Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ebix Cash World Money Limited vs Ashok Kumar Goel
2025 Latest Caselaw 3481 Bom

Citation : 2025 Latest Caselaw 3481 Bom
Judgement Date : 26 March, 2025

Bombay High Court

Ebix Cash World Money Limited vs Ashok Kumar Goel on 26 March, 2025

Author: A. S. Chandurkar
Bench: A. S. Chandurkar
                                                                                                      Digitally
                                                                                                      signed by
2025:BHC-OS:4892-DB                                                                                   RAMESHWAR
                                                                                            RAMESHWAR LAXMAN
                                               CAAs-32551-2024-35549-2024.doc               LAXMAN    DILWALE
                                                                                            DILWALE   Date:
                                                                                                      2025.03.26
              Andreza/Dilwale                                                                         19:37:30
                                                                                                      +0530

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

            COMMERCIAL ARBITRATION APPEAL (L) NO. 32551 OF 2024
                                 WITH
                   INTERIM APPLICATION NO. 32629 OF 2024
                                    IN
           COMMERCIAL ARBITRATION PETITION (L) NO. 25579 OF 2024

               Ebix Cash World Money Limited, A
               company within the meaning of the
               Companies Act, 2013 and having its
               office at 8th Floor, Manek Plaza, Kalina
                                                                                ... Appellant/ Org.
               CST Road, Kolekalyan,         Santacruz                             Respondent no. 2
               (East), Mumbai 400 098.



                                    Versus
               1.  Ashok Kumar Goel, Top Floor,
               Times Tower, Kamla Mills Compound,
               Senapati Bapat Marg, Lower Parel,
               Mumbai 400 013.

               2.   Vyoman India Private Limited,
               (Formerly Vyoman Tradelink India          ... Respondents/
               Private Limited) A company within the   Org.Petitioner Nos.1 & 2
               meaning of the Companies Act, 2013
               and having its registered office at New
               Prakash Cinema, N. M. Joshi Marg,
               Lower Parel, Mumbai - 400 013.

               3.      Ebix Cash Limited & Ors.
               (Formerly Ebix Cash Private Limited),
               A company within the meaning of the
               Companies Act, 2013 and having its
               registered office at 101, First Floor,
               4832/24, Ansari Road, Darya Ganj,
               New Delhi - 110 002 and its Corporate


                                                      Page 1 of 44
                                                      - March 2025




                ::: Uploaded on - 26/03/2025                                ::: Downloaded on - 26/03/2025 22:33:50 :::
                                    CAAs-32551-2024-35549-2024.doc


   office at Plot No. 122 & 123, NSEZ,
   Phase-II, Noida Gautam Buddha
   Nagar, Uttar Pradesh 201 305.

   4. Ebix Singapore Private Limited, A
   company registered under the laws of
   Singapore and having its address at 1
   Harbourfront Avenue #14-07, Keppel
   Bay Tower, Singapore (098632).

   5.     Ebix Payment Services Private
   Limited, A company within the
   meaning of the Companies Act, 2013
   and having its registered office at 2 nd    ... Respondents/
   Floor, Manek Plaza, Kalina CST Road,     Org.Petitioner Nos.1, 3 &
   Kolekalyan, Santacruz (East), Mumbai                 4
   - 400 098.




  COMMERCIAL ARBITRATION APPEAL (L) NO. 35549 OF 2024
                       WITH
        INTERIM APPLICATION NO. 35612 OF 2024
                         IN
COMMERCIAL ARBITRATION PETITION (L) NO. 25579 OF 2024

   Ebix Cash Limited (Formerly Ebix Cash
   Private Limited), A company within the
   meaning of the Companies Act, 2013
   and having its registered office at 101,
   First Floor, 4832/24, Ansari Road, Darya
   Ganj, New Delhi - 110 002 and its          ... Appellant
   Corporate office at Plot No. 122 & 123, Org. Respondent no.1
   NSEZ, Phase-II, Noida Gautam Buddha
   Nagar, Uttar Pradesh 201 305.



               Versus
   1. Ashok Kumar Goel, Top Floor, Times
   Tower, Kamla Mills Compound, Senapati
   Bapat Marg, Lower Parel, Mumbai 400

                                          Page 2 of 44
                                          - March 2025




    ::: Uploaded on - 26/03/2025                                ::: Downloaded on - 26/03/2025 22:33:50 :::
                                 CAAs-32551-2024-35549-2024.doc


013.

2.    Vyoman India Private Limited,
(Formerly Vyoman Tradelink India
Private Limited) A company within the ... Respondents/
meaning of the Companies Act, 2013 Org. Petitioner Nos. 1
and having its registered office at New      &2
Prakash Cinema, N. M. Joshi Marg,
Lower Parel, Mumbai - 400 013.

3. Ebix Cash World Money Limited, A
company within the meaning of the
Companies Act, 2013 and having its
office at 8th Floor, Manek Plaza, Kalina
CST Road, Kolekalyan, Santacruz (East),
Mumbai 400 098.

4. Ebix Singapore Private Limited, A
company registered under the laws of
Singapore and having its address at 1
Harbourfront Avenue #14-07, Keppel
Bay Tower, Singapore 098632.
                                            ... Respondents/
5.     Ebix Payment Services Private Org.Petitioner Nos. 2
Limited, A company within the meaning              to 4
of the Companies Act, 2013 and having
its registered office at 2nd Floor, Manek
Plaza, Kalina CST Road, Kolekalyan,
Santacruz (East), Mumbai - 400 098.
Mr. Chetan Kapadia, Senior Advocate, with Ms. Vidisha
Rohira, Mr. Vijay Dhingreja and Ms. Vaishnavi Ambadan,
Advocates     i/by   VJ    Juris,   for  the     Appellant   in
CARBA(L)/32551/2024 and for Respondent no. 3 in
CARBA(L)/35549/2024.

Mr. Mayur Khandeparkar, Advocate with Mr. Chetan Yadav
and Ms. Pratibha Tiwari, Advocates, i/by R.V. & Co., for the
Appellant in CARBA(L)/35549/2024 and for Respondent No. 3
in CARBA(L)/32551/2024.

Mr. Sharan Jagtiani, Senior Advocate with Mr. Nitesh Jain,
Ms. Juhi Mathur, Mr. Atul Jain, Ms. Sonia Dasgupta, Ms.

