Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Phoenix Arc Private Limited vs Future Brands Limited
2026 Latest Caselaw 3705 Bom

Citation : 2026 Latest Caselaw 3705 Bom
Judgement Date : 15 April, 2026

[Cites 16, Cited by 0]

Bombay High Court

Phoenix Arc Private Limited vs Future Brands Limited on 15 April, 2026

  2026:BHC-OS:9375


                                                                        1-ial-20363-2025-coms-124-2025.doc



                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
    varsha
                                 ORDINARY ORIGINAL CIVIL JURISDICTION
                                      COMMERCIAL SUIT NO. 124 OF 2025
                                                            WITH
                               INTERIM APPLICATION (L) NO. 20363 OF 2025


                     1.     Phoenix ARC Private Limited                             }
                            A private company incorporated                          }
                            under the Companies Act, 1956 and                       }
                            registered as an Asset Reconstruction }
                            Company with the Reserve Bank of India}
                            and having its registered office at                     }
                            5 Floor, Dani Corporate Park 158,                       }
                            CST Road, Kalina,                                       }
        Digitally
        signed by
        VARSHA
                            Santacruz East, Mumbai - 400 098.                       }        ...Applicant
VARSHA VIJAY
VIJAY   RAJGURU
RAJGURU Date:
        2026.04.15
        19:06:38
        +0530

                            Versus


                     1.     Future Brands Limited                                   }
                            A public company incorporated                           }
                            under the Companies Act, 1956                           }
                            and having its registered office at                     }
                            Knowledge House, Shyam Nagar,                           }
                            Jogeshwari Vikhroli Link Road,                          }
                            Jogeshwari(E), Mumbai - 400 060.                        }



                     2.     Future Entertainment Private Limited                    }
                            A private limited company incorporated }
                            under the Companies Act, 1956                           }
                                                         Page no. 1 of 37

                          ::: Uploaded on - 15/04/2026                            ::: Downloaded on - 15/04/2026 20:34:06 :::
                                                     1-ial-20363-2025-coms-124-2025.doc



       and having its registered office at                      }
       5th Floor, Sobo Central ,28, P.T. Madan }
       Mohan Malviya Road,                                      }
       Haji Ali, Tardeo, Mumbai - 400 034.                      } Respondents



Mr. Shyam Kapadia a/w. Mr. Ranjit Shetty a/w. Mr. Rahul Dev
a/w.   Ms.     Monika         Vyas       i/b.   Argus       Partners           for    the
Applicant/Plaintiff.

Mr. Ashish Kamat, Senior Counsel a/w. Mr. Harsh Moorjani, Ms.
Petrushka Dasgupta, Ms. Krishna Baruah and Mr. Altamash
Qureshi i/b. Link Legal for Defendants.

                                     CORAM : GAURI GODSE J
                       RESERVED ON : 1st DECEMBER 2025

                   PRONOUNCED ON : 15th APRIL 2026

JUDGMENT:

BASIC FACTS:

1. This suit is filed for a mandatory injunction directing

defendant no.1, to infuse equity of Rs. 250,00,00,000/- into

defendant no. 2 in the manner acceptable to the plaintiff and

restraining defendant no.1, from selling, transferring, assigning,

licensing or otherwise creating third party rights or dealing with

the Brands, till the infusion of equity is made by the defendant

no. 1. The plaintiff also prays for damages against the

Page no. 2 of 37

1-ial-20363-2025-coms-124-2025.doc

defendants for more than Rs. 500 crores. The interim

application is filed for a temporary injunction restraining

defendant no. 1 from creating third-party rights or dealing with

the Brands. The plaintiff also prays for an interim relief of a

mandatory injunction directing defendant no. 1 to deposit Rs.

50,00,00,000/-, i.e. 20% of the equity infusion of Rs.

2,50,00,00,000/- on account of the admission of defendant no. 1

of its liability for the entire capital infusion recorded in the

Guarantee Letter.

2. The plaintiff has pleaded that it is involved in the business

of asset reconstruction and is registered with the Reserve Bank

of India. Defendant no. 1 is a business solutions provider that

provides consulting, advertising, management, and creation

services to its clients. Defendant no. 1 is a company within the

same group of companies as defendant no.2. Defendant no. 1

owns the brands Spunk', Buffalo', 'RIG, and 'AFL' ("the

Brands"). According to the plaintiff defendant no. 1 had agreed

to infuse equity to the extent of Rs. 2,50,00,00,000/- into

defendant no.2, on the basis of which the plaintiff had agreed to

restructure the loan facilities availed by defendant no.2.

