Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashoka Buildcon Ltd., Nashik vs Maha Active Engineers India Pvt.Ltd., ...
2025 Latest Caselaw 5109 Bom

Citation : 2025 Latest Caselaw 5109 Bom
Judgement Date : 30 April, 2025

Bombay High Court

Ashoka Buildcon Ltd., Nashik vs Maha Active Engineers India Pvt.Ltd., ... on 30 April, 2025

Author: A.S. Chandurkar
Bench: A.S. Chandurkar
2025:BHC-AS:19954-DB



                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CIVIL APPELLATE JURISDICTION

                        COMMERCIAL ARBITRATION APPEAL NO.10 OF 2024
                                                  ALONG WITH
                                 INTERIM APPLICATION NO.8120 OF 2024
                                  INTERIM APPLICATION NO.313 OF 2025

              Ashoka Buildcon Ltd.,                                ]
              Having Registered Office at :                        ]
              S.No.861, Ashoka House,                              ]
              Ashoka Marg, Vadala, Nashik-422011                   ] .. Appellant/Applicant

                                 Versus

              1. Maha Active Engineers India Pvt. Ltd.,            ]
                 Having Registered Office at :                     ]
                 F-108, Eastern Business District,                 ]
                 Lal Bahadur Shastri Marg, Bhandup (West),         ]
                 Mumbai - 400 078.                                 ]
                 Through its Director - Mr. Sunil V. Vidolkar      ]

              2. Maharashtra State Electricity Distribution        ]
                 Company Ltd.,                                     ]
                 Having Registered Office at :                     ]
                 Prakashgad, G-9, Anant Kanekar Marg,              ]
                 Bandra (East), Mumbai - 400 051.                  ]
                 Through its Chief Engineer (Project)              ] .. Respondents



              Mr. Nikhil Sakhardande, Senior Advocate, with Mr. Hrishikesh Chitale,
              Mrs. Shubra Swami, i/by Mr. Hitesh B. Sangle and Mr. Abhinav Vyas,
              Advocates for the Appellant-Applicant.

              Mr. Sharan Jagtiani, Senior Advocate, with Mr. Vishal Kanade, Ms. Bindi
              Dave, Mr. Aayesh Gandhi and Mr. Gaurang Samel, i/by Wadia Ghandy &
              Co., Advocates for Respondent No.1.

              Mr. Rahul Sinha, Advocate, i/by DSK Legal, for Respondent No.2-MSEDCL.


              COARA-10-2024-Judgment.doc               1/41
      Dixit



                   ::: Uploaded on - 02/05/2025                   ::: Downloaded on - 03/05/2025 09:53:37 :::
                    CORAM : A.S. CHANDURKAR & RAJESH PATIL, JJ
         The date on which the arguments were concluded : 21ST FEBRUARY, 2025.

         The date on which the Judgment is pronounced    : 30TH APRIL, 2025.



        JUDGMENT :

[ Per A.S. Chandurkar, J. ]

1. Admit. The Commercial Arbitration Appeal is taken up for final

disposal with consent of learned counsel for the parties.

2. In this Commercial Arbitration Appeal filed under Section 37 of the

Arbitration and Conciliation Act, 1996 (for short, "Act of 1996"), a

common order dated 15th March 2024 passed by the learned District Judge

- 2, Nashik below Exhibits 1, 5 and 25 in Commercial Arbitration

Application No.1 of 2024 is under challenge. By the said order, the

Arbitration Application preferred by the 1 st respondent - Maha Active

Engineers India Private Limited ("MAEIPL" for short) under Section 9 of

the Act of 1996, read with Section 10 of the Commercial Courts Act, 2015,

came to be allowed. A direction was issued to the appellant - Ashoka

Buildcon Limited ("ABL" for short) to deposit a sum of Rs.63,27,46,890/-

in Court within a period of six weeks with an alternative to furnish a bank

guarantee of a nationalized bank of the said amount within a period of six

weeks. ABL was also restrained from disposing of, selling, encumbering,

alienating, transferring, parting with possession of, creating any third-

party rights or otherwise dealing with its assets and properties, movable

COARA-10-2024-Judgment.doc 2/41 Dixit

and/or immovable till the commencement of the arbitration proceedings.

It was also directed to deposit 20% amount as received by it from the 2 nd

respondent - Maharashtra State Electricity Distribution Company Limited

("MSEDCL" for short) within a period of six weeks and further to disclose

on oath all its assets, movable and immovable, tangible and intangible

with encumbrances and furnish necessary details within a period of six

weeks. ABL was also directed not to enter into any compromise with

MSEDCL which would have the effect of prejudicing the rights of MAEIPL

without its consent. By the said order the application preferred by

MSEDCL below Exhibit-25 for deleting its name from the proceedings was

rejected. ABL being aggrieved by the aforesaid order, as passed below

Exhibits 1 and 5, has filed the present Commercial Arbitration Appeal

raising a challenge to the same.

3. Facts in brief that are relevant for considering the challenge as

raised are that on 3rd October 2008, a Form of Contract Agreement came

to be executed between MSEDCL and ABL pursuant to Tender No.8 floated

by MSEDCL for various works of erection, testing and commissioning of

sub-transmission lines, distribution lines with allied works to be carried

out at the Jalna Circle, Aurangabad Rural of MSEDCL. Thereafter a

Contract Agreement was entered into between ABL and MAEIPL with

regard to works that were sub-contracted to MAEIPL by ABL. It is the case

of MAEIPL that the work under the Contract Agreement was completed on

COARA-10-2024-Judgment.doc 3/41 Dixit

31st March 2011, after which ABL received some amounts from MSEDCL

in that regard. MAEIPL made its demand from the aforesaid amount

received by ABL and part payment thereof came to be made. After

exchange of communications between ABL and MAEIPL in the matter of

making of payments, MAEIPL on 19 th September 2016 issued a

communication to ABL seeking resolution of certain issues between them.