                                       Page 3 of 44
                                       - March 2025




 ::: Uploaded on - 26/03/2025                                ::: Downloaded on - 26/03/2025 22:33:50 :::
                                   CAAs-32551-2024-35549-2024.doc


Surbhi Agarwal and Mr. Abhimanyu Chaturvedi, Advocates,
i/by Trilegal, for the Respondent in CARBA(L)/32551/2024.

                                 CORAM:               A. S. CHANDURKAR &
                                                      RAJESH S. PATIL, JJ.
Date on which the arguments concluded:                20th DECEMBER 2024

Date on which the judgment is pronounced:             26th MARCH 2025


JUDGMENT (Per A. S. Chandurkar, J.)

1. Admit. Both the Commercial Arbitration Appeals are

taken up for final disposal.

2. The challenge raised in these appeals filed under

Section 37 of the Arbitration and Conciliation Act, 1996, (for

short, 'the Act of 1996') is to the judgment dated 08.10.2024

passed by the learned Single Judge in exercise of jurisdiction

under Section 9 of the Act of 1996. By the said judgment, the

Commercial Arbitration Petition preferred by the respondent

nos. 1 and 2 has been allowed and interim relief in terms of

prayer clauses (b), (e) and (f) have been granted. As a result,

the appellants have been directed to furnish an irrevocable

bank guarantee of nationalized bank or any such other

security in favour of the Prothonary, Bombay High Court, for

a sum of Rs.145 crores being 80 percent of the Enhanced Call

Price redeemable by the respondent nos. 1 to 3. The

- March 2025

CAAs-32551-2024-35549-2024.doc

appellants have also been injuncted from dealing and/or

encumbering and/or disposing off and/or creating third party

rights and/or alienating any of the movable or immovable

properties or assets owned by them. The appellants have

also been directed to disclose all their assets on oath

including providing fresh and better particulars along with all

necessary details of such movable and immovable properties.

3. The facts that are relevant for considering the appeals

are that on 12.05.2017, the appellants and the respondent

nos. 1 to 5 entered into a Share Holders Agreement (SHA).

On account of alleged breaches of the SHA being stated to be

committed by the appellants, disputes arose as a result of

which the same were referred to arbitration. The said

proceedings were conducted in accordance with Singapore

International Arbitration Chamber (SIAC). On 01.06.2023,

the Arbitral Tribunal passed its Partial Award upholding the

termination of the SHA and the obligation of the appellants to

purchase the shares of the respondent nos. 1 and 2. The

Arbitral Tribunal however rejected the valuation report that

was submitted by Deloitte on the ground that it lacked

independence. Fresh valuation was accordingly directed to

be undertaken. The Arbitral Tribunal by its Order dated

- March 2025

CAAs-32551-2024-35549-2024.doc

01.09.2023, awarded an amount of Rs.9 Crores as costs in

favour of the respondent nos. 1 and 2. The said respondents

therefore filed petitions under Section 49 of the Act of 1996

before the Delhi High Court seeking enforcement of the

Partial Award and the Cost Award. The respondent no. 1 on

30.11.2023 appointed Price Waterhouse and Company LLP

(PwC) as the eligible valuer for determining the Enhanced

Call Price. PwC submitted its valuation report on 02.01.2024

and determined the enhanced call price at the rate of Rs.181

crores. The respondent nos. 1 and 2 called upon the

appellants to make payment of the aforesaid amount. The

same was however refused by the appellants. On 19.01.2024,

the Delhi High Court passed an order of status quo as

regards the assets of the appellants in the proceedings for

enforcement filed by respondent nos. 1 and 2. As the

appellants failed to make payment at the Enhanced Call

Price, the appellants initiated arbitration under Clause 20 of

the SHA under the SIAC Rules. They also applied for

emergency interim relief under Schedule-I of the SIAC Rules.

Thereafter, on 13.03.2024 the Delhi High Court allowed the

petitions filed by the respondent nos. 1 and 2 under Section

49 of the Act of 1996 for enforcement of the Partial Award

- March 2025

CAAs-32551-2024-35549-2024.doc

and the Cost Award. These orders not having been

challenged by the appellants, they have attained finality.

4. On 14.03.2024, the Emergency Arbitrator passed an

Emergency Interim Award under Article 20.1 of the SHA and

directed the appellants to furnish an irrevocable bank

guarantee from an internationally recognised financial or

other institution in Singapore or India for the sum of Rs.145

crores within a period of fourteen days. The respondent nos.

1 and 2 sought compliance of the aforesaid decision.

However, according to the appellants, they were unable to

furnish a bank guarantee in view of the order of status quo

dated 19.01.2024 passed by the Delhi High Court. Hence the

appellants on 16.04.2024, moved the Delhi High Court

seeking modification of the order dated 19.01.2024. The said

order was partially modified on 01.05.2024. The appellants

also filed an application on 31.05.2024 under Rule 10 of

Schedule 1 of the SIAC Rules seeking modification of the

Emergency Arbitrator's decision in paragraph 202(d) of the

Emergency Interim Award seeking substitution of the bank

guarantee with some other form of security. On 24.07.2024,

the Arbitral Tribunal rejected this request made on behalf of

the appellants and directed them to provide security in the

- March 2025

CAAs-32551-2024-35549-2024.doc

form of bank guarantee for the amount of Rs.145 crores

within a period of fourteen days. As the necessary

compliance was not undertaken, the respondent nos. 1 and 2

filed an Arbitration Petition under Section 9 of the Act of

1996 on 13.08.2024. The Arbitration Petition was heard by

the learned Judge and at the conclusion of the hearing on

26.09.2024, the judgment was reserved. In the meanwhile,

on 02.10.2024 the Final Award came to be passed.

Thereafter, on 08.10.2024 the Arbitration Petition filed under

Section 9 of the Act of 1996 came to be decided. It is the

aforesaid judgment that is subject matter of challenge in

these appeals.