Defendant no.2 is described as the borrower under a Loan

Page no. 3 of 37

1-ial-20363-2025-coms-124-2025.doc

Against Securities (LAS) Facility and a Corporate Loan(CL)

facility, originally availed from the original lender, which

subsequently stood assigned to the plaintiff since June 2022.

PRELIMINARY OBJECTIONS:

3. When the interim application came up for hearing, a

preliminary objection was raised by the defendants that the

plaint deserves to be rejected at the threshold under Order VII

Rule 11 of the Civil Procedure Code ("CPC") on the ground of

non-compliance with the mandatory provision under Section 12-

A of the Commercial Courts Act 2015 ("said Act"). It is also

argued that the suit is vitiated by material suppressions,

including suppression of the plaintiff's own failure to participate

in the statutory mediation process, which goes to the very root

of maintainability of the suit.

SUBMISSIONS ON BEHALF OF THE DEFENDANTS:

4. The suit is filed on 4 th July 2025 without disclosing the

stage, status or outcome of the pre-institution mediation under

Section 12-A of the said Act. Having approached this Court with

unclean hands, the plaintiff is disentitled to any relief. The

plaintiff stated in the plaint that the Section 12-A mediation

application was filed on 21st March 2025. However, although the Page no. 4 of 37

1-ial-20363-2025-coms-124-2025.doc

application bears the date 21st March 2025, it was in fact

submitted to the Maharashtra State Legal Services Authority

only on 4th April 2025, as is seen from the Reply. The

defendants received the mediation notice on 9 th May 2025,

intimating the initiation of pre-institution mediation and directing

appearance on 11th June 2025 to convey consent. On that date,

the defendants' counsel duly appeared, consented to mediation,

and subsequently paid the mediation fee on 8 th July 2025. The

plaintiff, however, never paid the mediation fee, which directly

led to the issuance of a non-starter report dated 20 th August

2025, generated after the suit was filed. Neither the non-

payment of fees by the plaintiff is disclosed in the plaint, nor the

fact that the mediation failed solely due to the plaintiff's default.

The plaint is, therefore, vitiated by material suppression,

including suppression of the plaintiff's own failure to participate

in the statutory mediation process, which goes to the very root

of maintainability of the suit.

5. The plaintiff was at all material times, by virtue of

communications dated 18th March 2021 and 4th June 2021,

aware that no immediate urgent interim relief was warranted.

Hence, the plaintiff invoked the pre-institution mediation under

Page no. 5 of 37

1-ial-20363-2025-coms-124-2025.doc

Section 12-A; however, unilaterally abandoned the mediation

and, on 4th July 2025, filed the present suit and Interim

Application based on a cause of action of 19 th August 2023,

alleging an artificial and illusory urgency arising from

receivables under brand-licensing agreements that had already

lapsed on 30th June 2025 and 1st July 2025. To support his

submissions, learned senior counsel for the defendants relied

upon the Apex Court's decision in ITC Limited v. Debts

Recovery Appellate Tribunal and Ors1.

6. The plaintiff claims "exhaustion" of the Section 12-A

process and, simultaneously, seeks exemption under Section

12-A as a prayer in the plaint and the Interim Application.

Therefore, the plaintiff's action of initiating pre-institution

mediation shows that there was never any urgent interim relief

contemplated. The plaintiff's abandonment of the pre-institution

mediation process disentitles the plaintiff from seeking an

exemption from the mandatory pre-institution mediation

requirement to maintain the suit. Thus, the plaint deserves

rejection for non-compliance with the mandatory requirement

under Section 12-A.

1 (1990) 2 SCC 70 Page no. 6 of 37

1-ial-20363-2025-coms-124-2025.doc

7. To support the submissions for rejection of the plaint at

the threshold, learned senior counsel for the defendants relied

upon the decisions in Dhanbad Fuels Pvt. Ltd. vs. Union of

India and Another2, Patil Automation Private Limited and others

vs. Rakheja Engineers Private Limited 3, Yamini Manohar v. T.