ABL on 7th December 2016 issued a communication to MAEIPL stating

therein that only an amount of Rs.2.44 crores was due and payable by it.

MAEIPL on the same day pointed out the difference in the amounts and

pursued its claim with ABL. After further exchange of communications,

MAEIPL on 12th December 2019 raised further claims while seeking

settlement of its outstanding dues. On 13th December 2019, MAEIPL

demanded an amount of Rs.1.94 crores from the admitted liability of

Rs.2.44 crores from ABL. Thereafter on 16 th December 2019, MAEIPL

invoked the arbitration clause and nominated its Arbitrator based on the

cause of action dated 7th December 2016. In reply, ABL on 28 th December

2019 stated that no discussions had taken place between the

representatives of the parties in the light of the Dispute Resolution clause

in the Contract Agreement. On 13 th January 2020, MAEIPL without

prejudice to its notice sought amicable resolution of the disputes with ABL.

In the meanwhile, on 15th February 2020, an award was passed in favour

of ABL and against MSEDCL by which ABL was awarded an amount of

COARA-10-2024-Judgment.doc 4/41 Dixit

Rs.48,41,40,260/-. MSEDCL challenged the aforesaid award in this Court

and by an order dated 19 th December 2023, on the basis of a workable

arrangement between the said parties, MSEDCL deposited an amount of

Rs.21,10,10,828/- by way of cash deposit and Rs.31,65,31,242/- by way

of bank guarantee. The amount deposited in cash was permitted to be

withdrawn by the ABL subject to furnishing an undertaking as regards

refund. Thereafter on 12th January 2024, MAEIPL again invoked the

arbitration clause claiming an amount of Rs.113,76,27,213/-. On 17 th

January 2024, MAEIPL filed an application under Section 9 of the Act of

1996 against ABL and MSEDCL making various prayers including deposit

of a sum of Rs.63,27,46,890/-. ABL filed its reply on 12 th February 2024

opposing the prayer for interim relief. After MAEIPL filed its rejoinder on

24th February 2024, the learned Judge by the impugned order dated 15 th

March 2024 decided the Arbitration Application under Section 9 of the Act

of 1996, which order is impugned in the present Appeal.

4. The Commercial Arbitration Appeal was taken up on 15 th July 2024

and by an interim order it was directed that subject to ABL complying with

Condition No.1(iv) of the impugned order and seeking prior leave of this

Court in the context of Condition No.1(v), it was permitted to deal with its

assets and properties. Pursuant thereto, ABL on 3 rd August 2024 filed an

affidavit-of-disclosure as regards details of its assets and liabilities as well

COARA-10-2024-Judgment.doc 5/41 Dixit

as a provisional working balance sheet as on 18 th July 2024. The

investments of ABL as well as its net-worth as a Company was indicated. It

is in the aforesaid backdrop that the learned counsel for the parties have

been heard.

5. Mr. Nikhil Sakhardande, learned Senior Advocate for ABL made the

following submissions :-

(a) MAEIPL invoked jurisdiction under Section 9 of the

Act of 1996 after considerable delay and laches :-

It was submitted that for the purpose of seeking relief

under Section 9 of the Act of 1996 prior to

commencement of the arbitration, it was necessary for

an applicant seeking such relief under Section 9 to

move the Court with reasonable expedition. The

conduct of the applicant in doing so was the relevant

factor while determining whether it was entitled for

such relief. According to the learned Senior Advocate,

the initial notice for appointment of the Arbitrator

having been issued by MAEIPL on 16th December

2019, it ought to have taken immediate steps to seek

relief under Section 9 of the Act of 1996. Considering

the fact that the contract in question was executed and

COARA-10-2024-Judgment.doc 6/41 Dixit

completed by 31st March 2011, the first claim made by

MAEIPL was on 19th September 2016. It was urged

that the breaking point resulting in disputes between

the parties had arisen on 19th December 2011 itself as

it was the case of MAEIPL that the retention amount

received by ABL was not paid to it within a period of

seven days. Except for issuing various

communications, there was silence on the part of

MAEIPL after 7th December 2016 till the issuance of

communication dated 12th December 2019. Thus, on

the own showing of MAEIPL, the notice seeking

appointment of an Arbitrator was barred by limitation.

In this backdrop therefore the reliefs sought by

MAEIPL could not have been granted under Section 9

of the Act of 1996. Referring to the decision of the

Supreme Court in B and T AG Vs. Ministry of Defence,

2023 INSC 549, it was submitted that mere exchange

of communications or undertaking of negotiations

between the parties would not postpone the cause of

action that had accrued earlier. To further substantiate

this contention, the learned Senior Advocate also

placed reliance on the decisions in Bharat Sanchar

COARA-10-2024-Judgment.doc 7/41 Dixit

Nigam Limited and Anr. Vs. Nortel Networks India

Private Ltd., 2021 INSC 175, Geo Miller and

Company Private Ltd. Vs. Chairman, Rajasthan Vidyut

Utpadan Nigam Ltd., 2019 INSC 989 and Arif Azim

Company Ltd. Vs. Aptech Ltd., 2024 INSC 155 . It was

thus urged that the learned Judge while exercising

jurisdiction under Section 9 of the Act of 1996 failed

to give serious consideration to this aspect of the

matter. On account of the delay on the part of MAEIPL

in filing proceedings under Section 9 of the Act of

1996, the relief sought ought to have been denied to

it.

(b) In the absence of any prima facie case, balance of

convenience being indicated and the absence of

likelihood of any irreparable loss being made out,

relief under Section 9 of the Act of 1996 could have

been granted :-

It was urged that the direction issued by the learned

Judge under Section 9 to deposit an amount of

Rs.63,27,46,890/- within a period of six weeks or to

furnish a bank guarantee of a nationalized bank for

COARA-10-2024-Judgment.doc 8/41 Dixit

the said amount was in the nature of a direction

issued under provisions of Order XXXVIII Rule 5 of the

Code of Civil Procedure, 1908 (for short, "the Code").

