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]

Delhi High Court

Kone Elevators India Pvt. Ltd. vs Unitech Limited on 6 September, 2019

Author: Jyoti Singh

Bench: Jyoti Singh

$~A-20
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                          Date of decision: 06.09.2019

+   O.M.P.(MISC.)(COMM.) 328/2019

    KONE ELEVATORS INDIA PVT. LTD.                          ..... Petitioner

                        Through:    Ms. Vasundhara Nayyar and Mr. D.R.
                                    Bhatia, Advocates.

                        versus

    UNITECH LIMITED                                     ..... Respondent

                        Through:    Mr. Jarnail Singh and Mr. Vivek
                                    Mishra, Advocates.

    CORAM:
    HON'BLE MS. JUSTICE JYOTI SINGH

    JYOTI SINGH, J. (Oral)

1. The present petition has been filed under Section 29A(4) and (5) of the Arbitration and Conciliation Act, 1996 ('the Act') seeking extension of time for completion of the arbitral proceedings and passing of the Award.

2. Disputes and differences having arisen between the parties the arbitration clause in the Agreement dated 1.4.2014 was invoked. Sole Arbitrator was appointed by this Court vide order dated 17.11.2017.

3. Statutory period of twelve months as mandated under Section 29A(1) of the Act expired and by consent of the parties the same was extended by six months. The extended period expired on 16.5.2019.

O.M.P.(MISC.)(COMM.) 328/2019 Page 1 of 2

4. Learned counsel for the petitioner submits that the proceedings are at the stage of claimant's evidence and extension of time is required for completing the arbitral proceedings.

5. Learned counsel for the respondent submits that he has no objection to the extension of time, but he disputes and denies the allegations made in the body of the petition, against the respondent.

6. I, accordingly, extend the time by a period of one year from 17.5.2019, for completion of the arbitral proceedings and passing of the Award.

7. The allegations made by the respondent in the present petition will not affect the adjudication of his defence in the arbitration proceedings.

8. The petition is disposed of in the above terms.

JYOTI SINGH, J SEPTEMBER 06, 2019 AK O.M.P.(MISC.)(COMM.) 328/2019 Page 2 of 2