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 8, Cited by 3]

Supreme Court of India

Union Of India & Anr vs M/S. Deepak Electric & Trading Co. & Anr on 20 October, 2011

Equivalent citations: AIR 2012 SUPREME COURT 41, 2012 (12) SCC 509, 2011 AIR SCW 6333, 2012 (2) AIR JHAR R 452, 2012 (1) AIR KAR R 543, 2011 (4) ARBI LR 104, 2011 (12) SCALE 139, 2012 (2) RECCIVR 332, (2012) 2 ALLMR 46 (SC), (2012) 4 KCCR 308, 2012 (1) WLC(SC)CVL 107, 2012 (2) ALL MR 46, 2012 (1) RAJLW 962, 2012 (3) MADLJ815, (2011) 2 CLR 1091 (SC), AIR 2012 SC (CIVIL) 112, (2012) 1 MAD LW 305, (2012) 183 DLT 475, (2011) 4 ARBILR 104, (2011) 12 SCALE 139, (2012) 4 PUN LR 99, (2012) 90 ALL LR 378, (2012) 2 ALL WC 1613

Author: A. K. Patnaik

Bench: A. K. Patnaik, P. Sathasivam

                                                                        Reportable


              IN THE SUPREME COURT OF INDIA



                CIVIL APPELLATE JURISDICTION


               CIVIL APPEAL NO. 1734 OF 2006


Union of India & Anr.                                         ...     Appellants



                                  Versus



M/s Deepak Electric & Trading Company 

& Anr.                                                      ... Respondents





                          J U D G M E N T

A. K. PATNAIK, J.

This is an appeal against the order dated 03.01.2003 of the Division Bench of the High Court of Delhi in FAO(OS) No. 551 of 2001 (for short `the impugned order').

2. The facts very briefly are that the appellants and the respondent No.1 entered into a contract for construction of PMT Complex for NSG at Manesar. The contract contained an arbitration clause for resolving disputes between the parties.

As disputes arose between the parties, the respondent No.1 invoked the arbitration clause and an arbitrator was appointed. The arbitrator published his award on 17.06.1996 2 and on 08.07.1996, the respondents filed a petition in the High Court of Delhi under Sections 14 and 17 of the Arbitration Act, 1940 (for short `the Act') for filing the award and for making the award a rule of the court and for passing a decree in terms of the award. The petition was registered as Suit No.1673-A/1996. After the award was filed, notice of the filing of the award was directed to be issued to the parties on 13.01.1997. Notice was served on the Union of India, but notice could not be served on the Executive Engineer, C.P.W.D. A letter dated 21.03.1997 was addressed by the Executive Engineer to the Registrar of the Delhi High Court saying that he had not received a formal notice from the court.

On 17.07.1997, fresh notice was again directed to be issued to the Executive Engineer.

3. While service of notice on the Executive Engineer was awaited, Union of India filed objections to the award of the arbitrator numbered as IA 9423 of 1997. The respondent No.1 contended that the objections filed by the Union of India to the award of the arbitrator were not within the period of limitation, i.e. 30 days from the date of service of the notice of filing of the award. The appellants, on the other hand, contended that the 3 Executive Engineer had not been served with the notice of filing of award and, therefore, limitation had not been begun to run. The learned Single Judge of the High Court held that under Section 79 of the Code of Civil Procedure (for short `the CPC') when suits are filed against the Central Government, only the Union of India has to be arrayed as a party and the Executive Engineer by no stretch of imagination can be taken to be a party in such proceedings. The learned Single Judge further held that as the Union of India had filed objections, the Court was only considering the objections of the Union of India and the Union of India had been served with a notice of filing of the award in November, 1996. The learned Single Judge, therefore, held that the objections of the Union of India to the award were time barred and made the award a rule of the court.