5. Mr. Chetan Kapadia, learned Senior Advocate for the

appellants in Commercial Appeal No. 32551 of 2024 made

the following submissions :

(a) The relief of injunction and directions in the form of

attachment before judgment were granted without

considering as to whether the principles under provisions of

Order XXXVIII and Order XXXIX of the Code of Civil

Procedure, 1908, (for short, 'the Code'), were satisfied -

According to the learned Senior Advocate, before grant of

- March 2025

CAAs-32551-2024-35549-2024.doc

relief in the nature of injunction and a direction having the

effect of attachment of the assets of the appellants before the

judgment, it was necessary for the respondent nos. 1 and 2 to

have made out a strong prima facie case and also satisfy the

grounds for attachment before judgment under Order

XXXVIII Rule 5 of the Code. Without considering the effect of

the judgment of the Supreme Court in Sanghi Industries

Limited vs. Ravin Cables Ltd.1 which mandated requirement

of specific allegations with cogent material, such relief had

been granted. It was urged that in the aforesaid decision, it

had been held that unless and until the pre-conditions under

Order XXXVIII Rule 5 of the Code were satisfied and unless

there were specific allegations alongwith cogent material on

record coupled with satisfaction of the Court that the party is

likely to defeat the award that may be passed, there would be

no occasion to consider and grant such relief. It was urged

that this decision of the Supreme Court had been considered

by a Division Bench of the Delhi High Court in Skypower

Solar India Private Limited v Sterling and Wilson

International FZE2. Though this decision was cited before

the learned Judge, the same had been distinguished

erroneously. Reference was also made to the judgment of the 1 2022 INSC 1050 2 2023 SCC OnLine Del. 7240

- March 2025

CAAs-32551-2024-35549-2024.doc

Gujarat High Court in Sadbhav Engineering Limited vs.

Efftech Infra Engineers3, wherein the decisions of the

Supreme Court in Essar House Private Limited vs. Arcellor

Mittal Nippon Steel India Limited 4 and Sanghi Industries

Limited (supra)had been referred to and satisfaction of the

requirements of Order XXXVIII Rule 5 of the Code had been

insisted upon. Reliance was also placed on the judgment of

learned Single Judge in Philip Mamen vs. Joseph Thomas 5

dated 13.03.2024, wherein similar principles had been

reiterated. It was thus urged that in the absence of the

respondent nos. 1 and 2 satisfying the requirements of Order

XXXVIII Rule 5 of the Code, no relief in the form of

restraining the appellants from dealing with their properties

could have been passed.

(b) The finding recorded that the appellants were

guilty of 'obstructionist conduct', was contrary to settled

legal principles - It was submitted that the learned Judge

erred in coming to the conclusion that on account of

"obstructionist conduct" of the appellants, interim relief was

liable to be granted. There was a distinction between

3 AIR 2024 Guj 40 4 2022 INSC 957 5 Commercial Arbitration Petition (L) No. 20182 of 2023

- March 2025

CAAs-32551-2024-35549-2024.doc

contesting proceedings/defending a claim on one hand and

obstructing the conduct of proceedings on the other. The

former could not be treated as "obstructionist conduct' so as

to warrant passing of an order of furnishing a bank guarantee

as granted by the learned Judge vide prayer clause (b). As a

respondent, it was entitled to put up its defence in the best

possible manner and the steps taken in that regard could not

be considered to its disadvantage. The appellants were

entitled to safeguard their financial interest and hence steps

taken during the course of such proceedings could not result

in the appellants being placed at a disadvantageous position.

It could not be said that the conduct of the appellants was

such that it could be treated that the appellants intended to

obstruct the arbitration proceedings in any manner

whatsoever. This aspect had erroneously weighed with the

learned Judge while granting relief in the arbitration petition.

Referring to the various proceedings between the parties, it

was submitted that bonafide steps taken while contesting

such proceedings could not be termed to be "obstructive

conduct". After contesting such proceedings on merits,

various orders had been passed which did not indicate that

the appellants intended to frustrate the arbitration

proceedings or the award that could be passed. It was thus

- March 2025

CAAs-32551-2024-35549-2024.doc

submitted that by giving undue importance to this aspect, the

learned Judge proceeded to hold against the appellants.

(c) Reliance placed on the Emergency Award by the

learned Single Judge was erroneous - In this regard, it

was submitted that the Delhi High Court in Raffles Design

International India Private Limited & anr. vs. Educomp

Professional Education Limited & Ors. 6 , had held that an

Emergency Award was not capable of being enforced under

the Act of 1996 and the only mode for enforcing the same

was by filing a civil suit. Notwithstanding the passing of the

Emergency Award, the Court while considering proceedings

under Section 9 of the Act of 1996 was required to consider

the grant of interim relief independent of the orders passed

by the Emergency Arbitrator. The learned Judge however

proceeded to hold that the parties were bound by the

decision of the Emergency Arbitrator and accepted all the

findings recorded in the Emergency Award. In absence of

any independent assessment of the facts of the case, the

Emergency Award could not have been the basis for grant of

any relief to the respondent nos. 1 and 2. The learned Judge

committed an error in giving importance to the observations

6 2016 SCC OnLine Del. 5521

- March 2025

CAAs-32551-2024-35549-2024.doc

in the Emergency Award. It was thus urged that even on this

count, the impugned order was liable to be set aside.

(d) The Final Award having been passed, no relief

under Section 9 of the Act of 1996 could have been granted

as the said proceedings were filed before the Final Award

was passed - It was submitted by the learned Senior

Advocate for the appellants that after the Emergency Award

was passed on 14.03.2024, the respondent nos. 1 and 2 filed

the Arbitration Petition under Section 9 of the Act of 1996 on

14.08.2024. The said respondents, therefore, had invoked

the jurisdiction prior to the passing of the final award. After

the Arbitration Petition was heard and was reserved for

passing judgment on 26.09.2024, the Final Award came to be

passed on 02.10.2024. This fact was brought to the notice of

the learned Judge on 07.10.2024 and a copy of the Final

Award was also tendered for perusal. The Arbitration

Petition came to be decided on 08.10.2024. However, the

relevant fact that the Final Award had been passed after

filing of the Arbitration Petition under Section 9 of the Act of

1996 had not been considered. It was urged that the cause of

action for invoking the provisions of Section 9 of the Act of

1996 was available either before or during arbitral

- March 2025

CAAs-32551-2024-35549-2024.doc

proceedings or at any time after the making of the arbitral

award and the same would vary from case to case. Though

such jurisdiction was invoked by the respondent nos. 1 and 2

prior to passing of the Final Award, the cause of action for

the same would not survive after the Final Award was passed.

On this premise, the Arbitration Petition ought not to have

been decided on merits as the learned Judge was apprised of

the fact that the Final Award was passed prior to the order

being passed in the Arbitration Petition under Section 9 of

the Act of 1996. Reference in this regard was made to the

decision in Centrient Pharmaceuticals India Private Limited

vs. Hindustan Antibiotics Limited & Ors. 7. This aspect went

to the root of the matter and, on this count also the impugned

judgment was liable to be set aside.

