Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 11, Cited by 0]

Delhi High Court

Abhishek Gupta vs Fiitjee Limited And Others on 19 May, 2025

Author: Purushaindra Kumar Kaurav

Bench: Purushaindra Kumar Kaurav

                    $~O-48
                    *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                    +     ARB.P. 158/2025
                                                                Date of Decision: 19.05.2025

                          ABHISHEK GUPTA
                          S/O DILIP KUMAR GUPTA
                          R/O H. NO. 1573/GWAL TOLI, CIVIL LINES,
                          SIPRI BAZAR, ABBOTGANJ, JHANSI,
                          UTTAR PRADESH 284003.                          .....Petitioner

                               (Through:    Ms. Diya Rastogi, Adv.)

                                            versus

                          FIITJEE LIMITED
                          HAVING ITS REGISTERED OFFICE AT:
                          29A, KALU SARAI SARVAPRIYA VIHAR,
                          NEW DELHI, SOUTH DELHI-110016, INDIA.....Respondent No.1

                          MONICA GOEL
                          DIRECTOR AT FIITJEE LIMITED
                          HAVING ITS REGISTERED OFFICE AT:
                          29A, KALU SARAI SARVAPRIYA VIHAR,
                          NEW DELHI, SOUTH DELHI-110016, INDIA.....Respondent No.2

                          RUSTAM DINSHAW BATLIVALA
                          DIRECTOR AT FIITJEE LIMITED
                          HAVING ITS REGISTERED OFFICE AT:
                          29A, KALU SARAI SARVAPRIYA VIHAR,
                          NEW DELHI, SOUTH DELHI-11 0016, INDIA .....Respondent No.3

                          DINESH KUMAR GOEL
                          MANAGING DIRECTOR AT FIITJEE LIMITED
                          HAVING ITS REGISTERED OFFICE AT:
                          29A, KALU SARAI SARVAPRIYA VIHAR,

Signature Not Verified                                                   Signature Not Verified
Signed By:AMIT KUMAR                                                     Signed
SHARMA
Signing Date:23.05.2025                                                  By:PURUSHAINDRA
16:35:19                                                                 KUMAR KAURAV
                           NEW DELHI, SOUTH DELHI-110016, INDIA.....Respondent No.4

                          SHASHI KANT DUBEY
                          DIRECTOR AT FIITJEE LIMITED
                          HAVING ITS REGISTERED OFFICE AT:
                          29A, KALU SARAI SARVAPRIYA VIHAR,
                          NEW DELHI, SOUTH DELHI-110016, INDIA.....Respondent No.5
                          SADHU RAM BANSAL
                          DIRECTOR AT FIITJEE LIMITED
                          HAVING ITS REGISTERED OFFICE AT:
                          29A, KALU SARAI SARVAPRIYA VIHAR,
                          NEW DELHI, SOUTH DELHI-110016, INDIA.....Respondent No.6

                          RAM LUBHAYA TRIKHA
                          DIRECTOR AT FIITJEE LIMITED
                          HAVING ITS REGISTERED OFFICE AT:
                          29A, KALU SARAI SARVAPRIYA VIHAR,
                          NEW DELHI, SOUTH DELHI-110016, INDIA.....Respondent No.7

                          PARTHA HALDER
                          DIRECTOR AT FIITJEE LIMITED
                          HAVING ITS REGISTERED OFFICE AT:
                          29A, KALU SARAI SARVAPRIYA VIBAR,
                          NEW DELHI, SOUTH DELHI-110016, INDIA .....Respondent No.8
                                (Through: Mr. Mukesh M. Goyal and Ms. Khushboo
                                Singhal, Advs. )

                    CORAM:
                    HON'BLE MR. JUSTICE PURUSHAINDRA KUMAR KAURAV
                                            JUDGEMENT

PURUSHAINDRA KUMAR KAURAV, J. (ORAL)

1. The present petition has been filed under Section 11(6) of the Arbitration and Conciliation Act, 1996 (AC Act) by the petitioner, seeking appointment of an Arbitrator, to adjudicate upon the disputes that have Signature Not Verified Signature Not Verified Signed By:AMIT KUMAR Signed SHARMA Signing Date:23.05.2025 By:PURUSHAINDRA 16:35:19 KUMAR KAURAV arisen between the parties.

