REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 6810 of 2022      (@SLP (C) NO.11216 of 2022)  Bhimashankar Sahakari       Sakkare Karkhane Niyamita       ..Appellant(s) Versus Walchandnagar Industries               Ltd. (WIL)                               ..Respondent(s) J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   dated   Civil Appeal No. 6810 of 2022         Page  1  of  44 23.02.2022   passed   by   the   High   Court   of Karnataka, at Kalaburagi in Misc. First Appeal No.201018/2018 by which the High Court has dismissed   the   said   appeal   and   has   confirmed the   order   dated   02.04.2018   passed   by   the learned   III   Additional   District   &   Sessions Judge,   Vijayapur   (hereinafter   referred   to   as “trial   Court”)   in   rejecting   the   application   for condonation   of   delay   caused   in   preferring   the application under Section 34 of the Arbitration and Conciliation Act, 1996 (hereinafter referred to   as   “Arbitration   Act”)   ,   the   original   applicant has preferred the present appeal.  2. The   brief   facts   leading   to   filing   of   the   present appeal in nut­shell are as under:  2.1 That, an arbitral award was passed against the appellant   under   the   provisions   of   the Arbitration   Act   on   24.08.2016.   As   per   Section 34(3)   of   the   Arbitration   Act,   90   days   are prescribed   for   preferring   an   application   under Section   34   of   the   Arbitration   Act   against   the arbitral   award.   However,   the   said   period   was   Civil Appeal No. 6810 of 2022         Page  2  of  44 extendable   by   a   further   period   of   30   days   in terms of the  proviso  to Section 34(3) of the Act, 2016.   In   the   present   case,   the   period   of   90 days   prescribed   under   Section   34(3)   of   the Arbitration   Act   expired   on   24.11.2016.   The appellant   was   entitled   to   a   further   extended period of 30 days from 23.11.2016 onwards in terms of the  proviso  to Section 34(3) which was upto 24.12.2016.  2.2 The   trial   Courts   were   closed   on   account   of winter / Christmas vacations from 19.12.2016 to   01.01.2017.   However,   it   so   happened   that extendable   /   condonable   period   of   30   days   as contemplated   in   the   proviso   to   Section   34(3) expired   on   24.12.2016   on   which   day   the   trial Court   was   closed   on   account   of   winter   / Christmas   vacation.   The   appellant   herein   filed the   application   under   Section   34   of   the Arbitration   Act,   challenging   the   award   passed by   the   Arbitral   Tribunal.   The   appellant   also filed   IA   No.1   for   condonation   of   delay.   Both, Section   34   application   as   well   as   the   Civil Appeal No. 6810 of 2022         Page  3  of  44 application   for   condonation   of   delay   were   filed on   the   reopening   day   i.e.   on   02.01.2017.   As the   application   under   Section   34   of   the Arbitration   Act   was   beyond   the   prescribed period   of   provided   under   Section   34   of   the Arbitration   Act   as   well   as   beyond   the condonable period of 30 days, the learned trial Court   dismissed   the   IA   No.1   and   refused   to condone the delay by observing that the period beyond   120   days   is   not   condonable   as   under the   Arbitration   Act,   maximum   period   provided for   preferring   an   application   under   Section   34 is   120   days.   At   this   stage   it   is   required   to   be noted that in the affidavit filed by the appellant before   the   High   Court,   filed   in   support   of   IA No.1,   the   appellant   as   such   admitted   that   it received the copy of the award on 24.08.2016. However,   according   to   the   appellant,   the   said award was misplaced and thereafter obtained a fresh   copy   on   29.12.2016.     The   learned   trial Court observed that in that view of the matter, the   period   of   limitation   would   commence   from 24.08.2016   and   120   days   are   to   be   counted   Civil Appeal No. 6810 of 2022         Page  4  of  44 from 24.08.2016.    2.3 Feeling   aggrieved   and   dissatisfied   with   the order   passed   by   the   learned   trial   Court refusing   to   condone   the   delay   in   preferring application under Section 34 of the Arbitration Act,   the   appellant   herein   preferred   an   appeal before the High Court.  2.4 Before   the   High   Court,   Section   4   of   the Limitation   Act,   1963   and   Section   10   of   the General   Clauses   Act,   1897   were   pressed   into service.   By   the   impugned   judgment   and   order the   High   Court   has   dismissed   the   said   appeal by   observing   that   the   expression   “prescribed period” appearing in Section 4 of the Limitation Act   cannot   be   construed   to   mean   anything other   than   the   period   of   limitation   and therefore,   any   period   beyond   the   prescribed period, during which the Court or Tribunal has the discretion to allow a person to institute the proceeding,   cannot   be   taken   to   be   “prescribed period”.    Civil Appeal No. 6810 of 2022         Page  5  of  44 2.5 Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   passed   by   the High   Court,   the   original   applicant   has preferred the present appeal.  3. Shri   Shyam   Diwan,   learned   Senior   Advocate has   appeared   on   behalf   of   the   appellant   and Shri   Dhruv   Mehta,   learned   Senior   Advocate has   appeared   on   behalf   of   the   contesting respondent.  4. Shri   Shyam   Diwan,   learned   Counsel   has submitted that Section 34(3) of the Arbitration Act specifies that the limitation period for filing an   application   for   setting   aside   the   arbitral award   under   Section   34   is   three   months   from the date on which the party making application has   received   the   award.   However,   if   the   Court is satisfied that the applicant was prevented by sufficient   cause   from   making   the   application within   the   said   period   of   three   months,   the proviso   to the Section specifies   a further period of 30 days   within which the application under Section 34 may be filed/entertained.    Civil Appeal No. 6810 of 2022         Page  6  of  44 4.1 It is submitted that the central question in the present   petition   is   whether   when   the   last   day of   condonable   period   of   30   days   falls   on   a holiday   or   during   a   court   vacation,   would   the benefit   of   Section   10   of   the   General   Clauses Act, 1897 would be available to the appellant? 