Delhi High Court
Harpal Singh & Ors. vs Chetanya Buildcon Private Limited & ... on 26 April, 2024
Author: Prathiba M. Singh
Bench: Prathiba M. Singh
$~44, 46 & 47
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: 26th April, 2024
+ O.M.P. (T) (COMM.) 87/2023 & I.A. 18344/2023
CHETANYA BUILDCON PVT. LTD. & ORS. ..... Petitioners
Through: Mr. Sudhir Nandrajog, Sr. Adv. with
Mr. Shreyans Singhvi, Ms. Akanksha
Agrawal & Ms. Tanuja Singh, Advs.
(M-9971412456)
versus
HARPAL SINGH & ORS.
..... Respondents
Through: Mr. Naman Dutt, Adv. (9999960283).
Ms. Shobhana Takiar, S.C for DDA
with Mr. Kuljeet Singh, Adv. for
DDA (9810962950).
+ O.M.P. (T) (COMM.) 15/2024 & I.A. No.3841/2024
CHETANYA BUILDCON PVT. LTD. & ORS.
..... Petitioners
Through: Mr. Sudhir Nandrajog, Sr. Adv. with
Mr. Shreyans Singhvi, Ms. Akanksha
Agrawal & Ms. Tanuja Singh, Advs.
(M-9971412456)
versus
HARPAL SINGH & ORS.
..... Respondents
Through: Mr. Naman Dutt, Adv. (9999960283).
Signature Not Verified
Digitally Signed O.M.P. (T) (COMM.) 87/2023 & connected matters Page 1 of 6
By:DHIRENDER KUMAR
Signing Date:30.04.2024
13:27:38
+
O.M.P.(MISC.)(COMM.) 90/2024
HARPAL SINGH & ORS.
..... Petitioners
Through: Mr. Naman Dutt, Adv. (9999960283).
versus
CHETANYA BUILDCON PRIVATE LIMITED
& ORS. ..... Respondents
Through: Mr. Sudhir Nandrajog, Sr. Adv. with
Mr. Shreyans Singhvi, Ms. Akanksha
Agrawal & Ms. Tanuja Singh, Advs.
(M-9971412456)
CORAM:
JUSTICE PRATHIBA M. SINGH
Prathiba M. Singh, J.(Oral)
1. This hearing has been done through hybrid mode.
2. The following three petitions concern the same property bearing 'B- 10, Anand Niketan, New Delhi - 110021' (hereinafter, 'subject property') Petition no. Provision of Petitioners Respondents Arbitration and Conciliation Act, 1996 O.M.P. (T) Section 1. Chetanya 1. Harpal Singh (COMM.) 14(2) Buildcon Pvt. Ltd., 2. Amit Goyal 87/2023 2. Vinod Saluja 3. Riya Goyal
3. Ankush Saluja O.M.P. (T) Section 1. Chetanya 1. Harpal Singh Signature Not Verified Digitally Signed O.M.P. (T) (COMM.) 87/2023 & connected matters Page 2 of 6 By:DHIRENDER KUMAR Signing Date:30.04.2024 13:27:38 (COMM.) 14(2) Buildcon Pvt. 2. Amit Goyal 15/2024 Ltd., 3. Riya Goyal
2. Vinod Saluja
3. Ankush Saluja O.M.P.(MISC.) Section 1. Harpal Singh 1. Chetanya (COMM.) 29A(5) 2. Amit Goyal Buildcon Pvt.
90/2024 3. Riya Goyal Ltd.,
2. Vinod Saluja
3. Ankush Saluja
3. O.M.P. (T) (COMM.) 87/2023 has been filed under Section 14(2) read with Section 32(2)(c) of the Arbitration and Conciliation Act, 1996 (hereinafter, '1996 Act'), inter alia, seeking termination of the mandate of the ld. Sole Arbitrator. According to the petition, the extension/continuation of the mandate is not necessary, as a suit being CS(OS) 48 of 2022 has been filed regarding the subject property. It is argued that there is likelihood of conflicting rulings if one matter continues before the ld. Arbitrator and the suit is before the Court.
4. Regarding the disputes arising out of the agreement dated 10th September 2020, subject matter of O.M.P. (T) (COMM.) 87/2023, Harpal Singh, Amit Goyal, and Riyal Goyal have filed a petition being O.M.P. (MISC.) (COMM.) 90/2024, seeking the extension of the mandate of the ld. Sole Arbitrator.
5. Another petition, O.M.P. (T) (COMM.) 15/2024, has been filed seeking termination of the mandate of the ld. Sole Arbitrator. It is argued, that since the mandate of the ld. Sole Arbitrator has terminated by operation of law under Section 29A of the 1996 Act, the ld. Sole Arbitrator has become de jure incapable to continue with the arbitration proceedings.
Signature Not Verified Digitally Signed O.M.P. (T) (COMM.) 87/2023 & connected matters Page 3 of 6 By:DHIRENDER KUMAR Signing Date:30.04.2024 13:27:386. The Court has considered the matter in respect of the subject property.