2. Mr. Mukesh M. Goyal, learned counsel for the respondents, submits that on 13.06.2024, a notice under Section 21A of the AC Act was issued by the respondent against the petitioner as well as against one Mr. Harish Agarwal for the appointment of an Arbitrator. He, therefore, contends that arbitration proceedings were thereafter commenced by the appointed Arbitrator but were subsequently terminated.

3. Mr. Goyal further submits that, if arbitration is to take place at all, it should be between the petitioner and Mr. Harish Agarwal on one side, and respondent no.1 on the other. He, therefore, requests that, while reserving all rights and contentions, the Court may consider appointing an Arbitrator.

4. Mr. Goyal also submits that Mr. Harish Agarwal be directed to be impleaded as a party before the Arbitrator.

5. The aforesaid statement is not opposed by the learned counsel for the petitioner and she contends that the petitioner shall take necessary steps for impleadment of Mr. Harish Agarwal as necessary party before the Arbitrator.

6. The law with respect to the scope and standard of judicial scrutiny under Section 11(6) of the 1996 Act has been fairly well settled. This Court as well in the order dated 24.04.2025 in case of ARB.P. 145/2025 titled as Pradhaan Air Express Pvt Ltd v. Air Works India Engineering Pvt Ltd has extensively dealt with the scope of interference at the stage of Section 11. The Court held as under:-

"9. The law with respect to the scope and standard of judicial scrutiny under Section 11(6) of the 1996 Act has been fairly well settled. The Supreme Court in the case of SBI General Insurance Co. Ltd. v. Krish Signature Not Verified Signature Not Verified Signed By:AMIT KUMAR Signed SHARMA Signing Date:23.05.2025 By:PURUSHAINDRA 16:35:19 KUMAR KAURAV Spinning, while considering all earlier pronouncements including the Constitutional Bench decision of seven judges in the case of Interplay between Arbitration Agreements under the Arbitration & Conciliation Act, 1996 & the Indian Stamp Act, 1899, In re has held that scope of inquiry at the stage of appointment of an Arbitrator is limited to the extent of prima facie existence of the arbitration agreement and nothing else.
10. It has unequivocally been held in paragraph no.114 in the case of SBI General Insurance Co. Ltd that observations made in Vidya Drolia v. Durga Trading Corpn., and adopted in NTPC Ltd. v. SPML Infra Ltd., that the jurisdiction of the referral court when dealing with the issue of "accord and satisfaction" under Section 11 extends to weeding out ex-facie non-arbitrable and frivolous disputes would not apply after the decision of Re: Interplay. The abovenoted paragraph no.114 in the case of SBI General Insurance Co. Ltd reads as under:-
"114. In view of the observations made by this Court in In Re: Interplay (supra), it is clear that the scope of enquiry at the stage of appointment of arbitrator is limited to the scrutiny of prima facie existence of the arbitration agreement, and nothing else. For this reason, we find it difficult to hold that the observations made in Vidya Drolia (supra) and adopted in NTPC v. SPML (supra) that the jurisdiction of the referral court when dealing with the issue of "accord and satisfaction" under Section 11 extends to weeding out ex-facie non-arbitrable and frivolous disputes would continue to apply despite the subsequent decision in In Re: Interplay (supra)."

11. Ex-facie frivolity and dishonesty are the issues, which have been held to be within the scope of the Arbitral Tribunal which is equally capable of deciding upon the appreciation of evidence adduced by the parties. While considering the aforesaid pronouncements of the Supreme Court, the Supreme Court in the case of Goqii Technologies (P) Ltd. v. Sokrati Technologies (P) Ltd., however, has held that the referral Courts under Section 11 must not be misused by one party in order to force other parties to the arbitration agreement to participate in a time- consuming and costly arbitration process. Few instances have been delineated such as, the adjudication of a non-existent and malafide claim through arbitration. The Court, however, in order to balance the limited scope of judicial interference of the referral Court with the interest of the parties who might be constrained to participate in the arbitration proceedings, has held that the Arbitral Tribunal eventually may direct that the costs of the arbitration shall be borne by the party which the Arbitral Tribunal finds to have abused the process of law and caused unnecessary harassment to the other parties to the arbitration.