Unless the principal conditions of the said provision

were satisfied and unless there were specific

allegations made with cogent material by MAEIPL that

ABL intended to deprive MAEIPL of the fruits of

litigation, such direction could not have been issued.

Referring to the decision of the Supreme Court in

Sanghi Industries Ltd. Vs. Ravin Cables Ltd. and Anr.,

2022 INSC 1050, it was submitted that there was

absence of necessary pleadings in this regard in the

application filed under Section 9 of the Act of 1996.

Though the Supreme Court in its decision in Essar

House Private Ltd. Vs. Arcellor Mittal Nippon Steel

India Ltd., 2022 INSC 957 had observed that if a

strong prima facie case had been made out and the

balance of convenience was in favour of grant of

interim relief, the same could not be refused on the

basis of mere technicalities such as absence of

necessary pleadings incorporating the grounds seeking

attachment before judgment under Order XXXVIII

COARA-10-2024-Judgment.doc 9/41 Dixit

Rule 5 of the Code. Nevertheless, the said principles

were required to be followed and even on that basis

MAEIPL had failed to make out a prima facie case,

indicate the balance of convenience in its favour and

that irreparable loss would be caused to it if such

relief was denied. Reference was also made to the

judgment of the Delhi High Court in Dr. Vivek Jain Vs.

Prepladder Private Ltd., 2023 SCC OnLine Del 6370 . It

was urged that on a complete reading of the

impugned order, there was no finding whatsoever that

the Court was satisfied that there existed a prima facie

case in favour of MAEIPL, the balance of convenience

was in its favour and there was likelihood of

irreparable loss being caused to it. Hence, no relief

under Section 9 of the Act of 1996 could have been

granted to it. In absence of any finding on these

relevant and material aspects, the learned Judge erred

in granting relief in favour of MAEIPL.

(c) Absence of reasons to indicate the manner in which

the figure of Rs.63,27,46,890/- was arrived at :-

After referring to the averments made in the

application filed under Section 9 of the Act of 1996,

COARA-10-2024-Judgment.doc 10/41 Dixit

the reply filed by ABL, the rejoinder filed to it by

MAEIPL as well as the exchange of communications

between the parties it was urged that there was no

indication as to how MAEIPL had arrived at the figure

of Rs.63,27,46,890/-. It was submitted that till

December, 2016, MAEIPL had claimed dues of Rs.2.44

crores. However in the arbitration notice issued on

16th December 2019, this figure became

Rs.44,86,29,320/- without indicating the basis for the

same. Subsequently, in the second arbitration notice

dated 12th January 2024, the amount increased to

Rs.113,76,27,213/-. In the absence of any nexus being

established between the figure of Rs.63,27,46,890/- to

the documents on record, the learned Judge was not

justified in accepting the said figure and directing ABL

to deposit such amount. Referring to the reply filed by

ABL to the application filed under Section 9 of the Act

of 1996, it was submitted that denial of the pleadings

as made by MAEIPL was sufficient for the purposes of

opposing the application filed under Section 9 of the

Act of 1996. The claim if made by MAEIPL could be

opposed on merits in the arbitration proceedings.

        COARA-10-2024-Judgment.doc               11/41
Dixit




Merely on the ground that there was a mere denial of

pleadings and absence of a specific case being putforth

by ABL, the learned Judge was not justified in

accepting the entire case set up by MAEIPL. The

burden to make out a prima facie case was on MAEIPL

which it failed to do. The learned Judge therefore

misdirected himself while passing the impugned order

under Section 9 of the Act of 1996.

(d) Scope for interference under Section 37 of the Act of

1996 :-

It was submitted that it would be open for the Court

exercising jurisdiction under Section 37 of the Act of

1996 to interfere with the discretion exercised by the

Court of first instance if it is shown that the Court

while granting interim relief has ignored the settled

principles of law and has thus exercised discretion

arbitrarily. In the present case, no clear finding was

recorded by the learned Judge of a prima facie case

being made out by MAEIPL and that balance of

convenience was on its side. It was further not found

that if no relief under Section 9 was granted in favour

of MAEIPL, the award if passed in its favour would be

COARA-10-2024-Judgment.doc 12/41 Dixit

unenforceable. Considering the fact that the

arbitration proceedings had not commenced when the

impugned order was passed, it was necessary for the

learned Judge to have given due importance to these

aspects before granting any relief under Section 9 of

the Act of 1996. Referring to the judgment of this

Court in M/s. Halliburton India Operations Pvt. Ltd.

Vs. Vision Projects Technologies Pvt. Ltd., 2024 BHC-

OS:8918-DB, it was submitted that ABL had made out

a strong case for interference under Section 37 of the

Act of 1996.

On these grounds it was urged that the impugned order was liable

to be set aside and the application filed by the MAEIPL under Section 9 of

the Act of 1996 was liable to be dismissed.

6. Mr. Sharan Jagtiani, learned Senior Advocate appearing on behalf of

MAEIPL opposed the Commercial Arbitration Appeal and submitted as

under :-

(a) There was no delay on the part of MAEIPL in seeking

relief under Section 9 of the Act of 1996:-

It was urged on behalf of MAEIPL that after receiving

its notice dated 16th December 2019, ABL continued

COARA-10-2024-Judgment.doc 13/41 Dixit

engaging in discussions with promises of releasing the

due amounts as a result of which MAEIPL awaited the

payment of its dues. MAEIPL being a sub-contractor,

ABL was in a dominating position and hence it had

initiated proceedings under Section 9 of the Act of

1996 as a matter of last resort. In the meeting held on

15th July 2023, ABL had promised resolution of all

pending issues as it was expecting to receive funds

from MSEDCL pursuant to the award passed in its

favour on 15th February 2020. MAEIPL got information

of the fact that there was a settlement between ABL

and MSEDCL pursuant to which amounts were

deposited in the proceedings filed by MSEDCL for

challenging the award passed against it. Since ABL

stopped its discussions thereafter, it became apparent

that ABL had no intention to pay the dues of MAEIPL.

