Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhanuben R. Shah vs Kamlesh K. Sahani
2017 Latest Caselaw 8414 Bom

Citation : 2017 Latest Caselaw 8414 Bom
Judgement Date : 3 November, 2017

Bombay High Court
Bhanuben R. Shah vs Kamlesh K. Sahani on 3 November, 2017
Bench: R.D. Dhanuka
                                                               7-arbp104-17g

vai

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  ORDINARY ORIGINAL CIVIL JURISDICTION


                    ARBITRATION PETITION NO.104 OF 2017


      Mr.Rajesh K. Shah,                            )
      of Mumbai, India Inhabitant in his capacity   )
      as Karta and Manager of R.K. Shah (HUF)       )
      carrying on business at 63/7, Vasant Bldg.    )
      Road No.4, Sion (East), Mumbai - 22.          )         ...Petitioner

                  ....Versus....

      Mr.Kamlesh K. Sahani,                    )
      carrying on business in the firm name    )
      and style of Kamal Enterprises as its    )
      Sole Proprietor, having address at C/o.  )
      Poonam Hotel, 629/3, Jungli Maharaj Road )
      Deccan Gymkhana, Pune - 411 004.         )              ...Respondent


                                  WITH
                    ARBITRATION PETITION NO.105 OF 2017


      Mr.Ramesh K. Shah,                            )
      of Mumbai, Karta and Manager of               )
      K.V. Shah (HUF)                               )
      Having address at 3, Bethel, Chheda           )
      Nagar, Chembur, Mumbai - 400 089              )
      through its Constituted Attorney              )
      Mr.Jatin R. Shah                              )         ...Petitioner

                  ....Versus....

      Mr.Kamlesh K. Sahani,                    )
      carrying on business in the firm name    )
      and style of Kamal Enterprises as its    )
      Sole Proprietor, having address at C/o.  )
      Poonam Hotel, 629/3, Jungli Maharaj Road )

                                          1/12




           ::: Uploaded on - 10/11/2017                 ::: Downloaded on - 11/11/2017 01:02:02 :::
                                                       7-arbp104-17g

Deccan Gymkhana, Pune - 411 004.           )         ...Respondent


                            WITH
              ARBITRATION PETITION NO.107 OF 2017


Smt.Bharti Haren Chheda,                   )
of Mumbai, India Inhabitant, residing at   )
B-24, Prem Kutir, Sion (E), Mumbai - 22.   )
through its Constituted Attorney           )
Mr.Rajesh K. Shah                          )         ...Petitioner

            ....Versus....

Mr.Kamlesh K. Sahani,                    )
carrying on business in the firm name    )
and style of Kamal Enterprises as its    )
Sole Proprietor, having address at C/o.  )
Poonam Hotel, 629/3, Jungli Maharaj Road )
Deccan Gymkhana, Pune - 411 004.         )           ...Respondent


                            WITH
              ARBITRATION PETITION NO.108 OF 2017


Smt.Bharti Haren Chheda,                   )
of Mumbai, India Inhabitant, residing at   )
Jai Anand Complex, 4th Floor, Gul          )
Mohar Road, Sion, Chunnabhatti (E),        )
Mumbai - 400 022.                          )         ...Petitioner

            ....Versus....

M/s.Shant Snacks & Beer Bar                )
Through its partner Mr.Kamlesh             )
K. Sahani ,a registered Partnership firm   )
carrying on business at Hotel Poonam       )
657/3, Jungli Maharaj Road                 )
Deccan Gymkhana, Pune - 411 004.           )         ...Respondent


                                    WITH

                                    2/12




     ::: Uploaded on - 10/11/2017              ::: Downloaded on - 11/11/2017 01:02:02 :::
                                                       7-arbp104-17g

              ARBITRATION PETITION NO.110 OF 2017


Smt.Bhanuben R. Shah                       )
through its C.A. Mr.Rakesh K. Shah         )
of Mumbai, India Inhabitant, residing at   )
3, Bethel, Chheda Nagar,                   )
Chembur Mumbai - 400 089.                  )         ...Petitioner

            ....Versus....

