2021 INSC 0721 1 Reportable IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION Civil Appeal No 6832 of 2021 (Arising out of SLP(C) No 10179 of 2017) Punjab State Civil Supplies Corporation Ltd & Anr .... Appellant(s) Versus M/s Ramesh Kumar and Company & Ors ....Respondent(s) J U D G M E N T Dr Dhananjaya Y Chandrachud, J. 1 Leave granted. 2 The appeal arises from a judgment of a Single Judge of the High Court of Punjab and Haryana dated 18 May 2016 in FAO 2637 of 2013. 3 By an arbitral award dated 20 December 2005, the sole arbitrator rejected the claims of the first and second respondents 1, amounting to Rs 4,88,437 and upheld the action of the appellants of forfeiting the security deposit. The award of the arbitrator was challenged under Section 34 of the Arbitration and Conciliation Act 1996 2 in Arbitration Case No 17 of 2006 before the District Judge at Chandigar h. By 1 hereinafter referred to as the respondents 2 “1996 Act”