4.2 It   is   submitted   that   in   other   words,   can   the petitioner – appellant file the application on the next date when the Court reopens, in line with the   settled   principle   that   the   law   does   not compel   a   person   to   do   an   impossible   act.   It   is submitted   that   in   the   present   case   the petitioner   –  appellant   had   filed   the  application under   Section   34   on   the   very   day   when   the Court reopened.  4.3 It   is   submitted   by   Shri   Shyam   Diwan,   learned Senior   Counsel   that   not   extending   the   benefit of Section 10 of the General Clauses Act to the appellant   in   such   circumstances   leads   to   an anomalous   situation   wherein   the   benefit   of statutorily prescribed condonable period is cut   Civil Appeal No. 6810 of 2022         Page  7  of  44 short for some persons due to intervention of a holiday   or   a   court   vacation,   while   being   fully available to other persons due to the fortuitous circumstance of no court vacation intervening. It   is   submitted   that   this   creates   uncertainty and   unpredictability   in   the   application   of provision in question.  4.4 It is submitted that the present case reflects an anomalous   situation   where   Section   4   of   the Limitation   Act,   which   only   deals   with   the period   of   limitation   prescribed   under   the Limitation   Act,   leaves   a   vacuum   as   far   as statutory condonable period is concerned. It is submitted   that   the   judgment   in   the   case   of Assam   Urban   Water   Supply   and   Sewerage Board   vs.   Subash   Projects   and   Marketing Limited   reported   in   (2012)   2   SCC   624   failed to   take   into   account   that   in   the   case   of   such statutory condonable periods, Section 10 of the General   Clauses   Act,   1897,   which   is   much wider   in   its   import   and   applicability,   and embodies   the   same   legal   principle,   must   Civil Appeal No. 6810 of 2022         Page  8  of  44 necessarily step in to fill the vacuum.  4.5 It   is   submitted   that   while   passing   the impugned judgment and order, the High Court has   heavily   relied   upon   the   decision   of   this Court   in   the   case   of   Assam   Urban   (Supra) while holding that the term “prescribed period” referred   to   in   Section   4   of   the   Limitation   Act, 1963   only   includes   the   limitation   period   and not the 30­day condonable / grace period. It is submitted   that   however   the   case   of   Assam Urban   (Supra)   does   not   notice   or   deal   with Section 10 of the General Clauses Act, 1897. It only   notices   and   deals   with   Section   4   of   the Limitation   Act,   1963   and   holds   that   the   term “prescribed   period”   mentioned   in   Section   4 means  the  period   of  limitation.  It  is submitted that the judgment in the case of   Assam Urban (Supra)   fails   to   notice   that   Section   4   of   the Limitation   Act,   1963   which   deals   with   the period   of   limitation   prescribed   under   the Limitation   Act,   1963,   leaves   a   vacuum   as   far as   the   statutory   condonable   period   is   Civil Appeal No. 6810 of 2022         Page  9  of  44 concerned.  4.6 It is submitted that in failing to notice Section 10   of   the   General   Clauses   Act,   1897,   the judgment  in  the  case  of   Assam  Urban  (Supra) disregards   the   principle   embodied   in   the General Clauses Act which is much wider in its import   and   applicability   and   must   necessarily step   in   to   fill   the   vacuum   left   by   Section   4   of the Limitation Act.  4.7 It  is  further  submitted  by  Shri  Diwan,  learned Senior   Counsel   appearing   for   the   appellant that   although   the   same   general   principle   of “elementary   justice”   is   embodied   in   both Sections   of   the   two   Acts,   there   is   a   crucial distinction   between   the   Limitation   Act,   1963 and the General Clauses Act, 1897.  4.8 It   is   submitted   that   Section   2(j)   of   the Limitation   Act   defines   “period   of   limitation”.   It is   submitted   that   thus,   while   the   term “prescribed period” has a narrower meaning in the  context  of Limitation  Act, there is no such   Civil Appeal No. 6810 of 2022         Page  10  of  44 restrictive   definition   clause   in   the   General Clauses   Act.   It   is   submitted   that   in   fact,   the scheme   of   Section   10   of   the   General   Clauses Act is clear from a bare perusal of the provision and   indicates   that   there   are   two   prescribed periods   in   this   Section   viz.   (1)   the   prescribed period within which something is directed to be done, or (2) the prescribed period within which something is  allowed to be done .  4.9 It   is   submitted   that   therefore,   reading   of Section   10   of   the   General   Clauses   Act,   1897 makes   it   clear   that   the   period   in   which something   is   allowed   to   be   done,   such   as   30 days  condonable   period  provided  by   proviso   to Section   34(3)   of   the   Arbitration   Act   is   also   a prescribed   period   within   the   meaning   of   the General Clauses Act, 1897.  4.10 It   is   further   submitted   by   Shri   Shyam   Diwan, learned Senior Counsel appearing  on behalf of the   appellant   that   the   principle   embodied   in Section 10 of the General Clauses Act, 1897 is an   elementary   piece   of   justice.   It   is   submitted   Civil Appeal No. 6810 of 2022         Page  11  of  44 that   the   60 th   Law   Commission   Report   on   the General   Clauses   Act   reiterated   the parliamentary intention behind the Act and the provision,   which   is   to   deliver   elementary justice.   4.11 It   is   submitted   that   in   the   case   of   HUDA   & Anr.   vs.   Dr.   Babeswar   Kanhar   &   Anr. reported in   (2005) 1 SCC  191 , this Court has observed   and   held   that   every   consideration   of justice   and   expediency   would   require   that   the accepted principle which underlines Section 10 of   the   General   Clauses   Act,   1897   should   be applied in cases where it does not otherwise in terms   apply.   It   is   observed   that   the   principles underlying are  lex non cogit ad impossibilia  (law does   not   compel   a   man   to   do   the   impossible) and   actus   curiae   neminem   gravabit   (the   act   of court   shall   prejudice   no   man).   It   is   submitted that   in   the   case   of   Manohar   Joshi   vs.   