Mr.Kamlesh K. Sahani,                    )
carrying on business in the firm name    )
and style of Kamal Enterprises as its    )
Sole Proprietor, having address at C/o.  )
Poonam Hotel, 629/3, Jungli Maharaj Road )
Deccan Gymkhana, Pune - 411 004.         )           ...Respondent


                            WITH
              ARBITRATION PETITION NO.111 OF 2017


Ramesh K. Shah                             )
of Mumbai, India Inhabitant, residing at   )
3, Bethel, Chheda Nagar,                   )
Chembur Mumbai - 400 089.                  )
through its Constituted Attorney           )
Mr.Rajesh K. Shah                          )         ...Petitioner

            ....Versus....

Mr.Kamlesh K. Sahani,                    )
carrying on business in the firm name    )
and style of Kamal Enterprises as its    )
Sole Proprietor, having address at C/o.  )
Poonam Hotel, 629/3, Jungli Maharaj Road )
Deccan Gymkhana, Pune - 411 004.         )           ...Respondent

                            WITH
              ARBITRATION PETITION NO.112 OF 2017


Mr.Jatin Ramesh Shah                       )

                                    3/12




     ::: Uploaded on - 10/11/2017              ::: Downloaded on - 11/11/2017 01:02:02 :::
                                                           7-arbp104-17g

of Mumbai, India Inhabitant, residing at  )
6, Dayal Bhuvan, 104, Keshavji Naik Road, )
Mumbai - 400 089.                         )              ...Petitioner

            ....Versus....

Mr.Kamlesh K. Sahani,                    )
carrying on business in the firm name    )
and style of Kamal Enterprises as its    )
Sole Proprietor, having address at C/o.  )
Poonam Hotel, 629/3, Jungli Maharaj Road )
Deccan Gymkhana, Pune - 411 004.         )               ...Respondent


Ms.Mamta Sadh i/b Mr.Kalpesh J. Nansi and Ms.Khan Farhana for
the Petitioner.

Mr.Suyash Gadre with Mr.Chetan Mhatre i/b Utangale & Co. for the
Respondent.

                                CORAM : R.D. DHANUKA, J.

DATE : 3RD NOVEMBER, 2017.

ORAL JUDGMENT :-

1. By consent of parties, facts being identical in all these

matters, were heard together and are being disposed of by a

common judgment.

2. I will summarize the facts in Arbitration Petition No.104 of

2017. By this petition filed under section 14 and 15 of the Arbitration

& Conciliation Act, 1996, (for short "the said Act") the petitioner seeks

substitution and/or appointment and/or replacement of the erstwhile

arbitrator. On 28th November, 2005, the parties filed a consent terms

in Summons for Judgment No.186 of 2005 in Summary Suit No.2042

of 2003. The parties agreed to refer the disputes in the suit to the

7-arbp104-17g

sole arbitration of Shri Justice A.B. Palkar, a former Judge of this

Court. The said suit was disposed of in terms of the consent terms

filed by the parties. In view of the demise of Shri Justice A.B. Palkar,

a former Judge of this Court, by an order dated 20th November, 2009,

Shri Justice Anoop V. Mohta passed in Arbitration Petition No.685 of

2009 appointed Shri Justice S.S. Parkar, a former Judge of this Court

as sole arbitrator in place of the erstwhile arbitrator Shri Justice A.B.

Palkar, a former Judge of this Court. The said Shri Justice S.S.

Parkar also refused to act as an arbitrator and vacated office. By an

order dated 19th December, 2014, Shri Justice S.J. Kathawalla in

Arbitration Application No.271 of 2014 along with connected matters

appointed Mr.Ashish Kamat, a counsel of this Court by consent of

parties.

3. The petitioner thereafter requested the learned arbitrator to

fix a date for holding a preliminary meeting. The date was fixed by the

learned arbitrator. The learned arbitrator however, could not remain

present on the date fixed by him. The petitioner thereafter requested

for fixing another date before the learned arbitrator vide letter dated

16th February, 2015. Learned arbitrator did not enter upon the

reference. The petitioner thereafter filed separate arbitration petitions

inter-alia praying for filling up of the vacancy arising out of the

resignation of Mr.Ashish Kamat, the erstwhile arbitrator. By an order

7-arbp104-17g

dated 25th October, 2016 passed by this Court, those petitions were

disposed of with liberty to issue notices to the respondent for

appointment of an arbitrator and to file a fresh petition after expiry

period of 30 days notice period.