K. D. Keerthi4, Shraddha Shelters Private Limited vs. Ekta

Housing Private Limited5, Image Developer Vs Kamla Landmarc

Real Estate Holding Pvt Ltd.6, IIFL Finances Limited Vs

Gundecha Estates Pvt. Ltd.7, ITC Ltd Vs DRAT8, Asma Lateef

Vs Shabbir Ahmed9, Nagina Choube Vs Ajay Mohan10 and

Dahiben v. Arvindbhai Kalyanji Bhanusali 11

SUBMISSIONS ON BEHALF OF THE PLAINTIFF:

8. The plaintiff is the assignee of the loan granted by L & T

Finance Limited to defendant no. 2 under an Assignment

Agreement dated 29th June 2022. Defendant no. 1 is a company

providing consulting, advertising, managing and creation

services to its clients and is the owner of brands "Spunk",

2 (2025) SCC OnLine SC 1129 3 (2022) 10 SCC 1 4 (2024) 5 SCC 815 5 2024 SCC OnLine Bom 3538 6 2025: BHC-OS: 15574 7 2025 : BHC-OS: 11844 8 (1998) 2 SCC 70 9 2024 SCC Online SC 42 10 2025:BHC-OS-10176 11 (2020) 7 SCC 366 Page no. 7 of 37

1-ial-20363-2025-coms-124-2025.doc

"Buffalo", "Rig" and "AFL" ("Brands"). By a trademark license

agreement, defendant no. 1 granted an exclusive license to use

the brands/trademarks to defendant no. 2. The royalty income

receivable by defendant no. 2 under the trademark agreement

was charged in favour of the original lender. Sometime around

March 2020, defendant no. 2 defaulted on its obligation to

repay. As a key condition for considering the requests made by

defendant no. 2 under the One Time Restructuring Framework

dated 6th August 2020 ("OTR"), the term of the trademark

agreement was extended till 1st July 2025 to align with the

repayment schedule under the OTR. The extension letter

indicates that defendant no.1 had agreed to extend the

trademark agreement to ensure timely inflows of royalty

payments to defendant no. 2.

9. Defendant no. 1 also agreed to infuse an amount of Rs.

250,00,00,000/- as equity infusion in defendant no. 2, as and

when requested to do so by defendant no. 2, by executing a

Guarantee Letter dated 4th June 2021. This Guarantee Letter

was an essential precondition for favourably considering the

OTR proposal. Thereafter, a Master Restructuring Agreement

dated 14th June 2021 ("MRA") was executed inter alia between

Page no. 8 of 37

1-ial-20363-2025-coms-124-2025.doc

the original lender, defendant do. 2, and Catalyst Trusteeship,

under which the original lender restructured the entire loan

facilities for an amount of Rs. 392,19,09,825/-.

10. Under the MRA, Trademark Agreements, the borrower

shall not, without prior written consent of the Security Trustee,

allow the Trademark Agreements to be revised, repudiated,

lapse, or become vulnerable to termination and shall not

transfer, assign, encumber, or otherwise dispose of or create

any further charge or encumbrance upon the whole or any part

of the receivables. On the date of filing of the suit, an amount of

Rs. 514,91,42,038.08/- was due and payable by defendant no.

2 to the plaintiff. Defendant no. 2 defaulted on its obligations

under the MRA and related financing agreements in repayment

of outstanding debt to the plaintiff. The royalty income

receivable by defendant no. 2 under the agreements is charged

in favour of the plaintiff as security for repayment of the

restructured facilities, and the term of the Trademark License

Agreement and Trademark Assignment Agreement was up to

1st July 2025, extendable by 5 years. Therefore, if the

Trademark License Agreements and Trademark Assignment

Agreement were revised, repudiated or lapsed, the plaintiff

Page no. 9 of 37

1-ial-20363-2025-coms-124-2025.doc

would have been left without any substantial security interest for

the outstanding amount of more than Rs. 500 Crores. Hence,

the suit was filed on 4th July 2025.

11. The plaintiff, in a bonafide manner, had filed the pre-

institution mediation application under Section 12-A of the said

Act on the genuine belief that the disputes between the parties

could be amicably resolved prior to the said expiry date, i.e. 1 st

July 2025. The fact that the plaintiff invoked the pre-institution

mediation mechanism on 21st March 2025 due to the imminent

expiry of the assignment of the receivables from the Brands'

license is specifically pleaded by the plaintiff in paragraph 39 of

the Interim Application and paragraph 81 of the plaint. The Non-

Starter Report dated 20th August 2025 is annexed to the

plaintiff's Affidavit-in-Rejoinder filed in the Interim Application. In

view of the foundational pleading that the mediation application

was filed on 21st March 2025, the Non-Starter Report can be

considered while deciding the objection of non-compliance with

Section 12-A. The Non-Starter Report was made available only

on 20th August 2025, and therefore, it was impossible for the

plaintiff to annex it in the Interim Application or the plaint.

