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 44, Cited by 0]

Karnataka High Court

Knk Construction Private Limited vs M/S Modern Asset on 26 February, 2026

Author: Suraj Govindaraj

Bench: Suraj Govindaraj

                                              -1-
                                                             NC: 2026:KHC:12015
                                                         CMP No. 243 of 2023


                   HC-KAR
                                                                        ®
                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                      DATED THIS THE 26TH DAY OF FEBRUARY, 2026

                                           BEFORE
                     THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ
                            CIVIL MISC. PETITION NO. 243 OF 2023
                   BETWEEN

                   KNK CONSTRUCTION PRIVATE LIMITED
                   (FORMERLY KNOWN AS KNK NEXGEN CONSTRUCTION PVT LTD)
                   NO 19, 33RD A CROSS
                   11TH MAIN
                   BANGALORE 560041
                   REP BY ITS DIRECTOR
                   MR DARSHAN PUSHPARAJ
                                                             .... PETITIONER
                   (BY SRI. PRADEEP NAIK., ADVOCATE FOR
                    SMT. ANUPAMA G. HEBBAR., ADVOCATE)

                   AND

                   M/S MODERN ASSET
                   A PARTNERSHIP FIRM
                   BEARING REGISTRATION NO GNR/449/2012-13
                   HAVING OFFICE AT NO 23,
Digitally signed   4F SANKEY SQUARE
by SHWETHA         SANKEY ROAD
RAGHAVENDRA
                   LOWER PALACE ORCHARDS
Location: HIGH
COURT OF           BENGALURU 560003
KARNATAKA          REP BY ITS PARTNER
                   MR KUNAL B GOWDA
                                                                 .... RESPONDENT

                   (BY SRI. DHYAN CHINNAPPA., SR ADVOCATE FOR
                       SRI. SUNDARARAMAN, ADVOCATE )

                        THIS CMP IS FILED UNDER SECTION 11(6) OF THE
                   ARBITRATION AND CONCILIATION ACT, 1996 READ WITH THE
                   APPOINTMENT OF ARBITRATORS BY THE CHIEF JUSTICE OF
                   KARNATAKA HIGH COURT SCHEME, 1996 PRAYING TO APPOINT AN
                   ARBITRATOR, WHO IS FORMER HONBLE JUDGE OF THE DISTRICT
                                   -2-
                                                    NC: 2026:KHC:12015
                                                   CMP No. 243 of 2023


HC-KAR



COURT IN KARNATAKA AS THIS HONBLE COURT MAY DEEM FIT,
TOWARDS    CONSTITUTION   OF   ARBITRAL   TRIBUNAL  FOR
ADJUDICATION UPON ALL THE CLAIMS AND DISPUTES OF THE
PETITIONER  AGAINST   THE   RESPONDENT,   THROUGH   THE
ARBITRATION AND CONCILIATION CENTRE, BENGALURU PURSUANT
TO THE CLAUSE NO. 19.13 OF THE CC DATED 09.07.2018
.AND ETC.

     THIS CMP COMING ON FOR ORDERS AND HAVING BEEN
RESERVED FOR ORDERS ON 19.12.2025, THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:

CORAM: HON'BLE MR. JUSTICE SURAJ GOVINDARAJ


                            CAV ORDER



1.   The Petitioner is before this Court seeking for the
     following reliefs:

         (a) Appoint an arbitrator, who is former Honble Judge of
         the District Court in Karnataka as this Honble Court may
         deem fit, towards constitution of arbitral tribunal for
         adjudication upon all the claims and disputes of the
         Petitioner against the Respondent, through the Arbitration
         and Conciliation Centre, Bengaluru pursuant to the clause
         No. 19.13 of the CC dated 09.07.2018

         (b) Award costs

         (c) Grant such other relief(s) that this Hon'ble High Court
         deems fit, in the interests of justice and equity.


2.   The Respondent is stated to have floated a tender for
     the construction of an office building located at
     Sy.No.2/2,       Venkatala         Village,    Yelahanka   Hobli,
     Bengaluru. The Petitioner, having bid for the same,
     was declared successful and awarded the tender. The
                                    -3-
                                                       NC: 2026:KHC:12015
                                                  CMP No. 243 of 2023


HC-KAR




     Letter of Intent (LOI) came to be issued on
     7.5.2018, and the Letter of Award (LOA) came to be
     issued on 28.5.2018, confirming the acceptance of
     the   bid     of    the    Petitioner       for    an       amount   of
     Rs.1,33,68,56,000/-.

3.   Thereafter, a contract was entered into on 9.7.2018,
     which included the Conditions of Contract (CC). The
     scope of work for the Petitioner's services was
     contained     in    the     above     documents,            more   fully
     described     in the drawings, specification, bill of
     quantities.

4.   Respondent initially made a payment of a sum of
     Rs.3,06,01,970/- as mobilisation advance to the
     Petitioner, in pursuance of which, the Petitioner
     furnished a bank guarantee against such advance
     payment, which was required to be kept alive until
     the entire advance payment was repaid/adjusted.
     The   Petitioner          furnished     a     mobilisation         bank
     guarantee          on     23.01.2019         for        a    sum     of
     Rs.1,56,13,250/-. The agreement stipulated that 5%
     of all payments made to the Petitioner would be
     retained till completion of the defect liability period,
     that is, twelve months.
                                 -4-
                                                 NC: 2026:KHC:12015
                                                CMP No. 243 of 2023


HC-KAR




5.   The Petitioner claims to have commenced the work
     on 1.6.2018 and carried out the work in an efficient
     manner, and alleges that there are certain delays and
     defaults on the part of the Respondent as well as
     variations in the scope of works. The time period,
     therefore,    was      extended    until    31.12.2019.      The
     Petitioner claims that 95% of the work had been
     completed, and at that stage, when the balance of
     the work was in the process of being completed on
     9.1.2020, the Respondent issued a notice alleging
     breach on the part of the Petitioner and called upon
     the Petitioner to remedy the defaults within 14 days.

6.   The defaults were contested by the Petitioner. In the
     meanwhile,      the    Corporate    Insolvency         Resolution
     Process (CIRP)         had been      initiated    against    the
     Petitioner, and a moratorium was imposed with effect
     from 11.12.2019, which was only lifted on 5.4.2022.
     It is during the period of the moratorium that it is
     alleged that the Respondent had illegally invoked the
     mobilisation bank guarantee and terminated the
     contract/agreement. Apart from that, the Petitioner
     has various claims against the Respondent on various
     heads of account, which resulted in irreconcilable
     disputes     arising    between     the     parties.    In   that
     background, the Petitioner vide a legal notice dated
                                     -5-
                                                    NC: 2026:KHC:12015
                                                  CMP No. 243 of 2023


HC-KAR




     13.3.2023       invoked       the    arbitration      clause     being
     Clause 19.13 of the CC by nominating its arbitrator,
     which is reproduced hereunder for easy reference:

         19.13. ARBITRATION & RELATED ISSUES

         The Parties shall attempt to settle any dispute or differences in
         relation to or arising out of or touching this Works Contract or
         the validity, interpretation, construction, performance breach or
         enforceability of this Works Contract (collectively Disputes), by
         way of negotiation. To this end, each of the Parties shall use its
         reasonable endeavors to consult or negotiate with the other
         party in good faith and in recognising the Parties mutual
         interests and attempt to reach a just and equitable settlement
         satisfactory to both parties. If the parties have not settled the
         Dispute by negotiation within 30(Thirty) days from the date on
         which negotiation are initiated, the Disputes, if not solved
         /settled, shall be referred to, and finally resolved by Arbitration
         by the Sole Arbitrator appointed by the Employer. The
         Arbitration proceedings shall be handled & construed as per the
         Indian Contracts Act 1872 and the Arbitration and Conciliation
         Act, 1996 and Rules and amendments made there under.

         The arbitration proceedings shall be conducted at Bangalore.

         The prevailing party in the Arbitration conducted hereunder
         shall be entitled to recover from the other party (as part of the
         arbitral award or order) its attorney's fees and other costs.




7.   The    Respondent         had    issued      a reply notice on
     10.4.2023 denying the existence of an arbitration
     agreement between the parties, and it is in that
     background that the Petitioner has approached this
     Court seeking the appointment of an arbitrator.

8.   Notice having been issued, the Respondent has
     entered an appearance and filed his objections
     statement, taking up various contentions. According
                                 -6-
                                               NC: 2026:KHC:12015
                                           CMP No. 243 of 2023


HC-KAR




      to the Respondent, the Respondent has terminated
      the contract/agreement on 25.02.2020. Since the
      Corporate    Insolvency     Resolution    Process     of   the
      Petitioner commenced on 17.12.2019, claims were
      called for from the creditors of the Petitioner.

9.    Accordingly, the Respondent sent their claims to the
      Resolution Professional (RP) on 1.3.2020 along with
      supporting   documents,         namely   proof   of    claim.
      Reconciliation of the account was also submitted,
      certified by the project consultant, wherein it was
      computed that the Respondent was liable to receive a
      sum of Rs.12,26,30,840.63/- from the Petitioner
      even after encashing the bank guarantee for a sum
      of Rs.1,56,13,250/-.

10.   Though the RP       had accepted         the entire claim
      submitted by the Respondent and quantified the
      amount payable by the Petitioner to the Respondent
      at Rs.12,26,30,840/- as per the list of operational
      creditors submitted by the RP and uploaded on the
      website. The RP, having secured details from the
      Petitioner and his representative as regards any
      amounts due by the Respondent to the Petitioner,
      had taken into account the submissions made and
      tabulated the dues by holding that there is no
                                 -7-
                                             NC: 2026:KHC:12015
                                           CMP No. 243 of 2023


HC-KAR




      amount due by the Respondent to the Petitioner, and
      as such, no claim could be made by the Petitioner
      now.

11.   The National Company Law Tribunal (NCLT) had
      approved the final resolution plan dated 16.10.2020
      submitted by the successful resolution applicants and
      has    also   approved    the   resolution   plan.    It    is
      contended that the said resolution plan is binding on
      the corporate debtor, namely, the Petitioner, as well
      as its creditors, including the Respondent and other
      governmental     and     statutory   authorities.    In    the
      resolution plan, neither the RP nor the Petitioner has
      reserved any liberty to institute proceedings against
      the Respondent for any claim made against the
      Respondent. As per the resolution plan, it was
      proposed that the operational creditors would be paid
      0.71% of the amount claimed, and it is on that basis
      that the payments were made in the time frame
      stipulated therein.

12.   On that basis, it is contended that there is no
      arbitration agreement in existence. The disputes are
      non-arbitrable. The claims made by the Petitioner are
      deadwood claims. The clean slate theory would be
      applicable, and on that basis, it is contended that
                                         -8-
                                                       NC: 2026:KHC:12015
                                                    CMP No. 243 of 2023


    HC-KAR




          there being no arbitrable dispute, the petition is
          required to be dismissed.

13.       Sri Pradeep Naik, learned counsel appearing for the
          Petitioner, would submit that:

          13.1. The scope of Section 11 of the Arbitration and
                    Conciliation Act 1996 (Hereinafter for brevity
                    referred to as A&C Act) is extremely narrow
                    and is limited to determining, prima facie, the
                    existence of an arbitration agreement. His
                    contention     is   that    once     an     arbitration
                    agreement is placed before the Section 11
                    Court, the Section 11 Court should appoint an
                    arbitrator and refer the parties for adjudication
                    by the arbitrator. None of the disputed aspects
                    ought to be considered by this Court.

          13.2. In this regard, he relies upon the decision of
                    the Hon'ble Apex Court in the case of SBI
                    General Insurance vs Krish Spinning1, more
                    particularly Paras 110, 113, 114, 115, 116,
                    117, 118, 119,        121    and 138,      which    are
                    reproduced hereunder for easy reference:

                    110. The parties have been conferred with the power to
                    decide and agree on the procedure to be adopted for
                    appointing arbitrators. In cases where the agreed upon

1
    2024 12 SCC 1
                               -9-
                                              NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR



         procedure fails, the courts have been vested with the
         power to appoint arbitrators upon the request of a party,
         to resolve the deadlock between the parties in appointing
         the arbitrators.

         113. The scope of examination under Section 11(6-A) is
         confined to the existence of an arbitration agreement on
         the basis of Section 7. The examination of validity of the
         arbitration agreement is also limited to the requirement of
         formal validity such as the requirement that the
         agreement should be in writing.

         114. The use of the term "examination" under Section
         11(6-A) as distinguished from the use of the term "rule"
         under Section 16 implies that the scope of enquiry under
         Section 11(6-A) is limited to a prima facie scrutiny of the
         existence of the arbitration agreement, and does not
         include a contested or laborious enquiry, which is left for
         the Arbitral Tribunal to "rule" under Section 16. The prima
         facie view on existence of the arbitration agreement taken
         by the Referral Court does not bind either the Arbitral
         Tribunal or the Court enforcing the arbitral award.

         115. The aforesaid approach serves a twofold purpose --
         firstly, it allows the Referral Court to weed out non-
         existent arbitration agreements, and secondly, it protects
         the jurisdictional competence of the Arbitral Tribunal to
         rule on the issue of existence of the arbitration agreement
         in depth.

         116. Referring to the Statement of Objects and Reasons
         of the Arbitration and Conciliation (Amendment) Act,
         2015, it was observed in Interplay Between Arbitration
         Agreements under the Arbitration Act, 1996 & the Stamp
         Act, 1899, In re [Interplay Between Arbitration
         Agreements under the Arbitration Act, 1996 & the Stamp
         Act, 1899, In re, (2024) 6 SCC 1 : 2023 INSC 1066] that
         the High Court and the Supreme Court at the stage of
         appointment of arbitrator shall examine the existence of a
         prima facie arbitration agreement and not any other
         issues.   The   relevant   observations   are    extracted
         hereinbelow: (SCC p. 104, para 220)

         "220. The above extract indicates that the Supreme Court
         or High Court at the stage of the appointment of an
         arbitrator shall "examine the existence of a prima facie
         arbitration agreement and [Ed.: The words between two
         asterisks have been emphasised in original as well.] not
         other issues [Ed.: The words between two asterisks have
         been emphasised in original as well.] ". These other issues
                               - 10 -
                                               NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR



         not only pertain to the validity of the arbitration
         agreement, but also include any other issues which are a
         consequence of unnecessary judicial interference in the
         arbitration proceedings. Accordingly, the "other issues"
         also include examination and impounding of an unstamped
         instrument by the Referral Court at the Section 8 or
         Section 11 stage. The process of examination,
         impounding, and dealing with an unstamped instrument
         under the Stamp Act is not a time-bound process, and
         therefore does not align with the stated goal of the
         Arbitration Act to ensure expeditious and time-bound
         appointment of arbitrators."

                                       (emphasis supplied)

         117. In view of the observations made by this Court in
         Interplay Between Arbitration Agreements under the
         Arbitration Act, 1996 & the Stamp Act, 1899, In re
         [Interplay Between Arbitration Agreements under the
         Arbitration Act, 1996 & the Stamp Act, 1899, In re, (2024)
         6 SCC 1 : 2023 INSC 1066] , 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
         [Vidya Drolia v. Durga Trading Corpn., (2021) 2 SCC 1 :
         (2021) 1 SCC (Civ) 549] and adopted in NTPC Ltd. v.
         SPML Infra Ltd. [NTPC Ltd. v. SPML Infra Ltd., (2023) 9
         SCC 385 : (2023) 4 SCC (Civ) 342] 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
         Interplay Between Arbitration Agreements under the
         Arbitration Act, 1996 & the Stamp Act, 1899, In re
         [Interplay Between Arbitration Agreements under the
         Arbitration Act, 1996 & the Stamp Act, 1899, In re, (2024)
         6 SCC 1 : 2023 INSC 1066] .

         118. The dispute pertaining to the "accord and
         satisfaction" of claims is not one which attacks or
         questions the existence of the arbitration agreement in
         any way. As held by us in the preceding parts of this
         judgment, the arbitration agreement, being separate and
         independent from the underlying substantive contract in
         which it is contained, continues to remain in existence
         even after the original contract stands discharged by
         "accord and satisfaction".
                                 - 11 -
                                                 NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR



          119. The question of "accord and satisfaction", being a
          mixed question of law and fact, comes within the exclusive
          jurisdiction of the Arbitral Tribunal, if not otherwise agreed
          upon between the parties. Thus, the negative effect of
          competence-competence would require that the matter
          falling within the exclusive domain of the Arbitral Tribunal,
          should not be looked into by the Referral Court, even for a
          prima facie determination, before the Arbitral Tribunal first
          has had the opportunity of looking into it.

          121. Tests like the "eye of the needle" and "ex facie
          meritless", although try to minimise the extent of judicial
          interference, yet they require the Referral Court to
          examine contested facts and appreciate prima facie
          evidence (however limited the scope of enquiry may be)
          and thus are not in conformity with the principles of
          modern arbitration which place arbitral autonomy and
          judicial non-interference on the highest pedestal.

          138. The existence of the arbitration agreement as
          contained in Clause 13 of the insurance policy is not
          disputed by the appellant. The dispute raised by the
          claimant being one of quantum and not of liability, prima
          facie, falls within the scope of the arbitration agreement.
          The dispute regarding "accord and satisfaction" as raised
          by the appellant does not pertain to the existence of the
          arbitration agreement, and can be adjudicated upon by
          the Arbitral Tribunal as a preliminary issue.




     13.3. By relying on Krish Spinning's case, his
         submission is that the judicial interference
         under the A&C Act is limited, confined to the
         examination of the existence of an arbitration
         agreement. The said examination is also a
         restrictive examination only for the purpose of
         weeding       out     cases     where       there     are     no
         arbitration agreements. His submission is that it
         is the arbitral tribunal that has to rule on the
         issue    of    the    existence       of    the     arbitration
                                           - 12 -
                                                          NC: 2026:KHC:12015
                                                        CMP No. 243 of 2023


    HC-KAR




                     agreement      by     considering      the    contentions
                     taken after evidence and arguments advanced.
                     His submission is also that the validity of the
                     arbitration agreement would have to be decided
                     by the arbitrator and not by the Section 11
                     Court, including the aspect of whether there is
                     accord and satisfaction, since it is a mixed
                     question of law and fact. He therefore submits
                     that in the present matter, whether there was
                     accord and satisfaction in the CIRP process or
                     not, would have to be determined by the
                     arbitral tribunal.

           13.4. He refers to and relies upon the decision of the
                     Hon'ble Apex Court in the case of In Re:
                     Interplay between Arbitration Agreements
                     under the Arbitration and Conciliation Act
                     1996 and the Indian Stamp Act, 18992
                     more particularly paras 62, 165 to 169 and
                     220, which are reproduced hereunder for easy
                     reference:

                     65. The Stamp Act is a fiscal legislation which is intended
                     to raise revenue for the Government. It is a mandatory
                     statute. In Hindustan Steel Ltd. v. Dilip Construction Co.
                     [Hindustan Steel Ltd. v. Dilip Construction Co., (1969) 1
                     SCC 597] , this Court dealt with the import of Sections 35,
                     36 and 42 of the Stamp Act. One of the parties relied on
                     the difference in the phraseology between Sections 35 and

2
    (2024) 6 SCC 1
                               - 13 -
                                                NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR



         36 to argue that an instrument which was insufficiently
         stamped or not stamped could be admitted in evidence
         upon the payment of duty and a penalty (if any) but that it
         could not be acted upon, once admitted. It was argued that
         Section 35 operates as a bar in two respects, namely, the
         admission of an instrument into evidence as well as acting
         upon that instrument. It was argued that Section 36, in
         contrast to Section 35, removed the bar in one respect
         alone -- the admissibility of the instrument into evidence.
         This Court rejected this argument and held that the
         provisions of the Stamp Act clearly provide that an
         instrument could be admitted into evidence as well as acted
         upon once the appropriate duty has been paid and the
         instrument is endorsed : (Hindustan Steel case [Hindustan
         Steel Ltd. v. Dilip Construction Co., (1969) 1 SCC 597] ,
         SCC p. 600, para 6)

         "6. ... The argument ignores the true import of Section 36.
         By that section an instrument once admitted in evidence
         shall not be called in question at any stage of the same suit
         or proceeding on the ground that it has not been duly
         stamped. Section 36 does not prohibit a challenge against
         an instrument that it shall not be acted upon because it is
         not duly stamped, but on that account there is no bar
         against an instrument not duly stamped being acted upon
         after payment of the stamp duty and penalty according to
         the procedure prescribed by the Act. The doubt, if any, is
         removed by the terms of Section 42(2) which enact, in
         terms unmistakable, that every instrument endorsed by the
         Collector under Section 42(1) shall be admissible in
         evidence and may be acted upon as if it has been duly
         stamped."