On the aforesaid grounds, it was urged that the

impugned judgment dated 08.10.2024 be set aside and the

Abritration Petiton filed under Section 9 of the Act of 1996,

be dismissed.

7 2019 SCC OnLine Bom 1614

- March 2025

CAAs-32551-2024-35549-2024.doc

6. Shri Mayur Khandeparkar, learned Counsel appearing

for the appellants in Commercial Arbitration Appeal no.

35549 of 2024, submitted as under :

(a) Maintainability of the Arbitration Petition under

Section 9 of the Act of 1996 - It was urged that since the

respondent nos. 1 and 2 were seeking enforcement of the

Emergency Arbitrator's decision as well as order passed by

the Arbitral Tribunal, the Arbitration Petition filed under

Section 9 of the Act of 1996, was not maintainable. The said

respondents ought to have filed an Enforcement Petition

under Section 49 of the Act of 1996. The decision of the

Emergency Arbitrator was in fact an Award which was

required to be enforced in the manner as prescribed under

the Act of 1996. Inviting attention to the SIAC Rules and

especially Clauses 1.3, 20.1, 30.2 and 30.3 thereof, it was

submitted that the respondent nos. 1 and 2 ought to take

recourse to the provisions contained in Part-II of the Act of

1996. Reliance in that regard was placed on the decision in

Raffles Design International India Private Limited & anr.

(supra). Further, the application of Part-I of the Act of 1996

to the arbitration proceedings had been excluded by the

parties. Reliance was also further placed on the judgment of

- March 2025

CAAs-32551-2024-35549-2024.doc

the Supreme Court in BGS SGS Soma JV vs. NHPC Limited 8.

Though Clause 30.3 of the SIAC Rules permitted

consideration of a request for grant of interim relief, the

same was permissible only in exceptional circumstances. No

such exceptional circumstances had been brought on record

by the respondent nos. 1 and 2.

Alternatively, it was submitted that it was not

permissible for the learned Judge to have considered the

observations made by the Emergency Arbitrator and the

Arbitral Tribunal for granting any relief to the respondent

nos. 1 and 2. The valuation of shares undertaken by PwC

could not have been the basis for grant of interim relief by

the learned Judge. Considering the fact that the list of assets

of the appellants was much more than the value of the claim

made by respondent nos. 1 and 2 coupled with the fact that

the said assets were not encumbered, the learned Judge

erred in granting relief in the Arbitration Petition. The

nature of relief as granted would relate to a direction issued

under the provisions of Order XXXVIII Rule 5 of the Code and

hence without making out a case in that regard, no such

relief could have been granted. It was thus urged that on the

8 2019 INSC 1349

- March 2025

CAAs-32551-2024-35549-2024.doc

aforesaid grounds, the impugned judgment dated 08.10.2024

was liable to be set aside.

7. Shri Sharan Jagtiani, learned Senior Advocate for

respondent nos. 1 and 2, supported the impugned order and

opposed the submissions made on behalf of the appellants.

(a) As regards jurisdiction to grant interim relief

under Section 9- It was submitted that the Court exercising

jurisdiction under Section 9 of the Act of 1996, had a wide

power to grant relief in an appropriate case. Referring to

the decisions of the Supreme Court in Essar House Private

Limited (supra) and Sepco Electric Power Construction

Corporation vs. Power Mech Projects Ltd. 9, it was pointed out

that the Supreme Court considered the law laid down by this

Court in its earlier decisions and had held that when an

application seeking interim measures had made out a good

prima facie case coupled with presence of balance of

convenience, the Court had ample powers under Section 9 of

the Act of 1996 to grant such a relief. Seeking to distinguish

the judgment of the Supreme Court in Sanghi Industries

Limited (supra), it was urged that the facts in the said case

9 2022 INSC 981

- March 2025

CAAs-32551-2024-35549-2024.doc

clearly indicated that there were serious disputes on the

amount claimed by the rival parties to the said proceedings.

The conduct of parties was found relevant in the aforesaid

decision and when seen from the context of the facts of the

case in hand, it was clear that the conduct of the appellants

was such that it warranted passing of interim directions. In

such situation, the insistence for strict compliance with the

provisions of Order XXXVIII Rule 5 of the Code was not at all

warranted especially when the efficacy of the arbitration

process was required to be supported. It was thus submitted

that the pleadings in the Arbitration Petition filed under

Section 9 of the Act of 1996 as raised were sufficient to

warrant passing of interim directions.

(b) Obstructionist or unreasonable conduct was an

established test for grant of security - It was submitted that

conduct of parties was a relevant consideration under

provisions of Section 9(1) of the Act of 1996. If it was shown

that the opposite party was seeking to defeat and/or delay the

enforcement of orders passed during the course of the

arbitration proceedings, the same could be taken into

consideration under Section 9 of the Act of 1996. Referring

to various hurdles raised at the behest of the appellants, it

- March 2025

CAAs-32551-2024-35549-2024.doc

was submitted that the appellants failed to make payment of

the amount awarded under the Cost Award for a period of

more than ten months. Further, the valuation undertaken by

the PwC was also sought to be disregarded by the appellants

without any justifiable reason. The appellants also failed to

furnish the bank guarantee despite orders passed in that

regard. Such conduct indicated that the appellants were in

clear breach of the orders passed in the proceedings and the

same could not be ignored on the ground that the appellants

were merely defending the claim made against them. In this

regard, the learned Senior Advocate placed reliance on the

decisions in Valentine Maritime Ltd. vs. Kreuz Subsea Pte.

Ltd.10, J. P. Parekh & anr. vs. Naseem Qureshi & Ors. 11,

Deccan Chronicle Holdings Limited vs. L & T Finance

Limited12 and Skypower Solar India Private Limited (supra).

It was thus urged that on the aforesaid grounds, the

impugned judgment did not call for any interference.

