.

O.M.P.(MISC.)(COMM.) 56/2020 Page 2 of 3

8. Vide order dated 06.09.2019, this Court has already extended the period for completion of the proceedings and passing of the Award upto 12.03.2020.

9. Learned counsels for the parties at this stage submit that proceedings are at the stage of evidence and a period of six months from 12.03.2020 would be required for completion of the proceedings and passing of the Award.

10. With the consent of the parties, time for completion of the proceedings and making of the Award is extended for a period of six months from 13.03.2020.

11. The petition is allowed in the above terms.

JYOTI SINGH, J FEBRUARY 10, 2020 rd/ O.M.P.(MISC.)(COMM.) 56/2020 Page 3 of 3