Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aruna Nilesh Shah vs Inter Globe Services
2025 Latest Caselaw 6211 Bom

Citation : 2025 Latest Caselaw 6211 Bom
Judgement Date : 29 September, 2025

Bombay High Court

Aruna Nilesh Shah vs Inter Globe Services on 29 September, 2025

  2025:BHC-OS:16666


                                                                                            12-CARAP-82-2024==.docx



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

                            COMMERCIAL ARBITRATION APPLICATION NO. 82 OF 2024
         Digitally
         signed by
         SHRADDHA
SHRADDHA KAMLESH
                      Aruna Nilesh Shah                                      ... Applicant
KAMLESH TALEKAR
TALEKAR  Date:
         2025.09.29
                            Vs.
         19:03:49
         +0530        Inter Globe Services & Ors.                            .. Respondents
                                                         WITH
                                                  SUIT NO. 852 OF 2016
                                                         WITH
                                          INTERIM APPLICATION NO. 4903 OF 2022
                                                           IN
                                                  SUIT NO. 852 OF 2016

                      Aruna Nilesh Shah                                      ... Petitioner
                           Vs.
                      Motiben Mulchand Shah & Ors.                           ... Respondents


                      Mr. Vishal Kanade a/w. Mr. Rubin Vakil, Ms. Sonam Mhatre and Mr. Amit
                      Mishra i/b Dhaval Vussonji & Associates, for Petitioner.

                      Mr. Chetan Kapadia, Senior Advocate a/w. Mr. Rahul Sarda, Mr. S.H.
                      Merchant, Rihal Kazi, Guru Shanmugam and Ms. Zainab Tinwala i/b M & M
                      Legal Ventures, for Respondents in CARAP-82-2024 and Applicants in both
                      IAs.


                                                          CORAM : SOMASEKHAR SUNDARESAN, J.
                                                          Date     : September 29, 2025


                      Judgment:

                      Context and Factual Background:


1. Commercial Arbitration Application No. 82 of 2024 ("Section 11

Application") is an application filed by Aruna Nilesh Shah (" Aruna") under

September 29, 2025

12-CARAP-82-2024==.docx

Section 11 of the Arbitration and Conciliation Act, 1996 (" the Act"), seeking

reference to arbitration of all disputes and differences between the parties in

connection with a Partnership Deed dated April 1, 1988 (" Partnership Deed")

that governs a partnership firm called Inter Globe Services (" Inter Globe").

2. Aruna's father Mr. Mulchand Anantji Shah ("Mulchand") was a

partner of Inter Globe until his demise on August 26, 2013. Suit No. 852 of

2016 ("Suit 852") had been filed by Aruna in relation to disputes and

differences with other family members and claimants to Mulchand's estate.

Inter Globe and its other partners too were parties and defendants in Suit

852, which came to be disposed of by execution of Consent Terms dated May

2, 2022 ("Consent Terms").

3. Interim Application No. 4903 of 2022 (" IA 4903") is an

application filed in the disposed-of Suit 852, seeking a declaration that the

term "mutually agreed amount", referred to in the Consent Terms being

payable by Inter Globe to Aruna, is Rs. ~11.11 Crores. IA 4903 also seeks an

injunction against initiation of any arbitration between the parties.

4. Interim Application No. 2996 of 2023 ("IA 2996") is an Interim

Application in IA 4903 seeking to lead evidence by two witnesses, namely Mr.

Nayan Shah and Mr. Paresh Haria, the cousin and uncle of Aruna, in support

of the reliefs sought in IA 4903.

September 29, 2025 Shraddha

12-CARAP-82-2024==.docx

Analysis and Findings:

5. I have heard, at length, Mr. Chetan Kapadia, Learned Senior

Advocate on behalf of Inter Globe and its partners, and Mr. Vishal Kanade,

Learned Advocate on behalf of Aruna. With their assistance I have examined

the record.

6. The issues involved in both the proceedings - the Section 11

Application and in IA 4903 - are the same, namely, to examine if there exists

an arbitration agreement and to see if on the face of the record, the disputes

and differences sought to be referred to arbitration already stand settled in

terms of the Consent Terms.

7. Inter Globe had been first constituted on November 11, 1974 and

eventually was governed by the Partnership Deed. The existence of the

arbitration agreement is not in dispute. In the interest of brevity, the

arbitration agreement is not being extracted here. Suffice it to say that this

matter falls within the jurisdiction of this Court.

8. Mulchand passed away intestate. In Suit 852, Aruna raised

disputes and differences within her family in relation to their succession to

Mulchand's rights and interests in Inter Globe's capital, goodwill and assets

("Suit Subject") under the Hindu Succession Act, 1956. Aruna's mother and

siblings were Defendant Nos. 1 to 3 in Suit 852. Inter Globe, the firm

September 29, 2025 Shraddha

12-CARAP-82-2024==.docx

governed by the Partnership Deed was Defendant No. 4, while Defendant

Nos. 5 to 8 were the other partners of Inter Globe.