(c) Award passed by the Emergency Arbitration - It was

submitted that though the decision of the Emergency

Arbitrator was called an "Emergency Interim Award", the

10 (2021) 3 Bom CR 78 11 2022 SCC OnLine Bom 6716 12 2013 SCC OnLine Bom 1005

- March 2025

CAAs-32551-2024-35549-2024.doc

reliefs granted were interim in nature which was clear from

reading of Clause 30.3 of the SIAC Rules. The nature of the

decision of an Emergency Arbitrator had been considered by

the Supreme Court in Amazon.com NV Investment Holdings

LLC vs. Future Retail Limited & Ors.13. The decision of the

Emergency Arbitrator therefore could be made the basis for

grant of relief under Section 9 of the Act of 1996. The

learned Judge did not commit any error by referring to the

aforeaid decision and considered the same as a factor for

grant of interim relief.

(d) Passing of Final Award did not affect

maintainability of the Arbitration Petition under Section 9 of

the Act of 1996 - In this regard, it was urged that when the

Arbitration Petition under Section 9 of the Act of 1996 was

filed, the Final Award was yet to be passed. Merely on the

ground that the Final Award was passed on 02.10.2024 after

which the Arbitration Petition came to be decided on

08.10.2024, the said proceedings were not rendered

infructuous. Considering the nature of relief sought by

respondent nos. 1 and 2 in the Arbitration Petition, the

passing of the Final Award would not have any impact on the

said proceedings. Reference was made to the decision of the

13 2021 INSC 385

- March 2025

CAAs-32551-2024-35549-2024.doc

Supreme Court in Ultratech Cement Ltd. vs. Rajasthan Rajya

Vidyut Utpadan Nigam Limited. 14 to urge that the prayers

made in the Arbitration Petition would cover the period after

pronouncement of the Award by the Tribunal and prior to it

being enforced. A similar objection was considered by the

Madras High Court in M/s. L & T Finance Limited vs. M/s. J.

K. S. Constructions Private Limited15 and the same was

turned down. Moreover, the Final Award as passed was in

favour of the respondent nos. 1 and 2 and hence that was an

additional factor to support the grant of relief to the

respondent nos. 1 and 2. Hence, no illegality was committed

by the learned Judge by refusing to give much importance to

the passing of the Final Award pending consideration of the

Arbitration Petition filed under Section 9 of the Act of 1996.

(e) Maintainability of the Arbitration Petition filed

under Section 9 of the Act of 1996 - The learned Senior

Advocate for the respondent nos. 1 and 2 submitted that

there was no question of the said respondents seeking to

enforce the Emergency Award or the decision of the Arbitral

Tribunal confirming the Emergency Arbitrator's decision.

Referring to the proviso to Section 2(2) of the Act of 1996, it

was submitted that the provisions of Section 9 were 14 2018 15 SCC 210 15 2014 SCC OnLine Madras 302

- March 2025

CAAs-32551-2024-35549-2024.doc

applicable to International Commercial Arbitration even if the

place of Arbitration was outside India. The objection to the

maintainability of the Arbitration Petition as raised by the

appellants was misconceived and the proceedings as filed

were rightly entertained on merits.

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

1996 - It was urged that the scope for interference in

exercise of jurisdiction under Section 37 of the Act of 1996

was limited. In the absence of any demonstrable error or

failure of justice, there was no reason to interfere with the

exercise of discretion by the learned Judge under Section 9 of

the Act of 1996 only on the ground that another view of the

matter was possible. Since the learned Judge had taken a

reasonable and possible view on the basis of the material on

record, the Appellate Court would not substitute its view for

that of the learned Judge while entertaining an appeal under

Section 37 of the Act of 1996. Even on this count, there was

no case made out to grant any relief to the appellants.

Reliance was placed on the decision in Shyam Sel and Power

Limited and another Vs. Shyam Steel Industries Limited 16 in

this regard.

16 2022 INSC 303

- March 2025

CAAs-32551-2024-35549-2024.doc

On the aforesaid contentions, it was urged that both the

appeals preferred by the appellants were liable to be

dismissed.

8. We have heard the learned Counsel for the parties at

length and with their assistance we have perused the

documents on record. We have also gone through the written

submissions placed on record by the learned Counsel for the

parties. We have thereafter given our due consideration to

the submissions as made. In our view, the impugned

judgment of the learned Judge does not call for any

interference in exercise of jurisdiction under Section 37 of

the Act of 1996. We say so for the following reasons:

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

of 1996 -

The contours of jurisdiction under Section 37 of the Act

of 1996 are well settled. If it is found that the view taken by

the learned Judge in proceedings under Section 9 of the Act

of 1996 suffers from a demonstrable error or results in failure

of justice, it would be permissible for the Court to interfere in

exercise of appellate jurisdiction under Section 37 of the Act

of 1996. If, however, the Court in exercise of jurisdiction

- March 2025

CAAs-32551-2024-35549-2024.doc

under Section 9 has taken a reasonable and possible view

based on the material on record which does not appear to be

either arbitrary, capricious or perverse, it would not be

permissible for the Appellate Court to substitute that view on

the ground that if it had exercised such jurisdiction, it would

have taken a different view. Similarly, the principle behind

minimal judicial interference in arbitral proceedings coupled

with a leaning in favour of preserving the sanctity of arbitral

proceedings is also required to be borne in mind. Keeping

these aspects in mind, the challenge as raised to the

impugned order would be required to be examined.

(b) Maintainability of the Arbitration Petition under

Section 9 of the Act of 1996 - According to the appellants

in Commercial Appeal No. 35549 of 2024, since the

respondent nos. 1 and 2 were seeking implementation of the

Emergency Award, the proceedings filed under Section 9 of

the Act of 1996 for such purpose would not be maintainable.

The Emergency Award as passed could be executed by filing

a Civil Suit.

In this regard, it may be noted that as per the proviso to

Section 2(2) of the Act of 1996, recourse to the provisions of

Section 9 can be had in the matter of International

- March 2025

CAAs-32551-2024-35549-2024.doc

Commercial Arbitration notwithstanding the fact that the

place of arbitration is outside India. In the present case, this

requirement is satisfied as the place of arbitration is outside

India. It is true that enforcement of the decision of the

Emergency Arbitrator by filing proceedings under Section 9

of the Act of 1996 would not be permissible. We, however,

find that the respondent nos. 1 and 2 were not seeking

enforcement of the decision of the Emergency Arbitrator in

the proceedings filed by them. They seek to rely upon the

Emergency Award as a factor in their favour for seeking

interim relief under Section 9 of the Act of 1996. This is clear

from the averments made in the Arbitration Petition filed

under Section 9 of the Act of 1996. The decision in Amazon.

com NV Investment Holdings LLC (supra) emphasises the

importance of party autonomy and the passing of interim

directions by the Emergency Arbitrator sometimes described

as "award". The learned Judge having considered the

aforesaid objection raised to the maintainability of the

proceedings in paragraphs 29A to 29D of the impugned

judgment, we are in agreement with the finding recorded that

since the respondent nos. 1 and 2 were not seeking

enforcement of the Emergency Award but were relying upon

it for seeking interim relief, the said proceedings as filed

- March 2025

CAAs-32551-2024-35549-2024.doc

were maintainable and were liable to be entertained on

merits. We, therefore, find that the Arbitration Petition filed

under Section 9 of the Act of 1996 was maintainable and the

same was rightly entertained on merits.

