Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Madras High Court

M/S.Kone Elevator India Private ... vs M/S.Amar Prakaash Developers Pvt Ltd on 22 June, 2023

Author: Krishnan Ramasamy

Bench: Krishnan Ramasamy

                                                                        Arb. O.P(Com.Div). No.177 of 2023


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 22.06.2023

                                                         CORAM

                       THE HONOURABLE MR. JUSTICE KRISHNAN RAMASAMY

                                          Arb. O.P(Com.Div).No.177 of 2023


                M/s.Kone Elevator India Private Limited (KEIPL),
                Rep. by its Director – Corporate Affairs & Company Secretary,
                Shri.C.V.S.Krishna Kumar,
                Having Corporate Office at
                Prestige Centre Court, 9th Floor, The Forum Vijaya Mall,
                Plot No.183, NSK Salai, Arcot Road,
                Vadapalani,
                Chennai – 600 026
                Tamil Nadu, India.
                And
                Branch Office at
                No.136, Shyamala Towers,
                East Wing, 5th Floor, Arcot Road,
                Saligramam, Chennai – 600 093,
                Tamil Nadu, India.                                            ... Petitioner

                                                   Vs.

                1.M/s.Amar Prakaash Developers Pvt Ltd.,
                  CIN: U70102TN2008PTC066406
                  Having Registered Office at
                  No.92, 1st Floor, Happiness Tower,
                  Thirumudivakkam Main Road,
                  Thirumudivakkam,
                  Chennai – 602 109
                  Rep. by its Directors
                  Email:[email protected].
                        [email protected]
https://www.mhc.tn.gov.in/judis
                1/8
                                                                      Arb. O.P(Com.Div). No.177 of 2023


                   Also at
                   No.42, Rajendra Prasad Road,
                   Nehru Nagar, Chrompet,
                   Chennai -600 044.

                2.Aadarsh Surana (DIN: 02009868)
                  Director
                  M/s.Amar Prakaash Developers Pvt. Ltd.,
                  No.92, 1st Floor, Happiness Tower,
                  Thirumudivakkam Main Road, Thirumudivakkam,
                  Chennai – 602 109.
                  Email:[email protected]

                3.Mohan Vijay Amirtharaj (DIN:09102296)
                  Director
                  M/s.Amar Prakaash Developers Pvt. Ltd.,
                  No.92, 1st Floor, Happiness Tower,
                  Thirumudivakkam Main Road, Thirumudivakkam,
                  Chennai – 602 109.                                     ... Respondents



                PRAYER : Original Petition is filed under Section 11(6)(a) & (c) of the
                Arbitration and Conciliation Act, 1996, r/w Rule 2 of Appointment of
                Arbitrators of Madras High Court Scheme, 1996, praying to appoint Sole
                Arbitrator in line with Arbitration Clause provided in the Dispute Resolution
                Provision in the DSEITC Agreement for Design, Supply, Erection, Installation,
                Testing and Commissioning of Elevators dated 27.08.2015.


                                  For Petitioner    : Ms.Raathai S.Yadav

                                  For Respondents   : No Appearance




https://www.mhc.tn.gov.in/judis
                2/8
                                                                            Arb. O.P(Com.Div). No.177 of 2023


                                                      ORDER

This petition has been filed under Section 11(6) of Arbitration and Conciliation Act, 1996, (hereinafter referred as “the Act”), seeking to appoint Sole Arbitrator in line with Arbitration Clause provided in the Dispute Resolution Provision in the DSEITC Agreement for Design, Supply, Erection, Installation, Testing and Commissioning of Elevators dated 27.08.2015.

2.Learned counsel appearing for the petitioner would submit that the petitioner and the 1st respondent entered into a DSEITC Agreement dated 27.08.2015 for Design, Supply, Erection, Installation, Testing and Commissioning of 55 numbers of Elevators in the project of “Temple Waves”. Thereafter, the petitioner had completed the commissioning and handing over of 26 elevators to the 1st respondent. The 1st respondent had made a payment of Rs.2,87,42,500/- towards the total amount of Rs.3,13,98,621/- payable for various stages in the process as claimed in invoices raised from 22.06.2017 till 27.08.2019. The balance work in respect of 8 elevators where the materials had already been made available as well as the other 21 elevators for which the initial 5% advance alone had been received can be resumed only on receipt of amounts as per the agreed payment terms. The petitioner has not received any payment towards the balance payable in respect of 34 elevators, which is a sum https://www.mhc.tn.gov.in/judis 3/8 Arb. O.P(Com.Div). No.177 of 2023 of Rs.36,83,586/- Therefore, the petitioner was constrained to issue a demand legal notice dated 26.03.2022 to the 1st respondent demanding the unpaid Principal Outstanding towards 26 numbers commissioned / handed over elevators as well as materials delivery for 8 numbers of elevators for Rs.36,83,586/- along with interest at the rate of 18%. Thereafter, several meetings were held between the petitioner and the 1st respondent regarding the payment of outstanding amount. However, the 1st respondent has never settled the dues. So far the total outstanding payable by the 1st respondent is a sum of Rs.70,00,526/- under various projects, including “Temple Waves” project, towards services rendered under the respective DSEITC Agreements. The petitioner has also issued notice dated 27.07.2022 through email seeking concurrence for appointment of the Sole Arbitrator. The said notice was delivered to the available email ID of the respondents. But the respondent disputed the amount and made a counter claim for a sum of Rs.2,01,96,000/-. Hence, the present application has been filed seeking for appointment of Sole Arbitrator in terms of Arbitration Clause provided at page No.5 of the DSEITC Agreement dated 27.08.2015.

3.Though notice served and the name of the respondents are printed in the cause lists, none appeared on behalf of the respondents, which shows that the respondents are not interested to prosecute the case. https://www.mhc.tn.gov.in/judis 4/8 Arb. O.P(Com.Div). No.177 of 2023

4.For better appreciation, Arbitration Clause provided at page No.5 of the DSEITC Agreement dated 21.06.2013, is extracted hereunder:

“Dispute Resolution Arbitration In the event of difference or dispute arising out or in connection with this agreement, over the rights or obligation of parties, the dispute would first be attempted to be resolved by consultations between the parties. Upon failure of such mutual consultations, the dispute or difference would be referred to Arbitration of a Sole Arbitrator, to be appointed by KONE and the provisions of the Arbitration and Conciliation Act, 1996 shall be applicable to such Arbitration.
For the purpose of jurisdiction, the Courts in the City of Chennai shall have jurisdiction in relation to Arbitration and any other remedy under this agreement.”

5.Considering the submissions made by the learned counsel appearing for the petitioner and in view of the fact that the present dispute is arising out of the DSEITC Agreement dated 27.08.2015 and the same is arbitrable under https://www.mhc.tn.gov.in/judis 5/8 Arb. O.P(Com.Div). No.177 of 2023 Arbitration Clause provided at page No.5 of the said agreement, this Court is inclined to appoint a sole Arbitrator.

i)Accordingly, The Hon'ble Mr.Justice M.Govindaraj, Former Judge, Madras High Court, residing at No.4/225, Sri Kapaleeswarar South 2nd Street, Neelangarai, Chennai -41 and (Contact No.9444094403) is appointed as the Arbitrator to enter upon reference and adjudicate the disputes inter se the parties.

ii) The learned Arbitrator appointed herein, shall after issuing notice to the parties and upon hearing them, pass an award as expeditiously as possible, preferably within a period of six months from the date of receipt of the Order without influencing any of the observations made by this Court in this order.

iii) Learned Arbitrator is requested to conduct arbitration proceedings in accordance with the Madras High Court Arbitration Proceedings Rules, 2017 and the fee of the learned Arbitrator shall be fixed in accordance with Madras High Court Arbitration Centre (MHCAC) (Administrative Cost and Arbitrator's Fees), Rules 2017.

https://www.mhc.tn.gov.in/judis 6/8 Arb. O.P(Com.Div). No.177 of 2023

iv) In the event of non-appearance of the respondents/petitioner herein, the petitioner/respondents herein shall bear the entire remuneration and other expenses and thereafter, the petitioner/respondents can recover the same directly from the respondents/petitioner herein.

6.This Original Petition is ordered accordingly, leaving the parties to bear their own costs. Since this Court has appointed an Arbitrator, it is open to the petitioner as well as the respondents to seek other reliefs under the provisions of Arbitration and Conciliation Act 1996 before the Arbitrator.

22.06.2023 rst KRISHNAN RAMASAMY. J., rst https://www.mhc.tn.gov.in/judis 7/8 Arb. O.P(Com.Div). No.177 of 2023 Arb.O.P.(Comm.Div).No.177 of 2023 22.06.2023 https://www.mhc.tn.gov.in/judis 8/8