Page no. 10 of 37

1-ial-20363-2025-coms-124-2025.doc

12. The plaintiff has pleaded that notices were issued to the

defendants for the mediation; however, they failed to participate

in the pre-institution mediation till 11th June 2025. It is submitted

that in accordance with Section 12-A read with Rule 3(8) of the

Commercial Courts (Pre-Institution Mediation and Settlement)

Rules, 2018 ("Mediation Rules"), the mediation process was

mandatorily required to be completed within three months from

the date of receipt of the application for pre-institution mediation

by the mediation centre. The prescribed mandatory period of

three months expired on 20th June 2025. The plaintiff duly

complied with the mandatory requirement under Section 12-A

and filed the suit only on 4th July 2025, after the completion of

the mandatory three-month period under the Mediation Rules.

There is no provision in law requiring a party to persist with the

mediation process until a resolution is achieved,

notwithstanding the commercial reality of the matter, as this

would be counterproductive to the intention of the legislature in

introducing Section 12-A.

13. The plaintiff's averment that the pre-institution mediation

be "exempted' or "waived' cannot mean that there was a non-

compliance of Section 12-A, and the said averment cannot be

Page no. 11 of 37

1-ial-20363-2025-coms-124-2025.doc

used to defeat the legal position and factual reality of the

matter. The requirement under Section 12-A has already been

exhausted, and accordingly, no exemption under the law is

necessary. The plaintiff had no option but to file the suit and

Interim Application to safeguard its rights and seek the urgent

interim relief.

14. Without prejudice to the argument that there has been full

compliance with Section 12-A, it is submitted that in view of the

grave urgency as on 1st July 2025, the suit contemplated urgent

interim relief as pleaded in the interim application and plaint in

view of imminent expiry of Trademark Agreements under which

defendant no. 2 was to receive royalty income from the use of

the Brands. Such royalty income is one of the prime security

interests granted in favour of the plaintiff for securing facilities

granted in favour of defendant no. 2, and therefore, if the

Trademark License Agreement and Trademark Assignment

Agreement are allowed to lapse, irreparable harm and injury

would be caused to the plaintiff. In such circumstances, even

assuming and not admitting that Section 12-A was not fully

complied with, from the standpoint of the plaintiff, there was a

clear urgency which necessitated the filing of the suit and

interim application. In view of the expiry of the Trademark Page no. 12 of 37

1-ial-20363-2025-coms-124-2025.doc

License Agreement on 1st July 2025, there was a consequent

threat of losing the security interest for an outstanding amount

of approximately Rs. 500 crores, thereby causing substantial

loss and irreparable harm. Hence, the plaint cannot be rejected

at the threshold.

15. The plaintiff disclosed the filing of the application under

Section 12-A to exhaust the remedy of pre-institution mediation

and settlement. Considering the urgency to seek interim relief

from the court, the suit is filed after the expiry of the initial three-

month period under sub-rule (8) of Rule 3 of the said Mediation

Rules, to complete the mediation process. The non-starter

report was issued after the suit was filed. The cause of action to

seek urgent interim relief arose after the expiry of the initial

three-month period. Hence, there is no suppression of any

material fact that would warrant dismissal of the suit at the

preliminary stage. The preliminary objections raised by the

defendants are therefore without any substance.

CONSIDERATION OF SUBMISSIONS:

16. To consider the rival submissions, I have carefully

examined the pleadings in the plaint. The pleadings in the plaint

reveal the following facts relevant to the preliminary objections:

Page no. 13 of 37

1-ial-20363-2025-coms-124-2025.doc

a) The plaintiff is the assignee of the loan granted by L & T

Finance Limited to defendant no. 2. Under a trademark

license agreement with defendant no. 1, the royalty

income receivable by defendant no. 2 was charged in

favour of the original lender. Defendant no. 2 defaulted on

its obligation to repay. As per the One Time Restructuring

Framework, the term of the trademark agreement was

extended till 1st July 2025, to ensure the timely inflow of

royalty payments to defendant no. 2.

b) Defendant No. 1 also agreed to infuse an amount of Rs.