                                       (emphasis in original)

         165. The legislature confined the scope of reference under
         Section 11(6-A) to the examination of the existence of an
         arbitration agreement. The use of the term "examination"
         in itself connotes that the scope of the power is limited to a
         prima facie determination. Since the Arbitration Act is a
         self-contained code, the requirement of "existence" of an
         arbitration agreement draws effect from Section 7 of the
         Arbitration Act. In Duro Felguera [Duro Felguera, S.A. v.
         Gangavaram Port Ltd., (2017) 9 SCC 729 : (2017) 4 SCC
         (Civ) 764] , this Court held that the Referral Courts only
         need to consider one aspect to determine the existence of
         an arbitration agreement -- whether the underlying
         contract contains an arbitration agreement which provides
         for arbitration pertaining to the disputes which have arisen
         between the parties to the agreement. Therefore, the scope
                               - 14 -
                                               NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR



         of examination under Section 11(6-A) should be confined to
         the existence of an arbitration agreement on the basis of
         Section 7. Similarly, the validity of an arbitration
         agreement, in view of Section 7, should be restricted to the
         requirement of formal validity such as the requirement that
         the agreement be in writing. This interpretation also gives
         true effect to the doctrine of competence-competence by
         leaving the issue of substantive existence and validity of an
         arbitration agreement to be decided by Arbitral Tribunal
         under Section 16. We accordingly clarify the position of law
         laid down in Vidya Drolia [Vidya Drolia v. Durga Trading
         Corpn., (2021) 2 SCC 1 : (2021) 1 SCC (Civ) 549] in the
         context of Section 8 and Section 11 of the Arbitration Act.

         166. The burden of proving the existence of arbitration
         agreement generally lies on the party seeking to rely on
         such agreement. In jurisdictions such as India, which
         accept the doctrine of competence-competence, only prima
         facie proof of the existence of an arbitration agreement
         must be adduced before the Referral Court. The Referral
         Court is not the appropriate forum to conduct a mini-trial
         by allowing the parties to adduce the evidence in regard to
         the existence or validity of an arbitration agreement. The
         determination of the existence and validity of an arbitration
         agreement on the basis of evidence ought to be left to the
         Arbitral Tribunal. This position of law can also be gauged
         from the plain language of the statute.

         167. Section 11(6-A) uses the expression "examination of
         the existence of an arbitration agreement". The purport of
         using the word "examination" connotes that the legislature
         intends that the Referral Court has to inspect or scrutinise
         the dealings between the parties for the existence of an
         arbitration    agreement.    Moreover,      the   expression
         "examination" does not connote or imply a laborious or
         contested inquiry. [ P. Ramanatha Aiyar, The Law Lexicon
         (2nd Edn., 1997) 666.] On the other hand, Section 16
         provides that the Arbitral Tribunal can "rule" on its
         jurisdiction, including the existence and validity of an
         arbitration agreement. A "ruling" connotes adjudication of
         disputes after admitting evidence from the parties.
         Therefore, it is evident that the Referral Court is only
         required to examine the existence of arbitration
         agreements, whereas the Arbitral Tribunal ought to rule on
         its jurisdiction, including the issues pertaining to the
         existence and validity of an arbitration agreement. A
         similar view was adopted by this Court in Shin-Etsu
         Chemical Co. Ltd. v. Aksh Optifibre Ltd. [Shin-Etsu
         Chemical Co. Ltd. v. Aksh Optifibre Ltd., (2005) 7 SCC 234]
                               - 15 -
                                                NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR



         168. In Shin-Etsu [Shin-Etsu Chemical Co. Ltd. v. Aksh
         Optifibre Ltd., (2005) 7 SCC 234] , this Court was called
         upon to determine the nature of adjudication contemplated
         by unamended Section 45 of the Arbitration Act when the
         objection with regards to the arbitration agreement being
         "null and void, inoperative or incapable of being performed"
         is raised before a judicial authority. Writing for the
         majority, B.N. Srikrishna, J. held that Section 45 does not
         require the judicial authority to give a final determination.
         The Court observed that : (SCC p. 267, para 74)

         "74. There are distinct advantages in veering to the view
         that Section 45 does not require a final determinative
         finding by the Court. First, under the Rules of Arbitration of
         the International Chamber of Commerce (as in force with
         effect from 1-1-1998), as in the present case, invariably
         the Arbitral Tribunal is vested with the power to rule upon
         its own jurisdiction. Even if the Court takes the view that
         the arbitral agreement is not vitiated or that it is not
         invalid, inoperative or unenforceable, based upon purely a
         prima facie view, nothing prevents the arbitrator from
         trying the issue fully and rendering a final decision
         thereupon. If the arbitrator finds the agreement valid,
         there is no problem as the arbitration will proceed and the
         award will be made. However, if the arbitrator finds the
         agreement invalid, inoperative or void, this means that the
         party who wanted to proceed for arbitration was given an
         opportunity of proceeding to arbitration, and the arbitrator
         after fully trying the issue has found that there is no scope
         for arbitration. Since the arbitrator's finding would not be
         an enforceable award, there is no need to take recourse to
         the judicial intercession available under Section 48(1)(a) of
         the Act."

         169. When the Referral Court renders a prima facie
         opinion, neither the Arbitral Tribunal, nor the Court
         enforcing the arbitral award will be bound by such a prima
         facie view. If a prima facie view as to the existence of an
         arbitration agreement is taken by the Referral Court, it still
         allows the Arbitral Tribunal to examine the issue in depth.
         Such a legal approach will help the Referral Court in
         weeding     out   prima    facie   non-existent  arbitration
         agreements. It will also protect the jurisdictional
         competence of the Arbitral Tribunals to decide on issues
         pertaining to the existence and validity of an arbitration
         agreement.

         220. The above extract indicates that the Supreme Court
         or High Court at the stage of the appointment of an
         arbitrator shall "examine the existence of a prima facie
                                 - 16 -
                                                 NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR



           arbitration agreement and not other issues". These other
           issues not only pertain to the validity of the arbitration
           agreement, but also include any other issues which are a
           consequence of unnecessary judicial interference in the
           arbitration proceedings. Accordingly, the "other issues" also
           include examination and impounding of an unstamped
           instrument by the Referral Court at the Section 8 or Section
           11 stage. The process of examination, impounding, and
           dealing with an unstamped instrument under the Stamp Act
           is not a time-bound process, and therefore does not align
           with the stated goal of the Arbitration Act to ensure
           expeditious and time-bound appointment of arbitrators.
           Therefore, even though the Law Commission of India
           Report or the Statement of Objects and Reasons of the
           2015 Amendment Act do not specifically refer to SMS Tea
           Estates [SMS Tea Estates (P) Ltd. v. Chandmari Tea Co. (P)
           Ltd., (2011) 14 SCC 66 : (2012) 4 SCC (Civ) 777] , it
           nevertheless does not make any difference to the position
           of law as has been set out above.




     13.5. By     referring        to     Interplay          between
          Arbitration Agreements, the submission is
          that the scope of reference under Section 11 is
          confined to the examination of the existence of
          an arbitration agreement, which is only a prima
          facie determination. The referral courts only
          need to consider one aspect to determine the
          existence of the arbitration agreement, namely,
          whether the underlying contract contains an
          arbitration     agreement,         which     provides       for
          arbitration pertaining to disputes that have
          arisen between the parties to the agreement.
          The burden of proving the existence of the
          arbitration agreement is on the party seeking to
                                             - 17 -
                                                               NC: 2026:KHC:12015
                                                             CMP No. 243 of 2023


    HC-KAR




                   rely on the agreement. His submission is that
                   the existence of Clause 19.13 in the agreement
                   is not disputed by the Respondent, and that
                   existence         has      been        established      by     the
                   Petitioner, requiring the matter to be referred to
                   arbitration. His submission is also that the
                   finding of the Section 11 Court is only a prima
                   facie finding. The same will not be binding on
                   the      arbitral   tribunal.      That       issue    could   be
                   decided by the arbitral tribunal.

           13.6. He relies upon the decision of the Hon'ble Apex
                   Court in the case of Duro Felguera S A., vs.
                   Gangavaram Port Ltd.,3 more particularly
                   Paras       48,     56     to     59     thereof      which    are
                   reproduced hereunder for easy reference:

                       48. Section 11(6-A) added by the 2015 Amendment,
                       reads as follows:

                       "11. (6-A) The Supreme Court or, as the case may be,
                       the High Court, while considering any application under
                       sub-section (4) or sub-section (5) or sub-section (6),
                       shall, notwithstanding any judgment, decree or order of
                       any court, confine to the examination of the existence of
                       an arbitration agreement."

                                                          (emphasis supplied)

                       From a reading of Section 11(6-A), the intention of the
                       legislature is crystal clear i.e. the Court should and need
                       only look into one aspect--the existence of an arbitration
                       agreement. What are the factors for deciding as to


3
    (2017) 9 SCC 729
                              - 18 -
                                               NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR



         whether there is an arbitration agreement is the next
         question. The resolution to that is simple--it needs to be
         seen if the agreement contains a clause which provides for
         arbitration pertaining to the disputes which have arisen
         between the parties to the agreement.

         56. Having said that, this being one of the first cases on
         Section 11(6-A) of the 1996 Act before this Court, I feel it
         appropriate to briefly outline the scope and extent of the
         power of the High Court and the Supreme Court under
         Sections 11(6) and 11(6-A).

         57. This Court in SBP & Co. v. Patel Engg. Ltd. [SBP and
         Co. v. Patel Engg. Ltd., (2005) 8 SCC 618] overruled
         Konkan Railway Corpn. Ltd. v. Mehul Construction Co.
         [Konkan Railway Corpn. Ltd. v. Mehul Construction Co.,
         (2000) 7 SCC 201] and Konkan Railway Corpn. Ltd. v.
         Rani Construction (P) Ltd. [Konkan Railway Corpn. Ltd. v.
         Rani Construction (P) Ltd., (2002) 2 SCC 388] to hold that
         the power to appoint an arbitrator under Section 11 is a
         judicial power and not a mere administrative function. The
         conclusion    in  the    decision   as  summarised      by
         Balasubramanyan, J. speaking for the majority reads as
         follows: (SBP & Co. case [SBP and Co. v. Patel Engg. Ltd.,
         (2005) 8 SCC 618] , SCC pp. 663-64, para 47)

         "47. We, therefore, sum up our conclusions as follows:

         (i) The power exercised by the Chief Justice of the High
         Court or the Chief Justice of India under Section 11(6) of
         the Act is not an administrative power. It is a judicial
         power.

         (ii) The power under Section 11(6) of the Act, in its
         entirety, could be delegated, by the Chief Justice of the
         High Court only to another Judge of that Court and by the
         Chief Justice of India to another Judge of the Supreme
         Court.

         (iii) In case of designation of a Judge of the High Court or
         of the Supreme Court, the power that is exercised by the
         Designated Judge would be that of the Chief Justice as
         conferred by the statute.

         (iv) The Chief Justice or the Designated Judge will have
         the right to decide the preliminary aspects as indicated in
         the earlier part of this judgment. These will be his own
         jurisdiction to entertain the request, the existence of a
         valid arbitration agreement, the existence or otherwise of
         a live claim, the existence of the condition for the exercise
                              - 19 -
                                               NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR



         of his power and on the qualifications of the arbitrator or
         arbitrators. The Chief Justice or the Designated Judge
         would be entitled to seek the opinion of an institution in
         the matter of nominating an arbitrator qualified in terms of
         Section 11(8) of the Act if the need arises but the order
         appointing the arbitrator could only be that of the Chief
         Justice or the Designated Judge.

         (v) Designation of a District Judge as the authority under
         Section 11(6) of the Act by the Chief Justice of the High
         Court is not warranted on the scheme of the Act.

         (vi) Once the matter reaches the Arbitral Tribunal or the
         sole arbitrator, the High Court would not interfere with the
         orders passed by the arbitrator or the Arbitral Tribunal
         during the course of the arbitration proceedings and the
         parties could approach the Court only in terms of Section
         37 of the Act or in terms of Section 34 of the Act.

         (vii) Since an order passed by the Chief Justice of the High
         Court or by the Designated Judge of that Court is a judicial
         order, an appeal will lie against that order only under
         Article 136 of the Constitution to the Supreme Court.

         (viii) There can be no appeal against an order of the Chief
         Justice of India or a Judge of the Supreme Court
         designated by him while entertaining an application under
         Section 11(6) of the Act.

         (ix) In a case where an Arbitral Tribunal has been
         constituted by the parties without having recourse to
         Section 11(6) of the Act, the Arbitral Tribunal will have the
         jurisdiction to decide all matters as contemplated by
         Section 16 of the Act.

         (x) Since all were guided by the decision of this Court in
         Konkan Railway Corpn. Ltd. v. Rani Construction (P) Ltd.
         [Konkan Railway Corpn. Ltd. v. Rani Construction (P) Ltd.,
         (2002) 2 SCC 388] and orders under Section 11(6) of the
         Act have been made based on the position adopted in that
         decision, we clarify that appointments of arbitrators or
         Arbitral Tribunals thus far made, are to be treated as
         valid, all objections being left to be decided under Section
         16 of the Act. As and from this date, the position as
         adopted in this judgment will govern even pending
         applications under Section 11(6) of the Act.

         (xi) Where District Judges had been designated by the
         Chief Justice of the High Court under Section 11(6) of the
         Act, the appointment orders thus far made by them will be
                              - 20 -
                                               NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR



         treated as valid; but applications if any pending before
         them as on this date will stand transferred, to be dealt
         with by the Chief Justice of the High Court concerned or a
         Judge of that Court designated by the Chief Justice.

         (xii) The decision in Konkan Railway Corpn. Ltd. v. Rani
         Construction (P) Ltd. [Konkan Railway Corpn. Ltd. v. Rani
         Construction (P) Ltd., (2002) 2 SCC 388] is overruled."

                                          (emphasis supplied)

         58. This position was further clarified in National
         Insurance Co. Ltd. v. Boghara Polyfab (P) Ltd. [National
         Insurance Co. Ltd. v. Boghara Polyfab (P) Ltd., (2009) 1
         SCC 267 : (2009) 1 SCC (Civ) 117] To quote: (SCC p.
         283, para 22)

         "22. Where the intervention of the Court is sought for
         appointment of an Arbitral Tribunal under Section 11, the
         duty of the Chief Justice or his designate is defined in SBP
         & Co. [SBP and Co. v. Patel Engg. Ltd., (2005) 8 SCC 618]
         This Court identified and segregated the preliminary issues
         that may arise for consideration in an application under
         Section 11 of the Act into three categories, that is, (i)
         issues which the Chief Justice or his designate is bound to
         decide; (ii) issues which he can also decide, that is, issues
         which he may choose to decide; and (iii) issues which
         should be left to the Arbitral Tribunal to decide.

         22.1. The issues (first category) which           the     Chief
         Justice/his designate will have to decide are:

         (a) Whether the party making the            application    has
         approached the appropriate High Court.

         (b) Whether there is an arbitration agreement and
         whether the party who has applied under Section 11 of the
         Act, is a party to such an agreement.

         22.2. The issues (second category) which the Chief
         Justice/his designate may choose to decide (or leave them
         to the decision of the Arbitral Tribunal) are:

         (a) Whether the claim is a dead (long-barred) claim or a
         live claim.

         (b)   Whether     the  parties  have    concluded  the
         contract/transaction by recording satisfaction of their
         mutual rights and obligation or by receiving the final
         payment without objection.
                                - 21 -
                                                  NC: 2026:KHC:12015
                                                 CMP No. 243 of 2023


HC-KAR



          22.3. The issues (third category) which the Chief
          Justice/his designate should leave exclusively to the
          Arbitral Tribunal are:

          (i) Whether a claim made falls within the arbitration clause
          (as for example, a matter which is reserved for final
          decision of a departmental authority and excepted or
          excluded from arbitration).

          (ii) Merits or any claim involved in the arbitration."

          59. The scope of the power under Section 11(6) of the
          1996 Act was considerably wide in view of the decisions in
          SBP and Co. [SBP and Co. v. Patel Engg. Ltd., (2005) 8
          SCC 618] and Boghara Polyfab [National Insurance Co.
          Ltd. v. Boghara Polyfab (P) Ltd., (2009) 1 SCC 267 :
          (2009) 1 SCC (Civ) 117] . This position continued till the
          amendment brought about in 2015. After the amendment,
          all that the courts need to see is whether an arbitration
          agreement exists--nothing more, nothing less. The
          legislative policy and purpose is essentially to minimise the
          Court's intervention at the stage of appointing the
          arbitrator and this intention as incorporated in Section
          11(6-A) ought to be respected.




   13.7. By relying on Duro Felguera, his submission is
         that after the amendment made to Section 11
         in   2015       by     inserting        Section     6-A,    an
         appointment of an arbitrator would have to be
         made, notwithstanding any judgment, decree
         or   order     of    any       court,    by   confining    the
         examination of the existence of an arbitration
         agreement. Thus, he submits that irrespective
         of the findings of the NCLT and or orders
         passed by the NCLT, if there is an existence of
         an arbitration agreement, this Court is required
         to   refer     the     matter       to     arbitration.    His
                                          - 22 -
                                                          NC: 2026:KHC:12015
                                                        CMP No. 243 of 2023


    HC-KAR




                   submission is that after the amendment, all
                   that the courts need to see is whether an
                   arbitration agreement exists and nothing more,
                   nothing less and none of the other issues are
                   required to be examined.

        13.8. He relies upon the decision of the Hon'ble Apex
                   Court in the case of Demerara Distilleries (P)
                   Ltd., vs. Demerara Distillers Ltd.,4 more
                   particularly para 5 thereof, which is reproduced
                   hereunder for easy reference:

                    5. Of the various contentions advanced by the respondent
                    Company to resist the prayer for appointment of an
                    arbitrator under Section 11(6) of the Act, the objections
                    with regard the application being premature; the disputes
                    not being arbitrable, and the proceedings pending before
                    the Company Law Board, would not merit any serious
                    consideration. The elaborate correspondence by and
                    between the parties, as brought on record of the present
                    proceeding, would indicate that any attempt, at this stage,
                    to resolve the disputes by mutual discussions and
                    mediation would be an empty formality. The proceedings
                    before the Company Law Board at the instance of the
                    present Respondent and the prayer of the petitioners
                    therein for reference to arbitration cannot logically and
                    reasonably be construed to be a bar to the entertainment
                    of the present application. Admittedly, a dispute has
                    occurred with regard to the commitments of the
                    respondent Company as regards equity participation and
                    dissemination of technology as visualised under the
                    Agreement. It would, therefore, be difficult to hold that the
                    same would not be arbitrable, if otherwise, the arbitration
                    clause can be legitimately invoked. Therefore, it is the
                    objection of the respondent Company that the present
                    petition is not maintainable at the instance of the
                    petitioners which alone would require an in-depth
                    consideration.

4
    (2015) 13 SCC 610
                                          - 23 -
                                                          NC: 2026:KHC:12015
                                                        CMP No. 243 of 2023


    HC-KAR




        13.9. By relying on Demerara, his submission is that
                   whether the disputes are arbitrable, premature
                   or not, would not merit serious consideration in
                   proceedings under Section 11. Once there was
                   an arbitration clause in the agreement, the
                   matter would have to be referred to arbitration.