It was in these circumstances that the proceedings

under Section 9 of the Act of 1996 came to be filed.

There was no delay whatsoever in initiating such

proceedings. It was further submitted that before the

learned Judge, ABL had raised a plea of the arbitration

proceedings being barred by limitation. The bar of

COARA-10-2024-Judgment.doc 14/41 Dixit

limitation was not specifically pressed in the present

proceedings by contending that the same would be

raised in the arbitral proceedings. However, the aspect

of delay on the part of MAEIPL in filing the

proceedings under Section 9 of the Act of 1996 was

being raised for the first time in appeal. In any event,

it was submitted that the proceedings under Section 9

had been filed with promptitude and that the learned

Judge after been duly satisfied in that regard had

granted relief to it. There was no substance in this

contention of ABL.

(b) A prima facie case having been made out by MAEIPL,

relief was rightly granted to it :-

In this regard, the learned Senior Advocate referred to

the averments made in the Arbitration Petition filed

under Section 9 of the Act of 1996 as well as the

affidavit-in-reply filed by ABL. Except for vague

denials, ABL did not contest the claims as made by

MAEIPL in the Arbitration Petition. It only raised the

issue of limitation specifically. On the basis of these

pleadings, it was submitted that the learned Judge in

paragraphs 21 and 23 of the impugned order came to

COARA-10-2024-Judgment.doc 15/41 Dixit

the conclusion that MAEIPL had made out a strong

prima facie case and therefore proceeded to grant the

reliefs prayed for by it. There was sufficient

documentary material on record to support the

findings recorded by the learned Judge in this regard.

The conduct of ABL clearly indicated its unwillingness

to pay the dues of MAEIPL. By wrongfully withholding

substantial amounts that were due to be received by

MAEIPL, the learned Judge was justified in granting

relief in favour of MAEIPL. Moreover, one of the

considerations while exercising jurisdiction under

Section 9 of the Act of 1996 was to protect the subject

matter of the dispute till the passing of an award and

its enforcement. Relying upon the decision of this

Court in Valentine Maritime Ltd. Vs. Kreuz Subsea Pte

Ltd. and Anr., with connected matter, 2021 SCC

OnLine Bom 75, it was submitted that denial of such

relief would have resulted in grave injustice to

MAEIPL that was seeking a protective order. It was

thus submitted that the relief granted by the learned

Judge in favour of MAEIPL was not liable to be

interfered.

        COARA-10-2024-Judgment.doc             16/41
Dixit




                 (c)      Even in absence of the case being strictly made out

under the provisions of Order XXXVIII Rule 5 of the

Code, relief could be granted in the interest of

justice :-

In this regard it was submitted that the learned Judge

took into consideration the judgment of the Supreme

Court in Essar House Private Limited (supra) as well

as other decisions of this Court and thereafter turned

down the objection as regards non-compliance of the

provisions of Order XXXVIII Rule 5 of the Code by

MAEIPL. The defence raised by ABL in its reply was

also taken note of and thereafter on being satisfied

that denial of interim relief to MAEIPL would cause

prejudice, the learned Judge proceeded to grant this

relief. Moreover, the obstructive conduct of ABL was

also evident from the documentary material on record

coupled with its ill intention of not paying the dues

under contract T-08 to MAEIPL. On being satisfied that

the award that was likely to be passed would merely

be a paper award and that its execution would be

defeated, relief was granted in favour of MAEIPL. In

this regard the learned Senior Advocate placed

COARA-10-2024-Judgment.doc 17/41 Dixit

reliance on the decisions in Deccan Chronicle Holdings

Ltd. Vs. L & T Finance Ltd., 2013 SCC OnLine Bom

1005, Ajay Singh Vs. Kal Airways Private Ltd. and

Ors., with connected matter, 2017 SCC OnLine Del

8934, Jagdish Ahuja and Anr. Vs. Cupino Ltd., with

connected matter, 2020 SCC OnLine Bom 849, Dinesh

Gupta and Ors. Vs. Anand Gupta and Ors., 2020 SCC

OnLine Del 2099, Kotak Mahindra Bank Ltd. Vs.

Williamson Magor & Co. Ltd. and Anr., 2021 SCC

OnLine Bom 305, J.P. Parekh and Anr. Vs. Naseem

Qureshi and Ors., 2022 : BHC-OS : 8897 and Karanja

Terminal & Logistics Pvt. Ltd. Vs. Sahara Dredging

Ltd., 2023 SCC OnLine Bom 594. It was thus

submitted that this contention raised by ABL did not

warrant acceptance.

(d) Interference with exercise of discretion by the Court of

first instance :-

It was submitted that in exercise of appellate

jurisdiction under Section 37 of the Act of 1996, the

Court would not interfere with the exercise of

discretion of the Court of first instance and substitute

its discretion in that regard. It was only if the Court of

COARA-10-2024-Judgment.doc 18/41 Dixit

first instance had exercised discretion arbitrarily,

capriciously or perversely or where the Court had

ignored the settled principles of law regulating grant

or refusal of interlocutory injunctions, there was a

scope for interference. Since the learned Judge

considered all relevant aspects that were urged before

him and after being duly satisfied in that regard

proceeded to grant interim relief, there was no reason

to interfere with the same only on the premise that

different view of the matter could be taken by this

Court. Since a possible view of the matter was taken

by the learned Judge under Section 9 of the Act of

1996, there was no reason to interfere with the

exercise of such discretion. To substantiate this

contention, the learned Senior Advocate placed

reliance on the decisions of the Supreme Court in

Wander Ltd. and Anr. Vs. Antox India P. Ltd., 1990

Supp Supreme Court Cases 727, Shyam Sel and Power

Ltd. and Anr. Vs. Shyam Steel Industries Ltd., 2022

INSC 303 and the decisions of this Court in Stoughton

Street Tech Labs Pvt. Ltd. Vs. Jet Skyesports Gaming

Pvt. Ltd. (Appeal (Lodging) No.16492 of 2022 decided

COARA-10-2024-Judgment.doc 19/41 Dixit

on 6th June 2022), Ambrish H. Soni Vs. Chetan

Narendra Dhakan and Ors., with connected matter,

2024 SCC OnLine Bom 2820 and M/s. Halliburton

India Operations Pvt. Ltd. (supra). It was therefore

urged that ABL had failed to make out any case

whatsoever for causing interference in exercise of

appellate jurisdiction under Section 37 of the Act of

1996.

