2001 INSC 0112 SUPREME COURT OF INDIA State of M.P. Vs. K.K. Shukla and Co. (S.Rajendra Babu and S.N.Variava JJ.) 31.01.2001 ORDER The Text below is only a summarized version of the order pronounced Whether Section 7 of Act of 1983 can be invoked after parties had availed of arbitration under Clause 29 (2). Clauses made in contract were only to make a fair provision in the contract to settle any of the claims that may arise in course of execution of contracts and it cannot be elevated to arbitration clause. Supreme Court held that effect of Section 7 upon Clause 29 (2) does not arise for consideration in view of aforesaid observation. 1 SpotLaw