7. OMP (T) (COMM.) Nos. 87/2023 and 15/2024, which have been filed, are for the termination of proceedings pending before the ld. Sole Arbitrator, Mr. Sushil Dutt Salwan. OMP (MISC.)(COMM.) 90/2024 seeks an extension of the mandate of the ld. Sole Arbitrator. CS(OS) 48/2022 is a suit for specific performance in respect of the subject property.
8. This Court has attempted to bring about some consensus between the three contesting parties including Chetanya Buildcon Pvt. Ltd. and Saluja family. The proposal dated 23rd April, 2024, given by Chetanya Buildcon Pvt. Ltd. and the Saluja family reads as under:-
"5. In or about December 2021, Mr. Harpal Singh along-with Mr. Amit Goyal and Mrs. Riya Goyal illegally and forcefully took possession of the premises situated at B-10, Anand-Niketan. At this time 75% of the redevelopment work stood completed in respect of the aforesaid premises. It is stated that it was expected that a sum of Rs. 4,00,00,000/- (Rupees Four Crores) was required to complete the redevelopment of the entire property including the 2nd Floor.
(i) A sum of Rs. 1,53,90,430 is lying deposited before this Hon'ble Court in CS(OS) No. 48 of 2022 (Rajesh Kumar Keshri vs. Harpal Singh & Ors.) which ought to be released in favour of Chetanya Buildcon Pvt. Ltd.
which shall be used for completion of the second floor of the aforesaid property.
(ii) The stock/inventory which was lying at the site aggregating to Rs. 70,00,000/- (Seventy Lakhs) and stock/inventory stored in warehouse aggregating to Rs. 67,00,000 (Sixty-Seven Lakhs) have been utilised in the completion of the ground, first floor, third floor and Signature Not Verified Digitally Signed O.M.P. (T) (COMM.) 87/2023 & connected matters Page 4 of 6 By:DHIRENDER KUMAR Signing Date:30.04.2024 13:27:38 terrace of the aforesaid premises by Mr. Harpal Singh, Mr. Amit Goyal and Mrs. Riya Goyal.
(iii) A sum of Rs. 30,56,687.85/- (Thirty Lakhs Fifty-Six Thousandc Six Hundred and Eighty-Seven) is lying deposited in the escrow account in terms of the Settlement Agreement dated September 10, 2020, is to be released in favour of Chetanya Buildcon.
(iv) In terms of the Property Development Agreement dated July 27, 2018, a sum ofRs. 60,00,000/-(Sixty Lakhs) is outstanding from Mr. Amit Goyal and Mrs. Riya Goyal.
(v) A further sum of Rs. 78,00,000/- approximately is outstanding from Mr. Harpal Singh, Mr. Amit Goyal and Mrs. Riya Goyal on account of GST paid by Chetanya Buildcon Pvt. Ltd.
(vi) It is stated that a sum of Rs. 34,75,000/- has been paid to Mr. Harpal Singh and Rs. 16,25,000/- has been paid to Mr. Amit Goyal towards delay compensation. It is submitted that Chetanya Buildcon Pvt. Ltd. is ready and willing to give up its claims in respect of the monies lying in the escrow account and outstanding dues in terms of the Property Development Agreement from Mr. Amit Goyal and Mrs. Riya Goyal."
9. The above proposal is not acceptable to either of the parties contesting the matter, both in arbitration and in the specific performance suit.
10. Mr. Naman Dutt, appearing for the co-owners of the subject property, submits that the final arguments in the arbitration proceedings are being heard today before the ld. Sole Arbitrator. The Plaintiff who filed CS(OS) Signature Not Verified Digitally Signed O.M.P. (T) (COMM.) 87/2023 & connected matters Page 5 of 6 By:DHIRENDER KUMAR Signing Date:30.04.2024 13:27:38 48/2022, is also unwilling to proceed with arbitration before the same ld. Sole Arbitrator.
11. On behalf of Chetanya Buildcon Pvt. Ltd. and the Saluja family, ld. Senior Counsel Mr. Sudhir Nandrajog submits that this would lead to multiple and contradictory findings.
12. Considering the fact that the proceedings have been continuing independently, and that the Section 8 application in CS(OS) 48/2022 has already been withdrawn, since the proposal from Chetanya Buildcon Pvt. Ltd. and the Saluja family is not acceptable to either party, it is directed as follows: -
(i) OMP (T) (COMM.) Nos. 87/2023 and 15/2024 shall stand dismissed.
(ii) In OMP (MISC.)(COMM.) 90/2024, the mandate of the ld.
Sole Arbitrator is extended till December, 2024. The arbitral award shall be pronounced by the said date.
(iii) The proceedings in CS(OS) 48/2022 shall continue independently of the arbitration proceedings.
13. All the three petitions stand disposed of in the above terms. All pending applications are disposed of in the above terms. Next date of hearing in OMP (T) (COMM.) Nos. 87/2023 stands canceled.
PRATHIBA M. SINGH JUDGE APRIL 26, 2024 A/dn Signature Not Verified Digitally Signed O.M.P. (T) (COMM.) 87/2023 & connected matters Page 6 of 6 By:DHIRENDER KUMAR Signing Date:30.04.2024 13:27:38