1996 INSC 0951 SUPREME COURT OF INDIA Dodsal Private Ltd. Vs. Delhi Electric Supply Undertaking of the Municipal Corporation of Delhi C.A.Nos.2372-74 of 1987 (Kuldip Singh Singh, M.M.Punchhi, N.P.Singh, M.K.Mukherjee and S.Saghir Ahmad JJ.) 19.07.1996 ORDER The Text below is only a summarized version of the order pronounced Whether award made by arbitrator void in absence of agreement to refer dispute to arbitrator. Matter referred to larger Bench of Supreme Court.