On the basis of these contentions, it was submitted that there was

no merit in the Commercial Arbitration Appeal preferred by ABL and the

same was liable to be dismissed.

7. We have heard the learned counsel for the parties at length and with

their assistance we have perused the documentary material on record. We

have thereafter given due consideration to the respective submissions

made by the learned counsel. The same therefore fall for consideration.

7.1 (i) Interference by an appellate Court with the exercise of

discretion by the Court of first instance :-

The impugned order dated 15th March 2024 has been

passed in exercise of jurisdiction under Section 9 of

the Act of 1996. The said order proceeds to issue

various directions against ABL to deposit the

COARA-10-2024-Judgment.doc 20/41 Dixit

quantified amount in Court or furnish a bank

guarantee for such amount, restrains it from alienating

or creating third party rights in its assets and

properties till the commencement of the arbitration

proceedings, further directs ABL to deposit 20% of the

amount received by it from MSEDCL in the arbitration

proceedings with it and also directs it to file an

affidavit-of-disclosure of its assets. It restrains ABL

from entering into any compromise with MSEDCL in

the pending arbitration proceedings. These directions

have been issued while exercising jurisdiction under

Section 9 of the Act of 1996. The same being in the

nature of an exercise of discretion, the scope for

interference by the appellate Court is well settled. As

held in Wander Ltd. and Anr. (supra) that if the Court

of first instance has exercised discretion reasonably

and in a judicial manner, merely because the appellate

Court would have taken a different view would not be

a justifiable reason to interfere with the exercise of

discretion by the Court of first instance. In its

subsequent decision in Shyam Sel and Power Ltd. and

Anr. (supra), it was reiterated that the scope for

COARA-10-2024-Judgment.doc 21/41 Dixit

interference by the appellate Court was limited. The

ratio of the aforesaid decisions has been subsequently

followed by various Division Benches in the decisions

relied upon by the learned Senior Advocate for

MAEIPL.

(ii) On the basis of the aforesaid tests, it would be

necessary to examine the challenge as raised by ABL to

the impugned order. If it is found that the exercise of

discretion by the Court of first instance was without

recording any satisfaction as to making out of a prima

facie case, absence of consideration of balance of

convenience and likelihood of irreparable loss, the

impugned order would be liable to be interfered with.

As observed in Shyam Sel and Power Ltd. and Anr.

(supra), the three tests in the matter of grant of

interim injunction are required to be first considered

in the form of a prima facie case being made out,

balance of convenience being in favour and

irreparable injury being caused. Some indication of

these tests being satisfied before the grant of

injunction would be necessary. Similarly, the

consideration as to whether settled principles of law

COARA-10-2024-Judgment.doc 22/41 Dixit

regulating grant or refusal of interlocutory injunction

are satisfied would also require consideration. The

scope for interference is no doubt limited but an

exercise in the aforesaid context can be undertaken by

the appellate Court while examining a challenge to a

discretionary order. Keeping these aspects in mind, the

challenge to the impugned order would have to be

examined.

7.2 Aspect of delay in seeking relief under Section 9 of the Act

of 1996 :-

(i) To consider this aspect, a brief reference to the

averments made in the application filed under Section

9 of the Act of 1996 by MAEIPL would be necessary.

After referring to various factual aspects, MAEIPL in

paragraph 3.31 has referred to addressing a

communication dated 19th September 2016 to ABL

with regard to the discussions that took place between

the parties on 8th September 2016. After referring to

the exchange of communications between ABL on 7 th

December 2016 and the response by MAEIPL on 7 th

December 2016, it has been stated that on 17th

December 2016 ABL paid an amount of

COARA-10-2024-Judgment.doc 23/41 Dixit

Rs.49,00,000/- to MAEIPL though it was entitled to

receive a much higher amount. These averments can

be found in paragraph 3.35. In paragraph 3.36, it is

pleaded that numerous meetings were held between

the parties but ABL did not comply with its obligations

under the Contract Agreement. In paragraph 3.37 it is

pleaded that MAEIPL addressed a communication

dated 12th December 2019 seeking consideration of its

claims. As there was no response to the same, it is

pleaded in paragraph 3.38 that MAEIPL initiated the

arbitral process on 16th December 2019. ABL

responded to the same on 28th December 2019 and

sought resolution of the disputes amicably as pleaded

in paragraph 3.39. There is reference to

communication dated 13th January 2020 issued by

MAEIPL in paragraph 3.40. After referring to the

award passed by the learned Arbitrator in favour of

ABL on 15th February 2020 in paragraph 3.43, MAEIPL

has thereafter pleaded in paragraph 3.48 that on 5th

January 2024 it addressed an e-mail to ABL seeking

entitlement to amounts under the Contract Agreement

which ABL had received in the award dated 15 th

COARA-10-2024-Judgment.doc 24/41 Dixit

February 2020. On there being no response to the

aforesaid, it is stated in paragraph 3.49 that the

Advocates of MAEIPL issued further communication

on 12th January 2024. It is on this basis pleaded in

paragraph 6 that as on 10th January 2024, MAEIPL

was entitled to receive an amount of

Rs.63,27,46,890/- from ABL. The application under

Section 9 of the Act of 1996 was accordingly filed on

17th January 2024.

