Delhi High Court
Bansal Infratech Synergies Limited vs Gail India Limited on 15 October, 2019
Author: Jyoti Singh
Bench: Jyoti Singh
$~20
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 15th October, 2019
+ O.M.P.(MISC.)(COMM.) 408/2019
BANSAL INFRATECH SYNERGIES LIMITED ..... Petitioner
Through Mr. Divyakant Lahoti and Mr.
Hussain Ali, Advocate.
versus
GAIL INDIA LIMITED ..... Respondent
Through Mr. Rishi Raj, Advocate.
CORAM:
HON'BLE MS. JUSTICE JYOTI SINGH
JYOTI SINGH, J. (ORAL)
I.A. No. 14247/2019 (Exemption)
1. Allowed, subject to all just exceptions.
2. Application is disposed of.
O.M.P.(MISC.)(COMM.) 408/2019
1. Issue notice
2. Mr. Raj, learned counsel for the respondent accepts notice.
3. This is a petition under Section 29A(5) of the Arbitration and Conciliation Act, 1996 for completion of Arbitral Proceedings and passing of Award.
O.M.P.(MISC.)(COMM.) 408/2019 Page 1 of 2
4. Disputes having been arisen between the parties with respect to the Civil and Structural Works for LLDPE/HDPE for GAIL Petrochemical Complex-II, Pata (U.P.). The Learned Arbitrator was appointed by this Court vide order dated 16th March, 2018 in Arb.P.No. 842/2017. The Learned Arbitrator entered upon reference on 16th April, 2018.
5. Statutory period of 12 months expired on 15th April, 2019. By an order dated 11th February, 2019, by mutual consent of the parties, time was extended by a period of six months, which expires today.
6. Learned counsel for the petitioner submits that the Arbitral Proceedings are at a stage of Arguments and he thus prays that the time for completion of Arbitral Proceeding and passing of the Award be extended for a period of six months.
7. Learned counsel appearing for the respondent, on instructions, submits that he has no objection to the time being extended.
8. With the consent of the parties, the time is extended for completion of Arbitral Proceedings and passing of the Award by a period of six months from 15th October, 2019.
9. Petition is allowed in the aforesaid terms.
JYOTI SINGH, J OCTOBER 15, 2019/yo O.M.P.(MISC.)(COMM.) 408/2019 Page 2 of 2