(c) Requirement of pleadings/satisfaction of the ingredients

of Order XXXVIII Rule 5 of the Code -

(i) We have perused the averments in the

Arbitration Petition filed under Section 9 by the

respondent nos.1 and 2. After referring to the passing

of the Partial Award, Cost Award, the decision of the

Emergency Arbitrator and the Review order, it is stated

that there was a strong likelihood of the said

respondents succeeding in the SIAC arbitration. The

financial position of each appellant has been referred to

coupled with the delay caused in complying with the

Partial Award and the Cost Award without furnishing

any cogent explanation. On the premise that the

liability to make payment of the enhanced Call Price

was already crystallised and admitted, the respondent

nos.1 and 2 have stated that if the appellants were not

directed to provide security as prayed for, they would

- March 2025

CAAs-32551-2024-35549-2024.doc

not be able to obtain the fruits of the SIAC arbitration

or the adjudication prior to the Final Award.

In the affidavit in reply filed by the appellants

and the original respondent no.4, an objection to the

maintainability of the arbitration petition under Section

9 was raised. Without prejudice, it was stated that the

parent company, Ebix Inc had come out of bankruptcy

proceedings and that the Plan in that regard had been

accepted. It was also stated that the value of its

unencumbered assets exceeded the amount of Rs.145

Crores. It was further stated that the arbitral

proceedings had concluded and that the final award

was likely to be passed shortly.

(ii) At the outset, it may be stated that the decision

of the Supreme Court in Essar House Private Limited

(supra) was referred to by the learned Judge to hold

that in exercise of the power to grant interim relief

under Section 9 of the Act of 1996, the Court was not

strictly bound by the provisions of the Code. The

decision in the case of Sanghi Industries Limited

(supra) was however not cited before the learned Judge

to contend that strict compliance with the requirements

- March 2025

CAAs-32551-2024-35549-2024.doc

of Order XXXVIII Rule 5 of the Code ought to be

insisted before granting any interim measures under

Section 9 of the Act of 1996. Since the latter decision

had not been cited by the present appellants, we do not

find it expedient to examine the challenge to the

impugned judgment on the premise that the ratio of the

decision of the Supreme Court in Sanghi Industries

Limited (supra) had not been considered by the learned

Judge. Having said that, we find that the ratio of the

decisions in Essar House Private Limited and Sepco

Electric Power Construction Corporation (supra) can be

made applicable to the case in hand. In the aforesaid

decisions, it has been held that though power 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 interim measures had a good prima facie case,

whether the balance of convenience was in favour of

interim relief as prayed for and whether the applicant

had approached the Court with reasonable expedition.

If these aspects are satisfied, the Court exercising

- March 2025

CAAs-32551-2024-35549-2024.doc

power under Section 9 of the Act of 1996 ought not to

withhold relief merely on the technicality of absence of

averments incorporating the grounds for attachment

before judgment under Order XXXVIII Rule 5 of the

Code.

(iii) It is no doubt true that in Sanghi Industries

Limited (supra), the Supreme Court has held that if in a

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

- March 2025

CAAs-32551-2024-35549-2024.doc

Corporation (supra), the Supreme Court considered the

decisions of this Court in Jagdish Ahuja Vs. Cupino

Limited17, Valentine Maritime Limited (supra) and the

judgment of the Delhi High Court in Ajay Singh vs. Kal

Airways Private Limited.18 It specifically approved the

view taken in 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.

(iv) Thus, following the ratio laid down in Essar House

Private Limited and Sepco Electric Power Construction

Corporation (supra), we find that the learned Judge on

being satisfied of a prima facie case being made out by

the respondent nos. 1 and 2 coupled with the balance of

convenience having tilted in their favour proceeded to

grant interim relief. Viewed from this aspect, the ratio of

the decision in Sadbhav Engineering Limited (supra)

does not assist the case of the appellants. The facts in the

said case indicate that the outstanding dues of the

respondent were admitted by the appellant-Sadbhav

Engineering Limited. Its financial position was not found

17 2020 4 Bom CR 1

18 2017 4 ArbLR 186

- March 2025

CAAs-32551-2024-35549-2024.doc

to be very sound. The learned Judge in proceedings

under Section 9 directed the appellant to furnish bank

guarantee for the outstanding amount. In appeal, it was

urged on behalf of the appellant that unless the pre-

conditions of Order XXXVIII Rule 5 of the Code were

satisfied, the furnishing of bank guarantee could not have

been directed. The Division Bench of the Gujarat High

Court held that in the light of the facts on record, the

ratio of the decision in Sanghi Industries Limited (supra)

could not be applied. While dismissing the appeal filed

under Section 37 of the Act of 1996 it was observed that

refusal of interim appeal could result in a situation that

the respondent would not be able to enjoy the fruits of

success in the arbitration proceedings.

Thus, far from supporting the case of the

appellants, the impugned judgment of the learned Judge

is in tune with the observations in Sadbhav Engineering

Limited (supra). On the ground that these requirements

were satisfied by respondent nos. 1 and 2, interim relief

has been granted. Given the facts of the present case

including the interim directions of the Emergency

Arbitrator, the ratio of the decision of the Supreme Court

- March 2025

CAAs-32551-2024-35549-2024.doc

in Sanghi Industries Limited (supra) and the judgment of

learned Single Judge of this Court in Philip Mamen

(supra) cannot be applied to the present case.