        13.10. He relies on the judgment of the Hon'ble
                   Karnataka High Court in the case of Mphasis
                   Limited vs. Strategic Outsourcing Services
                   Private Limited5 more particularly Para 10
                   thereof, which is reproduced hereunder for easy
                   reference:

                    10. The provisions of the Act were amended by Act No. 3
                    of 2016 which came into force with effect from 23.10.2015.
                    Sub-section (6A) was added to section 11 of the Act which
                    provides that the Supreme Court or as the case may be,
                    the High Court, while considering an application under sub-
                    section (4) or sub-section (5) or sub-section (6) shall,
                    notwithstanding any Judgment, decree or order of any
                    Court, confine to the examination of existence of an
                    arbitration agreement. Admittedly, in the instant case, the
                    agreement dated 15.07.2016 executed between the parties
                    contains an arbitration clause, viz., clause No. 5. The
                    Respondent can raise all his objections before the arbitrator
                    under Section 16 of the Act which need not be examined in
                    this summary proceedings. So far as submission of the
                    Respondent that this petition is premature is concerned,
                    suffice it to say that in the notice dated 25.01.2018, the
                    Petitioner has clearly stated that the Petitioner has been
                    following up with the Respondent to perform its obligation
                    under the agreement. However, despite lapse of 60 days,
                    no action was taken and therefore, the Petitioner is forced

5
    2019 SCC Online Kar 4026
                                 - 24 -
                                                   NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR



            to invoke the arbitration clause. In the reply dated
            12.02.2018, the aforesaid averment of fact has not been
            specifically denied and it has been merely stated that
            notice has been issued without exhausting alternative
            remedy. Besides that, Delhi High court in the case of
            RAVINDRAKUMAR VERMA supra, has held that even if the
            requirement as stated for invoking the arbitration is not
            complied with, the same cannot prevent reference to the
            arbitration because the procedure/precondition has to be
            taken as directory and not a mandatory requirement. I am
            in respectful agreement with the aforesaid view. Therefore,
            the objection raised by the Respondent that this proceeding
            is premature cannot be sustained.

  13.11. By relying on Mphasis, his submission is that a
            Coordinate Bench of this Court has held that
            once the agreement is admitted, the arbitration
            clause therein also having been admitted, any
            other objection would have to be raised under
            Section 16 of the A&C Act which cannot be
            examined in a proceedings under Section 11
            which is summary proceedings and therefore,
            he   submits that        any    issue raised by the
            respondents would have to be considered by
            the arbitrator and not by this Court.

  13.12. On the basis of the above, he submits that the
            petition is required to be allowed and an
            Arbitrator be appointed.

14.   Sri   Dhyan     Chinnappa,         learned     senior    counsel
      appearing for the Respondent, would submit that:
                              - 25 -
                                           NC: 2026:KHC:12015
                                         CMP No. 243 of 2023


HC-KAR




   14.1. The     petition   suffers   from suppressio      veri,
         suggestio falsi. There is no valid enforceable
         arbitration agreement subsisting between the
         parties in view of the approval of the resolution
         plan and the consequent operation of the Clean
         Slate    doctrine    under    Section   31   of    the
         Insolvency and Bankruptcy Code, 2016 (IBC).
         His submission is that once the CIRP process
         has been commenced and completed, there is a
         Clean Slate doctrine that applies, inasmuch as
         neither the creditor nor the debtor of the
         company undergoing CIRP proceedings can
         make any claim against each other, against the
         company, or by the company against any
         creditor or debtor. Thus, he submits that insofar
         as all the parties/stakeholders are concerned,
         the slate is wiped clean without anyone having
         a remedy against others arising out of or
         related to the CIRP process.

   14.2. His submission is that the Petitioner, having
         been directed to make payment of a sum of
         Rs.1,74,967/- to the Respondent, it is deemed
         that all the claims of the Petitioner have also
         been wiped clean and that the Petitioner cannot
         make any claim against the Respondent.
                                - 26 -
                                                 NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR




   14.3. His submission is that, on the CIRP proceedings
         taking place, all the rights and liabilities of the
         parties are deemed to be fully dealt with and
         crystallised during that process, and no action
         can be taken up subsequent thereto. He refers
         to section 31 of the IBC, which is reproduced
         hereunder for easy reference:

          Section 31. Approval of resolution plan.

          (1) If the Adjudicating Authority is satisfied that the
          resolution plan as approved by the committee of creditors
          under sub-section (4) of section 30 meets the requirements
          as referred to in sub-section (2) of section 30, it shall by
          order approve the resolution plan which shall be binding on
          the corporate debtor and its employees, members,
          creditors, [including the Central Government, any State
          Government or any local authority to whom a debt in
          respect of the payment of dues arising under any law for the
          time being in force, such as authorities to whom statutory
          dues are owed,] guarantors and other stakeholders involved
          in the resolution plan.

          Provided that the Adjudicating Authority shall, before
          passing an order for approval of resolution plan under this
          sub-section, satisfy that the resolution plan has provisions
          for its effective implementation.]

          (2) Where the Adjudicating Authority is satisfied that the
          resolution plan does not confirm to the requirements
          referred to in sub-section (1), it may, by an order, reject the
          resolution plan. (3) After the order of approval under sub-
          section (1),--

          (a) the moratorium order passed by the Adjudicating
          Authority under section 14 shall cease to have effect; and

          (b) the resolution professional shall forward all records
          relating to the conduct of the corporate insolvency
          resolution process and the resolution plan to the Board to be
          recorded on its database.
                                - 27 -
                                                NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR



          (4) The resolution applicant shall, pursuant to the resolution
          plan approved under sub-section (1), obtain the necessary
          approval required under any law for the time being in force
          within a period of one year from the date of approval of the
          resolution plan by the Adjudicating Authority under sub-
          section (1) or within such period as provided for in such law,
          whichever is later:

          Provided that where the resolution plan contains a provision
          for combination, as referred to in section 5 of the
          Competition Act, 2002 (12 of 2003), the resolution applicant
          shall obtain the approval of the Competition Commission of
          India under that Act prior to the approval of such resolution
          plan by the committee of creditors.




   14.4. By referring to Section 31, he submits that the
         said provision does not preserve, revive or
         reserve any contractual rights or action in
         favour of the Petitioner against the Respondent,
         nor does it provide for continuation of a
         terminated contract or the arbitration clause
         contained therein. His submission in this regard
         is that all the aspects are deemed to have been
         dealt with by the RP during the CIRP process.
         The    contract      having      been      terminated       on
         25.2.2020, CIRP proceedings were commenced
         on    17.12.2019,          and   the    Respondent         had
         submitted its proof of claim on 11.3.2020. The
         resolution plan was approved on 5.4.2022, the
         arbitration notice was issued on 13.3.2023, and
         subsequently,         in       September       2025,       the
                            - 28 -
                                         NC: 2026:KHC:12015
                                        CMP No. 243 of 2023


HC-KAR




         Petitioner made payment of the dues to the
         Respondent.

   14.5. During the said process, the Petitioner has
         accepted the claims of the Respondent as
         determined by the RP to be 0.71%. Thus, the
         Respondent has received only 0.71 paise for
         every one rupee receivable by the Respondent,
         and has been made to take a haircut for 99.29
         paise. On that basis, he submits that if the
         Petitioner were to continue with the arbitration
         process only in respect of the claim of the
         Petitioner, after the Respondent having taken
         an   haircut,   this   would   amount   to   double
         jeopardy, in as much the Respondent has only
         received 0.71% of the amount due to it, but the
         Petitioner would be permitted to raise its entire
         claim. The Respondent has not received 99.29
         paise for every rupee. Thus, he submits that
         the Respondent, having received only 0.71
         paise per rupee, there being more than a sum
         of Rs.12 crore, which has been due, the
         Petitioner, after wiping off the liability to the
         Respondent, cannot agitate arbitral proceedings
         claiming the amounts due without making
         payment to the Respondent.
                              - 29 -
                                                NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR




   14.6. His submission is that the clean slate doctrine
          would either have to apply to both parties in its
          entirety or not at all. There cannot be a
          selective application of the clean slate doctrine
          only to the creditor, like the Petitioner who
          underwent the CIRP process, putting at risk and
          disadvantage      the       Respondent.          Such        an
          anomalous       situation         would   lead        to     the
          Respondent's claim being wiped out, but the
          Petitioner's claim continuing, which is not the
          purpose and object of the resolution process.
          His submission       is that        the   IBC    does        not
          contemplate, nor can this Court endorse, such
          an inequitable result. In that background, he
          submits that the matter may not be referred to
          arbitration and if referred to arbitration, the
          Respondent be permitted to raise all its claims
          against the Petitioner.

     14.7. He   submits    that       the    decisions     in        Krish
          Spinning and Duro Felguera would not be
          applicable to these facts since they are wholly
          distinguishable on the facts. In those matters,
          what was considered was with respect to a
          subsisting arbitration agreement and in that
          background, what was seen was whether, prima
                                   - 30 -
                                                   NC: 2026:KHC:12015
                                                 CMP No. 243 of 2023


HC-KAR




          facie,     the     existence        of      the     arbitration
          agreement was established. Those decisions did
          not deal with a situation where the very
          contract         and       arbitration       clause        stood
          extinguished by operation of law under a
          statutory insolvency policy on approval of the
          resolution plan under Section 31 of the IBC. His
          submission is that there is a distinction between
          the extinguishment of the contract by way of a
          statute and the termination of an agreement by
          the   parties.     If     the    statute     extinguishes     a
          contract, the arbitration clause cannot be relied
          upon.

     14.8. Insofar    as     accord        and       satisfaction,     his
          submission is that the judgment in Krish
          Spinning dealt with the aspect of accord and
          satisfaction      between        the     parties,    and     not
          according to the satisfaction decided by the
          Court like the NCLT, on the basis of the
          recommendation made by the RP. The RP,
          having considered all the dues by both parties,
          has balanced the amounts due and paid 71
          paise for every rupee to the Respondent, which
          is deemed to have been made after taking into
                                        - 31 -
                                                           NC: 2026:KHC:12015
                                                          CMP No. 243 of 2023


    HC-KAR




                   consideration all the dues of the Respondent to
                   the Petitioner.

           14.9. Insofar      as     Demerara            and      Mphasis,     his
                   submission is that those judgments are not
                   relevant to the present dispute since in the
                   present matter, the underlying contract has
                   stood     terminated         after    being     extinguished
                   under an approved resolution plan. On that
                   basis, he submits that the Cicil Miscellaneous
                   Petition is required to be dismissed.

15.        Sri Pradeep Naik, learned counsel appearing for the
           Petitioner in rejoinder, would submit that:

           15.1. The clean slate doctrine would apply only
                   against    the    corporate          debtor,    and   not    as
                   regards the claims by the corporate debtor. In
                   that he submits that the clean slate applies only
                   to the claims of the Respondent against the
                   Petitioner, and not as regards the claims of the
                   Petitioner   against         the     Respondent.      In    this
                   regard, he relies upon the decision of the
                   Hon'ble Apex Court in the case of COC Essar
                   Steel India Ltd., vs. Satish Kumar Gupta
                   and Ors.,6, more, particularly paras 105 to

6
    (2020) 8 SCC 531
                                - 32 -
                                                 NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR




         107, which are reproduced hereunder for easy
         reference:

         105. Section 31(1) of the Code makes it clear that once a
         resolution plan is approved by the Committee of Creditors
         it shall be binding on all stakeholders, including guarantors.
         This is for the reason that this provision ensures that the
         successful resolution applicant starts running the business
         of the corporate debtor on a fresh slate as it were. In SBI
         v. V. Ramakrishnan [SBI v. V. Ramakrishnan, (2018) 17
         SCC 394 : (2019) 2 SCC (Civ) 458] , this Court relying
         upon Section 31 of the Code has held: (SCC p. 411, para
         25)

         "25. Section 31 of the Act was also strongly relied upon by
         the respondents. This section only states that once a
         resolution plan, as approved by the Committee of
         Creditors, takes effect, it shall be binding on the corporate
         debtor as well as the guarantor. This is for the reason that
         otherwise, under Section 133 of the Contract Act, 1872,
         any change made to the debt owed by the corporate
         debtor, without the surety's consent, would relieve the
         guarantor from payment. Section 31(1), in fact, makes it
         clear that the guarantor cannot escape payment as the
         resolution plan, which has been approved, may well include
         provisions as to payments to be made by such guarantor.
         This is perhaps the reason that Annexure VI(e) to Form 6
         contained in the Rules and Regulation 36(2) referred to
         above, require information as to personal guarantees that
         have been given in relation to the debts of the corporate
         debtor. Far from supporting the stand of the respondents,
         it is clear that in point of fact, Section 31 is one more factor
         in favour of a personal guarantor having to pay for debts
         due without any moratorium applying to save him."

         106. Following this judgment in V. Ramakrishnan case [SBI
         v. V. Ramakrishnan, (2018) 17 SCC 394 : (2019) 2 SCC
         (Civ) 458] , it is difficult to accept Shri Rohatgi's argument
         that that part of the resolution plan which states that the
         claims of the guarantor on account of subrogation shall be
         extinguished, cannot be applied to the guarantees
         furnished by the erstwhile Directors of the corporate
         debtor. So far as the present case is concerned, we hasten
         to add that we are saying nothing which may affect the
         pending litigation on account of invocation of these
         guarantees. However, Nclat judgment being contrary to
         Section 31(1) of the Code and this Court's judgment in V.
                                - 33 -
                                                NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR



          Ramakrishnan case [SBI v. V. Ramakrishnan, (2018) 17
          SCC 394 : (2019) 2 SCC (Civ) 458] , is set aside.

          107. For the same reason, the impugned Nclat judgment
          [Standard Chartered Bank v. Satish Kumar Gupta, 2019
          SCC OnLine NCLAT 388] in holding that claims that may
          exist apart from those decided on merits by the resolution
          professional and by the Adjudicating Authority/Appellate
          Tribunal can now be decided by an appropriate forum in
          terms of Section 60(6) of the Code, also militates against
          the rationale of Section 31 of the Code. A successful
          resolution applicant cannot suddenly be faced with
          "undecided" claims after the resolution plan submitted by
          him has been accepted as this would amount to a hydra
          head popping up which would throw into uncertainty
          amounts payable by a prospective resolution applicant who
          would successfully take over the business of the corporate
          debtor. All claims must be submitted to and decided by the
          resolution professional so that a prospective resolution
          applicant knows exactly what has to be paid in order that it
          may then take over and run the business of the corporate
          debtor. This the successful resolution applicant does on a
          fresh slate, as has been pointed out by us hereinabove. For
          these reasons, Nclat judgment must also be set aside on
          this count.

     15.2. By relying on Satish Kumar Gupta's case, he
          submits that once a resolution plan is approved
          by the Committee of Creditors (COC), it shall be
          binding       on     all      stakeholders,        including
          guarantors, so as to ensure the successful
          resolution applicant starts running the business.
          His   submission       is     that   once    a    successful
          resolution     process        has    taken       place,   the
          successful resolution applicant cannot suddenly
          be    faced   with    undecided       claims      after   the
          resolution plan and in that view of the matter,
          his submission is that the Respondent, having
                                             - 34 -
                                                               NC: 2026:KHC:12015
                                                           CMP No. 243 of 2023


    HC-KAR




                   received certain monies, cannot claim any
                   monies against the Petitioner. It is only the
                   Petitioner who can claim monies from the
                   Respondent. He relies upon the judgment of the
                   Hon'ble         Apex        Court      in     the     case       of
                   Ghanashyam Mishra & Sons (P) Ltd., vs.
                   Edelweiss Asset Reconstruction Co. Ltd.,7
                   more particularly paras 65, 68, 69, 102.1,
                   102.2,        and     102.3,      which      are    reproduced
                   hereunder for easy reference:

                       65. Bare reading of Section 31 of the I&B Code would also
                       make it abundantly clear that once the resolution plan is
                       approved by the adjudicating authority, after it is satisfied,
                       that the resolution plan as approved by CoC meets the
                       requirements as referred to in sub-section (2) of Section
                       30, it shall be binding on the corporate debtor and its
                       employees, members, creditors, guarantors and other
                       stakeholders. Such a provision is necessitated since one of
                       the dominant purposes of the I&B Code is revival of the
                       corporate debtor and to make it a running concern.

                       68. All these details are required to be contained in the
                       information memorandum so that the resolution applicant
                       is aware as to what are the liabilities that he may have to
                       face and provide for a plan, which apart from satisfying a
                       part of such liabilities would also ensure, that the
                       corporate debtor is revived and made a running
                       establishment. The legislative intent of making the
                       resolution plan binding on all the stakeholders after it gets
                       the seal of approval from the adjudicating authority upon
                       its satisfaction, that the resolution plan approved by CoC
                       meets the requirement as referred to in sub-section (2) of
                       Section 30 is that after the approval of the resolution plan,
                       no surprise claims should be flung on the successful
                       resolution applicant. The dominant purpose is that he
                       should start with fresh slate on the basis of the resolution
                       plan approved.

7
    (2021) 9 SCC 657
                              - 35 -
                                             NC: 2026:KHC:12015
                                           CMP No. 243 of 2023


HC-KAR



         69. This aspect has been aptly explained by this Court in
         Essar Steel (India) Ltd. (CoC) [Essar Steel (India) Ltd.
         (CoC) v. Satish Kumar Gupta, (2020) 8 SCC 531 : (2021)
         2 SCC (Civ) 443] : (SCC p. 616, para 107)

         "107. For the same reason, the impugned Nclat judgment
         in Standard Chartered Bank v. Satish Kumar Gupta
         [Standard Chartered Bank v. Satish Kumar Gupta, 2019
         SCC OnLine NCLAT 388] in holding that claims that may
         exist apart from those decided on merits by the resolution
         professional and by the adjudicating authority/Appellate
         Tribunal can now be decided by an appropriate forum in
         terms of Section 60(6) of the Code, also militates against
         the rationale of Section 31 of the Code. A successful
         resolution applicant cannot suddenly be faced with
         "undecided" claims after the resolution plan submitted by
         him has been accepted as this would amount to a hydra
         head popping up which would throw into uncertainty
         amounts payable by a prospective resolution applicant
         who would successfully take over the business of the
         corporate debtor. All claims must be submitted to and
         decided by the resolution professional so that a
         prospective resolution applicant knows exactly what has to
         be paid in order that it may then take over and run the
         business of the corporate debtor. This the successful
         resolution applicant does on a fresh slate, as has been
         pointed out by us hereinabove. For these reasons,

         102. In the result, we answer the questions framed by us
         as under:

         102.1. That once a resolution plan is duly approved by the
         adjudicating authority under sub-section (1) of Section 31,
         the claims as provided in the resolution plan shall stand
         frozen and will be binding on the corporate debtor and its
         employees, members, creditors, including the Central
         Government, any State Government or any local authority,
         guarantors and other stakeholders. On the date of
         approval of resolution plan by the adjudicating authority,
         all such claims, which are not a part of resolution plan,
         shall stand extinguished and no person will be entitled to
         initiate or continue any proceedings in respect to a claim,
         which is not part of the resolution plan.

         102.2. The 2019 Amendment to Section 31 of the I&B
         Code is clarificatory and declaratory in nature and
         therefore will be effective from the date on which the I&B
         Code has come into effect.
                                - 36 -
                                               NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR



          102.3. Consequently all the dues including the statutory
          dues owed to the Central Government, any State
          Government or any local authority, if not part of the
          resolution plan, shall stand extinguished and no
          proceedings in respect of such dues for the period prior to
          the date on which the adjudicating authority grants its
          approval under Section 31 could be continued.