250,00,00,000/- as equity infusion in defendant no. 2. A

Master Restructuring Agreement was executed between

the original lender, defendant do. 2 and Catalyst

Trusteeship. Under the agreements between the parties,

without the prior written consent of the Security Trustee,

the Trademark Agreements could not be revised or

repudiated, and no transfer, assignment, encumbrance, or

other disposition of, or creation of any further charge or

encumbrance upon the whole or any part of the

receivables was permitted.

Page no. 14 of 37

1-ial-20363-2025-coms-124-2025.doc

c) On 21st March 2025, the plaintiff filed the pre-institution

mediation application before the mediation centre. Notices

were issued to the defendants for the mediation.

d) As the term of the Trademark License Agreement and

Trademark Assignment Agreement was up to 1 st July

2025, extendable by five years, the suit was filed on 4 th

July 2025, as on the date of filing of the suit, an amount of

Rs. 514,91,42,038.08/- was due and payable by

defendant no. 2 to the plaintiff. Hence, to protect the

plaintiff's security interest for the outstanding amount of

more than Rs. 500 Crores, the suit was filed on 4th July

2025, as there was a necessity to seek urgent interim

relief.

17. The defendants have prayed for the rejection of the plaint

on the ground of non-compliance with Section 12-A of the said

Act. There is no dispute that the plaintiff had initiated the pre-

institution mediation process by filing the application as

contemplated under the said Mediation Rules. The mediation

was not concluded; however, a non-starter report was not

issued on the date when the suit was filed. The defendants

submitted that, even according to the plaintiff, no urgent interim Page no. 15 of 37

1-ial-20363-2025-coms-124-2025.doc

relief was contemplated; therefore, the pre-institution mediation

was initiated. Hence, according to the defendants, there would

not be any question of exemption from compliance with the

mandatory requirement under Section 12-A of the said Act.

Thus, according to the defendants, since the pre-institution

mediation process was not completed as required under the

said Mediation Rules before the suit was filed, it cannot be said

that the requirement under Section 12-A was complied with.

Hence, the plaint deserves to be rejected at the threshold in

view of the bar under Section 12-A.

18. For deciding whether a suit deserves rejection of the

plaint at the threshold under Order VII Rule 11 of the CPC, only

the averments in the plaint and its supporting documents can be

seen. Pleadings by the defendants in any form, including the

affidavit-in-reply to the plaintiff's application for interim relief,

cannot be considered for rejection of the plaint at the threshold

under Order VII Rule 11 of the CPC. However, the learned

senior counsel for the defendants argued extensively on the

suppression of facts, relying on the contents of the defendants'

affidavit-in-reply to the plaintiff's application for interim relief.

Dismissal of a suit on the ground of suppression of material

Page no. 16 of 37

1-ial-20363-2025-coms-124-2025.doc

facts is different from the rejection of the plaint at the threshold

under Order VII Rule 11 of the CPC. However, since both

parties referred to the defendants' affidavit-in-reply and the

plaintiff's rejoinder affidavit, I have considered them to examine

the allegation of suppression of material facts, warranting the

dismissal of the suit at the preliminary stage.

POINTS FOR CONSIDERATION:

19. Therefore, in the present case, the points to be

considered are (i) whether the initiation of the pre-institution

mediation process can be termed as due compliance with the

mandatory requirement under Section 12-A?, (ii) when the

application under sub-section (1) of Section 12-A is filed,

whether the bar under Section 12-A would apply to a suit filed

before the issuance of a non-starter report?, (iii) whether there

is any suppression of material facts, and (iv) whether the suit

can be dismissed at a preliminary stage on the allegation of

suppression of material facts?

