Delhi High Court
Pristine Logistics & Infra Projects Pvt ... vs M/S Freightstar Pvt Ltd & Ors on 9 January, 2018
Author: G.S.Sistani
Bench: G.S.Sistani, Sangita Dhingra Sehgal
$~4
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of Judgment: 09th January, 2018
+ FAO(OS) (COMM) 51/2017
PRISTINE LOGISTICS & INFRA PROJECTS PVT LTD & ANR
..... Appellants
Through: Mr.Sacchin Puri, Senior Advocate
with Mr.Ravikesh Sinha and
Mr.Ritwik Chawla, Advocates.
versus
M/S FREIGHTSTAR PVT LTD & ORS ..... Respondents
Through: Ms.Diya Kapur and Mr.Rishab
Sharma, Advocates.
CORAM:
HON'BLE MR. JUSTICE G.S.SISTANI
HON'BLE MS. JUSTICE SANGITA DHINGRA SEHGAL
G.S.SISTANI, J. (ORAL)
1. This is an appeal under Section 37 of the Arbitration and Conciliation Act, 1996 (Act) read with Section 13 of the Commercial Court Act (hereinafter referred to 'the Act') assailing the judgment and order dated 20.01.2017 (impugned order) passed by a Single Judge of this Court by which the objections to the Award filed under Section 34 of the Act have been dismissed.
2. While issuing notice in this matter, the appellants were directed to deposit in the name of the Registrar General of this Court, the sum payable as per Award within six weeks. Pursuant to the directions, we are informed that the appellants have deposited a sum of FAO(OS) (COMM) No.51/2017 Page 1 of 4 Rs.6,17,70,000/- on 03.04.2017. It may be noted that the Arbitrator had awarded the following amounts to be paid to the respondents herein by the appellants as also respondent no.3. It may also be noted that the respondent no.3 has not assailed the order passed by the learned Single Judge, neither the objections were filed to the Award. The details of the amount awarded by the Arbitrator is as under:
Name of Claimant Amount awarded to be paid
M/s Freightstar Pvt. Ltd. Rs.2,62,70,000/- (by Pristine
Logistics & Infra Projects Pvt.
Ltd.)
M/s Freightstar Pvt. Ltd. Rs.3,55,00,000/- (by Kanpur
Logistics Park Pvt. Ltd.)
M/s Freightstar Pvt. Ltd. Rs.92,30,000/- (by Aeren R.
Logistics & Infrastructure Pvt.
Ltd.)
3. (No objections to the award have been filed nor the respondent no.3 is represented in this court)
4. Mr.Puri, learned Senior Counsel for appellant submits, at the outset, that both the appellants have deposited the amounts awarded on 03.04.2017. He further submits, on instructions, that the appellants would not press the present appeal but seek a concession with regard to the interest awarded. It is further pointed out by Mr.Puri that as per the award the amount was to be paid with interest @ 12% from 06.05.2012 till passing of the award and, in case, amount is not paid within 30 days, the awarded amount would carry interest @ 15% per annum from the date of passing of the award till realization.
FAO(OS) (COMM) No.51/2017 Page 2 of 45. Mr.Puri, learned senior counsel further submits that respondent no.2 must make a statement that no amount is due and payable by the appellants to respondent no.2. He further submits that this statement would be necessary as the initial amount of Rs.2.5 crore was paid by respondent no.2 to appellant no.1 and post the reconstruction, the respondent no.1 stepped into the shoes of respondent no.2 and in the above backdrop such a discharge would be necessary.
6. Ms.Kapur, learned counsel for respondent no.1 submits that respondent no.2 would not make any claim against the appellants with respect to Rs.2.5 crores deposited by them or any other claim in that respect. She further submits that, in case, balance amount is tendered by the appellant within a reasonable period, the respondent no.1 would accept concession in interest.
7. Mr.Puri, learned Senior Counsel, on instructions, prays that the interest be reduced to 10% from the date of the Award dated 06.11.2015 up-to 03.04.2017 (date of deposit in the High Court) and the balance amount would be tendered within 3 months from today.
8. We have heard the learned counsels for the parties.
9. Having heard learned counsel for the parties, in case and as agreed the appellant pays that the balance amount as per the award within six weeks from today with interest @ 12% from 06.11.2015 up-to 03.04.2017, the decree would stand satisfied, failing which it would be open for the respondent no.1 to seek execution of the decree.
10. As agreed that appellant would only pay Arbitrator's fee proportionately and all other cost is given up.
11. With above directions, the appeal is disposed of.
FAO(OS) (COMM) No.51/2017 Page 3 of 412. Respondent no.1 would be at liberty to withdraw the amount deposited by the appellants in the Registry on 03.04.2017 without any notice to the appellants as agreed with interest accrued therein after filing vakalatnama/written instructions from respondent no.2.
CM No.43485/2017The application is disposed of, in view of order passed in the appeal.
G.S.SISTANI, J.
SANGITA DHINGRA SEHGAL, J JANUARY 09, 2018 ssc FAO(OS) (COMM) No.51/2017 Page 4 of 4