(ii) Coming to the reply filed on behalf of ABL to the

application filed under Section 9 of the Act of 1996, it

has denied the averments made by MAEIPL in the said

proceedings. It has further denied the claim as made

by MAEIPL to the amount of Rs.63,27,46,890/-. In its

specific pleadings from paragraph 86 onwards, it has

been stated that there was no cause of action for

MAEIPL to file the application under Section 9 of the

Act of 1996. In paragraph 89, it has been pleaded that

the claim made by MAEIPL was time barred and that

the proceedings were barred by limitation. In

paragraph 94, it has been pleaded that since the

proceedings had been filed belatedly, there was no

COARA-10-2024-Judgment.doc 25/41 Dixit

prima facie case in favour of MAEIPL to grant any

relief whatsoever. In paragraph 96, it is stated that

though the arbitration clause was invoked vide notice

dated 16th December 2019, no steps were taken

thereafter. It was thus pleaded that no relief be

granted to MAEIPL on these counts.

(iii) MAEIPL filed its rejoinder affidavit denying that the

proceedings filed by it were barred by limitation. It

referred to part payments made by ABL between 27 th

January 2012 to 13th June 2014. It also referred to

certain other payments made thereafter. It has further

referred to registration of a First Information Report

on 23rd September 2022 against ABL, its General

Manager and its employees in relation to a bribery

case in Patna, Bihar. It was further stated that in May

2023, the National Highways Authority of India had

withdrawn a Letter of Award that had been granted to

ABL. On this basis it was reiterated that the prayers

made under Section 9 of the Act of 1996 were liable to

be granted.

(iv) On a consideration of the pleadings of the parties in

the application filed under Section 9 of the Act of

COARA-10-2024-Judgment.doc 26/41 Dixit

1996 and reply thereto, it becomes evident that the

work under the contract was stated to be completed

sometime in the year 2011. On 17 th December 2016,

ABL paid an amount of Rs.49,00,000/- to MAEIPL.

After exchange of various communications, MAEIPL

invoked the arbitration clause by its communication

dated 16th December 2019. There was again some

exchange of communications between the parties and

in the meanwhile the Sole Arbitrator passed his award

in favour of ABL and against MSEDCL on 15 th February

2020. In the proceedings filed by MSEDCL for

challenging the said award, an interim arrangement

was made on 19th December 2023 after which on 5th

January 2024 MAEIPL issued an e-mail to ABL seeking

payment of its dues under Contract T-08. This was

followed by their Advocate's communication dated

12th January 2024 and filing of the proceedings under

Section 9 of the Act of 1996 on 17th January 2024.

(v) One of the factors to be considered before grant of any

relief under Section 9 of the Act of 1996 is whether

the applicant has approached the Court with

reasonable expedition. This aspect has been

COARA-10-2024-Judgment.doc 27/41 Dixit

considered by the Supreme Court in Essar House

Private Ltd. (supra) and thereafter in Sepco Electric

Power Construction Corporation Vs. Power Mech

Projects Limited, 2022 INSC 981. In other words,

besides the triple test of a prima facie case, balance of

convenience and irreparable loss, the conduct of the

applicant in approaching the Court with reasonable

expedition under Section 9 of the Act of 1996 is also

relevant. If the documentary material on record is

considered, it becomes clear that MAEIPL has been

pursuing its demands with ABL since 2012 onwards

after the work under the Contract Agreement was

completed by it as a sub-contractor. It is noticed from

the record that after ABL paid an amount of

Rs.49,00,000/- to MAEIPL on 17th December 2016, the

next communication addressed by MAEIPL as pleaded

in paragraph 3.37 is on 12th December 2019, "as a

matter of final attempt". Prima facie, this would

indicate absence of any steps on the part of MAEIPL

after 17th December 2016 till 12th December 2019 as

per their pleaded case. Again, after the award was

passed by the Sole Arbitrator on 15 th February 2020, it

COARA-10-2024-Judgment.doc 28/41 Dixit

is only on 5th January 2024 that MAEIPL has

addressed an e-mail to ABL seeking its dues under the

Contract Agreement. Taking the aforesaid as a cause of

action for seeking relief, MAEIPL has instituted

proceedings under Section 9 of the Act of 1996.

(vi) On a consideration of the aforesaid pleadings as well

as the communication dated 5th January 2024 issued

by MAEIPL, it becomes evident that after 17 th

December 2016 when an amount of Rs.49,00,000/-

was paid by ABL to MAEIPL, for a period of about

three years it has not been indicated as to whether

MAEIPL took any further steps in the matter. We have

referred to the pleadings in paragraph 3.37 of the

application preferred by MAEIPL under Section 9 of

the Act of 1996 in that regard. Further, after invoking

the arbitration clause against ABL on 16 th December

2019, MAEIPL in its communication dated 5 th January

2024 has stated that after 16th December 2019 it did

not precipitate the matter and was regularly following

it up with ABL. Again, there are no further

communications placed on record after 16 th December

2019 till the issuance of notice on 5th January 2024. In

COARA-10-2024-Judgment.doc 29/41 Dixit

the backdrop of the fact that the work under the

contract was stated to be completed in 2011, the

absence of effective steps from December 2016 till

December 2019 and thereafter from 16th December

2019 till 5th January 2024 would be a factor to be

considered. This aspect would be relevant while

considering the entitlement to grant of discretionary

reliefs under Section 9 of the Act of 1996. As noted

above, the conduct of a party in moving the Court

with expedition is also considered material besides

satisfying the triple test of making out a prima facie

case, indicating the balance of convenience in its

favour and the likelihood of irreparable loss being

caused.