4. The petitioner through his advocate issued a fresh notice

on 29th November, 2016 to the respondent requesting the respondent

to appoint an arbitrator within 30 days from the date of receipt of

invoking sections 14 and 15 of the said Act.

5. The respondent vide their advocate's letter dated 27th

December, 2016, responded to the said notices and raised an issue

of limitation in respect of the claims and refused to appoint an

arbitrator. The petitioners thus filed these seven petitions invoking

sections 14 and 15 of the said Act seeking substitution and/or

appointment and/or replacement of the erstwhile arbitrator.

6. Ms.Sadh, learned counsel appearing for the petitioner

invited my attention to various orders passed by this Court in various

petitions filed by the petitioner for substitution of the arbitrator

appointed by this Court on 28th November, 2005 in Summons for

Judgment No.186 of 2005. She submits that by an order dated 28 th

November, 2005, this Court appointed Shri Justice A.B. Palkar, a

former Judge of this Court in the consent terms filed by the parties in

the Summons for Judgment. In view of the sad demise of Shri Justice

7-arbp104-17g

A.B. Palkar, a former Judge of this Court, this Court by consent of

parties on 20th November, 2009 appointed Shri Justice S.S. Parkar, a

former Judge of this Court as the sole arbitrator. The said learned

arbitrator also resigned. The petitioner thereafter filed the applications

under sections 14 and 15 of the said Act which were disposed of by

an order dated 19th December, 2014, appointing Mr.Ashish Kamat, a

counsel of this Court as an arbitrator. She submits that since the

learned arbitrator has resigned, the vacancy has arisen, which is

required to be filled in by appointing a substitute arbitrator under

section 15 of the Act. She submits that the request of the petitioner

for appointment of substitute arbitrator is denied by the respondent

only on the ground that the claims made by the petitioner are barred

by law of limitation.

7. Learned counsel for the respondent on the other hand

opposed this petition on the ground of maintainability filed under

sections 14 and 15 of the said Act. It is submitted that Shri Justice

A.B. Palkar, a former Judge of this Court was appointed in Summons

for Judgment No.186 of 2005. She submits that the vacancy having

arisen in view of the resignation of Mr.Ashish Kamat, a counsel of this

Court, can be filled up only in an application under section 11 of the

said Act and not in the petition filed under sections 14 and 15 of the

said Act. In support of this submission, learned counsel placed

7-arbp104-17g

reliance on an unreported judgment of the Supreme Court delivered

on 16th October, 2015 in case of Shailesh Dhairyawan vs. Mohan

Balkrishna Lulla in Civil Appeal No.8731 of 2015 an in particular

paragraph 22.

8. Ms.Sadh, learned counsel for the petitioner distinguished

the said judgment relied upon by the leaned counsel for the

respondent on the ground that in this case the arbitration agreement

was recorded in the Summons for Judgment No.186 of 2005 when

both the parties agreed to refer the disputes and differences between

the parties to a former Judge of this Court, who was appointed as a

sole arbitrator. She submits that thereafter two more appointments

came to be made by this Court substituting Shri Justice A.B. Palkar, a

former Judge of this Court, who expired, and Shri Justice S.S. Parkar,

former Judge of this Court in the arbitration petitions also filed under

section 15 of the Arbitration & Conciliation Act, 1996. She submits

that the petitioner had filed similar application however, without

issuing any notice to the respondent. The said applications however,

were withdrawn with liberty to issue a notice to the respondent. She

submits that this petitioner filed under section 15 of the said Act is

thus maintainable.

9. A perusal of the record indicates that the parties have

arrived at an arbitration agreement by filing consent terms dated 28 th

7-arbp104-17g

November, 2005 in Summons for Judgment No.186 of 2005. The

disputes and differences were referred to arbitration. The said

Summary Suit No.2042 of 2003 was disposed of in terms of the

consent terms.