4. Aggrieved, the appellants filed FAO(OS) No. 551 of 2001 before the Division Bench of the High Court. After hearing learned counsel for the parties, the Division Bench held in the impugned order that in Union of India vs. Surinder Kumar [61 (1996) DLT 42 (D.B.)], the Delhi High Court has already taken a view that it was necessary that a notice of filing of the award 4 has to be served on the Executive Engineer as it was the Executive Engineer who on behalf of the Union of India was looking after the proceedings before the arbitrator. The Division Bench, however, held that as the learned counsel on behalf of the Executive Engineer had inspected the record of the case in the court on 21.05.1997, the Executive Engineer will be deemed to have acquired knowledge of the filing of the award on 21.05.1997 and the period of 30 days counted from 21.05.1997 had expired by the time objections were filed by the Union of India and the objections to the award were time barred. Accordingly, the Division Bench of the High Court dismissed the appeal of the appellants by the impugned order.

5. We have heard Mr. A.S. Chandhiok, learned Additional Solicitor General for the appellants. No one has appeared for the respondents despite notice.

6. The only question, which we have to decide in this case, is whether the Division Bench of the High Court has taken a correct view in the impugned order that the objections to the award were time barred. Article 119 of the Schedule to the Limitation Act, 1963, which prescribes the period of limitation 5 for filing applications under the Arbitration Act, 1940, is quoted hereinbelow:

"
        Description           of         of 
                                          Period of of 
                                                     Time   from   which 

        application                       limitation period begins to run



119.    Under the Arbitration 

        Act, 1940 (10 of 

        1940)-



        (a)    for the filing in          Thirty     The   date   of   service 

        court of an award.                days       of   the   notice   of   the 

                                                     making           of         the 

                                                     award.

        (b)    for setting aside 

        an award or getting an  Thirty               The   date   of   service 

        award remitted for                days       of   the   notice   of   the 

        reconsideration                              filing of the award."

                                                                                       



It will be clear from clause (b) of article 119 of the Schedule to the Limitation Act, 1963 that an application for setting aside of an award has to be filed within 30 days from "the date of service of the notice of the filing of the award". Thus, the starting point of limitation is the date of service of the notice of the filing of the award and not the date of knowledge of the filing of the award.

7. In support of this view that the starting point of limitation for filing objections to an award under the Act is the date of service of notice of the filing of the award, we may cite 6 an authority. In Deo Narain Choudhury vs. Shree Narain Choudhaury [(2008) 8 SCC 626], the facts were that on 16.07.1996 the Court sent a notice to the parties about filing of the award and the notice was received by the respondent on 25.07.1996 and the respondent filed his objections to the award on 21.08.1996. The appellant contended that the objections had been filed beyond the period of limitation as the respondent had received the notice from the arbitrator that the award had been filed and the respondent had also filed a caveat on 11.06.1996. This Court held that mere filing of the caveat did not start the period of limitation and as the notice was received by the respondent on 25.07.1996, the period of limitation started running from that date and, therefore, the objections filed on 21.08.1996 were within the period of 30 days as provided by article 119 of the Limitation Act, 1963.

8. The Division Bench of the High Court has taken a view in the impugned order that as the Executive Engineer was looking after the arbitration proceedings, he was the one who could have filed the objections to the award on behalf of the Union of India and thus notice of the filing of the award on the Executive Engineer was mandatory and the starting point of 7 limitation for filing the application for setting aside the award would be the date of service of notice on the Executive Engineer as provided in article 119(b) of the Schedule to the Limitation Act, 1963. The High Court, therefore, was not right in coming to the conclusion that as the Executive Engineer had knowledge of the filing of the award on 21.05.1997 and as the objections were filed beyond the period of 30 days counted from 21.05.1997, the objections to the award were barred by time.

9. We, accordingly, set aside the order of the learned Single Judge as well as the impugned order of the Division Bench of the High Court and remand the matter to the Single Judge of the High Court for fresh decision in accordance with law. The appeal is allowed with no order as to costs.

.............................J. (P. Sathasivam) .............................J. (A. K. Patnaik) New Delhi, October 20, 2011.