(vii) The aforesaid conduct of MAEIPL as is evident from its

pleadings can be dissected into two parts; one part

being its entire claim that it has to recover from ABL

pursuant to the Contract Agreement dated 24 th

February 2009 and the other part based on the award

passed by the Sole Arbitrator on 15th February 2020

followed by the order passed on 19 th December 2023

in the proceedings filed by MSEDCL under Section 34

COARA-10-2024-Judgment.doc 30/41 Dixit

of the Act of 1996 against ABL. As regards the claim of

MAEIPL for recovery of its entire dues is concerned,

after receiving an amount of Rs 49,00,000/- from ABL

on 17th December 2016 the invocation of the

arbitration clause is only on 16th December 2019.

Thereafter, the next notice referred to is dated 5 th

January 2024. This is in view of the interim

arrangement made between MSEDCL and ABL in the

Section 34 proceedings on 19th December 2023. In the

said proceedings as per the Consent Minutes of Order,

MSEDCL was required to deposit Rs.91,12,12,106/-

being 20% in the form of cash deposit and also furnish

a bank guarantee for an amount of

Rs.136,68,18,158/- towards balance 30% . The claim

made by MAEIPL under Section 9 is for an amount of

Rs.63,27,46,890/- as on 10th January 2024. According

to MAEIPL's own case, it was entitled for an amount of

Rs.9,74,12,889/- from the 20% amount of cash that

was directed to be deposited by MSEDCL and

Rs.14,61,19,333/- from the 30% amount secured by

bank guarantee. This has been specifically pleaded by

MAEIPL in paragraph 3.46 of the application filed

COARA-10-2024-Judgment.doc 31/41 Dixit

under Section 9 by it. The relevant pleadings in that

regard read as under :-

"In view of the Contract Agreement, the Petitioner is entitled to receive an amount of INR 48,70,64,444/-, which is the Petitioner's entitlement from the amounts which Respondent No.1 would receive from Respondent No.2 in respect of the work carried out by the Petitioner. Consequently, the Petitioner is entitled to INR 9,74,12,889/- out of the said 20% amount being deposited by Respondent No.2 and INR 14,61,19,333/- of the said 30% amount being secured."

This aspect has been referred to in paragraph 9 of the

impugned order.

(viii) In our view, MAEIPL has acted with expedition only

after 19th December 2023 when the interim

arrangement by consent was arrived at between

MSEDCL and ABL. An e-mail has been issued on 5 th

January 2024 and the Arbitration Petition was filed on

17th January 2024. We are therefore inclined to hold

that MAEIPL has invoked the jurisdiction under

Section 9 of the Act of 1996 with expedition only in

view of the Consent Minutes of Order dated 19 th

December 2023. Thus, on the backdrop of the said

COARA-10-2024-Judgment.doc 32/41 Dixit

arrangement between MSEDCL and ABL, the claim of

MAEIPL deserves consideration under Section 9 to

that extent. This finding is recorded after considering

the response of MAEIPL after it invoked the arbitration

clause on 16th December 2019 and thereafter

proceeded to issue the second arbitration notice only

on 12th January 2024.

Thus, considering the overall conduct of parties

including the case set up by MAEIPL in the Arbitration

Petition under Section 9 of the Act of 1996 as well as

its pleadings in paragraph 3.46 referred to earlier, the

same deserves to be considered to the extent it is

based on the award dated 15th February, 2020.

7.3 Entitlement to relief under Section 9 :-

(i) The claim made by MAEIPL in the Arbitration Petition

filed by it under Section 9 of the Act of 1996 is for an

amount of Rs 63,27,46,890/-. The claim in this regard

is yet to be adjudicated. The manner in which this

figure has been arrived at by MAEIPL has not been

clearly indicated in its Arbitration Petition. However,

as per the pleaded case of MAEIPL in paragraph 3.46

COARA-10-2024-Judgment.doc 33/41 Dixit

of the Arbitration Petition it claims entitlement to a

portion of amount deposited by MSEDCL in cash and

the bank guarantee furnished. The response of ABL in

its pleadings is of a general nature. Its specific

defence is based on the aspect of limitation qua the

entire claim of MAEIPL. It is however not the case of

ABL that MAEIPL was never appointed as its sub-

contractor for the work under Contract T-08 or that it

was not entitled to any amount at all. An amount of

Rs 49,00,000/- has admittedly been paid by ABL on

17th December, 2016. The dispute thus is as regards

the balance amounts receivable by MAEIPL from ABL.

Further, the arbitration proceedings between ABL and

MSEDCL resulting into award dated 15th February

2020 also relate to Contract T-08. It is for this very

work that MAEIPL was appointed as sub-contractor by

ABL.

(ii) As stated earlier, the reply filed by ABL indicates that it

has chosen to simply deny the case of MAEIPL. It

contends that adjudication of the outstanding amounts

could be undertaken in the arbitration proceedings. It

has merely stated that the claim of MAEIPL was barred

COARA-10-2024-Judgment.doc 34/41 Dixit

by limitation. In our view, ABL ought to have come up

with its definite stand on the pleadings of MAEIPL in

the Arbitration Petition. Whether an applicant has

satisfied the triple test of making out a prima-facie

case, balance of convenience in its favour and

likelihood of irreparable loss has to be adjudged on

the basis of the case pleaded by the applicant and the

response of the non-applicant. Simplicitor denial by

itself may not, in a given case, dislodge the entire case

of the applicant. The overall material on record as well

as conduct of parties would be required to be taken in

to consideration while recording a prima-facie

conclusion in this regard.

(iii) As regards the contention raised on behalf of ABL that

there was absence on the part of MAEIPL in strictly

complying with the requirements of Order XXXVIII

Rule 5 of the Code prior to granting any relief under

Section 9 of the Act of 1996, in our view, the ratio of

the decisions in Essar House Private Ltd. and Sepco

Electric Power Construction Corporation (supra) could

be made applicable to the facts of the present case. It

has been held in the aforesaid decisions that though

COARA-10-2024-Judgment.doc 35/41 Dixit

jurisdiction under Section 9 of the Act of 1996 should

not ordinarily be exercised, ignoring the basic

principles of procedural law, the technicalities of the

Code cannot prevent the Court from securing the ends

of justice. All that the Court was required to see was

whether the applicant seeking relief had made out a

prima facie case, whether the balance of convenience

was in its favour and whether there was a likelihood

of irreparable loss being caused. On these aspects

being satisfied, the Court exercising power under

Section 9 of the Act of 1996 may not withhold relief

merely on the technicality of absence of averments

incorporating the grounds under Order XXXVIII Rule 5

of the Code.