Nitin Bhaurao   Patil   and   Ors.   reported   in   (1996)   1 SCC 169 , it is observed and held by this Court that   the   litigant   has   a   right   to   avail   limitation   Civil Appeal No. 6810 of 2022         Page  12  of  44 up to the last day and his only obligation is to explain   his   inability   to   present   the   suit   / petition   on   the   last   day   of  limitation   and  each day thereafter till it is actually presented.   4.12 It   is   further   submitted   that   if   as   held   in   the case   of   Assam   Urban   (Supra) ,   the   benefit   of Section 4 of the Limitation Act is only available for the period of limitation and is not available for   the   statutorily   granted   condonable   period. Section   10   of   the   General   Clauses   Act,   1897 must step in to fill the vacuum. It is submitted that any  contrary  view would deny  individuals the full play of the statutory period of 30 days for condonation of delay.  4.13 Now,   so  far   as  the  contention   on   behalf  of   the respondent that present proceeding is “any Act or   proceeding   to   which   the   Limitation   Act applies”   is   a   misconceived   argument   is concerned,   it   is   submitted   that   the respondents   have   sought   to   rely   on   proviso   to Section   10   of   the   General   Clauses   Act,   1897. Relying   upon   Section   43(1)   of   the   Arbitration   Civil Appeal No. 6810 of 2022         Page  13  of  44 Act   to   contend   that   the   Limitation   Act   applies to the present proceedings, it is submitted that Section   43(1)   of   the   Arbitration   Act   merely states   that   “the   Limitation   Act,   1963   shall apply   to   arbitrations   as   it   applies   to proceedings in Court”. It is submitted that this cannot   be   interpreted   to   mean   that   the Limitation   Act,   in   its   entirety   applies   to proceeding under Section 34 of the Arbitration Act   and   that   the   present   proceedings   are   an act   or   proceeding   to   which   the   Limitation   Act applies. It is submitted that in fact, in matters of   limitation,   Section   34   of   the   Arbitration   Act is   a   complete   code.   It   is   submitted   that   the respondent’s   entire   case,   on   one   hand,   is   that the   benefit   of   Limitation   Act,   particularly Section 4 of the Limitation Act, cannot be given to the condonable period in the instant case. It is   submitted   that   therefore   on   one   hand,   the respondent   is   arguing   that   the   benefit   of Section   4   of   the   Limitation   Act,   as   well   as Section   5   of   the   Limitation   Act   has   no application   to   the   condonable   period   under   Civil Appeal No. 6810 of 2022         Page  14  of  44 Section   34   of   the   Arbitration   Act,   i.e.   the Limitation   Act   has   no   application   in   the present   proceedings,   at   the   same   time,   the respondent   is   contending   that   the   benefit   of Section   10   of   the   General   Clauses   Act,   1897 cannot   be   given   to   the   appellant,   as   the present proceeding falls within the ambit of the phrase   “any   act   or   proceeding   to   which   the Indian Limitation Act, 1877, applies”. 4.14 It  is  further  submitted  by  Shri  Diwan,  learned Senior Counsel that the reliance placed on the case   of   Sagufa   Ahmed   &   Ors.   vs.   Upper Assam   Polywood   Products   Private   Limited and   Others   reported   in   (2021)   2   SCC   317   is misconceived for the following two reasons: (1) The reference to Section 10 of the General Clauses   Act,   1897   in   the   case   of   Sagufa Ahmed (Supra)  is tangential at best; (2) The   facts   of   Sagufa   Ahmed   (Supra)   are clearly   distinguishable   from   the   case   at hand.   In   that   case,   the   appellants   had waited   5   months   after   the   discretionary   Civil Appeal No. 6810 of 2022         Page  15  of  44 period   had   expired   to  file   an  appeal   against the   order   of   the   Ld.   NCLT.   In   the   present case, there was no undue delay  on the part of   the   Petitioner   ­   appellant   herein.   The petitioner ­ appellant filed the petition under Section   34   of   the   very   day   of   the   reopening of the Ld. Court.  4.15 It   is   submitted   that   this   Court   in   its   order dated   08.03.2021   in   suo   moto   Writ   Petition (Civil)   No.3/2020,   has   put   a   quietus   to   the artificial   distinction   between   the   ‘limitation period’   and   ‘grace   period’,   wherein   it   extended the   benefit   of   exemption   due   to   COVID   19   to the limitation period as well as the condonable period.  4.16 It  is  further  submitted  by  Shri  Diwan,  learned Senior   Counsel   that   the   aim   and   object   of   the limitation   period   and   statutory   grace   period   / condonable   period   provided   in   the   Arbitration Act   is   to   ensure   that   parties   who   sleep   over their rights and come to the court belatedly are not   allowed   to   upset   the   apple   cart.   It   is   Civil Appeal No. 6810 of 2022         Page  16  of  44 submitted   that   in   the   present   instance,   the appellant   has   been   nothing   but   diligent   and approached the learned trial Court on the very day   of   reopening.   It   is   submitted   that   Section 10 of  the  General  Clauses  Act, 1897  has been enacted   to   address   precisely   this   kind   of   a situation   and   merely   because   the   benefit   of Section   4   of   the   Limitation   Act,   1963   is unavailable   in   a   case,   should   not   ipso   facto exclude the application of the General Clauses Act, 1897.  4.17 It   is   submitted   that   the   appellant   is   an agriculturists’   society,   and   despite   having suffered   losses   due   to   non­fulfillment   of   their obligations   by   the   respondent,   the   appellant’s case   has   never   been   heard   on   merits.   It   is submitted   that   therefore   non­suiting   the appellant   in   the   present   instance   and   denying the   benefit   of   Section   10   of   the   General Clauses Act, 1897 (with the elementary rule of justice   captured   in   it)   will   cause   a   grave miscarriage of justice.    Civil Appeal No. 6810 of 2022         Page  17  of  44 Making above submissions, it is prayed to set aside the order   passed by  the  learned trial Court   as   well   as   the   High   Court   and   to condone   the   delay   caused   in   preferring application under Section 34 of the Arbitration Act and to direct the learned trial Court to hear the   application   under   Section   34   of   the Arbitration   Act   on   merits   by   giving   the appellant   an   opportunity   to   put   forth   its   case on merits.  