9. A Mediator came to be appointed on September 29, 2017 and the

parties eventually reached a resolution by which Aruna accepted a one-time

settlement of being paid Rs. 3.6 Crores to discharge her mother and siblings,

and also accepted the assignment of all rights, title and interest in the Suit

Subject from her mother and siblings. This was to be a full and final

settlement of all the claims due and disputes raised by Aruna against her

mother and siblings, which led to the execution of the Consent Terms.

10. Under the Consent Terms, Defendant No. 2, Shailesh Mulchand

Shah ("Shailesh"), i.e., Aruna's brother, would pay Aruna a lumpsum amount

of Rs.3.6 crores, to discharge claims against himself, Defendant No. 1

Motiben Mulchand Shah ("Mother") and Defendant No. 3 Ritesh Mulchand

Shah ("Ritesh"), another sibling in Suit 852. It is seen from the Consent

Terms that the parties being discharged in the course of the Consent Terms

were Defendant Nos. 1, 2, 3 and 8, namely the Mother, Shailesh, Ritesh and

M/s Trans Atlantic Traders. All the disputes and differences that have been

settled in terms of the Consent Terms were essentially disputes between

Aruna and the aforesaid four parties.

September 29, 2025 Shraddha

12-CARAP-82-2024==.docx

11. Inter Globe was only one part of Mulchand's estate. Aruna was

authorized irrevocably under the Consent Terms to pursue any share of

Mulchand in Inter Globe and towards this end, an irrevocable power of

attorney was granted by the Mother, Shailesh and Ritesh in favour of Aruna.

12. Aruna also agreed in the Consent Terms that upon receipt of a

"mutually agreed amount" payable by Inter Globe, Inter Globe and its other

partners would stand released and discharged in respect of Mulchand's share

in the Suit Subject. The Consent Terms record that upon payment of the

"mutually agreed amount" payable by Inter Globe to Aruna, the Suit 852

would be disposed of insofar as it relates to Defendant Nos. 4 to 7 who are

essentially the Applicants in IA 4903. The Consent Terms also record that

upon failure of the "mutually agreed amount", Aruna would be entitled to

take such steps as are available in law. It is the term " mutually agreed

amount" that is the subject matter of the current controversy between the

parties - now, Aruna on the one side and Inter Globe and its partners on the

other.

13. The Consent Terms came to be placed before and approved by a

Learned Single Judge of this Court by an order dated May 2, 2022. An

escrow agent came to be appointed in terms of the Consent Terms to hold the

September 29, 2025 Shraddha

12-CARAP-82-2024==.docx

various documents and release them among Aruna, the Mother, Shailesh and

Ritesh, in accordance with the terms agreed by the parties.

14. The order dated May 2, 2022 specifically deals with the role of

Inter Globe and its other partners. The order states that the Consent Terms

have been executed by and on behalf of Inter Globe and its partners and

records the fact that the Consent Terms stand converted into an order and

decree, thereby disposing of Suit 852. The matter was kept for reporting

compliance. On June 15, 2022, when the matter was taken up to examine the

compliance with the Consent Terms, it was explicitly recorded that Aruna

and Inter Globe and its other partners had not yet arrived at the mutually

agreed amount referred to the in the Consent Terms.

15. Aruna's Advocate had requested the Learned Single Judge to

consider taking up the matter in Chambers on any date to try and see if the

disputes between Aruna and Inter Globe and its other partners could be

worked out without the need to pursue further legal remedies. The Advocate

for Inter Globe and the other partners agreed to the suggestion of conferring

in Chambers of the Learned Single Judge to explore a potential resolution.

16. It is evident that the disputes and differences that form subject

matter of these proceedings relate to what is the amount to which Aruna is

entitled from Inter Globe being the person solely authorised and entitled to

September 29, 2025 Shraddha

12-CARAP-82-2024==.docx

receive Mulchand's share from Inter Globe. Indeed, the subject matter of

Suit 852 was the inter se dispute among Aruna, the Mother, Shailesh and

Ritesh as to who would be entitled to Mulchand's share from Inter Globe.

That dispute was settled by way of the Consent Terms. The only facet in the

Consent Terms that involves Inter Globe and its other partners is that upon

payment of the mutually agreed sum to Aruna, Inter Globe and its partners

would stand discharged.

17. Disputes and differences subsist about what that mutually

agreed sum is. The Consent Terms record that if the payment of the mutually

agreed sum is not made, Aruna may have recourse to other legal remedies.

The subject matter of the dispute and differences is what the firm has to pay

on account of its deceased partner. The dispute is about accounts of the firm

and the value of the goodwill of Inter Globe and Mulchand's estate's share in

such goodwill. Mr. Kapadia would point to contemporaneous accounting

entries and the revision to the value of assets and the enhanced amount

payable to Mulchand, which is pitched at Rs. ~11.11 crores. The basis of such

computation is disputed on behalf of Aruna. This would fall squarely in the

domain of the arbitration proceedings since this is a dispute relating to the

Partnership Deed, which unequivocally contains an arbitration clause.