(iv) In this regard, we may refer to a recent decision of the

Division Bench of this Court in Ebix Cash World

Money Limited Vs. Ashok Kumar Goel and Ors.,

2025:BHC-OS:4892-DB. It was observed in the

aforesaid context as under :-

8(c)(iii) It is no doubt true that in Sanghi Industries Limited (supra), the Supreme Court has held that if in a

COARA-10-2024-Judgment.doc 36/41 Dixit

given case all the conditions of Order XXXVIII Rule 5 of the Code are satisfied and that the Commercial Court is satisfied on the conduct of the opposite party that it is trying to sell its properties to defeat the Award that may be passed and/or any other conduct on the part of the opposite party which may tantamount to any attempt on its part to defeat the Award that may be passed in the Arbitral proceedings, the Commercial Court could pass an appropriate order including a restraint order to secure the interest of the parties. It may be noted that the Supreme Court in the said case however noticed that there were serious disputes on the amount claimed by the parties before it which were yet to be adjudicated in the proceedings before the Arbitral Tribunal. We may also note that in Sepco Electric Power Construction Corporation (supra), the Supreme Court considered the decisions of this Court in Jagdish Ahuja Vs. Cupino Limited, 2020 4 Bom CR 1, Valentine Maritime Limited (supra) and the judgment of the Delhi High Court in Ajay Singh vs. Kal Airways Private Limited, 2017 4 ArbLR 186. It specifically approved the view taken in

COARA-10-2024-Judgment.doc 37/41 Dixit

the aforesaid decisions and thereafter held that the presence of a good prima facie case, balance of convenience and approaching the Court with reasonable expedition were relevant factors.

(v) In that view of the matter, we are of the opinion that

the interest of MAEIPL deserves to be protected to the

extent of the claim made by it in paragraph 3.46 of the

Arbitration Petition. This is in view of the fact that

under the sub-contract between ABL and MAEIPL, it is

entitled to receive 91% consideration towards the total

work of Contract T-08 from the amounts to be

received by ABL. The work in question is stated to

have been completed on 31st March 2011. Part

payment to some extent has been made by ABL. The

fact that the Court of first instance has exercised

discretion in favour of MAEIPL is also a factor that

cannot be entirely overlooked. Thus, taking an overall

view of the matter on the basis of the material on

record, the conduct of parties and their contractual

obligations, we are of the view that MAEIPL has, to a

limited extent, made out a case for entitlement to

relief under Section 9 of the Act of 1996.

        COARA-10-2024-Judgment.doc                   38/41
Dixit




                 (vi)     Having said that, it has to be noted that the learned

Judge in the impugned order has not given any

reasons for accepting the figure of outstanding dues as

Rs.63,27,46,890/- while directing ABL to secure the

same. In the absence of MAEIPL showing expedition in

invoking the provisions of Section 9 of the Act of 1996

after having invoked the arbitration clause on 16 th

December 2019 coupled with absence of sufficient

material to hold that an amount of Rs.63,27,46,890/-

ought to be secured in its favour, the impugned order

is liable to be modified to that extent. Instead of

accepting this figure as stated by MAEIPL, we would

therefore prefer to consider the amount awarded by

the learned Arbitrator in his award dated 15 th

February, 2020. As regards Contract T-08, the amount

awarded to ABL is Rs 48,70,64,444/-. As per the

pleaded case of MAEIPL, it claims an amount of Rs

9,74,12,889/- from the 20% amount of cash deposited

by ABL as per the Consent Minutes. It also claims an

amount of Rs.14,61,19,333/- from the 30% amount of

bank guarantee furnished by MSEDCL. Except for

mere denial, ABL has not set up any specific defence

COARA-10-2024-Judgment.doc 39/41 Dixit

qua these pleadings. Hence, to that extent the order

passed by the learned Judge deserves to be interfered

with and modified. It is also to be noted that pursuant

to the interim order dated 15th July 2024, ABL has

filed its affidavit of disclosure giving details of its

immovable and movable assets. The direction issued

by the learned Judge to that extent stands complied

with.

8. In the light of discussion made hereinabove, the following order is

passed :-

(i) The common order passed by the learned District Judge-2,

Nashik below Exhibits 1, 5 and 25 dated 15th March 2024

in Commercial Arbitration Application No.1 of 2024 is

partly modified.

(ii) Ashoka Buildcon Limited is directed to deposit an amount

of Rs.9,74,12,889/- and furnish bank guarantee for an

amount of Rs.14,61,19,333/- within a period of six weeks

from today with District Court, Nashik.

(iii)Ashoka Buildcon Limited shall not enter into any

compromise with the Maharashtra State Electricity

Distribution Company Limited that would affect the rights

COARA-10-2024-Judgment.doc 40/41 Dixit

of Maha Active Engineers India Pvt. Ltd. without its written

consent.

9. The Commercial Arbitration Appeal is partly allowed in aforesaid

terms, leaving the parties to bear their own costs. The Interim Applications

are also disposed of.

[ RAJESH PATIL, J. ] [ A.S. CHANDURKAR, J. ]

Digitally signed by COARA-10-2024-Judgment.doc 41/41 SNEHA SNEHA ABHAY DIXIT Dixit ABHAY Date:

                                                                                DIXIT          2025.05.02
                                                                                               18:39:11
                                                                                               +0530

 

 
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 : IDRC

 
 
Latestlaws Newsletter