Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 81 docs - [View All]
Hindustan Petroleum Cor. Ltd vs M/S Videocon Industries Ltd And ... on 13 July, 2012
Glencore Grain Rotterdam B.V. vs Shivnath Rai Harnarain (India) ... on 27 November, 2008
Glencore Grain Rotterdam B.V vs 2. If The Issue No.1 Is Decided In ... on 27 November, 2008
Mitsui O.S.K. Lines Limited vs Orient Ship Agency Pvt. Ltd on 17 January, 2012
Tamil Nadu Electricity Board vs M/S.Videocon Power Limited on 27 January, 2009

Loading...
User Queries
[Complete Act]
Central Government Act
Section 48 in The Arbitration And Conciliation Act, 1996
48. Conditions for enforcement of foreign awards.
(1) Enforcement of a foreign award may be refused, at the request of the party against whom it is invoked, only if that party furnishes to the court proof that-
(a) the parties to tic agreement referred to in section 44 were, under the law applicable to them, under some incapacity. or the said agreement is not valid under the law to which the parties have subjected it or, failing any indication thereon, under the law of the country where the award was made; or
(b) the party against whom the award is invoked was not given proper notice of the appointment of the arbitrator or of the arbitral proceedings or was otherwise unable to present his case; or
(c) the award deals with a difference not contemplated by or not failing within the terms of the submission to arbitration, or it contains decisions on matters beyond the scope of the submission to arbitration: Provided that, if the decisions on matter submitted to arbitration can be separated from those not so submitted, that pail of the award which contains decisions on matters submitted to arbitration may be enforced; or
(d) the composition of the arbitral authority or the arbitral procedure was not in accordance with the agreement of the parties, or, failing such agreement, was not in accordance with the law of the country where the arbitration took place; or
(e) the award has not yet become binding on the parties, or has been set aside or suspended by a competent authority of the country in which. or under the law of which, that award was made.
(2) Enforcement of an arbitral award may also be refused if the Court finds that-
(a) the subject- matter of the difference is not capable of settlement by arbitration under the law of India; or
(b) the enforcement of the award would be contrary to the public policy of India.
Explanation.- Without prejudice to the generality of clause (b), it is hereby declared, for the avoidance of any doubt, that an award is in conflict with the public policy of India if the making of the award was induced or affected by fraud or corruption.
(3) If an application for the setting aside or suspension of the award has been made to a competent authority referred to in clause (e) of sub- section (1) the Court may, if it considers it proper, adjourn the decision on the enforcement of the award and may also, on the application of the party claiming enforcement of the award, order the other party to give suitable security.