   15.3. By relying on Ghanashyam Mishra's case, he
         submits      that    once      the   resolution    plan    is
         approved by the adjudicating authority after it
         is satisfied that the resolution plan is approved
         by the COC meets the requirement as referred
         to in subsection (2) of section 30, it shall be
         binding      on     the   corporate    debtor      and    his
         employees, members, creditors, guarantors and
         other        stakeholders.            An      information
         memorandum, once submitted, containing all
         the details, the resolution applicant becomes
         aware of what liabilities the resolution applicant
         may have to face and provide a plan. The same
         cannot be subsequently negated by one of the
         creditors,        claiming     any    money       post    the
         resolution plan becoming successful.

   15.4. He relies on the judgment of the Hon'ble Apex
         Court in the case of Gluckrich Capital Pvt.
         Ltd., vs. The State of West Bengal and
                                         - 37 -
                                                         NC: 2026:KHC:12015
                                                       CMP No. 243 of 2023


    HC-KAR




                   Ors.,8 more particularly Paras 5 to 10, which
                   are reproduced hereunder for easy reference:

                    5. It is further submitted that the judgment and order
                    dated January 18, 2023 passed in W.P. (C) (PIL) No. 4 of
                    2023 in the case of Smt. Sudipa Nath v. Union of India*
                    passed by the Tripura High Court has wrongly relied upon
                    the judgment of this Court in the case of Usha
                    Ananthasubramanian v. Union of India** and has
                    erroneously held that section 66 of the IBC cannot be
                    invoked against other persons, entities or organisations
                    with which there was any business transaction by the
                    corporate debtor, but only the persons who were
                    responsible for the conduct of business of the corporate
                    debtor can be proceeded against.

                    6. We have considered the arguments advanced by the
                    learned counsel for the applicant and perused the record.

                    7. In our considered opinion, in the name of seeking a
                    clarification, the endeavour of the applicant herein is to
                    indirectly get over with the judgment and order dated
                    January 18, 2023 in W.P. (C) (PIL) No. 4 of 2023***
                    passed by the Tripura High Court. Such an endeavour, in
                    the guise of a clarification, cannot be permitted.

                    8. We may also observe that the Tripura High Court has
                    rightly relied upon the observations made by this Court in a
                    binding precedent, in Usha

                    * See (2023) 237 Comp Cas 458 (Tripura).

                    ** See (2020) 220 Comp Cas 295 (SC) ; (2020) 4 SCC
                    122.

                    *** See Smt. Sudipa Nath v. Union of India (2023) 237
                    Comp Cas 458 (Tripura).

                    Ananthasubramanian v. Union of India*, which pertains to
                    a matter under section 339(1) of the Companies Act, 2013
                    which is pari materia with section 66 of the IBC. The High
                    Court in the case of Smt. Sudipa Nath v. Union of India**
                    has rightly observed that*** :

                    "That section 66(1) also directed towards making such
                    persons personally liable for such fraudulent trading to

8
    2023 SCC Online SC 1187
                               - 38 -
                                               NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR



         recouping losses incurred thereby and to provide that the
         NCLT can pass order holding such persons liable to make
         such contributions to the assets of the corporate debtor as
         it may deem fit. No power has been conferred on the NCLT
         to pass such orders against other organisations/legal
         entities (other than the corporate debtors) with whom such
         business was carried out against any person responsible in
         such other organisations/legal entities for carrying on
         business with the corporate debtor. For the said purpose,
         the ratio of the judgment of the hon'ble Supreme Court in
         Usha Ananthasubramanian v. Union of India in the context
         of section 339(1) one of the companies Act, 2013 as
         extracted above would clearly apply even in the context of
         section 66(1) of the IBC. Accordingly, an application under
         section 66(1) by the resolution professional would not bar
         any civil action in accordance with law, either at the
         instance of the resolution professional or liquidator or by
         the corporate debtor in its new avatar on a successful CIRP
         for recovery of any dues payable to the corporate debtor by
         such organisation/legal entities. Such legal action is
         independent of section 66(1)."

         9. Learned counsel appearing for the respondents has
         pointed out to us that even the NCLT in other similar
         matters has taken the same view following the judgment of
         this Court in Usha Ananthasubramanian v. Union of India.
         Reference has been made to the order dated February 9,
         2023# passed in an application in C.P. (IB) No. 4258/(MB)
         of 2019.

         10. We are of the considered opinion that in such
         circumstances, it is for the resolution professional or the
         successful resolution applicant, as the case may be, to take
         such civil remedies against third party, for recovery of dues
         payable to the corporate debtor, which may be available in
         law. The remedy against third party, however, is not
         available under section 66 of the IBC, and the civil
         remedies which may be available in law, are independent of
         the said section.

         * See (2020) 220 Comp Cas 295 (SC) ; (2020) 4 SCC 122.

         ** See (2023) 237 Comp Cas 458 (Tripura).

         *** See page 467 of 237 Comp Cas.

         # See Barclays Bank PLC v. Piramal Capital and Housing
         Finance Ltd. (2023) 239 Comp Cas 825 (NCLT).
                                         - 39 -
                                                         NC: 2026:KHC:12015
                                                       CMP No. 243 of 2023


    HC-KAR




        15.5. By referring to Gluckrish Capital's case, his
                    submission is that the Hon'ble Apex Court has
                    categorically come to a conclusion that even
                    after the successful resolution, the successful
                    resolution applicant, as the case may be, could
                    take such civil remedies against a third party
                    for recovery of dues payable by the corporate
                    debtor, which may be available under law.

        15.6. He relies upon the decision of Electrosteel
                    Steel Limited (Now M/s.ESL Steel Limited)
                    vs Ispat Carrier Private Limited9, more
                    particularly, para 29 to 33, 50 and 50.1, which
                    are reproduced hereunder for easy reference:

                    29. In Essar Steel India Ltd. (supra), a three-Judge Bench
                    of this Court examined amongst others the role of
                    resolution applicants, resolution professionals and the
                    committee of creditors constituted under the IBC as well as
                    the jurisdiction of NCLT and NCLAT qua resolution plans
                    approved by the committee of creditors. After an elaborate
                    and exhaustive analysis of various provisions of the IBC,
                    the Bench concluded that a successful resolution applicant
                    cannot suddenly be faced with 'undecided' claims after the
                    resolution plan submitted by him has been accepted. This
                    would amount to a hydra head popping up which would
                    throw into uncertainty amounts payable by a prospective
                    resolution applicant. All claims must be submitted to and
                    decided by the resolution professional so that a prospective
                    resolution applicant knows exactly what has to be paid in
                    order that it may then take over and run the business of
                    corporate debtor. Paragraph 107 of the said decision reads
                    as under:




9
    2025 INSC 525
                               - 40 -
                                                NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR



         107. For the same reason, the impugned NCLAT judgment
         [Standard Chartered Bank v. Satish Kumar Gupta, 2019
         SCC OnLine NCLAT 388] in holding that claims that may
         exist apart from those decided on merits by the resolution
         professional and by the Adjudicating Authority/Appellate
         Tribunal can now be decided by an appropriate forum in
         terms of Section 60(6) of the Code, also militates against
         the rationale of Section 31 of the Code. A successful
         resolution applicant cannot suddenly be faced with
         "undecided" claims after the resolution plan submitted by
         him has been accepted as this would amount to a hydra
         head popping up which would throw into uncertainty
         amounts payable by a prospective resolution applicant who
         would successfully take over the business of the corporate
         debtor. All claims must be submitted to and decided by the
         resolution professional so that a prospective resolution
         applicant knows exactly what has to be paid in order that it
         may then take over and run the business of the corporate
         debtor. This the successful resolution applicant does on a
         fresh slate, as has been pointed out by us hereinabove. For
         these reasons, NCLAT judgment must also be set aside on
         this count.

         30. An important question arose for consideration in
         Ghanshyam Mishra (supra). Again a three-Judge Bench of
         this Court examined a question as to whether any creditor
         including the central government, state government or any
         local authority is bound by the resolution plan once it is
         approved by the adjudicating authority under sub-section
         (1) of Section 31 of IBC? Corollary to the above question
         was the issue as to whether after approval of the resolution
         plan by the adjudicating authority, a creditor including the
         central government, state government or any local
         authority is entitled to initiate any proceeding for recovery
         of any of the dues from the corporate debtor which are not
         a part of the resolution plan approved by the adjudicating
         authority. In that case, the Bench concluded by holding
         that once a resolution plan is duly approved by the
         adjudicating authority under sub-section (1) of Section 31,
         the claims as provided in the resolution plan shall stand
         frozen and will be binding on the corporate debtor and its
         employees, members, creditors, including the central
         government, any state government or any local authority,
         guarantors and other stakeholders. On the date of approval
         of the resolution plan by the adjudicating authority, all such
         claims which are not a part of the resolution plan shall
         stand extinguished and no person will be entitled to initiate
         or continue any proceeding in respect to a claim which is
         not part of the resolution plan. The Bench declared that all
         dues including statutory dues owed to the central
                               - 41 -
                                               NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR



         government, any state government or any local authority if
         not part of the resolution plan shall stand extinguished and
         no proceeding in respect of such dues for the period prior
         to the date on which the adjudicating authority grants its
         approval under Section 31 could be continued. Paragraph
         102 of the aforesaid decision reads thus:

         102 In the result, we answer the questions framed by us as
         under:

          102.1. That once a resolution plan is duly approved by the
         adjudicating authority under sub-section (1) of Section 31,
         the claims as provided in the resolution plan shall stand
         frozen and will be binding on the corporate debtor and its
         employees, members, creditors, including the central
         government, any state government or any local authority,
         guarantors and other stakeholders. On the date of approval
         of resolution plan by the adjudicating authority, all such
         claims, which are not a part of the resolution plan, shall
         stand extinguished and no person will be entitled to initiate
         or continue any proceedings in respect to a claim, which is
         not part of the resolution plan.

          102.3. Consequently all the dues including the statutory
         dues owed to the central government, any state
         government or any local authority, if not part of the
         resolution plan, shall stand extinguished and no
         proceedings in respect of such dues for the period prior to
         the date on which the adjudicating authority grants its
         approval under Section 31 could be continued.

         31. In Ruchi Soya Industries Ltd. (supra), a two-Judge
         Bench of this Court referred to the decision in Ghanshyam
         Mishra (supra) and thereafter declared that on the date on
         which the resolution plan was approved by the NCLT, all
         claims stood frozen and no claim, which is not a part of the
         resolution plan, would survive.

          32. A three-Judge Bench of this Court in Ajay Kumar
         Radheshyam Goenka (supra) held that a creditor has no
         option but to join the process under the IBC. Once the plan
         is approved, it would bind everyone under the sun. The
         making of a claim under the IBC and accepting the same
         and not making any claim will not make any difference in
         the light of Section 31 of IBC. Both the situations will lead
         to Section 31 and the finality and binding value of the
         resolution plan. Paragraph 62 of the said decision is
         extracted hereunder:
                               - 42 -
                                                NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR



         62. Thus, from the aforesaid, it is evident that the creditor
         has no option but to join the process under the IBC. Once
         the plan is approved, it would bind everyone under the sun.
         The making of a claim and accepting whatever share is
         allotted could be termed as an "Involuntary Act" on behalf
         of the creditor. The making of a claim under the IBC and
         accepting the same and not making any claim, will not
         make any difference in light of Section 31 IBC. Both the
         situations will lead to Section 31 and the finality and
         binding value of the resolution plan.

         33. In a recent decision, a two-Judge Bench of this Court
         decided a contempt application in M/s. JSW Steel Ltd.

         Vs. Pratishtha Thakur Haritwal8. Contention of the
         Petitioner was that respondents had wilfully disobeyed the
         judgment of 2025 INSC 401 this Court in Ghanshyam
         Mishra (supra) by issuing demand notices pertaining to the
         period covered by the corporate insolvency resolution
         process. In the above context, the Bench reiterated what
         was held in Ghanshyam Mishra (supra) which has been
         followed in subsequent decisions and thereafter declared
         that all claims which are not part of the resolution plan
         shall stand extinguished. No person will be entitled to
         initiate or continue any proceeding in respect to a claim
         which is not part of the resolution plan. Though the Bench
         did not take any action for contempt in view of the
         unconditional    apology   made     by    the   respondents
         nonetheless the Bench reiterated the proposition laid down
         in Ghanshyam Mishra (supra) clarifying that even if any
         stakeholder is not a party to the proceedings before the
         NCLT and if such stakeholder does not raise its claim before
         the interim resolution professional/resolution professional,
         the resolution plan as approved by the NCLT would still be
         binding on him.

         50. In so far the second and third issues are concerned, it
         is by now well settled that once a resolution plan is duly
         approved by the adjudicating authority under sub-section
         (1) of Section 31, all claims which are not part of the
         resolution plan shall stand extinguished and no person will
         be entitled to initiate or continue any proceeding in respect
         to a claim which is not part of the resolution plan. In fact,
         this Court in Essar Steel India Ltd. (supra) had categorically
         declared that a successful resolution applicant cannot be
         faced with undecided claims after the resolution plan is
         accepted. Otherwise, this would amount to a hydra head
         popping up which would throw into uncertainty the amount
         payable by the resolution applicant. In so far the resolution
         plan is concerned, the resolution professional, the
                                 - 43 -
                                                  NC: 2026:KHC:12015
                                                CMP No. 243 of 2023


HC-KAR



          committee of creditors and the adjudicating authority noted
          about the claim lodged by the Respondent in the arbitration
          proceeding. However, the Respondent was not included in
          the top 30 operational creditors whose claims were settled
          at nil. This can only mean that the three authorities
          conducting the corporate insolvency resolution process did
          not deem it appropriate to include the Respondent in the
          top 30 operational creditors. If the claims of the top 30
          operational creditors were settled at nil, it goes without
          saying that the claim of the Respondent could not be
          placed higher than the said top 30 operational creditors.
          Moreover, the resolution plan itself provides that all claims
          covered by any suit, cause of action, arbitration etc. shall
          be settled at nil. Therefore, it is crystal clear that in so far
          claim of the Respondent is concerned, the same would be
          treated as nil at par with the claims of the top 30
          operational creditors.

          50.1. Lifting of the moratorium does not mean that the
          claim    of   the   Respondent      would     stand    revived
          notwithstanding approval of the resolution plan by the
          adjudicating authority. Moratorium is intended to ensure
          that no further demands are raised or adjudicated upon
          during the corporate insolvency resolution process so that
          the process can be proceeded with and concluded without
          further complications. View taken by the High Court cannot
          be accepted in the light of the clear cut provisions of the
          IBC as well as the law laid down by this Court. In view of
          the resolution plan, as approved, the claim of the
          Respondent stood extinguished. Therefore, the Facilitation
          Council did not have the jurisdiction to arbitrate on the said
          claim. Since the award was passed without jurisdiction, the
          same could be assailed in a proceeding under Section 47
          CPC. View taken by the High Court that because the
          appellant did not challenge the award under Section 34 of
          the 1996 Act, therefore, it was precluded from objecting to
          execution of the award at the stage of Section 47 of CPC is
          wholly unsustainable.




     15.7. By relying on Electrosteel's case, he submits
          that once the resolution plan is completed, no
          claim can be made by the creditor.
                                               - 44 -
                                                                  NC: 2026:KHC:12015
                                                               CMP No. 243 of 2023


 HC-KAR




           15.8. He relies upon the decision of the National
                   Company            Law      Tribunal,        Jaipur     Bench,   in
                   M/s.Indus Container Lines Pvt. Ltd. vs
                   Jadoun          International              Pvt.      Ltd.,10   more
                   particularly paras 1, 14 to 16, which are
                   reproduced hereunder for easy reference:

                     1. The present application bearing IA No. 231/JPR/2019
                     was filed by the Resolution Professional/Applicant under
                     Section 60(5) read with Section 20 of the Insolvency and
                     Bankruptcy Code (IBC/Code) seeking necessary directions
                     against Respondent No. 2, namely, M/s Kanak Murbles &
                     Granites Pvt Ltd. i.e, the Respondent No. 2 be directed to
                     pay the outstanding amount of Rs. 14,55,229/- due to the
                     Corporate Debtor.

                     14. The Resolution Professional in the present matter had
                     approached this forum for recovery of debt which is
                     allegedly owed by the Respondent No. 2 to the Corporate
                     Debtor whereas it has forgotten the underlying principle
                     which enunciates that this is not a debt recovery forum.
                     There is no doubt that the Resolution Professional has
                     ampie powers to proceed and protect the debts of the
                     Corporate Debtor, but it cannot do so by merely filing an
                     Application under Section 60(5) of the Code in the pending
                     CIRP of the Corporate Debtor. The Hon'ble Supreme Court
                     in the matter of Gluckrich Capital Pvt. Ltd. Vs. The State of
                     West Bengal & Ors., on 19.05.2023 held:

                     "We are of the considered opinion that in such
                     circumstances, it is for the Resolution Professional or the
                     successful resolution applicant, as the case may be, to take
                     such civil remedies against third party, for recovery of dues
                     payable to corporate debtor which may be available in law.
                     The remedy against third party. however, is not available
                     under Section 66 of IBC, and the civil remedies which may
                     be available in law, are independent of the said Section.

                     15. The Applicant has attached a list of invoices as pending
                     payment against the Respondent No. 2. The Respondent
                     No. 2 has challenged the debt on the ground that the said
                     amount was set-off against the claim of the Respondent

10
     IA (IBC) No.359/jpr/2019 in IB No.707(p\PB)/2018 dated 11.8.2023
                               - 45 -
                                               NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR



         No. 2 due from the proprietorship firm Jagannath Marbles
         and Granites, which is managed by the erstwhile director of
         the Corporate Debtor and the said proprietorship firm in
         turn owes certain debt to the Respondent No. 2 Company.

         16. We are not divulging into the merits of the case which
         has been presented by both the parties. While the
         Applicant at the time of filing of the Application, with the
         intention to protect the assets of the Corporate Debtor,
         approached this Authority, the recovery prayed for cannot
         be granted. We cannot divert from the principles and ratio
         which has evolved in pursuance to the IBC over a period of
         time. The Adjudicating Authority does not have the
         jurisdiction to allow the Application filed by the Resolution
         Professional. The Successful Resolution Applicant is at
         liberty to proceed against its debtors by filing appropriate
         application with the competent Court of law and for the
         purpose of the same, the period of this Application shall be
         excluded from limitation.




   15.9. By relying on the Indus Container case, his
         submission is that recovery of monies in the
         insolvency proceedings cannot be granted by
         filing an application under section 60 (5) of the
         IBC. The successful resolution applicant would
         be at liberty to proceed against his debtors by
         filing   an   appropriate       application       with    the
         competent Court. Thus, he submits that the
         right of the successful resolution company, that
         is, the Petitioner, to recover monies continues
         even after the completion of the CIRP process,
         which has now been exercised by the Petitioner
         and cannot be negated by the Respondent.
                                  - 46 -
                                                     NC: 2026:KHC:12015
                                                  CMP No. 243 of 2023


HC-KAR




16.    Sri. Dhyan Chinnappa, learned senior counsel in sur-
       rejoinder, submits that:

      16.1. Satish Kumar Gupta's case is not applicable
            since it did not deal with the situation where
            the corporate debtor, like the Petitioner, had not
            asserted      any     counterclaims         or     recoveries
            against a creditor, like the Respondent, whose
            claim stood admitted, crystallised and settled
            during the CIRP. The judgment not having
            determined if the claim of the creditor, that is,
            the Petitioner, survives and only having dealt
            with   the     claim       of   the      debtor,    like   the
            Respondent,         that      decision    would      not   be
            applicable. The Respondent's claim has been
            admitted in full, no counterclaim has been
            recorded, and such a situation has not been
            dealt with.

      16.2. Insofar as Ghanashyam Mishra's case, he
            again submits that that decision also addressed
            only one side of the equation. When there were
            claims against the corporate debtor, the claims
            of the corporate creditor not been dealt with,
            that decision is inapplicable.
                                 - 47 -
                                                   NC: 2026:KHC:12015
                                                  CMP No. 243 of 2023


HC-KAR




   16.3. Insofar    as   Gluckrich            Capital's     case,        his
         submission is that was a case where the
         statutory authorities' rights were extinguished.
         Since the issue before the Court was whether
         government         claims        could    be   pursued         post
         approval of the resolution plan.