10. In view of the demise of Shri Justice A.B. Palkar, a former

Judge of this Court, this Court filled up the said vacancy by

appointing Shri Justice S.S. Parkar, a former Judge of this Court as a

sole arbitrator. Shri Justice S.S. Parkar, a former Judge of this Court

also resigned. The vacancy arising out of that resignation was

thereafter filled in by this Court by consent of parties by appointing

Mr.Ashish Kamat, a counsel of this Court by an order dated 19 th

December, 2014. Mr.Ashish Kamat, a counsel of this Court also

resigned and thus the vacancy arose.

11. Under section 15 of the said Act, a Court is empowered to

substitute the arbitrator if the mandate of the arbitrator is terminated

because of his withdrawal from the office for any reason or pursuant

to the agreement of the parties. In this case Mr.Ashish Kamat, a

counsel of this Court, who was appointed in substitution of Shri

Justice S.S. Parkar, a former Judge of this Court, withdrew from his

office. Section 15(2) of the Arbitration & Conciliation Act, 1996 would

attract to the facts of this case.

12. Insofar as the issue raised by the learned counsel for the

7-arbp104-17g

respondent that this petition is not maintainable under sections 14

and 15 of the said Act and the petition could have been filed under

section 11 of the said Act is concerned, this issue is dealt with by the

Supreme Court in case of Yashwith Constructions (P) Ltd. vs.

Simplex Concrete Piles India Ltd (2006) 6 SCC 204. The said

judgment of the Supreme Court is adverted by the Supreme Court in

the later judgment in case of Shailesh Dhairyawan (supra). The

Supreme Court in the said judgment Yashwith Constructions (P)

Ltd. has construed section 15(3) and also 11(6) of the said Act. It is

held by the Supreme Court that there was no failure on the part of the

party concerned as per the arbitration agreement, to fulfill his

obligation in terms of section 11 of the said Act so as to attract the

jurisdiction of the Chief Justice under section 11(6) of the said Act for

appointing a substitute arbitrator. It is further held that section 11(6) of

the said Act has application only when a party or the person

concerned had failed to act in terms of the arbitration agreement.

Section 11(6) of the said Act can be attracted where under an

appointment procedure agreed upon by the parties contemplated in

section 11(2) read with 11(4) of the said Act, a party fails to act as

required under that procedure or the parties or the two appointed

arbitrators, fail to reach an agreement expected of them under that

procedure.

7-arbp104-17g

13. In the facts of this case, admittedly the parties had agreed

to refer the disputes and differences to arbitration of Shri Justice A.B.

Palkar, a former Judge of this Court in Summons for Judgment

No.186 of 2005. In the said arbitration agreement, no other procedure

was agreed upon by the parties for appointment of a substitute

arbitrator. The judgment of the Supreme Court in case of Yashwith

Constructions (P) Ltd. (supra) thus would squarely apply to the

facts of this Court and would assist the case of the petitioner and not

the respondent. In my view, the argument of the learned counsel for

the respondent is contrary to the principles of law laid down by the

Supreme Court in the said judgment.

14. Be that as it may, the earlier applications filed by the

petitioner for substitution of an arbitrator were also under section 15

of the said Act. These petitions are thus maintainable under section

14 read with 15 of the said Act.

15. The erstwhile arbitrator having withdrawn from the office,

the substitute arbitrator in place of erstwhile arbitrator will have to be

made by this Court in this application under section 15 of the said

Act. There is thus no merit in the submission made by the learned

counsel for the respondent.

16. I therefore, pass the following order :-

a). Shri A.J. Dholakia, a former Principal District Judge and a

7-arbp104-17g

former Charity Commissioner having his address at c/o Room No.56,

High Court Law Library, 3rd Floor, High Court, Bombay is appointed in

all the seven petitions as a sole arbitrator in place of erstwhile

arbitrator Mr.Ashish Kamat, a counsel of this Court, who has

withdrawn from the office. The arbitration petitions are disposed of in

aforesaid terms.

b).          No order as to costs.



                                              (R.D. DHANUKA, J.)










 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter