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 3, Cited by 0]

Delhi High Court - Orders

Magicbricks Realty Services Limited vs Pamit Anand on 22 December, 2025

Author: Subramonium Prasad

Bench: Subramonium Prasad

                          $~33
                          *         IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +         ARB.P. 2107/2025
                                    MAGICBRICKS REALTY SERVICES LIMITED .....Petitioner
                                                                  Through:            Mr. Adnan Siddiqui, Mr. Aditya
                                                                                      Bhattacharya, Mr Titwik Tyagi and
                                                                                      Mr. Pranav Pandey, Advocates along
                                                                                      with Mr. Akshay Jain (AR for
                                                                                      Petitioner)

                                                                  versus

                                    PAMIT ANAND                                                        .....Respondent
                                                                  Through:            Dr. G.V. RAO, Senior Advocate with
                                                                                      Mr. A.K. Upadhyay, Mr. G. Arudhra
                                                                                      Rao, Mr. Mohit Phulera, Advocates

                                    CORAM:
                                    HON'BLE MR. JUSTICE SUBRAMONIUM PRASAD
                                                       ORDER

% 22.12.2025

1. This Petition has been filed under Section 11(6) of the Arbitration and Conciliation Act, 1996 seeking appointment of an Arbitrator to adjudicate upon the disputes which have arisen between the parties under the Consultancy Agreement dated 16.10.2023.

2. It is stated that under the said Agreement, the Petitioner herein had employed the Respondent herein as a Consultant. It is stated that under the said Agreement, the Respondent undertook to work exclusively for the Petitioner, maintain strict confidentiality, and avoid any conflicts of interest during the tenure of his engagement. It is stated that since the Respondent breached the terms of the Agreement, disputes arose between the parties. It 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 23/12/2025 at 20:54:07 is stated that Clause 14 of the Agreement contains an Arbitration Clause which provides that disputes arising between the parties under the Agreement shall be decided by means of Arbitration and the seat of Arbitration shall be Delhi. It is stated that Notice under Section 21 of the Arbitration Act was issued by the Petitioner on 10.07.2025. It is stated that the Respondent vide its letter dated 08.08.2025 replied to the Notice under Section 21, rejecting the claims of the Petitioner. The Petitioner has, thereafter, approached this Court by filing the present Petition.

3. Issue Notice.

4. Mr. Mohit Phulera, learned Counsel for the Respondent accepts notice and seeks some time to get instructions.

5. List on 05.02.2026.

SUBRAMONIUM PRASAD, J DECEMBER 22, 2025 Rahul 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 23/12/2025 at 20:54:07