(d) "Obstructionist conduct" of the appellants -

(i) There was considerable debate as to whether

prosecuting proceedings with a view to safeguard one's

legal interest could amount to such party being guilty of

"obstructionist conduct". As a broad principle, it may be

stated that a party to a litigation is entitled to defend

itself in accordance with law by objecting to the

proceedings initiated against it. Steps taken in that

regard during the course of such proceedings may not, in

a given case, per se be considered as "obstructionist

conduct". If, however, it is found that the conduct of a

party is such that it lacks in bonafides or that its actions

are of such nature that would result in frustration of the

arbitration proceedings itself or if false contentions are

raised, it may amount to such party being guilty of

obstructive conduct. The conclusion in this regard would

have to be drawn based on the facts of a given case and

there cannot be any general parameter or yardstick on

- March 2025

CAAs-32551-2024-35549-2024.doc

the basis of which the conduct of a party can be termed

as "obstructionist".

(ii) According to the appellants, in the Partial Award

dated 01.06.2023, the valuation report submitted by

Deloitte had not been accepted by the Arbitral Tribunal

on the ground that it was not found to be independent.

This resulted in appointment of another valuer namely,

PwC. The valuation undertaken by PwC was questioned

by the appellants on justifiable grounds. Further, the

order of status quo that was initially granted by the Delhi

High Court, came to be vacated on 01.05.2024 accepting

the stand of the appellants that its assets had far more

worth than the last instalment of amounts payable by

them. The appellants were also justified in seeking

modification of the Emergency Award and it being

unsuccessful in that regard, would not result in treating

their conduct as "obstructive".

On the other hand, according to the respondent

nos. 1 and 2, the appellants failed to pay the amount of

costs of Rs.9 crores despite the Cost Award requiring the

respondent nos. 1 and 2 to seek enforcement of the

same. The appellants did not co-operate in the matter of

- March 2025

CAAs-32551-2024-35549-2024.doc

undertaking valuation by PwC, which aspect was noted

by the Emergency Arbitrator. The failure to comply with

the Emergency Arbitrator's decision as well as the

Review decision also indicated the obstructive conduct of

the appellants. The respondent nos. 1 and 2 sought to

distinguish the defence of claims as raised by the

appellants from clear breaches and non-compliance by

them.

(iii) We may note that the aspect of obstructionist

stand/conduct of the appellants has been treated by the

learned Judge as one more factor for grant of interim

relief to the respondent nos. 1 and 2. It has been

observed in paragraph 29-G that even without relying

upon the decision of the Emergency Arbitrator, a very

strong case for grant of interim relief had been made out

by the respondent nos. 1 and 2 in view of the

obstructionist stand/conduct of the respondents. The

grant of interim relief is not based merely on the

"obstructionist stand" of the appellants. Various other

factors such as the decision of the Emergency Arbitrator

on merits and/or the fairness of procedure of the

Emergency Arbitrator not being questioned has also

- March 2025

CAAs-32551-2024-35549-2024.doc

weighed with the learned Judge. It has also been

observed that there was no reason not to accept the

findings recorded in the Emergency Arbitrator's decision

as such approach would support arbitration and ensure

its effectiveness. After relying on the decision in

Amazon.com NV Investment Holdings LLC (supra), it was

found that the appellants were bound by the Emergency

Arbitrator's Award and thus ought to comply with the

same. These findings also form the basis for grant of

relief to the respondent nos. 1 and 2. On a reading of the

impugned order as a whole, it cannot be said that it is

only in view of the "obstructionist stand" of the

appellants that relief has been granted to the

respondent nos. 1 and 2.

(iv) In paragraph 29G of the impugned judgment, what

has been commented upon is the conduct of the

appellants. In our view, if the overall conduct of the

appellants is taken note of, coupled with various other

factors referred to by the learned Judge for arriving at a

conclusion that the respondent nos. 1 and 2 had made

out a prima facie case based on the decision of the

Emergency Arbitrator, the conclusion recorded in the

- March 2025

CAAs-32551-2024-35549-2024.doc

impugned judgment that the appellants were trying to

delay the enforcement of the orders passed in the

arbitration proceedings appear to be justified in view of

the material on record. Suffice it to observe that the

aspect of "obstructionist conduct" is not the only ground

relied upon by the learned Judge for granting relief to the

respondent nos. 1 and 2 in the Arbitration Petition filed

under Section 9 of the Act of 1996. Since it is found that

the factors that are required to be satisfied for grant of

interim measures as held in Essar House Private Limited

and Sepco Electric Power Construction Corporation

(supra), stand satisfied and that the overall conduct of

the appellants as noted is a factor in favour of

respondent nos. 1 and 2. The reasons assigned in

paragraph 29 A to F are sufficient to sustain the

impugned judgment. At the highest, even if the

observations made in paragraph 29G of the impugned

judgment are eschewed from consideration, the

respondent nos. 1 and 2 have been rightly found entitled

to relief. The conclusions recorded by the learned Judge

while granting relief to the respondent nos. 1 and 2

therefore does not call for any interference.

- March 2025

CAAs-32551-2024-35549-2024.doc

(e) Effect of passing of the Final Award during

pendency of the proceedings under Section 9 of the Act of

1996 -

(i) According to the appellants with the passing of the

Final Award prior to the Arbitration Petition filed under

Section 9 being decided, the cause of action for seeking

interim relief at the pre-adjudication stage would be

extinguished. This contention is raised in view of the fact

that the hearing of the Arbitration Petition under Section

9 of the Act of 1996 was concluded on 26.09.2024 and

the judgment was reserved. In the interregnum, on

02.10.2024, the Final Award was passed. The appellants

placed a praecipe before the learned Judge on

07.10.2024 along with copy of the Final Award. The

judgment in the Arbitration Petition was pronounced on

the next day being 08.10.2024.

(ii) At the outset, it may be noted that except for filing

a praecipe along with the copy of the Final Award, the

appellants did not raise any contention before the

learned Judge that with the passing of the Final Award,

the Arbitration Petition under Section 9 of the Act of

- March 2025

CAAs-32551-2024-35549-2024.doc

1996 did not survive thereafter. The mere act of placing

a praecipe with a copy of the Final Award before the

learned Judge without anything further would not enable

the appellants to contend that the learned Judge did not

advert to the subsequent development in the form of

passing of the Final Award during pendency of the

proceedings under Section 9 of the Act of 1996. The

appellants ought to have sought consideration of this

aspect by making a motion in that regard with a request

to the learned Judge to consider the effect of the

subsequent event. Such request was not made and

hence no fault can be found in the learned Judge not

taking into consideration this subsequent event. Suffice

it to observe that the subsequent event relied upon by

the appellants was not brought on record by moving any

interim application or by urging the learned Judge to

take the said aspect into consideration as a subsequent

event.

