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

National Highways Authority Of India vs M/S Essel Walahjapet Poonamalle Toll ... on 12 December, 2025

Author: Subramonium Prasad

Bench: Subramonium Prasad

                          $~70
                          *         IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +         OMP (ENF.) (COMM.) 277/2025
                                    NATIONAL HIGHWAYS AUTHORITY OF INDIA
                                                                                                          .....Decree Holder
                                                                  Through:            Mr. Ankur Mittal, Mr. Abhay Gupta,
                                                                                      Ms. Simran Goel, Ms. Aditi Motani,
                                                                                      Advs.

                                                                  versus

                                    M/S ESSEL WALAHJAPET POONAMALLE TOLL PRIVATE
                                    LIMITED                     .....Judgement Debtor
                                                Through:

                                    CORAM:
                                    HON'BLE MR. JUSTICE SUBRAMONIUM PRASAD
                                                       ORDER

% 12.12.2025

1. Present Petition under Section 36 of the Arbitration and Conciliation Act, 1996, has been filed by the Decree Holder seeking enforcement of the Award dated 09.04.2018.

2. It is stated that the said Award was challenged by the Judgment Debtor by filing a Petition, being O.M.P. (COMM) 265/2018, under Section 34 of the Arbitration and Conciliation Act, 1996. It is stated that in the said Petition, this Court vide Order dated 05.07.2018, has granted conditional stay. It is stated that the Judgment Debtor has filed an affidavit of asset in the said Petition on 26.07.2018. It is stated that since the conditions stipulated by this Court were not complied with, this Court vide Order dated 20.11.2025 vacated the stay Order. The Decree Holder has, therefore, 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 17/12/2025 at 20:39:50 approached this Court by filing the present Petition seeking execution of the Award. It is stated by the learned Counsel for the Decree Holder that as on 30.11.2025, the Judgment Debtor is liable to pay Rs. 887,21,88,815.18/- to the Decree Holder.

3. Issue Notice.

4. On Decree Holder's taking steps, let notice be served on the Judgment Debtor through all permissible modes, including Dasti.

5. List on 17.03.2026 along with O.M.P. (COMM) 265/2018.

SUBRAMONIUM PRASAD, J DECEMBER 12, 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 17/12/2025 at 20:39:50