   16.4. As regards Electrosteel, he submits that that
         was a case arising out of an execution of an
         arbitral award in favour of an operational
         creditor and in that background, the Hon'ble
         Apex Court held that the claims of the creditors
         stood     extinguished           upon     approval       of     the
         resolution plan and that the arbitral award
         could not be executed post-CIRP.

   16.5. On the basis of the above submissions, he
         submits     that    the         resolution     process        being
         completed, the claims of the Respondent having
         been considered by resolution professional and
         payments made would be deemed to have
         taken into account, the claims of the Petitioner
         against the Respondent and as such, after the
         resolution process is completed, the Petitioner
         cannot      initiate        proceedings         once          again
         inasmuch as the Respondent has been forced to
                             - 48 -
                                            NC: 2026:KHC:12015
                                           CMP No. 243 of 2023


HC-KAR




           take a haircut on account of statutory provision
           of a sum of Rs.99.29 paise per rupee and
           cannot be now mulcted with further claims of
           the Petitioner without the Respondent having a
           recourse to raise a claim for the balance
           amounts.

17.   Heard Sri Pradeep Naik, learned counsel appearing
      for the Petitioner and Sri Dhyan Chinnappa, learned
      senior   counsel   appearing   for    the   Respondent.
      Perused papers.

18.   Upon hearing the learned counsel for the parties,
      perusing the pleadings and documents placed on
      record, and having regard to the statutory scheme
      under the Arbitration and Conciliation Act, 1996 and
      the Insolvency and Bankruptcy Code, 2016, the
      following questions arise for consideration:

      i.   Whether Clause 19.13 of the Conditions of
           Contract dated 09.07.2018 constitutes a
           valid arbitration agreement within the
           meaning of Section 7 of the Arbitration
           and Conciliation Act, 1996. If so, whether
           such   arbitration   agreement     survives
           termination of the underlying contract and
           continues to subsist notwithstanding the
           approval of the Resolution Plan under
           Section 31(1) of the Insolvency and
           Bankruptcy Code, 2016?
                            - 49 -
                                       NC: 2026:KHC:12015
                                      CMP No. 243 of 2023


HC-KAR




     ii.    What is the scope of jurisdiction of this
            Court under Section 11 of the Arbitration
            and Conciliation Act, 1996. In particular,
            whether in view of Section 11(6-A), this
            Court is confined to a prima facie
            examination of the existence of an
            arbitration agreement, or whether it is
            competent     to    examine      the    legal
            consequences flowing from the approval of
            a Resolution Plan under Section 31 of the
            Insolvency and Bankruptcy Code, 2016,
            including the applicability and effect of the
            "Clean Slate" doctrine?

     iii.   What is the effect of approval of the
            Resolution Plan under Section 31(1) of the
            Insolvency and Bankruptcy Code, 2016 on
            the claims sought to be raised in the
            present proceedings. Whether, upon such
            approval, all claims not forming part of the
            Resolution Plan stand extinguished in their
            entirety, including claims of the corporate
            debtor against third parties; or whether
            such extinguishment operates only in
            respect of claims against the corporate
            debtor,     leaving   intact   independent
            remedies of the corporate debtor against
            its counterparties?

     iv.    Whether, having regard to the initiation
            and    completion   of   the    Corporate
            Insolvency   Resolution    Process,   the
            submission and adjudication of claims
            before the Resolution Professional, and
            the implementation of the approved
            Resolution Plan without any express
            reservation of rights, the disputes now
            sought to be raised by the Petitioner
                             - 50 -
                                        NC: 2026:KHC:12015
                                       CMP No. 243 of 2023


HC-KAR




             stands extinguished by operation of law,
             or amount to accord and satisfaction,
             waiver or estoppel, or whether they
             constitute live and arbitrable disputes
             capable of being referred to arbitration?

      v.     What is the interplay between the doctrine
             of competence-competence under Section
             16 of the Arbitration and Conciliation Act,
             1996 and the statutory finality attached to
             an approved Resolution Plan under Section
             31 of the Insolvency and Bankruptcy Code,
             2016. Specifically, whether upon a prima
             facie arbitration agreement being shown,
             all objections ought to be left to the
             Arbitral Tribunal; or whether the statutory
             consequences      of   approval    of   the
             Resolution Plan constitute a threshold
             jurisdictional bar which this Court is
             required to examine at the stage of
             Section 11?

      vi.    Whether any live and subsisting arbitrable
             dispute survives between the parties so as
             to warrant exercise of jurisdiction under
             Section 11(6) of the Arbitration and
             Conciliation Act, 1996, and consequently,
             whether the present petition deserves to
             be allowed by appointment of a Sole
             Arbitrator or dismissed for want of a
             subsisting arbitrable claim or enforceable
             arbitration agreement.

      vii.   What Order?



19.   I answer the above points as follows:
                                 - 51 -
                                                NC: 2026:KHC:12015
                                           CMP No. 243 of 2023


HC-KAR




20.    Answer to Point No.(i): Whether Clause 19.13
       of the Conditions of Contract dated 09.07.2018
       constitutes a valid arbitration agreement within
       the meaning of Section 7 of the Arbitration and
       Conciliation Act, 1996. If so, whether such an
       arbitration agreement survives termination of
       the underlying contract and continues to
       subsist notwithstanding the approval of the
       Resolution Plan under Section 31(1) of the
       Insolvency and Bankruptcy Code, 2016?



      20.1. Sri Pradeep Naik, learned counsel appearing for
            the Petitioner, submits that the scope of Section
            11 of A&C Act is extremely narrow and is
            limited   to   determining,     prima      facie,   the
            existence of an arbitration agreement. His
            contention     is    that    once     an    arbitration
            agreement is placed before the Section 11
            Court, the Section 11 Court should appoint an
            arbitrator and refer the parties for adjudication
            by the arbitrator. None of the disputed aspects
            ought to be considered by this Court.

      20.2. Learned counsel submits that Clause 19.13 of
            the Conditions of Contract dated 09.07.2018 is
            an arbitration clause that satisfies all the
            requirements of Section 7 of the Act. The said
            clause is in writing, it is part of the contract
            between the parties, it provides for reference of
                              - 52 -
                                               NC: 2026:KHC:12015
                                           CMP No. 243 of 2023


HC-KAR




         disputes to arbitration by a Sole Arbitrator
         appointed by the Employer, it specifies that the
         arbitration proceedings shall be conducted at
         Bangalore, and it expressly refers to the A&C
         Act. The existence of Clause 19.13 is not
         disputed by the Respondent. On that basis, he
         submits that the existence of an arbitration
         agreement     has      been     established       by   the
         Petitioner.

   20.3. By relying on the decision of the Hon'ble Apex
         Court in SBI General Insurance vs Krish
         Spinning,     he      submits        that   the    judicial
         interference under the A&C Act is limited,
         confined to the examination of the existence of
         an arbitration agreement. The said examination
         is also a restrictive examination only for the
         purpose of weeding out cases where there are
         no    arbitration       agreements.         His    further
         submission is that it is the arbitral tribunal that
         has to rule on the issue of the existence of the
         arbitration   agreement         by     considering     the
         contentions    taken          after     evidence       and
         arguments     advanced.        The     validity   of   the
         arbitration agreement would have to be decided
                            - 53 -
                                             NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR




         by the arbitrator and not by the Section 11
         Court.

   20.4. Placing reliance on In Re: Interplay between
         Arbitration       Agreements              under      the
         Arbitration and Conciliation Act 1996 and
         the Indian Stamp Act, 1899, his submission
         is that the scope of reference under Section 11
         is confined to the examination of the existence
         of an arbitration agreement, which is only a
         prima facie determination. The referral courts
         only need to consider one aspect to determine
         the existence of the arbitration agreement,
         namely,      whether       the   underlying      contract
         contains     an   arbitration      agreement       which
         provides for arbitration pertaining to disputes
         that have arisen between the parties to the
         agreement.

   20.5. He further relies upon Duro Felguera S.A. vs
         Gangavaram Port Ltd. and submits that after
         the amendment made to Section 11 in 2015 by
         inserting Section 6-A, an appointment of an
         arbitrator     would        have     to     be     made
         notwithstanding any judgment, decree or order
         of any court by confining the examination to
                           - 54 -
                                             NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR




         the existence of an arbitration agreement. After
         the amendment, all that the courts need to see
         is whether an arbitration agreement exists and
         nothing more, nothing less.

   20.6. He    additionally        relies   upon       Demerara
         Distilleries (P) Ltd. vs Demerara Distillers
         Ltd., and submits that whether the disputes are
         arbitrable, premature or not, would not merit
         serious   consideration       in   proceedings   under
         Section 11. Once there was an arbitration
         clause in the agreement, the matter would have
         to be referred to arbitration.

   20.7. By placing relaince on Mphasis Limited vs
         Strategic     Outsourcing          Services     Private
         Limited he submits that a Coordinate Bench of
         this Court has held that once the agreement is
         admitted, the arbitration clause therein also
         having been admitted, any other objection
         would have to be raised under Section 16 of the
         A&C    Act    which       cannot    be    examined    in
         proceedings    under        Section      11   which   is
         summary proceedings.

   20.8. In rejoinder, learned counsel for the Petitioner
         submits that the arbitration agreement being
                                - 55 -
                                                 NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR




         separate and independent from the underlying
         substantive contract in which it is contained,
         continues to remain in existence even after the
         original contract stands discharged. He relies
         upon Krish Spinning, wherein the Hon'ble
         Apex      Court    has     held    that    the   arbitration
         agreement, being separate and independent
         from      the     underlying      substantive      contract,
         continues to remain in existence even after the
         original contract stands discharged by accord
         and satisfaction.

   20.9. Sri Dhyan Chinnappa, learned senior counsel
         appearing for the Respondent, submits that the
         petition suffers from suppressio veri, suggestio
         falsi.

   20.10. His primary contention is that there is no valid
         enforceable arbitration agreement subsisting
         between the parties in view of the approval of
         the      Resolution      Plan     and     the    consequent
         operation of the Clean Slate doctrine under
         Section 31 of the Insolvency and Bankruptcy
         Code, 2016 (hereinafter referred to as the
         IBC). His submission is that once the CIRP
         process has been commenced and completed,
                             - 56 -
                                           NC: 2026:KHC:12015
                                          CMP No. 243 of 2023


HC-KAR




         the Clean Slate doctrine would apply inasmuch
         as neither the creditor nor the debtor of the
         company undergoing CIRP proceedings can
         make any claim against each other.

   20.11. Learned senior counsel further submits that the
         Respondent          had          terminated        the
         contract/agreement on 25.02.2020. The CIRP
         of the Petitioner commenced on 17.12.2019.
         The Respondent submitted its proof of claim to
         the Resolution Professional on 11.03.2020. The
         RP had accepted the entire claim submitted by
         the Respondent and quantified the amount
         payable by the Petitioner to the Respondent at
         Rs.12,26,30,840/-. The Resolution Plan was
         approved on 05.04.2022. As per the Resolution
         Plan, the operational creditors would be paid
         0.71% of the amount claimed. Accordingly, the
         Respondent received only 0.71 paise for every
         one rupee receivable. His submission is that if
         the   Petitioner   were     to   continue   with   the
         arbitration process only in respect of its own
         claim, after the Respondent having taken a
         haircut of 99.29 paise per rupee, this would
         amount to double jeopardy.
                               - 57 -
                                               NC: 2026:KHC:12015
                                           CMP No. 243 of 2023


HC-KAR




   20.12. Learned senior counsel refers to Section 31 of
         the IBC and submits that the said provision
         does not      preserve, revive         or reserve       any
         contractual rights or action in favour of the
         Petitioner against the Respondent, nor does it
         provide     for    continuation       of   a   terminated
         contract or the arbitration clause contained
         therein. His submission is that all the aspects
         are deemed to have been dealt with by the RP
         during the CIRP process.

   20.13. Learned    senior      counsel   submits       that     the
         decisions     in    Krish     Spinning         and     Duro
         Felguera would not be applicable to these facts
         since they are wholly distinguishable. In those
         matters, what was considered was with respect
         to a subsisting arbitration agreement and in
         that background, what was seen was whether,
         prima facie, the existence of the arbitration
         agreement was established. Those decisions did
         not deal with a situation where the very
         contract      and       arbitration        clause      stood
         extinguished by operation of law under a
         statutory insolvency regime on approval of the
         Resolution Plan under Section 31 of the IBC. His
         submission is that there is a distinction between
                              - 58 -
                                                NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR




         the extinguishment of the contract by way of a
         statute and the termination of an agreement by
         the parties.

   20.14. Insofar as accord and satisfaction, learned
         senior counsel submits that Krish Spinning
         dealt with accord and satisfaction between the
         parties inter se, and not according to the
         satisfaction decided by a Court like the NCLT on
         the basis of the recommendation made by the
         RP. The RP, having considered all the dues by
         both parties, has balanced the amounts due
         and     paid     0.71   paise        per   rupee   to   the
         Respondent, which is deemed to have been
         made after taking into consideration all the
         dues of the Respondent to the Petitioner.

   20.15. Insofar    as    Demerara           and     Mphasis,   his
         submission is that those judgments are not
         relevant to the present dispute since in the
         present matter, the underlying contract has
         stood      terminated        after   being    extinguished
         under an approved Resolution Plan.

   20.16. In sur-rejoinder, learned senior counsel submits
         that the Clean Slate doctrine would either have
         to apply to both parties in its entirety or not at
                                - 59 -
                                                NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR




         all. There cannot be a selective application of
         the Clean Slate doctrine only to the creditor.
         Such an anomalous situation would lead to the
         Respondent's claim being wiped out, but the
         Petitioner's claim continuing, which is not the
         purpose and object of the resolution process.

   20.17. The first question that this Court is called upon
         to address is whether Clause 19.13 of the
         Conditions       of    Contract      dated      09.07.2018
         constitutes a valid arbitration agreement within
         the meaning of Section 7 of the Act. Section 7
         of the Arbitration and Conciliation Act, 1996
         reads as follows:

          7. Arbitration agreement.--(1) In this Part, "arbitration
          agreement" means an agreement by the parties to submit
          to arbitration all or certain disputes which have arisen or
          which may arise between them in respect of a defined legal
          relationship, whether contractual or not.

          (2) An arbitration agreement may be in the form of an
          arbitration clause in a contract or in the form of a separate
          agreement.

          (3) An arbitration agreement shall be in writing.

          (4) An arbitration agreement is in writing if it is contained
          in--

          (a) a document signed by the parties;

          (b) an exchange of letters, telex, telegrams or other means
          of telecommunication including communication through
          electronic means which provide a record of the agreement;
          or
                                 - 60 -
                                                   NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR



          (c) an exchange of statements of claim and defence in
          which the existence of the agreement is alleged by one
          party and not denied by the other.

          (5) The reference in a contract to a document containing an
          arbitration clause constitutes an arbitration agreement if
          the contract is in writing and the reference is such as to
          make that arbitration clause part of the contract.

   20.18. On a plain reading of Section 7, an arbitration
         agreement          must         satisfy     the      following
         requirements: (a) it must be an agreement by
         the parties to submit disputes to arbitration;
         (b) the disputes must arise in respect of a
         defined legal relationship, whether contractual
         or not; (c) the agreement must be in writing;
         and (d) it may be in the form of an arbitration
         clause in a contract or a separate agreement.

   20.19. Clause 19.13 of the Conditions of Contract,
         which is the arbitration clause in question, is
         reproduced hereunder for ease of reference:

         19.13. ARBITRATION & RELATED ISSUES

         The Parties shall attempt to settle any dispute or differences
         in relation to or arising out of or touching this Works
         Contract or the validity, interpretation, construction,
         performance breach or enforceability of this Works Contract
         (collectively Disputes), by way of negotiation. To this end,
         each of the Parties shall use its reasonable endeavors to
         consult or negotiate with the other party in good faith and in
         recognising the Parties mutual interests and attempt to
         reach a just and equitable settlement satisfactory to both
         parties. If the parties have not settled the Dispute by
         negotiation within 30(Thirty) days from the date on which
         negotiation are initiated, the Disputes, if not solved /settled,
         shall be referred to, and finally resolved by Arbitration by
                                 - 61 -
                                                    NC: 2026:KHC:12015
                                                 CMP No. 243 of 2023


HC-KAR



           the Sole Arbitrator appointed by the Employer. The
           Arbitration proceedings shall be handled & construed as per
           the Indian Contracts Act 1872 and the Arbitration and
           Conciliation Act, 1996 and Rules and amendments made
           there under.

           The arbitration proceedings shall be conducted at Bangalore.

           The prevailing party in the Arbitration conducted hereunder
           shall be entitled to recover from the other party (as part of
           the arbitral award or order) its attorney's fees and other
           costs.




   20.20. On a careful reading of Clause 19.13, this Court
           finds that:

         20.20.1. The clause provides for submission of
                   disputes to arbitration. It states that
                   disputes, if not settled by negotiation
                   within 30 days, "shall be referred to, and
                   finally resolved by Arbitration by the Sole
                   Arbitrator appointed by the Employer."
                   This    satisfies       the   requirement      under
                   Section 7(1) that there be an agreement
                   to submit disputes to arbitration.

         20.20.2. The disputes contemplated are those "in
                   relation to or arising out of or touching
                   this    Works         Contract    or   the   validity,
                   interpretation, construction, performance
                   breach or enforceability of this Works
                               - 62 -
                                                 NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR




                  Contract." This relates to a defined legal
                  relationship,        namely,    the    contractual
                  relationship under the Works Contract.
                  This   satisfies       the     requirement    that
                  disputes arise in respect of a defined
                  legal relationship.

         20.20.3. The clause is contained in the Conditions
                  of Contract dated 09.07.2018, which is a
                  written document executed between the
                  parties. This satisfies the requirement
                  under Section 7(3) that the arbitration
                  agreement be in writing, and under
                  Section 7(2) read with Section 7(4)(a)
                  that it is contained in a document.

         20.20.4. The clause further specifies the seat of
                  arbitration     as     Bangalore      and   makes
                  express reference to the Arbitration and
                  Conciliation Act, 1996.

   20.21. It is pertinent to note that the Respondent does
           not dispute the existence of Clause 19.13 in the
           Conditions    of     Contract.      The      Respondent's
           objection is not that there is no arbitration
           clause, but that the arbitration clause has
           ceased to be enforceable on account of the
                                 - 63 -
                                                  NC: 2026:KHC:12015
                                                 CMP No. 243 of 2023


HC-KAR




          completion       of   the       CIRP    process    and    the
          approval of the Resolution Plan. This is a
          significant distinction. The existence of the
          arbitration      clause,          on    a    prima       facie
          examination, is clearly established.

   20.22. The next limb of this Point requires this Court to
          examine whether the arbitration agreement
          survives the termination of the underlying
          contract        and            continues     to      subsist
          notwithstanding the approval of the Resolution
          Plan under Section 31(1) of the IBC.

   20.23. The doctrine of separability of the arbitration
          clause from the underlying contract is a well-
          established principle. The Hon'ble Apex Court in
          SBI General Insurance vs Krish Spinning
          has categorically held at Para 118 that:

          118. The dispute pertaining to the "accord and satisfaction" of
          claims is not one which attacks or questions the existence of
          the arbitration agreement in any way. As held by us in the
          preceding parts of this judgment, the arbitration agreement,
          being separate and independent from the underlying
          substantive contract in which it is contained, continues to
          remain in existence even after the original contract stands
          discharged by "accord and satisfaction".




   20.24. The principle emanating from Krish Spinning
          is clear: the arbitration agreement is separate
                               - 64 -
                                                  NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR




         and       independent          from       the        underlying
         substantive contract. It continues to remain in
         existence even after the original contract stands
         discharged. The rationale behind this principle
         is     that   the   arbitration     agreement          has    an
         autonomous existence, and its survival does not
         depend on the continued subsistence of the
         underlying contract. This is the doctrine of
         separability, which is recognised in Section
         16(1)(a) of the Act, which provides that an
         arbitration clause which forms part of a contract
         shall be treated as an agreement independent
         of the other terms of the contract.