(iii) Notwithstanding the aforesaid, we are of the

considered opinion that in the facts of the present case,

the passing of the Final Award shortly prior to the

proceedings under Section 9 of the Act of 1996 being

- March 2025

CAAs-32551-2024-35549-2024.doc

decided would not have the effect of rendering the

proceedings under Section 9 infructuous. Jurisdiction

under Section 9 of the Act of 1996 can be invoked either

before, during pendency of the arbitratral proceedings

and even after the Award is passed till it is enforced.

When the respondent nos. 1 and 2 filed the Arbitration

Petition under Section 9, the Final Award was yet to be

passed. In the said proceedings, the relief sought under

Section 9 of the Act of 1996 was as under :

"In the light of the above facts and circumstances, the petitioners respectfully pray that pending the commencement and

of 2024 and making an enforcement of the Award therein, this Hon'ble Court be pleased to......"

It thus becomes clear that respondent nos. 1 and 2

sought relief under Section 9 pending the arbitration

proceedings and the passing of the Award until its

enforcement. When the judgment was pronounced in

the Arbitration Petition, the Final Award was yet to be

enforced. Thus, it is clear that relief was sought by the

respondent nos. 1 and 2 till the Final Award was

enforced. We may note that a similar prayer as made in

- March 2025

CAAs-32551-2024-35549-2024.doc

the Arbitration Petition herein was considered by the

Supreme Court in Ultratech Cement Limited (supra) and

it was held that the proceedings under Section 9 of the

Act of 1996 did not become infructous with the passing

of the award. It therefore, cannot be said that with the

passing of the Final Award and prior to its enforcement,

the Arbitration Petition filed under Section 9 of the Act

of 1996 had become infructuous. The ratio of the

decision in Centrient Pharmaceuticals India Private

Limited (supra) cannot be applied to the facts of the

present case.

(iv) The learned Senior Advocate for the respondent

nos. 1 and 2 relied upon the decision of the Madras High

Court in M/s. L & T Finance Limited (supra) to contend

that passing of the Final Award during the pendency of

the Arbitration Petition under Section 9 of the Act of

1996 would not result in the said proceedings being

rendered infructuous. In the said decision, it was held

that in view of the provisions of Section 9(1)(ii)(b) of the

Act of 1996, a direction to furnish security for the claim

amount could not be treated to be equivalent to the

- March 2025

CAAs-32551-2024-35549-2024.doc

enforcement of the award. Any remedy sought to secure

the award or a prohibitory order to secure the award

cannot be treated as a step in aid of execution. It was

further observed that where an interlocutory proceeding

in the form of a petition under Section 9 of the Act of

1996 is pending before a different forum which is not

seized of the main proceedings, the interlocutory

proceeding can continue as having been made on a

stand-alone basis and it need not be necessarily made

co-terminus with the main proceedings. We are inclined

to agree with the aforesaid position. Accordingly we

find that in the facts of the present case, the passing of

the Final Award did not have the effect of rendering the

proceedings filed under Section 9 as infructuous.

(f) Response of the appellants to the averments made in

the Arbitration Petition filed under Section 9 of the Act of

1996 -

(i) The learned Judge in paragraph 29E has recorded

a specific finding that the appellants failed to raise any

dispute and/or grievance in the reply filed by them in

the Arbitration Petition as regards the decision of the

- March 2025

CAAs-32551-2024-35549-2024.doc

Emergency Arbitrator and/or the fairness of procedure

adopted by the Emergency Arbitrator. It has been

observed that the only ground raised in the affidavit in

reply was as regards the maintainability of the

Arbitration Petition.

(ii) We have perused the averments made by the

respondent nos. 1 and 2 in the Arbitration Petition as

well as the affidavit in reply filed to the same. The

averments made with regard reduction of the profits of

the appellant no.1 herein, the overall value of the assets

of the appellant no. 2 herein being reduced to almost

half and correspondingly increase of its liabilities, the

reference to the net loss as well as net current liabilities

of the appellant no.3 herein have not been specifically

disputed or denied by them. The financial position of

the appellants also finds mention in the decision of the

Emergency Arbitrator in paragraphs 133 and 134

thereof.

(iii) We, therefore, find that this aspect would be

relevant while considering the question as to whether

the respondent nos. 1 and 2 had made out a case for

grant of relief under Section 9 of the Act of 1996. The

- March 2025

CAAs-32551-2024-35549-2024.doc

finding as recorded by the learned Judge in paragraph

29E of the impugned judgment not having been

specifically challenged, there would be no reason to

disregard said finding which is also the basis for

granting relief to the respondents. As observed in J. P.

Parekh and another (supra), the Court is also entitled to

consider whether denial of a protective order would

result in great prejudice to the party seeking a

protective order. Viewed from this context, the learned

Judge rightly exercised discretion in favour of

respondent nos.1 and 2 by granting relief. Prejudice

would be caused to the said respondents if such relief is

denied to them.

9. We may note that the Court while deciding an

application under Section 9 ought to bear in mind the

fundamental principles underlying the provisions of the Code

and also have the discretion to mould the relief in appropriate

cases to secure the ends of justice and to preserve the

sanctity of the arbitral process as held in Deccan Chronicle

Holdings Limited (supra). Thus taking an overall view of the

matter, we do not find that the learned Judge committed any

- March 2025

CAAs-32551-2024-35549-2024.doc

error while granting relief under Section 9 of the Act of 1996.

In the given facts, the view as taken is more than a possible

view, rather the only view possible in exercise of jurisdiction

under Section 9 of the Act of 1996. The discretion exercised

by the learned Judge can hardly be said to be arbitrary,

capricious or perverse warranting any interference. In

exercise of appellate jurisdiction under Section 37 of the Act

of 1996 are not inclined to upset that view.

10. Thus, both the Commercial Arbitration Appeals stand

dismissed leaving the parties to bear their own costs.

Consequently, the pending Interim Applications are also

disposed of.

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

11. At this stage, the learned counsel for appellants seeks

time to comply with the directions issued by the learned

Judge under the impugned order. This request is opposed by

learned counsel for the respondent nos.1 and 2. Considering

the view as taken, we do not deem it appropriate to continue

the arrangement.

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

- March 2025

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter