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 7, Cited by 0]

Rajasthan High Court - Jodhpur

Vikrant Jindal vs Hindustan Zink Limited (Vedanta Ltd.) ... on 19 March, 2026

Author: Rekha Borana

Bench: Rekha Borana

[2026:RJ-JD:13218]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Revision Petition No. 38/2026

Vikrant Jindal S/o Rajinder Jindal, Aged About 39 Years, R/o B-
2906, Western Heights, Four Bunglows, Andheri West, Mumbai,
Maharashtra. At Present Ajmer.

                                                                         ----Petitioner


                                          Versus


Hindustan Zink Limited (Vedanta Ltd.), Through Signatory Shilpa
Nayar, Dy. Head, Legal, Hindustan Zinc Limited. H/o Yashad
Bhawan, Opposite Swaroop Sagar, Udaipur. 313004

                                                                       ----Respondent


For Petitioner(s)               :     Mr. Bhanwar Lal Tiwari
For Respondent(s)               :     Mr. Akhilesh Rajpurohit, through VC
                                      Mr. Hardik Vyas
                                      Mr. Sourabh Rajpurohit
                                      Mr. Nishant Bapna


              HON'BLE MS. JUSTICE REKHA BORANA

Order 19/03/2026

1. The present revision petition has been filed aggrieved of order dated 11.12.2025 passed by District Judge, Udaipur in Civil Original Suit No.77/2025 whereby application under Order 7 Rule 11 r/w Sections 21 & 151, CPC filed by the defendant, stood dismissed.

2. Vide the application, two fold grounds were raised by the defendant firstly, the agreement in question comprised of an exclusive jurisdiction clause vide which the exclusive jurisdiction was bestowed to the Courts at Delhi and hence the suit filed at Udaipur was not maintainable. Secondly, the agreement (Uploaded on 21/03/2026 at 05:20:46 PM) (Downloaded on 23/03/2026 at 08:43:48 PM) [2026:RJ-JD:13218] (2 of 3) [CR-38/2026] comprised of an 'arbitration clause' and therefore too, the suit in question could not have been entertained.

3. Admittedly, subsequent to filing of the application in question, an application under Section 8 of the Arbitration and Conciliation Act, 1996 was filed by the defendant which remains pending till date.

4. The learned Trial Court therefore, considered the ground pertaining to exclusive jurisdiction only. The Court while relying upon Hon'ble the Apex Court judgment in Hakam Singh vs M/S. Gammon (India); AIR 1971 SC 740 held that a jurisdiction by an agreement can be conferred only to a Court which has a jurisdiction to entertain the suit and not to any other Court which otherwise would not have any jurisdiction to entertain the suit as no cause of action arose at that place.

5. After hearing the counsels and perusing the record, this Court is in consonace with the findings as recorded by the learned Trial Court.

6. A bare perusal of application under Order 7 Rule 11, CPC as filed by the defendant does not reflect any averment as to why Udaipur would have no jurisdiction and Delhi would have the jurisdiction to entertain the matter. Further, no averment of any cause of action having arisen at Delhi has also been made.

7. The Hon'ble Apex Court in recent judgment of Rakesh Kumar Verma Vs. HDFC Bank LTD.; 2025 INSC 473 while dealing with the issue pertaining to 'exclusive jurisdiction clause' held as under:-

"18. A bare perusal of the above decisions leads to the conclusion that for an exclusive jurisdiction clause to be valid, it should be (a) in consonance (Uploaded on 21/03/2026 at 05:20:46 PM) (Downloaded on 23/03/2026 at 08:43:48 PM) [2026:RJ-JD:13218] (3 of 3) [CR-38/2026] with Section 28 of the Contract Act, i.e., it should not absolutely restrict any party from initiating legal proceedings pertaining to the contract, (b) the Court that has been given exclusive jurisdiction must be competent to have such jurisdiction in the first place, i.e., a Court not having jurisdiction as per the statutory regime cannot be bestowed jurisdiction by means of a contract and, finally, (c) the parties must either impliedly or explicitly confer jurisdiction on a specific set of courts. These three limbs/criteria have to be mandatorily fulfilled."

8. Applying the above ratio to the present matter, the plaint herein, does not reflect any cause of action having arisen at Delhi. Further, no averment to the said effect has even been made by the defendant in his application under Order 7 Rule 11, CPC. Meaning thereby, no cause of action arose at Delhi and hence, the Courts at Delhi would have no jurisdiction otherwise, to entertain the present subject matter. In that circumstance, the exclusive jurisdiction clause in the present agreement would be of no consequence as no jurisdiction to the Courts at Delhi could have been conferred by the said clause.

10. No interference in the order impugned is made out and the revision petition is hence, dismissed.

11. Stay petition and the pending applications, if any, also stand disposed of.

(REKHA BORANA),J 7-suraj/-

(Uploaded on 21/03/2026 at 05:20:46 PM) (Downloaded on 23/03/2026 at 08:43:48 PM) Powered by TCPDF (www.tcpdf.org)