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 2, Cited by 0]

Delhi High Court - Orders

Delvega Captial Pte Limited & Anr vs Mr. Aman Bhatia on 8 May, 2025

Author: Jyoti Singh

Bench: Jyoti Singh

                          $~53 to 55
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +     O.M.P.(I) (COMM.) 310/2023
                                DELVEGA CAPTIAL PTE LIMITED & ANR. .....Petitioners
                                               Through: Mr. Neeraj Grover, Mr. Angad Deep
                                               Singh and Ms. Mohana Sarkar, Advocates.
                                                                  versus
                                    MR. AMAN BHATIA                           .....Respondent
                                                Through: Mr. Arun Sri Kumar, Mr. Siddharth
                                                Satija, Mr. S. Shankaran, Mr. Akash S. and Ms.
                                                Ankita Bachawat, Advocates.
                          54
                          +         O.M.P.(I) (COMM.) 419/2023
                                    AMAN BHATIA                                  .....Petitioner
                                                   Through: Mr. Arun Sri Kumar, Mr. Siddharth
                                                   Satija, Mr. S. Shankaran, Mr. Akash S. and Ms.
                                                   Ankita Bachawat, Advocates.
                                                                  versus
                                    DELVEGA CAPITAL PTE LIMITED & ANR. .....Respondents
                                                 Through: Mr. Neeraj Grover, Mr. Angad Deep
                                                 Singh and Ms. Mohana Sarkar, Advocates.
                                                 Mr. Arun Sri Kumar, Mr. Siddharth Satija, Mr. S.
                                                 Shankaran, Mr. Akash S. and Ms. Ankita
                                                 Bachawat, Advocates for Applicant.
                          55
                          +         O.M.P.(I) (COMM.) 24/2024 and I.A. 38514/2024
                                    AMAN BHATIA                                   .....Petitioner
                                                   Through: Mr. Arun Sri Kumar, Mr. Siddharth
                                                   Satija, Mr. S. Shankaran, Mr. Akash S. and Ms.
                                                   Ankita Bachawat, Advocates.

                                                 versus
                                    DELVEGA CAPITALS PTE. LIMITED & ANR. .....Respondents
                                                 Through: Mr. Neeraj Grover, Mr. Angad Deep
                                                 Singh and Ms. Mohana Sarkar, Advocates.
                                                 Mr. Arun Sri Kumar, Mr. Siddharth Satija, Mr. S.

                          O.M.P.(I) (COMM.) 310/2023 & connected matters                                                   Page 1 of 3




This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above.
The Order is downloaded from the DHC Server on 29/06/2025 at 22:03:40
                                                                   Shankaran, Mr. Akash S. and Ms. Ankita
                                                                  Bachawat, Advocates for Applicant.
                                    CORAM:
                                    HON'BLE MS. JUSTICE JYOTI SINGH
                                                                  ORDER
                          %                                       08.05.2025

                          O.M.P.(I) (COMM.) 310/2023

1. This petition is filed on behalf of the Petitioners under Section 9 of the Arbitration and Conciliation Act, 1996 ('1996 Act') seeking various interim reliefs against the Respondent. By order dated 26.09.2023, Court restrained the Respondent from directly or indirectly distributing, copying, transferring or dealing with Petitioners' proprietary information including source code, software, algorithms and data that may be in his possession in any manner whatsoever and interim order continues till date.

2. During the course of hearing, learned counsels for the parties, on instructions have, in the interest of speedy and expeditious completion of arbitral proceedings for adjudication of their inter se disputes, agreed for appointment of a Sole Arbitrator by Delhi International Arbitration Centre ('DIAC'). It is also agreed that the arbitration will be held under the aegis of DIAC and as per its procedure. It is further agreed that the seat of arbitration will be New Delhi but the issue of the laws which will govern the arbitration will be left open to be decided by the learned Arbitrator.

3. Accordingly, this petition is disposed of with a direction to the Co- ordinator, DIAC to appoint a Sole Arbitrator for adjudication of the inter se disputes between the parties. The arbitration shall be held under the aegis of DIAC and as per its rules and procedure. Fee of the Arbitrator shall be as per the DIAC (Administrative Cost and Arbitrators' Fees) Rules, 2018.

O.M.P.(I) (COMM.) 310/2023 & connected matters Page 2 of 3

This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 29/06/2025 at 22:03:40

4. Learned Arbitrator shall give disclosure under Section 12 of the 1996 Act before entering upon reference.

5. Interim order dated 26.09.2023 shall continue to operate till the learned Arbitrator considers the matter after entering upon reference, whereafter it will be open to the Arbitrator to continue, vacate, vary or modify the order, in accordance with law.

O.M.P.(I) (COMM.) 419/2023 O.M.P.(I) (COMM.) 24/2024 and I.A. 38514/2024

6. These petitions are disposed of in terms of the order passed hereinabove in O.M.P.(I) (COMM.) 310/2023.

7. Interim order dated 19.12.2023 in O.M.P.(I) (COMM.) 419/2023 shall continue to operate till the learned Arbitrator considers the matter after entering upon reference, whereafter it will be open to the Arbitrator to continue, vacate, vary or modify the order, in accordance with law.

8. Pending application stands disposed of.

JYOTI SINGH, J MAY 08, 2025/RW/Shivam O.M.P.(I) (COMM.) 310/2023 & connected matters Page 3 of 3 This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 29/06/2025 at 22:03:40