September 29, 2025 Shraddha

12-CARAP-82-2024==.docx

18. The fact the disputes between Aruna and her Mother and

siblings was the subject matter of Suit 852 and that such disputes had been

settled, and also the fact that the mutually agreed amount had remained

unresolved when the matter was kept for reporting compliance, is also writ

large from the record. This is why Aruna's Advocate had suggested a meeting

in the Chambers of the Learned Single Judge. If the mutually agreed amount

had been finally determined and there had been no scope for controversy,

there would have been no reason for the Learned Advocate for Inter Globe to

be agreeable to a hearing in Chambers to examine a resolution.

19. The unresolved disputes ought to be adjudicated upon and

resolved by arbitration. Suit 852, which primarily dealt with the inter se

disputes within Aruna's family, has been finally disposed of. There is no

scope for an anti-arbitration injunction being passed in an Interim

Application filed in the disposed of Suit 852 in relation to disputes between

Aruna and Inter Globe. The Consent Terms envisage resorting to legal

remedies, and in view of the arbitration agreement in the Partnership Deed,

the legal remedy available is the arbitration proceedings between Aruna, who

is now entirely entitled to the right, title and interest of the late Mulchand in

Inter Globe, and Inter Globe and its partners under the Partnership Deed.

September 29, 2025 Shraddha

12-CARAP-82-2024==.docx

20. Notwithstanding the persuasive skills of Mr. Kapadia who would

indicate that evidence should be led in these proceedings by the two

witnesses sought to be introduced, in my opinion, at the highest, this would

be a case of having to show to the arbitral tribunal that disputes and

differences ought not to exist. Mr. Kanade is right in his submission that at

best, Inter Globe's contention is one of there having been 'accord and

satisfaction', which on the face of the record is not borne out in view of the

claim of satisfaction being based on an oral understanding. That the amount

of Rs. ~11.11 Crores, which is not agreed to in writing but is contended to

have been agreed orally, for which evidence is sought to be led through the

two proposed witnesses, is a matter that ought to be proved before the

arbitral tribunal and not in IA 4903, in the disposed-of Suit 852.

21. On the face of the record, the Consent Terms record the clear

and final settlement of disputes between Aruna and the Mother and siblings,

and for Inter Globe to be considered as having settled all disputes with

Aruna, one would need firm evidence of an amount of settlement being

mutually agreed and being discharged. Contemporaneous developments

relating to the very same Consent Terms would indicate that Aruna and Inter

Globe did not have closure on the matter and even suggested and agreed to

have the matter examined in the Chambers of the Learned Single Judge to

explore closure.

September 29, 2025 Shraddha

12-CARAP-82-2024==.docx

22. The very same witnesses as covered by IA 2996 could always lead

evidence before the arbitral tribunal and demonstrate that they had reached

agreement on the amount due to Mulchand from Inter Globe.

23. Therefore, in my opinion, the Section 11 Application is

meritorious and deserves to be allowed by appointing an Arbitral Tribunal,

which is done in the following terms:-

A] Justice (Retd.) K. R. Shriram , Former Chief Justice of Madras and Rajasthan High Courts and Former Judge of this Court is hereby appointed as the Sole Arbitrator to adjudicate upon the disputes and differences between the parties arising out of and in connection with the Agreement referred to above. The contact details of the Arbitrator are as under :

Office Address : Suite 1515, 15 th Floor, Maker Chambers, V. Jamnalal Bajaj Marg, Nariman Point, Mumbai 400 021.

Tel No. 022-22852790 Email : [email protected]

B] A copy of this Order will be communicated to the Learned Sole Arbitrator by the Advocates for the Applicant within a period of one week from the date of upload of this order. The Applicant shall provide the contact and communication particulars of the parties to the Arbitral Tribunal along with a copy of this Order;

September 29, 2025 Shraddha

12-CARAP-82-2024==.docx

C] The Learned Sole Arbitrator is requested to forward the statutory Statement of Disclosure under Section 11(8) read with Section 12(1) of the Act to the parties within a period of two weeks from receipt of a copy of this Order;

D] The parties shall appear before the Learned Sole Arbitrator on such date and at such place as indicated, to obtain appropriate directions with regard to conduct of the arbitration including fixing a schedule for pleadings, examination of witnesses, if any, schedule of hearings etc. At such meeting, the parties shall provide a valid and functional email address along with mobile and landline numbers of the respective Advocates of the parties to the Arbitral Tribunal. Communications to such email addresses shall constitute valid service of correspondence in connection with the arbitration;

E] All arbitral costs and fees of the Arbitral Tribunal shall be borne by the parties equally in the first instance, and shall be subject to any final Award that may be passed by the Tribunal in relation to costs.

24. The Section 11 Application is finally disposed of in the aforesaid

terms. Therefore, IA 4903 and IA 2996 are also finally disposed of without

grant of the reliefs sought therein.

September 29, 2025 Shraddha

12-CARAP-82-2024==.docx

25. Needless to say, nothing contained in this order is an expression

of an opinion on merits of the matter or the relative strength of the parties.

All issues on merits are expressly kept open to be agitated before the arbitral

tribunal appointed hereby.

26. All actions required to be taken pursuant to this order, shall be

taken upon receipt of a downloaded copy as available on this Court's website.

[ SOMASEKHAR SUNDARESAN, J.]

September 29, 2025 Shraddha

 
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