   20.25. The     Respondent's         contention        is   that    the
         contract having been terminated on 25.02.2020
         and the CIRP process having been completed
         with the approval of the Resolution Plan, the
         arbitration clause has ceased to exist. However,
         this    contention     confuses       two       distinct    legal
         concepts: (a) the termination of the underlying
         contract, and (b) the continued existence of the
         arbitration agreement. The termination of the
         contract does not ipso facto terminate the
         arbitration clause contained therein. As held in
         Krish         Spinning        (supra),     the       arbitration
                               - 65 -
                                              NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR




         agreement      survives       the    discharge     of     the
         contract.

   20.26. As regards the impact of the approval of the
         Resolution Plan on the arbitration agreement,
         this Court notes that Section 31 of the IBC
         deals with the approval of the Resolution Plan
         and its binding nature on the corporate debtor,
         its employees, members, creditors, guarantors
         and other stakeholders. However, Section 31
         does     not        expressly       provide      for      the
         extinguishment of arbitration agreements. The
         extinguishment, if any, is of claims and not of
         the arbitration agreement per se. There is a
         distinction between the extinguishment of a
         claim and the extinguishment of the mechanism
         (i.e., the arbitration agreement) by which a
         claim may be adjudicated.

   20.27. The Respondent's submission that the decisions
         in Krish Spinning and Duro Felguera are
         distinguishable is noted. Learned senior counsel
         argues      that     those      decisions     dealt      with
         subsisting arbitration agreements and not with
         situations         where      the     contract          stood
         extinguished by operation of law. This Court,
                               - 66 -
                                                    NC: 2026:KHC:12015
                                                CMP No. 243 of 2023


HC-KAR




         however, finds that the principle of separability
         is of universal application. Whether the contract
         is    terminated     by        the     parties      or     stands
         extinguished by operation of law, the arbitration
         clause,     being    an        autonomous           agreement,
         retains its independent existence. The doctrine
         of separability does not carve out any exception
         for statutory extinguishment of the underlying
         contract.

   20.28. In In Re: Interplay between Arbitration
         Agreements, at Para 165, the Hon'ble Apex
         Court has held that the legislature confined the
         scope of reference under Section 11(6-A) to the
         examination of the existence of an arbitration
         agreement,      and           the    use      of    the     term
         "examination" itself connotes that the scope of
         the    power    is     limited        to    a      prima    facie
         determination. The requirement of "existence"
         draws effect from Section 7 of the Act. In Duro
         Felguera (supra), the Hon'ble Apex Court has
         held that the referral courts only need to
         consider one aspect: whether the underlying
         contract    contains          an    arbitration     agreement
         which provides for arbitration pertaining to the
         disputes which have arisen between the parties.
                                - 67 -
                                                NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR




   20.29. Applying the above principles to the facts of the
         present case, this Court finds, on a prima facie
         examination, that Clause 19.13 constitutes a
         valid arbitration agreement within the meaning
         of Section 7 of the Act. The clause satisfies all
         the formal requirements of a valid arbitration
         agreement. As regards its survival, the doctrine
         of    separability,       as   enunciated        in     Krish
         Spinning       (supra),        mandates          that        the
         arbitration    agreement         continues        to       exist
         independent of the underlying contract. The
         termination of the contract and the approval of
         the    Resolution      Plan    do     not,   prima         facie,
         extinguish the arbitration agreement.

   20.30. Insofar as the decisions relied upon by the
         Respondent are concerned, the Respondent has
         primarily sought to distinguish the decisions
         relied upon by the Petitioner rather than placing
         reliance upon any independent authority to
         support the proposition that an arbitration
         clause stands automatically extinguished upon
         approval of a Resolution Plan. No authority has
         been    placed      before     this     Court,        by     the
         Respondent, which holds that Section 31 of the
         IBC expressly or impliedly extinguishes an
                                   - 68 -
                                                 NC: 2026:KHC:12015
                                                CMP No. 243 of 2023


HC-KAR




            arbitration agreement. The extinguishment, if
            at all, is of claims, and not of the arbitration
            agreement as a dispute resolution mechanism.

      20.31. Accordingly,     I      answer     Point    No.(i)   by
            holding        that      Clause      19.13     of     the
            Conditions of Contract dated 09.07.2018
            constitutes a valid arbitration agreement
            within the meaning of Section 7 of the Act,
            and the said arbitration agreement, by
            virtue    of    the      doctrine    of   separability,
            survives the termination of the underlying
            contract and continues to subsist, prima
            facie, notwithstanding the approval of the
            Resolution Plan under Section 31(1) of the
            IBC.



21.    Answer to Point No.(ii): What is the scope of
       jurisdiction of this Court under Section 11 of
       the Arbitration and Conciliation Act, 1996. In
       particular, whether in view of Section 11(6-A),
       this Court is confined to a prima facie
       examination of the existence of an arbitration
       agreement, or whether it is competent to
       examine the legal consequences flowing from
       the approval of a Resolution Plan under Section
       31 of the Insolvency and Bankruptcy Code,
       2016, including the applicability and effect of
       the "Clean Slate" doctrine?
                               - 69 -
                                                   NC: 2026:KHC:12015
                                                CMP No. 243 of 2023


HC-KAR




   21.1. Sri Pradeep Naik, learned counsel for the
         Petitioner,       submits       that       the   scope     of
         examination under Section 11 is extremely
         narrow and is confined to the prima facie
         existence of an arbitration agreement. He relies
         upon Section 11(6-A), which was introduced by
         the 2015 Amendment and provides that the
         High Court, while considering an application
         under     sub-section         (4),   (5)    or   (6),   shall,
         notwithstanding any judgment, decree or order
         of any court, confine to the examination of the
         existence of an arbitration agreement. The
         provision is extracted hereunder:

         Section 11(6-A). The Supreme Court or, as the case may
         be, the High Court, while considering any application under
         sub-section (4) or sub-section (5) or sub-section (6), shall,
         notwithstanding any judgment, decree or order of any court,
         confine to the examination of the existence of an arbitration
         agreement.


   21.2. Learned counsel relies upon Krish Spinning
         (supra), where at Para 117, the Hon'ble Apex
         Court observed: "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,
                              - 70 -
                                                NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR




         and nothing else." His submission is that the
         words     "and    nothing      else"     are    of   critical
         importance and conclusively determine that this
         Court cannot venture into examining the legal
         consequences of the Resolution Plan or the
         applicability of the Clean Slate doctrine.

   21.3. Learned counsel further relies upon Interplay
         between Arbitration Agreements (supra),
         and Duro Felguera (supra), to reiterate that
         after the 2015 Amendment, the courts need to
         see only whether an arbitration agreement
         exists,   nothing      more,        nothing     less.   The
         legislative policy and purpose is essentially to
         minimise the Court's intervention at the stage
         of appointing the arbitrator.

   21.4. Learned counsel further relies upon Demerara
         Distilleries (supra), to submit that objections
         regarding     disputes        not     being     arbitrable,
         proceedings      being       premature,        and   similar
         contentions      would       not    merit     any    serious
         consideration at the Section 11 stage. He also
         relies upon Mphasis Limited (supra), where a
         Coordinate Bench of this Court held that once
         the agreement is admitted and the arbitration
                              - 71 -
                                           NC: 2026:KHC:12015
                                         CMP No. 243 of 2023


HC-KAR




         clause therein is also admitted, any other
         objection would have to be raised under Section
         16 of the Act, which cannot be examined in
         summary proceedings under Section 11.

   21.5. Sri Dhyan Chinnappa, learned senior counsel
         for the Respondent, submits that the decisions
         relied upon by the Petitioner cannot be read as
         laying down an absolute rule that this Court is
         prohibited from examining any aspect beyond
         the bare existence of an arbitration clause. His
         submission is that where the very foundation of
         the   contractual      relationship,   including   the
         arbitration clause, has been extinguished by
         operation of a statute, namely, the IBC, the
         question is no longer merely about the formal
         existence of the arbitration agreement, but
         about    whether      any    enforceable   arbitration
         agreement continues to subsist at all.

   21.6. Learned senior counsel submits that the Clean
         Slate doctrine, which flows from Section 31 of
         the IBC as interpreted by the Hon'ble Apex
         Court,   is   a   statutory    consequence    of   the
         approval of the Resolution Plan. It is not a
         contractual defence like accord and satisfaction
                                 - 72 -
                                                   NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR




         or waiver. When a statute extinguishes all rights
         and     liabilities,    the     question      whether    the
         arbitration clause survives is itself a question
         that goes to the existence of the arbitration
         agreement.

   21.7. His submission is that Krish Spinning dealt
         with the aspect of accord and satisfaction
         between private parties, and the Court held
         that such a question, being a mixed question of
         law and fact, should be left to the arbitral
         tribunal. However, the present case does not
         involve mere contractual accord and satisfaction
         but involves the statutory extinguishment of
         claims through an approved Resolution Plan
         under      the   IBC,      which     is   a   fundamentally
         different legal question.

   21.8. The question of the scope of jurisdiction of this
         Court under Section 11 is a threshold question
         that must be answered before proceeding to
         examine the substantive issues raised by the
         parties.    The    answer       to    this    question   will
         determine the extent to which this Court may
         venture into the legal consequences of the
         approval of the Resolution Plan.
                               - 73 -
                                                   NC: 2026:KHC:12015
                                                  CMP No. 243 of 2023


HC-KAR




   21.9. Section 11(6-A) of the A&C Act is clear and
         unambiguous. It mandates that the Court shall
         confine    itself   to        the   examination       of     the
         existence of an arbitration agreement. The
         word "shall" leaves no room for discretion. The
         word "confine" sets the outer boundary of the
         Court's jurisdiction. The phrase "existence of an
         arbitration    agreement"            defines    the   subject
         matter of the Court's examination.

   21.10. The    Hon'ble     Apex       Court,      in   a   series    of
         decisions, has consistently narrowed the scope
         of inquiry at the Section 11 stage. In SBI
         General       Insurance             vs    Krish     Spinning
         (supra), the Hon'ble Apex Court, at Para 113,
         held:

         113. The scope of examination under Section 11(6-A) is
         confined to the existence of an arbitration agreement on the
         basis of Section 7. The examination of validity of the
         arbitration agreement is also limited to the requirement of
         formal validity such as the requirement that the agreement
         should be in writing.




   21.11. At Para 114, the Court further held that the use
         of the term "examination" under Section 11(6-
         A), as distinguished from the use of the term
         "rule" under Section 16, implies that the scope
                                - 74 -
                                               NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR




         of enquiry under Section 11(6-A) is limited to a
         prima facie scrutiny of the existence of the
         arbitration agreement, and does not include a
         contested or laborious enquiry, which is left for
         the Arbitral Tribunal to "rule" under Section 16.

   21.12. At Para 117, the Court went further and held:

         117. ...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 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 continue to apply despite the
         subsequent decision in Interplay Between Arbitration
         Agreements...




   21.13. This is a significant development in the law. The
         Hon'ble Apex Court has, in Krish Spinning,
         effectively overruled the wider scope of inquiry
         that was permitted under Vidya Drolia vs
         Durga Trading Corporation and NTPC Ltd.
         vs SPML Infra Ltd.. The earlier position which
         permitted the Referral Court to weed out ex
         facie non-arbitrable and frivolous disputes has
         been displaced by the narrower position that
         the Court's examination is limited to the prima
                                - 75 -
                                               NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR




         facie existence of the arbitration agreement,
         and nothing else.

   21.14. In In Re: Interplay between Arbitration
         Agreements (supra), the Hon'ble Apex Court
         at Para 165 held:

         165. The legislature confined the scope of reference under
         Section 11(6-A) to the examination of the existence of an
         arbitration agreement. The use of the term "examination" in
         itself connotes that the scope of the power is limited to a
         prima facie determination...The scope of examination under
         Section 11(6-A) should be confined to the existence of an
         arbitration agreement on the basis of Section 7. Similarly, the
         validity of an arbitration agreement, in view of Section 7,
         should be restricted to the requirement of formal validity such
         as the requirement that the agreement be in writing. This
         interpretation also gives true effect to the doctrine of
         competence-competence by leaving the issue of substantive
         existence and validity of an arbitration agreement to be
         decided by Arbitral Tribunal under Section 16.




   21.15. In Duro Felguera (supra), the Hon'ble Apex
         Court at Para 59 held:

         59. ...After the amendment, all that the courts need to see is
         whether an arbitration agreement exists - nothing more,
         nothing less. The legislative policy and purpose is essentially
         to minimise the Court's intervention at the stage of appointing
         the arbitrator and this intention as incorporated in Section
         11(6-A) ought to be respected.




   21.16. The cumulative effect of these decisions is that
         this Court, at the Section 11 stage, is not the
         appropriate forum to conduct a mini-trial or to
                            - 76 -
                                                NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR




         determine contested questions of law and fact.
         The examination is confined to a prima facie
         scrutiny of the existence of the arbitration
         agreement on the basis of Section 7. This
         examination is limited to the formal validity of
         the arbitration agreement, namely, whether it is
         in writing and whether it provides for arbitration
         of the disputes between the parties.

   21.17. Now, the question that arises is whether the
         legal consequences of the approval of the
         Resolution Plan under Section 31 of the IBC,
         including the applicability and effect of the
         Clean Slate doctrine, fall within the scope of the
         limited examination permitted under Section
         11(6-A). The Respondent contends that when a
         statute extinguishes the arbitration agreement
         itself, the question goes to the existence of the
         arbitration agreement and is therefore within
         the scope of Section 11(6-A).

   21.18. This   Court   has        carefully    considered      this
         contention.     The   Clean       Slate     doctrine,    as
         articulated in the decisions relied upon by both
         parties, primarily operates on claims and not on
         the arbitration agreement per se. Section 31 of
                          - 77 -
                                       NC: 2026:KHC:12015
                                     CMP No. 243 of 2023


HC-KAR




         the IBC speaks of the Resolution Plan being
         binding on the corporate debtor, its employees,
         members,    creditors,   guarantors     and   other
         stakeholders. It does not, in terms, provide for
         the extinguishment of arbitration agreements.
         The extinguishment, if any, is of claims that
         were or could have been raised during the CIRP
         process.

   21.19. The question whether the claims sought to be
         raised by the Petitioner stand extinguished by
         virtue of the approval of the Resolution Plan is
         not a question that goes to the formal existence
         of the arbitration agreement under Section 7 of
         the Act. It is a substantive question that
         involves examination of the scope and effect of
         Section 31 of the IBC, the nature of the claims,
         whether they were or should have been raised
         before the RP, and whether they survive the
         completion of the CIRP process. These are
         contested questions of law and fact that are
         more appropriately determined by the Arbitral
         Tribunal under Section 16 of the Act.

   21.20. As held in Krish Spinning (supra), at Para
         119:
                                - 78 -
                                                   NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR



         119. The question of "accord and satisfaction", being a mixed
         question of law and fact, comes within the exclusive
         jurisdiction of the Arbitral Tribunal, if not otherwise agreed
         upon between the parties. Thus, the negative effect of
         competence-competence would require that the matter falling
         within the exclusive domain of the Arbitral Tribunal, should
         not be looked into by the Referral Court, even for a prima
         facie determination, before the Arbitral Tribunal first has had
         the opportunity of looking into it.




   21.21. At Para 121, the Hon'ble Apex Court further
         observed:

         121. Tests like the "eye of the needle" and "ex facie
         meritless", although try to minimise the extent of judicial
         interference, yet they require the Referral Court to examine
         contested facts and appreciate prima facie evidence (however
         limited the scope of enquiry may be) and thus are not in
         conformity with the principles of modern arbitration which
         place arbitral autonomy and judicial non-interference on the
         highest pedestal.




   21.22. Applying this principle, the question of whether
         the   Clean      Slate     doctrine       extinguishes    the
         Petitioner's     claims        involves     examination     of
         contested facts, including: (a) the nature and
         extent of the claims; (b) whether these claims
         were submitted to the RP; (c) whether the
         Resolution Plan addresses such claims; and (d)
         the effect of the Resolution Plan on claims of
         the corporate debtor against third parties.
         These are precisely the kinds of contested
                            - 79 -
                                              NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR




         questions that the Hon'ble Apex Court has held
         should not be examined at the Section 11
         stage.

   21.23. In Demerara Distilleries (supra), at Para 5,
         the   Hon'ble     Apex       Court        observed       that
         objections     regarding         disputes     not    being
         arbitrable    would        not    merit     any     serious
         consideration at the Section 11 stage if the
         arbitration clause can be legitimately invoked.
         Similarly, in Mphasis Limited (supra), the
         Coordinate Bench of this Court held that the
         Respondent can raise all his objections before
         the arbitrator under Section 16 of the Act,
         which need not be examined in summary
         proceedings.    These       principles      are   squarely
         applicable to the present case.

   21.24. Accordingly, I answer Point No.(ii) by
         holding that enquiry under Section 11(6-
         A) of the Act, is confined to a prima facie
         examination       of       the    existence         of    an
         arbitration       agreement.                The      legal
         consequences flowing from the approval of
         the Resolution Plan under Section 31 of
         the IBC, including the applicability and
                            - 80 -
                                        NC: 2026:KHC:12015
                                       CMP No. 243 of 2023


HC-KAR




           effect of the Clean Slate doctrine, involve
           contested questions of law and fact that
           do not go to the formal existence of the
           arbitration agreement under Section 7,
           and are therefore not within the scope of
           the limited examination permitted at the
           Section 11 stage. These questions are
           more appropriately left to be determined
           by the Arbitral Tribunal under Section 16
           of the Act.



22.    Answer to Point No.(iii): What is the effect of
       approval of the Resolution Plan under Section
       31(1) of the Insolvency and Bankruptcy Code,
       2016 on the claims sought to be raised in the
       present proceedings. Whether, upon such
       approval, all claims not forming part of the
       Resolution Plan stand extinguished in their
       entirety, including claims of the corporate
       debtor against third parties; or whether such
       extinguishment operates only in respect of
       claims against the corporate debtor, leaving
       intact independent remedies of the corporate
       debtor against its counterparties?



      22.1. Sri Pradeep Naik, learned counsel for the
           Petitioner, in rejoinder, submits that the Clean
           Slate doctrine would apply only against the
                           - 81 -
                                       NC: 2026:KHC:12015
                                     CMP No. 243 of 2023


HC-KAR




         corporate debtor, and not as regards the claims
         by the corporate debtor. His submission is that
         the Clean Slate applies only to the claims of the
         Respondent against the Petitioner, and not as
         regards the claims of the Petitioner against the
         Respondent.

   22.2. In support of this submission, he relies upon
         COC Essar Steel India Ltd. vs Satish Kumar
         Gupta and Ors., particularly Paras 105 to 107.
         At Para 107, the Hon'ble Apex Court held that a
         successful resolution applicant cannot suddenly
         be faced with "undecided" claims after the
         resolution plan submitted by him has been
         accepted, as this would amount to a hydra head
         popping up which would throw into uncertainty
         amounts payable by a prospective resolution
         applicant. All claims must be submitted to and
         decided by the resolution professional. This the
         successful resolution applicant does on a fresh
         slate.

   22.3. Learned counsel submits that this formulation is
         directed at protecting the resolution applicant
         from surprise claims by creditors. The "fresh
         slate" or "clean slate" is for the benefit of the
                                 - 82 -
                                                NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR




         successful resolution applicant in running the
         business of the corporate debtor. It does not
         extinguish the corporate debtor's own claims
         against third parties.

   22.4. He further relies upon Ghanashyam Mishra &
         Sons      (P)      Ltd.         vs    Edelweiss       Asset
         Reconstruction Co. Ltd., At Para 102.1, the
         Hon'ble Apex Court held that once a resolution
         plan is duly approved, the claims as provided in
         the resolution plan shall stand frozen and all
         such claims which are not a part of the
         resolution      plan       shall     stand   extinguished.
         However, learned counsel submits that this
         extinguishment relates to claims against the
         corporate debtor, and not to claims of the
         corporate debtor against third parties.