5. Present   appeal   is   vehemently   opposed   by   Shri Dhruv   Mehta,   learned   Senior   Counsel appearing on behalf of the respondent.  5.1 It   is   submitted   that   in   the   present   case   the appellant   admittedly   received   the   award   on 24.08.2016.   As   per   Section   34   of   the Arbitration   Act,   “the   prescribed   period”   of   3 months   to   challenge   the   award   expired   on 24.11.2016   and   further   period   of   30   days under   the   proviso   to   Section   34(3)   of   the Arbitration   Act   expired   on   24.12.2016.   That, the  learned trial Court was on winter  vacation   Civil Appeal No. 6810 of 2022         Page  18  of  44 between   19.12.2016   to   01.01.2017.   The appellant   preferred   its   Section   34   of   the Arbitration   Act   before   the   learned   trial   Court on   02.01.2017   i.e.   on   the   day   of   reopening, accompanied   by   an   application   seeking condonation   of   delay.   It   is   submitted   that   the learned   trial   Court   after   considering   both,   the maintainability   and   merits   of   the   appellant’s application for condonation, has found that the application was not maintainable and also that no   sufficient   cause   had   been   shown   by   the appellant.   It   is   submitted   that   the   High   Court has   upheld   the   order   of   trial   Court   that   the petition under Section 34 of the Arbitration Act was   not   maintainable   for   being   beyond   the “prescribed   period”   under   Section   34(3)   of   the Arbitration   Act.   It   is   submitted   that   therefore the   following   questions   arise   for   consideration in the present case.  (1) Whether   the   benefit   of   Section   4   of   the Limitation   Act,   1963   is   available   to   a   party when the “prescribed period” of 3 months for filing   a   petition   under   Section   34(3)   of   the   Civil Appeal No. 6810 of 2022         Page  19  of  44 Arbitration   Act   has   already   expired   and   the discretionary   period   of   30   days   under   the proviso   to Section 34(3) falls on a day when the Court is closed? (2) Whether   the   benefit   of   Section   10   of   the General   Clauses   Act,1897   is   separately available to a party in such circumstances? 5.2 Now,  so far  as the applicability  of  Section  4 of the   Limitation   Act   is   concerned,   it   is vehemently   submitted   by   Shri   Dhruv   Mehta, learned   Senior   Counsel   that   Section   4   of   the Limitation Act shall not be applicable to the 30 days’   discretionary   condonable   period contemplated under   proviso   to Section 34(3) of the Arbitration Act. It is submitted that Section 34(3)   of   the   Arbitration   Act   stipulates   that   an application   under   Section   34(1)   of   the Arbitration   Act   challenging   an   arbitral   award may   not   be   made   after   a   period   of   three months   from   the   date   on   which   the   party making   the   application   had   received   the   Civil Appeal No. 6810 of 2022         Page  20  of  44 arbitral   award.   The   proviso   to   Section   34(3) gives limited powers to the Court, on sufficient cause   being   shown,   to   condone   delay   in   filing the   application   under   Section   34(1)   only   for   a maximum   period   of   30   days,   but   not thereafter.   It   is   submitted   that   in   the   case   of Union   of   India   v.   Popular   Construction   Co. reported   in   (2001)   8   SCC   470   (Paras   10,   12, 14   and   16) ,   this   Court   has   observed   that usage   of   words   “but   not   thereafter”   in   the proviso   to Section 34(3) amounts to an express exclusion   within   the   meaning   of   Section   29(2) of   the   Limitation   Act.   Therefore,   the   Court would have no discretion to condone the delay in   excess   of   30   days.   Section   5   of   the Limitation   Act   was,   therefore,   held   to   be inapplicable to  Section  34(1) of the Arbitration Act.  5.3 It is submitted that Section 4 of the Limitation Act is only applicable when the last date of the “prescribed period” falls on a day on which the Court   is   closed.   It   is   submitted   that   the   term,   Civil Appeal No. 6810 of 2022         Page  21  of  44 “prescribed period” is defined in Section 2(j) of the   Limitation   Act   as   being   the   period   of limitation   computed   in   accordance   with   the provisions of the Limitation Act.  5.4 It   is   submitted   that   this   Court   in   the   case   of Assam   Urban   (Supra)   (Paras   10   to   14)   has held   that   “prescribed   period”   under   Section 34(3) of the Arbitration Act is three months. It is   submitted   that   “further   period”   of   30   days mentioned in the  proviso  to Section 34(3) of the Arbitration Act cannot be said to be the “period of   limitation”   and   therefore,   would   not   be   the “prescribed period” for the purposes of making an   application   for   setting   aside   the   arbitral award.   It   is   submitted   that   thus,   in   the   said decision, this Court has categorically held that Section   4   of   the   Limitation   Act   which   applies only   to   “prescribed   period”   is   not   attracted when the last date of the “further period” of 30 days   mentioned   in   Section   34(3)   of   the Limitation   Act   falls   on   a   day   on   which   the Court is closed. It is submitted that the facts of   Civil Appeal No. 6810 of 2022         Page  22  of  44 the case in   Assam Urban (Supra)   are identical to the facts of the present case. It is submitted that   decision   of   this   Court   in   the   case   of Assam   Urban   (Supra)   has   been   affirmed   by Three   Judges’   Bench  of   this   Court   in   the   case of  Sagufa Ahmed (Supra)  (Paras 20 – 22).  5.5 It   is   further   submitted   by   Shri   Dhruv   Mehta, learned   Senior   Counsel   that   the   correct application   of   Section   4   of   the   Limitation   Act will   result   in   a   petition   being   entertained   as   a matter of right, without a party having to seek condonation   of   delay,   since   it   applies   only   to petitions   that   would   otherwise   be   within   the “prescribed   period”  but   its  presentation   within this   period   has   been   prevented   due   to   closure of the Court. However, on the other hand, this cannot   apply   to   a   delayed   petition   where,   in any   event,   the   right   to   present   the   petition   is subject   sufficient   cause   being   shown   and condonation of delay being sought.  