2004 INSC 0039 SUPREME COURT OF INDIA Telephone Cables Ltd. Vs. Chief General Manager (Telecom), Haryana Telecome Circle C.A.No.123 of 2004 (Ruma Pal and S. B. Sinha JJ.) 08.01.2004 ORDER 1. Leave granted. 2. The application of the appellant under Section 11 of the Arbitration and Conciliation Act, 1996 was rejected by the Civil Judge (Senior Division), Chandigarh basically on two basic grounds: (i) That the Chandigarh Court did not have territorial jurisdiction over the subject- matter of the proposed arbitration; and (ii) That the disputes were not referable to arbitration. As far as the first reason is concerned, we find from a copy of the petition filed under Section 11 of the Act that the petitioner had categorically stated that the formal acceptance of the contract in question was at Chandigarh and that the payment under the contract was paid and was further payable in Chandigarh. These factual averments have not been disputed in the affidavit in opposition filed by the respondent before the Civil Judge. In the circumstances, the decision of the Civil Judge that the "formal acceptance was not an integral part of the contract" * was incorrect. There is also no finding on the part of the cause of action, namely, the place of payment, which admittedly arose in Chandigarh. 3. As far as the second reason is concerned having regard to this Court's decision in M/s.Konkan Railway Corporation Ltd. & Anr. vs. M/s.Rani Construction (P) Ltd.1 the Civil Judge erred in going into the substance of the dispute sought to be referred to arbitration. # 4. These errors in the decision of the Civil Judge were unfortunately reaffirmed by the High Court in appeal. We accordingly set aside the decision of the High Court as well as of the Civil Judge and direct the Civil Judge to appoint an arbitrator as prayed for in the petition 1 SpotLaw filed under Section 11 of the Arbitration and Conciliation Act, 1996 within a period of two weeks from the date of the receipt of a copy of this order. # Record be sent back to the Civil Judge. 5. The appeal is disposed of accordingly. There shall be no order as to costs. 12002 (2) SCC 388 2 SpotLaw