Citation : 2023 Latest Caselaw 4990 Bom
Judgement Date : 5 June, 2023
27-CARBP-559-21.doc
Sharayu Khot.
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
COMMERCIAL ARBITRATION PETITION NO. 559 OF 2021
WITH
INTERIM APPLICATION (L) NO. 33246 OF 2022
Reliance Industries Limited ...Petitioner
Versus
Sachkhand Filling Station & Ors. ...Respondents
----------
Mr. Firdosh Pooniwalla, Senior Counsel a/w Mr. Gaurav Thakur, Ms.
Aditi Kambli, Mr. Sangam Sahasrabudhe and Mr. Kshitish Madekar i/
by A.S. Dayal & Associates for the Petitioner.
Mr. Shrey Fatterpekar a/w Hamza Lakhani i/by Indian Law Alliance
for the Respondent Nos. 1 and 2.
----------
CORAM : R.I. CHAGLA J
DATE : 5 June 2023
ORDER :
1. The learned Counsel appearing for the parties in the
above Arbitration Petition have jointly requested for the Arbitration
Petition to be heard finally at the admission stage.
2. Urgency expressed by Mr. Pooniwalla for the Petitioner is
27-CARBP-559-21.doc
that the execution proceedings are ongoing before the District Court,
Bareilly, wherein the Respondents have already withdrawn the
principal amount awarded by the Arbitration Tribunal. He has
submitted that till Arbitration Petition be heard and disposed of, the
execution proceedings before the District Court, Bareilly be not
proceeded with.
3. Learned Counsel appearing for the Respondent Nos. 1
and 2 has informed this Court that in the execution proceedings
before the Bareilly Court, the Respondents had been allowed to
withdraw the principal amount of Rs. 1,69,38,600/- which had been
deposited in the Execution Petition No. 72 of 2019 before that Court.
This order had been challenged by the Petitioner and the challenge
was unsuccessful on account of delay.
4. Having considered the relief in the Interim Application
(L) No. 33246 of 2022, which is for the stay on the effect, operation,
implementation and execution of the impugned Award dated 27th
December 2010 as well as for the withdrawal of the amount of Rs.
1,69,38,600/- deposited in the Execution Petition No. 72 of 2019,
other than prayer clause (i) of the Interim Application, which is for
27-CARBP-559-21.doc
stay on the effect, operation, implementation and execution of the
impugned Award dated 27th December 2010, rest of the prayers have
become infructuous. This is in view of the principal amount of Rs.
1,69,38,600/- having been withdrawn by the Respondents in the
Execution Petition by the Bareilly Court.
5. In view of the joint request made by the learned Counsel
appearing for the parties, the Petition shall be heard finally at the
admission stage.
6. In the Affidavit in Reply filed on behalf of the
Respondent Nos. 1, 2 and 3 dated 29th March 2023, these
Respondents have referred to the execution proceedings still pending
before the Bareilly Court and their being entitled to an amount over
and above the amount of Rs. 1,69,38,600/- withdrawn by them.
These Respondents have further stated that they have not pressed for
any attachment before judgment in the said proceedings.
7. Considering the statement made in the Affidavit in Reply
filed on behalf of the Respondent Nos. 1, 2 and 3, till the hearing and
final disposal of the Petition, which is being heard finally at the
27-CARBP-559-21.doc
admission stage, the Respondents shall not proceed further in the
execution proceedings before the District Court, Bareilly.
8. Place the Arbitration Petition for hearing at the
admission stage on 11th July 2023 at 2.30 p.m.
9. In view of this order, Interim Application (L) No. 33246
of 2022 is disposed of.
[R.I. CHAGLA J.]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!