5.6 Now, so far as the submission on behalf of the appellant   that   the   judgment   in   the   case   of   Civil Appeal No. 6810 of 2022         Page  23  of  44 Sagufa Ahmed  (Supra)   is not a good law or  is distinguishable   is   concerned,   it   is   submitted that as such the decision in the case of  Sagufa Ahmed  (Supra)   lays down the correct law and shall   be   applicable   with   full   force   on interpretation   of   “to   condone   delay   within further period”.  5.7 It is submitted that the judgment in the case of Sagufa   Ahmed   (Supra),   in   the   context   of Section   421(3)   of   the   Companies   Act,   2013, which   provides   a   prescribed   period   of   45   days for   filing   an   appeal,   and   empowers   the appellate Tribunal to condone the delay within “further   period”   not   exceeding   45   days.   A Three­Judges  Bench   of  this  Court  rejected  the contention   of   the   appellants   therein   that   the benefit of order of this Court dated 23.03.2020 in   Cognizance   for   Extension   of   Limitation,   In re, (2020) 19 SCC 10, is extendable to them, by holding   that   under   the   order   dated 23.03.2020, which was extended was only “the period   of   limitation”   and   not   the   period   up   to   Civil Appeal No. 6810 of 2022         Page  24  of  44 which   delay   can   be   condoned   in   exercise   of discretion conferred by statute. 5.8 It is submitted that thus, in the case of  Sagufa Ahmed   (Supra),   this   Court   while   affirming Assam   Urban   (Supra)   has   held   that   the expression   “prescribed   period”   appearing   in Section   4   of   the   Limitation   Act   cannot   be construed   to   mean   anything   other   than   the period   of   limitation.   Any   period   beyond   the “prescribed   period”   during   which   the   Court   or Tribunal has the discretion to allow a person to institute the proceedings cannot be taken to be “prescribed period”.  5.9 Now, so far as the submission on behalf of the appellant   that   the   judgment   in   the   case   of Assam Urban (Supra)  has the effect of denying the   parties   to   right   to   file   their   application   for condonation   in   situation   where   the discretionary   period   expires   during   vacation and   that   such   interpretation   was   incorrect inasmuch   as   it   leaves   parties   at   the   mercy   of “fortuitous   circumstance”,   it   is   submitted   that   Civil Appeal No. 6810 of 2022         Page  25  of  44 such   a   submission   is   not   tenable.   It   is submitted that the Court vacations are notified well   in   advance   and   would   not   account   to   a fortuitous   circumstance   as   alleged.   It   is submitted that on the date of receipt of award, the party would be well aware of the limitation period   under   Section   34(3)   of   the   Arbitration Act and ought to diligently secure its right. It is submitted   that   in   the   present   case,   having received   the   award   on   24.08.2016,   the appellant had a further period of 25 days after expiry   of   “prescribed   period”   and   before commencement   of   the   winter   vacation   of   the trial Court. However, the petitioner ­ appellant chose   not   to   file   its   petition   during   this   time and   therefore,   as   to   suffer   for   the   inevitable consequences.  5.10 It is further submitted that right under Section 34 of the Arbitration Act is a restricted right to challenge   an   award   on   extremely   limited ground.   The   proviso   to   Section   34(3)   of   the Arbitration   Act   further   excludes   the   general   Civil Appeal No. 6810 of 2022         Page  26  of  44 power   of   the   Court   under   Section   5   of   the Limitation Act and imposes a strict timeline for presentation of a petition under Section 34. In such   circumstances,   acceptance   of   appellant’s argument   will   have   the   effect   of   providing   an unduly   enlarged   time   period   (beyond   the statutory   30   day   discretionary   period)   for delayed   presentation   of   a   petition   under Section   34,   which   would   be   contrary   to   the scheme and intent of the Arbitration Act.  5.11 Now, so far as the applicability of Section 10 of the General Clauses Act, 1897 as per the case of   the   appellant  is   concerned,   it  is  vehemently submitted   that   as   such   the   contention   is untenable   in   light   of   the   proviso   to   Section   10 of   the   General   Clauses   Act,   1897,   which specifically   excludes   the   application   of   this section   to   any   Act   or   proceeding   to   which   the Indian   Limitation   Act   applies.   It   is   submitted that reference to 1877 Act will now have to be read   as   reference   to   Limitation   Act,   1963   in view   of   section   8   of   the   General   Clauses   Act,   Civil Appeal No. 6810 of 2022         Page  27  of  44 1897.   It   is   submitted   that   it   is   no   longer   res integra  that the Limitation Act, 1963 applies to arbitrations   and   court   proceedings   arising   out of   the   arbitrations   in   light   of   Section   41(3)   of the Arbitration Act. Reliance is placed upon the decision   of   this   Court   in   the   case   of   State   of Maharashtra   v.   Borse   Brothers   Engineers and   Contractors   Pvt.   Ltd.   reported   in   (2021) 6   SCC   460   and   Consolidated   Engineering Enterprises   vs.   Principal   Secretary, Irrigation   Department   and   Ors.   reported   in (2008)   7   SCC   169 .   It   is   submitted   that therefore   in   light   of   the   application   of   the Limitation   Act,   1963   applicable   to   the proceedings under  the Arbitration  Act  (both in Court   and   in   arbitration),   Section   10   of   the General   Clauses   Act,   1897   is   specifically excluded, and therefore, cannot be relied upon by the appellant.  5.12 It   is   submitted   that   even   otherwise   this   Court in   the   Sagufa   Ahmed   (Supra)   has   held   that the principle forming the basis of Section 10(1)   Civil Appeal No. 6810 of 2022         Page  28  of  44 of   the   General   Clauses   Act,   1897   also   finds   a place   in   Section   4   of   the   Limitation   Act. Therefore, when the benefit of Section 4 of the Arbitration   Act   is   not   available,   the   appellant cannot   seek   to   take   recourse   to   Section   10   of the General Clauses Act, 1897 which embodies the same principle.  