   22.5. Most significantly, learned counsel relies upon
         Gluckrich Capital Pvt. Ltd. vs The State of
         West Bengal and Ors. at Para 10, the Hon'ble
         Apex Court categorically held:

         10. We are of the considered opinion that in such
         circumstances, it is for the Resolution Professional or the
         successful resolution applicant, as the case may be, to take
         such civil remedies against third party, for recovery of dues
         payable to the corporate debtor, which may be available in
         law. The remedy against third party, however, is not available
         under section 66 of the IBC, and the civil remedies which may
         be available in law, are independent of the said section.
                             - 83 -
                                             NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR




   22.6. Learned       counsel       further       relies   upon
         Electrosteel Steel Limited vs Ispat Carrier
         Private Limited. While this decision primarily
         deals with the extinguishment of claims of
         creditors against the corporate debtor, learned
         counsel submits that it reinforces the distinction
         between claims against the corporate debtor
         (which stand extinguished) and claims of the
         corporate     debtor     against    its   counterparties
         (which survive).

   22.7. Learned counsel also relies upon the decision of
         the National Company Law Tribunal, Jaipur
         Bench in M/s Indus Container Lines Pvt.
         Ltd. vs Jadoun International Pvt. Ltd. (IA
         (IBC)        No.359/JPR/2019),             where    the
         Tribunal held that the successful resolution
         applicant is at liberty to proceed against its
         debtors by filing appropriate application with
         the competent Court of law.

   22.8. Sri Dhyan Chinnappa, learned senior counsel
         for the Respondent, submits that Section 31 of
         the IBC does not preserve, revive or reserve
         any contractual rights or action in favour of the
         Petitioner     against      the     Respondent.      His
                             - 84 -
                                               NC: 2026:KHC:12015
                                           CMP No. 243 of 2023


HC-KAR




         submission is that on the CIRP proceedings
         taking place, all the rights and liabilities of the
         parties are deemed to be fully dealt with and
         crystallised during that process and no action
         can be taken up subsequent thereto.

   22.9. Learned senior counsel submits that the RP had
         considered all the claims of both parties. The
         Respondent         submitted          its   claim      of
         Rs.12,26,30,840.63. The RP, having secured
         details    from      the       Petitioner       and   his
         representative as regards any amounts due by
         the Respondent to the Petitioner, had taken into
         account the submissions made and tabulated
         the dues by holding that there is no amount
         due by the Respondent to the Petitioner. On
         that basis, the Resolution Plan was prepared,
         approved and implemented. Thus, all claims of
         the   Petitioner   against      the    Respondent     are
         deemed to have been considered and resolved
         during the CIRP process.

   22.10. In   sur-rejoinder,        learned    senior     counsel
         distinguishes the decisions relied upon by the
         Petitioner. He submits that Satish Kumar
         Gupta did not deal with the situation where the
                                 - 85 -
                                                       NC: 2026:KHC:12015
                                                  CMP No. 243 of 2023


HC-KAR




         corporate      debtor           had      not     asserted        any
         counterclaims against a creditor whose claim
         stood admitted, crystallised and settled during
         the   CIRP.     He       submits         that     Ghanashyam
         Mishra      addressed            only     one     side     of    the
         equation,      dealing          with    claims      against      the
         corporate debtor. He submits that Gluckrich
         Capital     was      a    case         where      the     statutory
         authorities' rights were extinguished and the
         issue was whether government claims could be
         pursued     post         approval.        He      submits        that
         Electrosteel         was        a      case     arising    out     of
         execution of an arbitral award in favour of an
         operational creditor, and the Court held that the
         claims of the creditors stood extinguished upon
         approval of the Resolution Plan.

   22.11. Learned senior counsel's core submission is that
         the resolution process being completed, the
         claims    of     the       Respondent             having        been
         considered by the RP and payments made, this
         would be deemed to have taken into account
         the   claims      of      the       Petitioner     against       the
         Respondent. The Respondent has been forced
         to take a haircut of Rs.99.29 paise per rupee
         and cannot now be mulcted with further claims
                                 - 86 -
                                                 NC: 2026:KHC:12015
                                               CMP No. 243 of 2023


HC-KAR




         of the Petitioner without the Respondent having
         recourse to raise a claim for the balance
         amounts.

   22.12. This is the central question in the present
         proceedings,         and        it   requires      a    careful
         examination of the scope and operation of
         Section 31 of the IBC. Section 31(1) provides:

         Section 31(1). If the Adjudicating Authority is satisfied that
         the resolution plan as approved by the committee of creditors
         under sub-section (4) of section 30 meets the requirements
         as referred to in sub-section (2) of section 30, it shall by order
         approve the resolution plan which shall be binding on the
         corporate debtor and its employees, members, creditors,
         including the Central Government, any State Government or
         any local authority to whom a debt in respect of the payment
         of dues arising under any law for the time being in force, such
         as authorities to whom statutory dues are owed, guarantors
         and other stakeholders involved in the resolution plan.

   22.13. The language of Section 31(1) makes the
         Resolution Plan binding on the corporate debtor,
         its employees, members, creditors, guarantors
         and     other      stakeholders        "involved       in    the
         resolution plan." The provision is designed to
         ensure that the successful resolution applicant
         can commence the business of the corporate
         debtor on a fresh slate, free from the burden of
         pre-existing claims that were addressed during
         the CIRP process.
                               - 87 -
                                                  NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR




   22.14. The question is: does the extinguishment under
         Section 31 operate symmetrically, i.e., does it
         extinguish both claims against the corporate
         debtor and claims of the corporate debtor? Or
         does it operate asymmetrically, extinguishing
         only claims against the corporate debtor while
         leaving     intact   the       corporate     debtor's   own
         claims?

   22.15. On a careful examination of the case law cited
         before    this   Court,        the   following   principles
         emerge:

   22.16. First, in COC Essar Steel India Ltd. vs Satish
         Kumar Gupta (supra), the Hon'ble Apex Court
         held at Para 107 that a successful resolution
         applicant     cannot          suddenly    be   faced    with
         "undecided" claims after the resolution plan has
         been accepted. All claims must be submitted to
         and decided by the resolution professional so
         that a prospective resolution applicant knows
         exactly what has to be paid in order to take
         over and run the business of the corporate
         debtor. This the successful resolution applicant
         does on a fresh slate. The principle articulated
         here is the protection of the resolution applicant
                               - 88 -
                                                   NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR




         from surprise claims by creditors. The "fresh
         slate"    operates       to     shield      the     resolution
         applicant from claims that were or ought to
         have been raised during the CIRP process. This
         principle is directed at claims against the
         corporate debtor, not claims of the corporate
         debtor.

   22.17. Second, in Ghanashyam Mishra (supra), the
         Hon'ble Apex Court held at Para 102.1 that
         once a resolution plan is duly approved, the
         claims as provided in the resolution plan shall
         stand     frozen    and       will   be     binding    on    all
         stakeholders. On the date of approval, all such
         claims which are not a part of the resolution
         plan shall stand extinguished and no person will
         be     entitled     to   initiate     or      continue      any
         proceedings in respect to a claim which is not
         part     of   the    resolution       plan.       Again,    this
         formulation is directed at claims against the
         corporate debtor. The purpose is to ensure that
         the resolution plan is not undermined by stale
         or undisclosed claims.

   22.18. Third, and most significantly, in Gluckrich
         Capital Pvt. Ltd. vs The State of West
                              - 89 -
                                               NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR




         Bengal (supra), the Hon'ble Apex Court at Para
         10   categorically      held       that    the    Resolution
         Professional   or       the    successful         resolution
         applicant may take such civil remedies against
         third party for recovery of dues payable to the
         corporate debtor which may be available in law.
         The civil remedies which may be available in
         law are independent of the IBC. This decision
         directly addresses the question at hand. It
         recognises that the corporate debtor, through
         its resolution applicant, retains the right to
         pursue claims against third parties even after
         the completion of the CIRP process.

   22.19. Fourth, in Electrosteel Steel Limited vs
         Ispat Carrier Private Limited (supra), the
         Hon'ble Apex Court at Para 50 held that once a
         resolution plan is approved, all claims which are
         not part of the resolution plan shall stand
         extinguished. However, this was in the context
         of a creditor's claim against the corporate
         debtor. The Court held that the claims of the
         Respondent     (creditor)          stood     extinguished.
         Significantly, the decision does not hold that the
         corporate   debtor's         own    claims       against   its
         counterparties stand extinguished.
                            - 90 -
                                         NC: 2026:KHC:12015
                                        CMP No. 243 of 2023


HC-KAR




   22.20. Fifth, the decision of the NCLT, Jaipur Bench in
         M/s Indus Container Lines Pvt. Ltd. vs
         Jadoun       International    Pvt.    Ltd.   (supra)
         though not binding sheds some light on this
         issue. At Para 16, the Tribunal held that the
         successful resolution applicant is at liberty to
         proceed against its debtors by filing appropriate
         application with the competent Court of law.
         This decision, while of a Tribunal and not
         binding on this Court, is consistent with the
         ratio of Gluckrich Capital and reinforces the
         principle that the corporate debtor's remedies
         against third parties survive the CIRP process.

   22.21. The Respondent's attempt to distinguish these
         decisions is noted. However, the attempt is not
         persuasive. The core principle that emerges
         from Gluckrich Capital is not limited to any
         particular type of claim or claimant. It is a
         general statement of law that the resolution
         applicant may take civil remedies against third
         parties for recovery of dues payable to the
         corporate debtor. The Respondent is a third
         party vis-a-vis the corporate debtor's claims,
         and    the    Petitioner's   claims   against   the
         Respondent (for delays, defects, withholding of
                              - 91 -
                                                 NC: 2026:KHC:12015
                                                CMP No. 243 of 2023


HC-KAR




         amounts, etc.) are civil remedies that are
         independent of the IBC process.

   22.22. The Respondent's submission regarding double
         jeopardy    and    inequity       is    an   argument         of
         considerable      force.     It    is     true      that    the
         Respondent has received only 0.71% of its
         admitted         claim       of          Rs.12,26,30,840,
         representing a massive haircut. If the Petitioner
         is permitted to pursue its claims against the
         Respondent without the Respondent having a
         corresponding right to pursue its full claims
         against    the    Petitioner,     the      result    appears
         asymmetric. However, this asymmetry is a
         consequence of the statutory scheme of the
         IBC, which is designed to revive the corporate
         debtor as a going concern. The Clean Slate
         doctrine, as articulated by the Hon'ble Apex
         Court, operates in one direction: to protect the
         resolution applicant from claims. It does not, by
         its own logic, extinguish the corporate debtor's
         claims against others. The equitable concerns
         raised      by       the          Respondent,              while
         understandable, cannot override the clear legal
         position established by the Hon'ble Apex Court.
                                 - 92 -
                                                    NC: 2026:KHC:12015
                                                   CMP No. 243 of 2023


HC-KAR




   22.23. That said, it is not for this Court, at the Section
          11 stage, to finally determine the scope and
          effect of the Resolution Plan on the specific
          claims sought to be raised by the Petitioner. The
          question of whether the Petitioner's claims were
          or ought to have been raised before the RP,
          whether they were considered during the CIRP
          process, and whether they survive the approval
          of   the    Resolution          Plan,    are   all    contested
          questions of fact and                law that        are more
          appropriately       determined            by    the       Arbitral
          Tribunal. This Court's observations are, at best,
          prima facie in nature and do not bind the
          Arbitral Tribunal.

   22.24. Accordingly, I answer Point No.(iii) by
          holding that on a prima facie examination,
          the extinguishment under Section 31(1) of
          the IBC operates primarily in respect of
          claims       against           the      corporate      debtor.
          Claims of the corporate debtor against
          third      parties,     including          claims      by     the
          Petitioner against the Respondent, are not
          automatically             extinguished               by       the
          approval       of     the       Resolution       Plan.       The
          corporate debtor, through its resolution
                               - 93 -
                                              NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR




           applicant,    retains       the   right    to    pursue
           independent        civil    remedies      against      its
           counterparties, as held by the Hon'ble
           Apex Court in Gluckrich Capital (supra).
           However, the final determination of this
           question, including the scope and effect of
           the Resolution Plan on the specific claims
           sought to be raised, is left to the Arbitral
           Tribunal.



23.    Answer to Point No.(iv): Whether, having
       regard to the initiation and completion of the
       Corporate Insolvency Resolution Process, the
       submission and adjudication of claims before
       the    Resolution     Professional, and    the
       implementation of the approved Resolution
       Plan without any express reservation of rights,
       the disputes now sought to be raised by the
       Petitioner stands extinguished by operation of
       law, or amount to accord and satisfaction,
       waiver or estoppel, or whether they constitute
       live and arbitrable disputes capable of being
       referred to arbitration?



      23.1. Sri Pradeep Naik, learned counsel for the
           Petitioner, submits that the disputes sought to
           be   raised   by    the     Petitioner   are    live   and
           arbitrable disputes. His primary submission is
                             - 94 -
                                          NC: 2026:KHC:12015
                                         CMP No. 243 of 2023


HC-KAR




         that the completion of the CIRP process does
         not amount to accord and satisfaction, waiver
         or estoppel in respect of the Petitioner's claims
         against the Respondent. He relies upon Krish
         Spinning (supra), to submit that the question
         of accord and satisfaction is a mixed question of
         law and fact that comes within the exclusive
         jurisdiction of the Arbitral Tribunal. At Para 138,
         the Court held that the dispute regarding
         accord and satisfaction does not pertain to the
         existence of the arbitration agreement and can
         be adjudicated upon by the Arbitral Tribunal as
         a preliminary issue.

   23.2. Learned counsel submits that the Petitioner has
         various   claims    against    the   Respondent    on
         various heads of account, including claims
         arising from delays, defaults on the part of the
         Respondent, variations in the scope of works,
         and the illegal invocation of the mobilisation
         bank   guarantee      during   the   period   of   the
         moratorium. These claims were not raised or
         adjudicated during the CIRP process. The CIRP
         process was concerned with the claims of
         creditors against the corporate debtor, and not
                             - 95 -
                                               NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR




         with the corporate debtor's claims against its
         counterparties.

   23.3. Learned counsel further submits that the fact
         that the Resolution Plan has been approved and
         implemented without any express reservation
         of rights does not, by itself, amount to waiver
         or estoppel. The corporate debtor, having been
         under      moratorium         from        11.12.2019      to
         05.04.2022, was not in a position to pursue its
         claims during that period. The arbitration notice
         was issued on 13.03.2023, promptly after the
         moratorium was lifted. This demonstrates that
         the Petitioner did not intend to abandon its
         claims.

   23.4. Sri Dhyan Chinnappa, learned senior counsel
         for the Respondent, submits that the disputes
         sought to be raised by the Petitioner stand
         extinguished      by        operation      of   law.    His
         submission is that the completion of the CIRP
         process, the      submission         of claims by       the
         Respondent to the RP, the determination by the
         RP that no amount was due by the Respondent
         to   the   Petitioner,       and    the    approval     and
         implementation         of     the     Resolution       Plan,
                           - 96 -
                                        NC: 2026:KHC:12015
                                       CMP No. 243 of 2023


HC-KAR




         collectively operate as a final settlement of all
         claims between the parties.

   23.5. Learned senior counsel submits that the RP had
         specifically considered whether any amounts
         were due by the Respondent to the Petitioner,
         and had concluded that no such amounts were
         due. On that basis, the Resolution Plan was
         formulated, which provided for payment of
         0.71% of the operational creditors' claims. The
         Respondent received payment on this basis.
         The entire process was supervised by the NCLT
         and the Resolution Plan was approved by the
         Adjudicating Authority. The Petitioner cannot
         now seek to reopen settled matters.

   23.6. His further submission is that even if the
         question of accord and satisfaction is ordinarily
         a matter for the Arbitral Tribunal, the present
         case is different because the settlement has
         been effected not by agreement between the
         parties but by operation of a statutory process
         under the IBC. The statutory finality attached to
         the Resolution Plan by Section 31 goes beyond
         mere contractual accord and satisfaction.
                                - 97 -
                                                 NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR




   23.7. The question before this Court is whether the
         disputes sought to be raised by the Petitioner
         have been extinguished by operation of law, or
         amount to accord and satisfaction, waiver or
         estoppel. This question requires examination of
         several interconnected issues.

   23.8. First, as regards accord and satisfaction. The
         Hon'ble Apex Court in SBI General Insurance
         vs Krish Spinning (supra) has dealt with this
         issue directly and conclusively. At Para 119, the
         Court held:

         119. The question of "accord and satisfaction", being a mixed
         question of law and fact, comes within the exclusive
         jurisdiction of the Arbitral Tribunal, if not otherwise agreed
         upon between the parties. Thus, the negative effect of
         competence-competence would require that the matter falling
         within the exclusive domain of the Arbitral Tribunal, should
         not be looked into by the Referral Court, even for a prima
         facie determination, before the Arbitral Tribunal first has had
         the opportunity of looking into it.

   23.9. At Para 138, in the context of the specific
         dispute before it, the Court held:

         138. The existence of the arbitration agreement as contained
         in Clause 13 of the insurance policy is not disputed by the
         appellant. The dispute raised by the claimant being one of
         quantum and not of liability, prima facie, falls within the scope
         of the arbitration agreement. The dispute regarding "accord
         and satisfaction" as raised by the appellant does not pertain
         to the existence of the arbitration agreement, and can be
         adjudicated upon by the Arbitral Tribunal as a preliminary
         issue.
                            - 98 -
                                         NC: 2026:KHC:12015
                                        CMP No. 243 of 2023


HC-KAR




   23.10. The principle is clear. The question of accord
         and satisfaction is a mixed question of law and
         fact that falls within the exclusive jurisdiction of
         the Arbitral Tribunal. The Referral Court ought
         not to examine this question, even on a prima
         facie basis, before the Arbitral Tribunal has had
         the opportunity to examine it. This is the
         negative effect of the competence-competence
         doctrine.

   23.11. The Respondent's contention that the present
         case is different because the settlement was
         effected by operation of a statutory process
         under the IBC, and not by agreement between
         the parties, is noted. This is an argument that
         merits consideration. However, even accepting
         this distinction at face value, the question of
         whether     the   CIRP     process   constitutes   a
         statutory form of accord and satisfaction, or
         whether it operates differently from contractual
         accord and satisfaction, is itself a complex legal
         question that involves interpretation of the IBC,
         examination of the scope of the Resolution
         Plan, and determination of whether specific
         claims were or ought to have been addressed
         during the CIRP process. These are contested
                                 - 99 -
                                                    NC: 2026:KHC:12015
                                                  CMP No. 243 of 2023


HC-KAR




         questions       that        are        more         appropriately
         determined by the Arbitral Tribunal.

   23.12. Second, as regards waiver and estoppel. The
         Respondent's submission is that the Petitioner,
         by not reserving its rights during the CIRP
         process and by implementing the Resolution
         Plan   without      any         express reservation,           has
         waived its claims against                     the   Respondent.
         However,           waiver              requires        voluntary
         relinquishment of a known right. The Petitioner
         was under moratorium from 11.12.2019 to
         05.04.2022. During this period, the Petitioner's
         affairs     were      managed            by     the    RP     and,
         subsequently, by the resolution applicant. The
         Petitioner may not have been in a position to
         assert its claims during this period. Whether the
         failure    to   assert          claims    during      the     CIRP
         amounts to waiver is, again, a factual question
         that should be determined by the Arbitral
         Tribunal.

   23.13. Similarly, estoppel requires a representation of
         fact      by    one       party,         reliance      on     that
         representation         by        the     other       party,   and
         consequent detriment. Whether the Petitioner's
                                  - 100 -
                                                  NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR




         conduct        during      the    CIRP   amounted       to    a
         representation that it would not pursue its
         claims, whether the Respondent relied on such
         representation, and whether the Respondent
         suffered detriment as a result, are all factual
         questions       that     cannot     be   resolved   at       the
         Section 11 stage.

   23.14. Third, as regards extinguishment by operation
         of law. As discussed in connection with Point
         No.(iii), the extinguishment under Section 31 of
         the IBC primarily operates in respect of claims
         against the corporate debtor. The Hon'ble Apex
         Court     in     Gluckrich        Capital     (supra)    has
         recognised the right of the corporate debtor to
         pursue civil remedies against third parties.
         Whether the specific claims sought to be raised
         by the Petitioner in this case survive the CIRP
         process is a question that requires detailed
         examination of the Resolution Plan, the claims
         submitted to the RP, and the nature of the
         Petitioner's claims. This examination cannot be
         undertaken at the Section 11 stage.

   23.15. Fourth, the Respondent's submission regarding
         the RP's determination that no amount was due
                             - 101 -
                                                 NC: 2026:KHC:12015
                                                CMP No. 243 of 2023


HC-KAR




         by the Respondent to the Petitioner is a factual
         assertion that is disputed by the Petitioner. The
         Petitioner claims to have various claims against
         the Respondent on various heads of account.
         Whether the RP's determination is binding on
         the   Petitioner's     claims,         and   whether      the
         Petitioner's claims were in fact considered and
         rejected during the CIRP process, are contested
         questions of fact that cannot be resolved in
         these proceedings.

   23.16. Accordingly, I answer Point No.(iv) by
         holding that the question of whether the
         disputes     sought          to    be    raised     by    the
         Petitioner stand extinguished by operation
         of    law,    or     amount             to   accord       and
         satisfaction, waiver or estoppel, involves
         contested questions of law and fact that
         are within the exclusive jurisdiction of the
         Arbitral     Tribunal.            On    a    prima       facie
         examination, the disputes sought to be
         raised by the Petitioner constitute live and
         arbitrable     disputes            capable     of     being
         referred      to       arbitration.           The        final
         determination           of         these       questions,
         including the effect of the CIRP process on
                                - 102 -
                                                  NC: 2026:KHC:12015
                                                 CMP No. 243 of 2023


HC-KAR




           the specific claims sought to be raised, is
           left to the Arbitral Tribunal.



24.    Answer to Point No.(v): What is the interplay
       between     the   doctrine    of   competence-
       competence under Section 16 of the Arbitration
       and Conciliation Act, 1996 and the statutory
       finality attached to an approved Resolution
       Plan under Section 31 of the Insolvency and
       Bankruptcy Code, 2016. Specifically, whether
       upon a prima facie arbitration agreement being
       shown, all objections ought to be left to the
       Arbitral Tribunal; or whether the statutory
       consequences of approval of the Resolution
       Plan constitute a threshold jurisdictional bar
       which this Court is required to examine at the
       stage of Section 11?



      24.1. Sri Pradeep Naik, learned counsel for the
           Petitioner,     submits        that    the    doctrine   of
           competence-competence,                as     embodied    in
           Section 16 of the Act, gives the Arbitral Tribunal
           the power to rule on its own jurisdiction,
           including the existence and validity of the
           arbitration agreement. His submission is that
           once a prima facie arbitration agreement is
           shown, all objections, including those arising
           from the CIRP process, ought to be left to the
           Arbitral      Tribunal.       He   relies    upon   Krish
                           - 103 -
                                              NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR




         Spinning      (supra),        Interplay       between
         Arbitration Agreements (supra), and Duro
         Felguera (supra), to submit that the Referral
         Court should not exercise jurisdiction that is
         within the domain of the Arbitral Tribunal.

   24.2. Learned    counsel         relies    upon    Interplay
         between Arbitration Agreements (supra), at
         Para 165, where the Hon'ble Apex Court held
         that "This interpretation also gives true effect to
         the doctrine of competence-competence by
         leaving the issue of substantive existence and
         validity of an arbitration agreement to be
         decided by Arbitral Tribunal under Section 16."

   24.3. Sri Dhyan Chinnappa, learned senior counsel
         for the Respondent, submits that the statutory
         finality attached to an approved Resolution Plan
         under Section 31 of the IBC constitutes a
         threshold jurisdictional bar that this Court is
         required to examine at the Section 11 stage.
         His submission is that the Clean Slate doctrine
         is not merely a defence on the merits of the
         dispute, but goes to the very jurisdiction of the
         Arbitral Tribunal to entertain the dispute. If the
         claims stand extinguished by operation of law,
                                - 104 -
                                                 NC: 2026:KHC:12015
                                              CMP No. 243 of 2023


HC-KAR




         there is no live dispute to be arbitrated, and the
         appointment of an arbitrator would be an
         exercise in futility.

   24.4. His further submission is that the competence-
         competence doctrine cannot be stretched to a
         point where it requires the Court to refer to
         arbitration a dispute that has been conclusively
         resolved by a statutory process. The IBC, being
         a special statute with overriding effect under
         Section 238, prevails over the provisions of the
         A&C Act to the extent of any inconsistency.

   24.5. Section 16 of the A&C Act provides:

         Section 16. Competence of arbitral tribunal to rule on
         its jurisdiction. (1) The arbitral tribunal may rule on its own
         jurisdiction, including ruling on any objection with respect to
         the existence or validity of the arbitration agreement, and for
         that purpose, - (a) an arbitration clause which forms part of a
         contract shall be treated as an agreement independent of the
         other terms of the contract; and (b) a decision by the arbitral
         tribunal that the contract is null and void shall not entail ipso
         jure the invalidity of the arbitration clause.

   24.6. The doctrine of competence-competence, as
         embodied in Section 16, has both a positive and
         a negative dimension. The positive dimension
         empowers the Arbitral Tribunal to rule on its
         own     jurisdiction.       The     negative       dimension
         restricts     the    Referral      Court     from      making
         determinations that fall within the domain of
                             - 105 -
                                                NC: 2026:KHC:12015
                                           CMP No. 243 of 2023


HC-KAR




         the Arbitral Tribunal. The Hon'ble Apex Court in
         Krish     Spinning           (supra)     has     explicitly
         recognised     the      negative        effect   of     the
         competence-competence doctrine at Para 119,
         holding that the         matter    falling     within the
         exclusive domain of the Arbitral Tribunal should
         not be looked into by the Referral Court, even
         for a prima facie determination, before the
         Arbitral Tribunal first has had the opportunity of
         looking into it.

   24.7. The Respondent contends that the statutory
         finality of the Resolution Plan under Section 31
         of the IBC constitutes a threshold jurisdictional
         bar. This Court has considered this contention
         carefully. The question is whether the approval
         of the Resolution Plan creates a legal situation
         where there is no live dispute to be arbitrated,
         or whether it merely raises a defence that the
         claims have been extinguished, which defence
         should be considered by the Arbitral Tribunal.

   24.8. In the considered view of this Court, the
         question of whether the Petitioner's specific
         claims survive the CIRP process is not a
         threshold     jurisdictional       question       but    a
                                 - 106 -
                                                    NC: 2026:KHC:12015
                                                   CMP No. 243 of 2023


HC-KAR




           substantive defence that goes to the merits of
           the     dispute.   The          following      considerations
           support this conclusion:

         24.8.1.    First, the existence of the arbitration
                    agreement is not in dispute. As found
                    under     Point         No.(i),       Clause    19.13
                    constitutes a valid arbitration agreement
                    that survives the termination of the
                    underlying contract.

         24.8.2.    Second, the Clean Slate doctrine, as
                    discussed under Point No.(iii), operates
                    primarily in respect of claims against the
                    corporate      debtor.         The    Hon'ble   Apex
                    Court in Gluckrich Capital (supra) has
                    recognised the corporate debtor's right
                    to pursue civil remedies against third
                    parties. Whether the Petitioner's specific
                    claims    fall        within    the     category   of
                    survivable claims is a factual question.

         24.8.3.    Third, as held by the Hon'ble Apex Court
                    in Krish Spinning (supra) at Para 121,
                    tests that require the Referral Court to
                    examine contested facts and appreciate
                    evidence are not in conformity with the
                                - 107 -
                                                  NC: 2026:KHC:12015
                                                 CMP No. 243 of 2023


HC-KAR




                   principles of modern arbitration. The
                   question of whether the CIRP process
                   constitutes       a    statutory       bar    to    the
                   Petitioner's claims requires examination
                   of    the   Resolution         Plan,    the    claims
                   submitted to the RP, the nature of the
                   Petitioner's claims, and the scope of the
                   RP's determination. These are contested
                   factual inquiries.

         24.8.4.   Fourth, the approach in Krish Spinning
                   (supra)      at       Paras     114-115        is    of
                   importance, the Court held that the
                   limited scope of enquiry at the Section
                   11 stage serves a twofold purpose: (a) it
                   allows the Referral Court to weed out
                   non-existent arbitration agreements, and
                   (b)    it     protects        the      jurisdictional
                   competence of the Arbitral Tribunal to
                   rule on the issue of existence in depth.
                   This approach preserves the autonomy
                   of the arbitral process and ensures that
                   substantive defences are not determined
                   by the Referral Court.
                             - 108 -
                                              NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR




   24.9. As regards the Respondent's submission that
         the IBC has overriding effect under Section
         238, this Court notes that Section 238 provides
         that the provisions of the IBC shall have effect
         notwithstanding anything inconsistent therewith
         contained in any other law for the time being in
         force. However, the question is not whether the
         IBC overrides the Arbitration Act, but whether
         the specific consequences of the Resolution Plan
         create a jurisdictional bar to arbitration in the
         present case. This is a question of fact and law
         that is more appropriately determined by the
         Arbitral Tribunal, which will have the benefit of
         full evidence and detailed submissions.

   24.10. It is also relevant to note that the Arbitral
         Tribunal, under Section 16, is fully competent to
         determine    whether         it   has      jurisdiction     to
         entertain the dispute, including whether the
         claims have been extinguished by operation of
         law. If the Arbitral Tribunal finds that the claims
         stand extinguished, it can decline jurisdiction or
         dismiss   the   claims       on    that      ground.      This
         preserves    the      statutory          finality   of    the
         Resolution   Plan     while       also     respecting     the
         autonomy of the arbitral process.
                                - 109 -
                                                  NC: 2026:KHC:12015
                                                CMP No. 243 of 2023


HC-KAR




      24.11. Accordingly, I answer Point No.(v) by
           holding that the doctrine of competence-
           competence under Section 16 of the A&C
           Act requires that, upon a prima facie
           arbitration       agreement               being      shown,
           objections     relating         to     the       substantive
           effect of the approved Resolution Plan on
           the claims sought to be raised should be
           left to the Arbitral Tribunal. The statutory
           consequences            of       approval           of     the
           Resolution Plan under Section 31 of the
           IBC   do      not       constitute           a    threshold
           jurisdictional      bar        which      this     Court    is
           required     to   examine            at    the     stage    of
           Section 11. The Arbitral Tribunal is fully
           competent under Section 16 to determine
           whether       the             claims         have        been
           extinguished by operation of law, and this
           question should be left to the Tribunal.



25.    Answer to Point No.(vi): Whether any live and
       subsisting arbitrable dispute survives between
       the parties so as to warrant exercise of
       jurisdiction under Section 11(6) of the
       Arbitration and Conciliation Act, 1996, and
       consequently, whether the present petition
       deserves to be allowed by appointment of a
                                - 110 -
                                                  NC: 2026:KHC:12015
                                                 CMP No. 243 of 2023


HC-KAR




     Sole Arbitrator or dismissed for want of a
     subsisting arbitrable claim or enforceable
     arbitration agreement.



   25.1. Sri Pradeep Naik, learned counsel for the
         Petitioner,        submits      that    the   Petitioner    has
         various claims against the Respondent arising
         from the construction contract, including claims
         relating to delays and defaults on the part of
         the Respondent, variations in the scope of
         works, illegal invocation of the mobilisation
         bank guarantee during the moratorium period,
         and other heads of account. These claims
         constitute live and arbitrable disputes. The
         arbitration clause in Clause 19.13 is broad
         enough        to     cover      these     disputes,    as    it
         encompasses all disputes "in relation to or
         arising out of or touching this Works Contract."
         On that basis, he submits that the petition
         deserves to be allowed and an Arbitrator be
         appointed.

   25.2. Sri Dhyan Chinnappa, learned senior counsel
         for the Respondent, submits that no live or
         subsisting arbitrable dispute survives between
         the parties. His submission is that all claims
                             - 111 -
                                          NC: 2026:KHC:12015
                                        CMP No. 243 of 2023


HC-KAR




         have been fully dealt with during the CIRP
         process. The RP determined that no amount
         was due by the Respondent to the Petitioner.
         The Resolution Plan has been approved and
         implemented. The Respondent has received
         payment of 0.71% of its claim. On these facts,
         there is no surviving dispute that warrants the
         appointment of an arbitrator. His submission is
         that the petition deserves to be dismissed for
         want of a subsisting arbitrable claim.

   25.3. This Point, in substance, is a synthesis of the
         findings under the preceding Points. The answer
         to this Point flows directly from the cumulative
         effect of the answers to Points (i) through (v).

   25.4. Under Point No.(i), this Court has found, on a
         prima facie examination, that Clause 19.13
         constitutes a valid arbitration agreement that
         survives the termination of the underlying
         contract     and         continues   to     subsist
         notwithstanding the approval of the Resolution
         Plan.

   25.5. Under Point No.(ii), this Court has held that at
         the Section 11 stage, the Court is confined to a
         prima facie examination of the existence of an
                            - 112 -
                                           NC: 2026:KHC:12015
                                       CMP No. 243 of 2023


HC-KAR




         arbitration agreement. The legal consequences
         of the Clean Slate doctrine involve contested
         questions that are not within the scope of the
         limited examination permitted.

   25.6. Under Point No.(iii), this Court has found, on a
         prima facie basis, that the extinguishment
         under Section 31 of the IBC operates primarily
         in respect of claims against the corporate
         debtor, and that claims of the corporate debtor
         against   third   parties   survive,   as    held   in
         Gluckrich Capital (supra).

   25.7. Under Point No.(iv), this Court has held that the
         questions of accord and satisfaction, waiver and
         estoppel are contested questions that are within
         the   exclusive    jurisdiction   of   the   Arbitral
         Tribunal, and that the disputes, prima facie,
         constitute live and arbitrable disputes.

   25.8. Under Point No.(v), this Court has held that the
         doctrine of competence-competence requires
         that objections relating to the effect of the
         Resolution Plan on the claims should be left to
         the Arbitral Tribunal.
                              - 113 -
                                                 NC: 2026:KHC:12015
                                             CMP No. 243 of 2023


HC-KAR




   25.9. The cumulative effect of these findings is that:
         (a) a valid arbitration agreement exists and
         subsists prima facie; (b) the scope of this
         Court's examination is limited to the prima facie
         existence of the arbitration agreement; (c) the
         Petitioner's    claims        against   the   Respondent,
         prima facie, survive the CIRP process; and (d)
         all substantive objections are to be determined
         by the Arbitral Tribunal.

   25.10. In these circumstances, this Court is satisfied
         that live and subsisting arbitrable disputes,
         prima facie, survive between the parties so as
         to warrant exercise of jurisdiction under Section
         11(6) of the Act. The Petitioner has established,
         prima facie, the existence of an arbitration
         agreement and the existence of disputes that
         fall within the scope of that agreement. The
         Respondent's objections, though substantial,
         are in the nature of substantive defences that
         must be adjudicated by the Arbitral Tribunal.

   25.11. It is, however, necessary to note that the
         observations and findings of this Court are
         prima facie in nature and are limited to the
         purpose        of    determining           whether     the
                             - 114 -
                                                NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR




         appointment of an arbitrator is warranted.
         These observations shall not bind the Arbitral
         Tribunal, which will be at liberty to examine all
         questions of law and fact, including the effect of
         the Resolution Plan on the specific claims, the
         applicability of the Clean Slate doctrine, and the
         questions of accord and satisfaction, waiver and
         estoppel.

   25.12. It is further clarified that the Respondent shall
         be at liberty to raise all defences available to it
         before the Arbitral Tribunal, including but not
         limited to: (a) the effect of the Clean Slate
         doctrine on the Petitioner's claims; (b) the
         contention that the Petitioner's claims were or
         ought to have been raised during the CIRP
         process;    (c)    the       defence    of   accord     and
         satisfaction, waiver or estoppel; and (d) any
         other defence available in law. The Arbitral
         Tribunal shall consider and adjudicate upon all
         such defences on their merits.

   25.13. Accordingly, I answer Point No.(vi) by
         holding that Live and subsisting arbitrable
         disputes, prima facie, survive between the
         parties     so    as     to   warrant        exercise    of
                                 - 115 -
                                                 NC: 2026:KHC:12015
                                            CMP No. 243 of 2023


HC-KAR




             jurisdiction under Section 11(6) of the Act.
             The    present      petition       deserves       to    be
             allowed     by      appointment         of    a        Sole
             Arbitrator. The appointment is, however,
             subject to the clarification that the Arbitral
             Tribunal shall be at liberty to examine all
             questions     of     law     and    fact,    and       the
             Respondent shall be at liberty to raise all
             available defences.



26.      Answer to Point No.(vii): What Order?

       26.1. In view of the analysis and findings on Points (i)
             through (vi), I pass the the following

                              ORDER

i. The Civil Miscellaneous Petition No.243 of 2023 is allowed.

ii. Shri Justice Ajit J.Gunjal, former judge of this Court is appointed as a Sole Arbitrator to adjudicate the disputes between the Petitioner and the Respondent arising out of or in connection with the Conditions of Contract dated 09.07.2018.

iii. The Arbitration shall be conducted under the aegis of the Arbitration and Conciliation Centre, Bengaluru.

- 116 -

NC: 2026:KHC:12015 CMP No. 243 of 2023 HC-KAR iv. The Arbitral Tribunal shall be at liberty to examine all questions of law and fact, including but not limited to: (i) the effect of the approval of the Resolution Plan under Section 31(1) of the Insolvency and Bankruptcy Code, 2016 on the specific claims sought to be raised by the Petitioner; (ii) the applicability and effect of the Clean Slate doctrine on the Petitioner's claims; (iii) the questions of accord and satisfaction, waiver, estoppel and extinguishment by operation of law; and (iv) any other defence available to the Respondent in law.

v. The Respondent shall be at liberty to raise all defences available to it before the Arbitral Tribunal, including the defence that the Petitioner's claims have been extinguished by virtue of the CIRP process and the approval of the Resolution Plan.

vi. The observations and findings of this Court in the present order are prima facie in nature, limited to the purpose of determining whether the appointment of an arbitrator is warranted, and shall not bind the Arbitral Tribunal in any manner.

vii. It is clarified that the Respondent's contention regarding the asymmetric effect of the Clean Slate doctrine and the equitable concerns raised by the Respondent are preserved for consideration by the Arbitral Tribunal, which shall deal with them on their merits.

27. After pronouncement of the order today i.e., on 26.02.2026, both the counsels submit that if the

- 117 -

NC: 2026:KHC:12015 CMP No. 243 of 2023 HC-KAR matter is referred to mediation, they would endeavor to arrive at an amicable settlement.

28. In view of the said submission, the Registry is directed to forward the file to the Karnataka Mediation Center. The Director, Karnataka Mediation Center, is directed to appoint a suitable Mediator to try and mediate the dispute between the parties.

29. Since the order is passed in the presence of both the counsels, they shall appear before the Director, Karnataka Mediation Center, without requirement of any notice on 10.03.2026 at 02.30 p.m.

30. In the event of the mediation proceedings not being successful, the Director, Karnataka Mediation Center, is directed to inform the Director, Karnataka Bangalore International Arbitration and Conciliation Center about the same so as to enable the Director, Arbitration Center to take necessary action.

SD/-

(SURAJ GOVINDARAJ) JUDGE PRS, List No.: 2 Sl No.: 75