Signature Not Verified Signature Not Verified
Signed By:AMIT KUMAR                                                                  Signed
SHARMA
Signing Date:23.05.2025                                                               By:PURUSHAINDRA
16:35:19                                                                              KUMAR KAURAV

12. It is thus seen that the Supreme Court has deferred the adjudication of aspects relating to frivolous, non-existent and malafide claims from the referral stage till the arbitration proceedings eventually come to an end. The relevant extracts of Goqii Technologies (P) Ltd. reads as under:-

"20. As observed in Krish Spg. [SBI General Insurance Co. Ltd. v. Krish Spg., (2024) 12 SCC 1 : 2024 SCC OnLine SC 1754 : 2024 INSC 532] , frivolity in litigation too is an aspect which the referral court should not decide at the stage of Section 11 as the arbitrator is equally, if not more, competent to adjudicate the same.
21. Before we conclude, we must clarify that the limited jurisdiction of the referral courts under Section 11 must not be misused by parties in order to force other parties to the arbitration agreement to participate in a time consuming and costly arbitration process. This is possible in instances, including but not limited to, where the claimant canvasses the adjudication of non-existent and mala fide claims through arbitration.
22. With a view to balance the limited scope of judicial interference of the referral courts with the interests of the parties who might be constrained to participate in the arbitration proceedings, the Arbitral Tribunal may direct that the costs of the arbitration shall be borne by the party which the Tribunal ultimately finds to have abused the process of law and caused unnecessary harassment to the other party to the arbitration. Having said that, it is clarified that the aforesaid is not to be construed as a determination of the merits of the matter before us, which the Arbitral Tribunal will rightfully be equipped to determine."

13. In view of the aforesaid, the scope at the stage of Section 11 proceedings is akin to the eye of the needle test and is limited to the extent of finding a prima facie existence of the arbitration agreement and nothing beyond it. The jurisdictional contours of the referral Court, as meticulously delineated under the 1996 Act and further crystallised through a consistent line of authoritative pronouncements by the Supreme Court, are unequivocally confined to a prima facie examination of the existence of an arbitration agreement. These boundaries are not merely procedural safeguards but fundamental to upholding the autonomy of the arbitral process. Any transgression beyond this limited judicial threshold would not only contravene the legislative intent Signature Not Verified Signature Not Verified Signed By:AMIT KUMAR Signed SHARMA Signing Date:23.05.2025 By:PURUSHAINDRA 16:35:19 KUMAR KAURAV enshrined in Section 8 and Section 11 of the 1996 Act but also risk undermining the sanctity and efficiency of arbitration as a preferred mode of dispute resolution. The referral Court must, therefore, exercise restraint and refrain from venturing into the merits of the dispute or adjudicating issues that fall squarely within the jurisdictional domain of the arbitral tribunal. It is thus seen that the scope of enquiry at the referral stage is conservative in nature. A similar view has also been expressed by the Supreme Court in the case of Ajay Madhusudan Patel v. Jyotrindra S. Patel".

9. In view of the aforesaid, the Court deems it appropriate to appoint a Sole Arbitrator.

10. Accordingly, Mr. Naveen Gupta, Advocate (Mobile No.- +91 9312248478, e-mail id- [email protected] ) is appointed as the sole Arbitrator to adjudicate the dispute between the parties.

11. The Sole Arbitrator may proceed with the arbitration proceedings, subject to furnishing to the parties, requisite disclosures as required under Section 12 of the Arbitration and Conciliation Act, 1996 (hereinafter referred as "A&C Act").

12. The Sole Arbitrator shall be entitled to fee in accordance with the IVth Schedule of the A&C Act; or as may otherwise be agreed to between the parties and the learned Sole Arbitrator.

13. The parties shall share the arbitrator's fee and arbitral cost, equally.

14. All rights and contentions of the parties in relation to the claims/counterclaims are kept open, to be decided by the Sole Arbitrator on their merits, in accordance with law.

15. Needless to say, nothing in this order shall be construed as an expression of opinion of this Court on the merits of the controversy between the parties Let the copy of the said order be sent to the appointed Arbitrator through the electronic mode as well.

Signature Not Verified Signature Not Verified
Signed By:AMIT KUMAR                                                                 Signed
SHARMA
Signing Date:23.05.2025                                                              By:PURUSHAINDRA
16:35:19                                                                             KUMAR KAURAV

16. Accordingly, the instant petition stands disposed of PURUSHAINDRA KUMAR KAURAV, J MAY 19, 2025 aks/sph Click here to check corrigendum, if any Signature Not Verified Signature Not Verified Signed By:AMIT KUMAR Signed SHARMA Signing Date:23.05.2025 By:PURUSHAINDRA 16:35:19 KUMAR KAURAV