5.13 It  is   further  submitted  that  just   like  Section  4 of the Limitation Act, Section 10 of the General Clauses   Act,   1897   also   uses   the   term “prescribed   period”.   Section   10   of   the   General Clauses Act, 1897 provides that where any act is directed to be done on a certain day, or any proceeding   is   allowed   to   be   done  in   any   Court or   office   within   prescribed   period,   if   the   Court or   office   is   closed   on   that   certain   day,   or   the last   day   of   the   prescribed   period,   it   may   be done   or   taken   on   the   next   working   day. Accordingly,   if   Section   10   of   the   General Clauses   Act,   1897   was   to   be   applicable,   the term   “prescribed   period”   must   be   given   the same   meaning   as   that   in   the   Limitation   Act. Thus,   Section   10   of   the   General   Clauses   Act,   Civil Appeal No. 6810 of 2022         Page  29  of  44 1897   will   also   only   then   apply   for   the prescribed   period   of   three   months   under Section  34(3)  of  the  Arbitration  Act  and  not  to the   discretionary   period   of   30   days   under   the proviso  to Section 34(3) of the Arbitration Act.  Making   above   submissions   and   relying upon   the   decision   of   this   Court   in   the   case   of Assam   Urban   (Supra)   and   Sagufa   Ahmed (Supra) ,   it   is   prayed   to   dismiss   the   present appeal.  6. Having   heard   learned   Counsel   appearing   for the   respective   parties,   a   short   question   which is   posed   for   consideration   of   this   Court   is whether   in   the   facts   and  circumstances  of  the case,   the   learned   trial   Court   was   justified   in not   condoning   the   delay   in   preferring   the application   under   Section   34(3)   of   the Arbitration Act, which was filed after the expiry of   120   days   but   filed   on   the   first   day   of reopening   after   the   winter   /   Christmas vacation   and   in   a   case   where   the   condonable period   of   30   days   under   Section   34(3)   of   the   Civil Appeal No. 6810 of 2022         Page  30  of  44 Arbitration   Act   had   fallen   during   the   winter   / Christmas   vacation   ?   The   question   is   with respect   to   applicability   of   Section   4   of   the Limitation   and   Section   10   of   the   General Clauses   Act,   1897   in   the   facts   and circumstances of the case.  Therefore,   the   central   question   in   the present appeal is whether when the last day of condonable   period   of   30   days   (under   Section 34(3) of the Arbitration Act) falls on holiday  or during the Court vacation, would the benefit of Section 10 of the General Clauses Act, 1897 be available?  7. While   considering   the   aforesaid   issues/ questions,   Section   34   of   the   Arbitration   Act   is required   to   be   referred   to,   which   reads   as under: “ 34. Application   for   setting   aside arbitral   award.­   (3)   An   application   for setting   aside   may   not   be   made   after three   months   have   elapsed   from   the date   on   which   the   party   making   that   Civil Appeal No. 6810 of 2022         Page  31  of  44 application   had   received   the   arbitral award   or,   if   a   request   had   been   made under   section   33,   from   the   date   on which   that   request   had   been   disposed of by the arbitral Tribunal: Provided   that   if   the   Court   is satisfied   that   the   applicant   was prevented   by   sufficient   cause   from making   the   application   within   the   said period  of three months it  may entertain the   application   within   a   further   period of thirty days, but not thereafter.” The   relevant   provisions   of   the   Indian Limitation   Act   and   the   General   Clauses   Act, 1897 are also  required to  be referred to  which are as under:  “ 2.(j)   ‘period   of   limitation’   (which) means   the   period   of   limitation prescribed   for   any   suit,   appeal   or application   by   the   Schedule,   and ‘prescribed period’ means the period of limitation computed in accordance with the provisions of this Act;” “ 4. Expiry   of   prescribed   period when   court   is   closed.­   Where   the prescribed   period   for   any   suit,   appeal or   application   expires   on   a   day   when the   court   is   closed,   the   suit,   appeal   or application   may   be   instituted,   Civil Appeal No. 6810 of 2022         Page  32  of  44 preferred or made on the day when the court reopens. Explanation.­   A   court   shall   be deemed to be closed on any day within the   meaning   of   this   section   if   during any part of its normal working hours it remains closed on that day.” “ Section 10 of the General Clauses Act, 1897 10. Computation   of   time.­   (1)   Where, by   any   47   (Central   Act)   or   Regulation made   after   the   commencement   of   this Act,   any   act   or   proceeding   is   directed or   allowed   to   be   done   or   taken   in   any Court   or   office   on   a   certain   day   or within  a  prescribed  period, then,  if  the Court or office is closed on that day or the   last   day   of   the   prescribed   period, the   act   or   proceeding   shall   be considered   as   done   or   taken   in   due time   if   it   is   done   or   taken   on   the   next day   afterwards   on   which   the   Court   or office is open: Provided   that   nothing   in   this section   shall   apply   to   any   act   or proceeding   to   which   the   Indian Limitation Act, 1877, 48 applies. (2) This   section   applies   also   to all   49   (Central   Acts)   and   Regulations made  on or after the  fourteenth day of January, 1887.” (emphasis supplied)”   Civil Appeal No. 6810 of 2022         Page  33  of  44 7.1 Section   34(3)   of   the   Arbitration   Act   and Sections 2(j) and 4 of the Limitation Act, 1963 fell   for   consideration   before   this   Court   in   the case   of   Assam   Urban   (Supra) .   Even   the   very issue   raised   in   the   present   appeal   fell   for consideration   before   this   Court   in   the   case   of Assam   Urban   (Supra) .   In   the   aforesaid decision,   this   Court   interpreted   the   aforesaid provisions   and   has   specifically   observed   and held   that   the   benefit   of   exclusion   of   period during   which   Court   is   closed   is   available   only when application for setting aside the award is filed within ‘prescribed period of limitation’ and it   is   not   available   in   respect   of   period extendable   by   the   Court   in   exercise   of   its discretion.   By   holding   so,   this   Court considered   the   earlier   decisions   in   the   case   of Popular   Construction   Co.   (Supra)   and   State of   Maharashtra   vs.   Hindustan   Construction Co.   Ltd.   reported   in   (2010)   4   SCC   518   and has observed and held in paragraphs 6 to 9 as under:    Civil Appeal No. 6810 of 2022         Page  34  of  44 “ 6.   Section   34(3)   of   the   1996   Act   provides that an application for setting aside an award may   be   made   within   three   months   of   the receipt of the arbitral award. The proviso that follows sub­section (3) of   Section 34   provides that   on   sufficient   cause   being   shown,   the court   may   entertain   the   application   for setting   aside   the   award   after   the   period   of three   months   and   within   a   further   period   of 30 days but not thereafter.  7. In  Popular Construction Co. 1 , this Court has held   that   an   application   for   setting   aside   an award   filed   beyond   the   period   mentioned   in Section 34(3)   would not be an application "in accordance   with   sub­section   (3)   as   required under   Section   34(1)   of   the   1996   Act"   and Section  5   of   the  1963  Act  has   no   application to such application. In para 12 of the Report, it   was   held   in   Popular   Construction   Co. 1 thus: (SCC pp.474­75) "12. As far as the language of  Section 34 of the 1996 Act is concerned, the crucial words   are   "but   not   thereafter"   used   in the   proviso   to   sub­section   (3).   In   our opinion, this phrase would amount to an express   exclusion   within  the   meaning  of Section   29(2)   of   the   Limitation   Act,   and would   therefore   bar   the   application   of Section 5   of that Act. Parliament did not need to go further. To hold that the court could   entertain   an   application   to   set aside   the   award   beyond   the   extended period   under   the   proviso,   would   render the   phrase   "but   not   thereafter"   wholly otiose.   No   principle   of   interpretation would justify such a result".   Civil Appeal No. 6810 of 2022         Page  35  of  44 8.   Recently,   in   State   of   Maharashtra   v. Hindustan   Construction   Company   Limited 2 ,   a two­Judge   Bench   of   this   Court   speaking through   one   of   us   (R.M.   Lodha,   J.) emphasised the mandatory nature of the limit to   the   extension   of   the   period   provided   in proviso   to   Section   34(3)   and   held   that   an application   for   setting   aside   arbitral   award under   Section   34   of   the   1996   Act   has   to   be made   within   the   time   prescribed   under   sub­ section   (3)   of   Section   34   i.e.,   within   three months   and   a   further   period   of   30   days   on sufficient   cause   being   shown   and   not thereafter. 9.  Section 43(1)  of the 1996 Act provides that the  1963  Act  shall   apply   to   arbitrations  as   it applies to proceedings in court. The 1963 Act is   thus   applicable   to   the   matters   of arbitration covered by the 1996 Act save and except to the extent its applicability has been excluded   by   virtue   of   the   express   provision contained in Section 34(3) of the 1996 Act.” Before   this   Court   there   existed,   similar   facts like in the present case. In the case before this Court, the arbitral awards were received by the appellants   on   26.08.2003.   No   application   for setting   aside   the   arbitral   award   was   made before elapse of three months from  the receipt thereof. Three months from the date of receipt of   the   award   expired   on   26.11.2003.   The   Civil Appeal No. 6810 of 2022         Page  36  of  44 District   Court   had   Christmas   vacation   for   the period   from   25.12.2003   to   01.01.2004.   On reopening  of  the  Court  i.e. on  02.01.2004,  the appellants   made   application   for   setting   aside the   award   under   Section   34   of   the   Arbitration Act.   Considering   the   aforesaid   facts   and thereafter considering Sections 2(j) and 4 of the Indian   Limitation   Act,   1963,   this   Court observed   and   held   and   concluded   in paragraphs 11 to 15 as under:  “ 11. The question, therefore, that falls for our   determination   is   ­   whether   the appellants   are   entitled   to   extension   of   time under   Section   4   of   the   1963   Act   in   the above facts? 12.   Section   4   of   the   1963   Act   reads   as under :­ " 4.   Expiry   of   prescribed   period when   court   is   closed.­   Where   the prescribed   period   for   any   suit, appeal   or   application   expires   on   a day   when   the   court   is   closed,   the suit,   appeal   or   application   may   be instituted, preferred or made on the day when the court reopens. Explanation.­   A   court   shall   be deemed   to   be   closed   on   any   day   Civil Appeal No. 6810 of 2022         Page  37  of  44 within   the   meaning   of   this   section if   during   any   part   of   its   normal working hours it remains closed on that day." The above Section enables a party to institute a suit, prefer an appeal or make an application on the day court reopens where the prescribed period for any suit, appeal or application   expires   on   the   day   when   the court is closed.  13. The crucial words in  Section 4  of the 1963   Act   are   “prescribed   period”.   What   is the meaning of these words? 14. Section 2(j)  of the 1963 Act defines: “ 2(j) ‘period of limitation' [which] means the period   of   limitation   prescribed   for   any   suit, appeal   or   application   by   the   Schedule,   and 'prescribed   period'   means   the   period   of limitation computed in accordance with the provisions of this Act.” Section   2(j)   of   the   1963   Act   when   read   in the context of  Section 34(3)  of the 1996 Act, it   becomes   amply   clear   that   the   prescribed period for making an application for setting aside   an   arbitral   award   is   three   months. The period of 30 days mentioned in proviso that follows sub­section (3) of   Section 34   of the 1996 Act is not the “period of limitation” and,   therefore,   not   the   “prescribed   period”   Civil Appeal No. 6810 of 2022         Page  38  of  44 for   the   purposes   of   making   the   application for   setting   aside   the   arbitral   award.   The period   of   30   days   beyond   three   months which   the   court   may   extend   on   sufficient cause   being   shown   under   the   proviso appended to sub­section (3) of  Section 34  of the   1996   Act   being   not   the   “period   of limitation”   or,   in   other   words,   the “prescribed   period”,   in   our   opinion,   Section 4   of the 1963 Act is not, at all, attracted to the facts of the present case. 15. Seen thus, the applications made by the appellants on 2­1­2004 for setting aside the arbitral   award   dated   26­8­2003   were   liable to   be   dismissed   and   have   rightly   been dismissed   by   the   District   Judge,   Kamrup, Guwahati, as time­barred.” Therefore,   as   such   the   question   involved in   the   present   appeal   is   squarely   answered against   the   appellant   and   the   said   issue   is   as such not  res integra.  8. Now, so far as the submission on behalf of the appellant   that   the   Limitation   Act   shall   not   be applicable   to   the   proceedings   under   the Arbitration Act is concerned, the aforesaid has no   substance.   Section   43(1)   of   the   Arbitration Act   specifically   provides   that   Limitation   Act,   Civil Appeal No. 6810 of 2022         Page  39  of  44 1963 shall apply to arbitrations as it applies to proceeding in Court. However, as observed and held by this Court in the case of   Assam Urban (Supra),   Limitation   Act,   1963   shall   be applicable to the matters of arbitration covered by   1996   Act   save   and   except   to   the   extent   its applicability   has   been   excluded   by   virtue   of express provision contained in Section 34(3) of the Arbitration Act.  8.1 In   the   case   of   Popular   Construction   Co. (Supra) ,   when   section   5   of   the   Limitation   Act was   pressed   into   service   to   proceedings   under Section   34   of   the   Arbitration   Act   for   setting aside   the   arbitral   award,   this   Court   has observed   that   the   Arbitration   Act   being   a special  law   and   provides  a   period  of   limitation different   from   that   prescribed   under   the Limitation   Act,   the   period   of   limitation prescribed   under   the   Arbitration   Act   shall prevail   and   shall   be   applicable   and   to   that extent   the   Limitation   Act   shall   be   excluded. That,   thereafter,   it   is   observed   and   held   that   Civil Appeal No. 6810 of 2022         Page  40  of  44 application   challenging   an   award   filed   beyond period   mentioned   in   Section   34(3)   of   the Arbitration Act would not be an application “in accordance   with”   sub­section   (3)   as   required under Section 34(1) of the Arbitration Act.  8.2 In   the   case   of   Hindustan   Construction Company   Ltd.   (Supra) ,   in   fact   this   Court   has emphasized   the   mandatory   nature   of   limit   to the   extension   of   period   provided   in   proviso   to Section 34(3) and has held that an application for   setting   aside   an   arbitral   award   under Section   34   of   the   Arbitration   Act   has   to   be made within time prescribed under sub­section (3) of Section 34 i.e. within three months and a further   period   of   30   days   on   sufficient   cause being shown and not thereafter.  9. Now, so far as reliance placed upon Section 10 of   the   General   Clauses   Act,   1897   on   behalf   of the   appellant   is   concerned,   at   the   outset   it   is required to be noted that such a contention is untenable   in   light   of   the   proviso   to   Section   10   Civil Appeal No. 6810 of 2022         Page  41  of  44 of   the   General   Clauses   Act,   1897,   which specifically   excludes   the   application   of   Section 10 of the General Clauses Act, 1897 to any act or   proceeding   to   which   the   Indian   Limitation Act,   1877   applies.   Reference   to   1877   Act   will now have to be read as reference to Limitation Act,   1963   in   view   of   Section   8   of   the   General Clauses   Act,   1897.   Therefore,   in   light   of   the application   of   Limitation   Act,   1963   to   the proceedings   under   the   Arbitration   Act   and when   Section   10   of   the   General   Clauses   Act, 1897   specifically   excludes   the   applicability   of Section   10   to   any   act   or   proceeding   to   which Indian   Limitation   Act,   1963   applies   and   in light of the definition of “period of limitation” as defined   under   Section   2(j)   read   with   Section   4 of the Limitation Act and as observed and held by   this   Court   in   the   case   of   Assam   Urban (Supra),   benefit   of   exclusion   of   period   during which   the   Court   is   closed   shall   be   available when the application for setting aside award is filed   within   “prescribed   period   of   limitation” and   shall   not   be   available   in   respect   of   period   Civil Appeal No. 6810 of 2022         Page  42  of  44 extendable   by   Court   in   exercise   of   its discretion.  10. Now,   so   far   as   the   reliance   placed   upon the decision of this Court in the case of  Sridevi Datla vs. Union of India   reported in   (2021) 5 SCC 321  relied upon on behalf of the appellant is concerned,  at the  outset  it is  required to  be noted that in the said decision, this Court has not   noticed   the   decision   in   the   case   of   Assam Urban   (Supra)   and   there   is   no   discussion   on distinction between “prescribed period” and the “discretionary   condonable   period”.   On   the other   hand,  the   binding   decision   of  this   Court in the case of   Assam Urban (Supra)   is directly on point.    11. In view of the above and for the reasons stated above,   applying   the   law   laid   down   by   this Court   in   the   case   of   Assam   Urban   (Supra) ,   it cannot   be   said   that   the   High   Court   and   the learned   III   Additional   District   &   Sessions Judge,   Vijaypur   have   committed   any   error   in   Civil Appeal No. 6810 of 2022         Page  43  of  44 refusing   to   condone   the   delay   caused   in preferring   application   under   Section   34   of   the Arbitration   and   Conciliation   Act,   1996   which was   beyond   the   period   prescribed   under Section   34(3)   of   the   Arbitration   and Conciliation   Act,   1996.   Under   the circumstances,   the  present   Appeal  deserves  to be dismissed and is, accordingly, dismissed. In the  facts and  circumstances of  the  case,  there shall be no order as to costs.  ………………………………… J.       (M. R. SHAH) ………………………………… J.       (KRISHNA MURARI) New Delhi,  April 10, 2023   Civil Appeal No. 6810 of 2022         Page  44  of  44