ANALYSIS:

20. Learned counsel for the plaintiff contended that after the

application under Section 12-A was filed, the Mediation Centre

issued a notice to the defendants to appear on 24 th April 2025;

Page no. 17 of 37

1-ial-20363-2025-coms-124-2025.doc

however, the defendants did not appear. It is contended by

defendant no. 1 that the notice was not received. Thereafter,

the mediation centre issued a notice to the defendants to

appear on 8th May 2025. According to the defendants, a copy of

the application was not enclosed. However, after the final notice

to the defendants, they appeared on 11 th June 2025 and

consented to mediation. Accordingly, the defendants also paid

the mediation fees on 8th July 2025. It is therefore submitted on

behalf of the defendants that the plaintiff suppressed the

material facts that they abandoned the mediation and did not

pay their share of the mediation fees; hence, a non-starter

report was issued. To support the submissions for dismissal of

the suit on the ground of suppression, learned senior counsel

relied upon the decision of this Court in Nagina Ramsagar

Choube. He submitted that this court dismissed the suit at the

preliminary stage on the ground of suppression of material

facts. Hence, by applying the same principles, even this suit

must be dismissed on the ground of suppression of material

facts.

21. In the present case, from the pleadings, it is apparent that

the non-starter report was issued after the suit was filed. The

Page no. 18 of 37

1-ial-20363-2025-coms-124-2025.doc

non-starter report states that the date of application for pre-

institution mediation is 21st March 2025. The non-starter report

dated 20th August 2025 records that on 5 th August 2025, the

plaintiff requested that the matter be closed, that is, after the

suit was filed. According to the plaintiff, after the expiry of the

initial three-month period for completion of the mediation

process, the plaintiff filed the suit due to the imminent urgency

to seek interim relief. It is nobody's case that the initial three-

month period was extended by consent as required under the

first proviso to sub-section (3) of Section 12-A read with sub-

rule (8) of Rule 3 of the Mediation Rules. Therefore, there was

nothing for the plaintiff to disclose in the plaint at the time of

filing the suit, except the filing of the application under sub-

section (1) of Section 12-A and issuance of the notice by the

Authority. The plaintiff has therefore disclosed that the

application was filed and notice was issued to the defendants.

Therefore, there is no suppression of facts. There is no

substance in the defendants' argument that, because they

deposited the mediation fees and the plaintiff refused to deposit

the fees, the plaintiff abandoned the mediation. Deposit of the

fees by the defendants, after the expiry of the initial three-month

period and in the absence of any extension of the time by Page no. 19 of 37

1-ial-20363-2025-coms-124-2025.doc

consent of the parties, as provided under sub-rule (8) of Rule 3

of the said Mediation Rules, cannot be termed as any

abandonment of the mediation process by the plaintiff only

because the plaintiff did not deposit the mediation fees. It is

important to note that, in the meantime, the plaintiff filed the suit

seeking urgent interim relief on the cause of action that arose

during the pendency of the mediation process, i.e. expiry of the

term of the trademark agreements. The plaintiff's intimation to

close the mediation is after filing the suit. Thus, there is neither

any abandonment of the mediation process on the part of the

plaintiff, nor is there any suppression of fact. Hence, there is no

merit in the allegation made by the defendants regarding the

suppression of facts. The decision in Nagina Ramsagar Choube

would not be of any assistance to the defendants. Hence, in the

facts of the present case, it is not necessary to discuss the point

as to whether the suit can be dismissed at a preliminary stage

on the allegation of suppression of material facts.

22. The law on the mandatory requirement under Section 12-

A of the said Act and grounds available for the rejection of the

plaint at the threshold for non-compliance with the said

provision is no longer res integra.

Page no. 20 of 37

1-ial-20363-2025-coms-124-2025.doc

Legal Position:

23. The Apex Court in Dhanbad Fuels Pvt. Ltd. observed that

the aim and object of Section 12-A is to ensure that, before a

commercial dispute is filed in court, alternative means of

resolution are adopted, so that only genuine cases come before

the courts. The said procedure has been introduced to

decongest the regular courts. The Apex Court held that the

settlement arrived at in the pre-institution mediation and

settlement process under Section 12-A shall have the same

status and effect as if it was an arbitral award on agreed terms

under Section 30(4) of the Arbitration and Conciliation Act, 1996

by deeming the mediated settlement on a par with an arbitral

award, providing strong legal backing to the mediation process

and ensures that the enforceability of the same is met with

fewer hurdles, thereby increasing the attractiveness of

mediation as an alternative to litigation.

24. The Apex Court referred to the legal principles settled in

Patil Automation and also discussed the power of the Court to

reject the plaint, which is held to be a drastic measure, as it

terminates a civil action at the threshold, and therefore must be

exercised strictly in accordance with the conditions enumerated

under Order VII Rule 11 of the CPC. The Apex Court held that Page no. 21 of 37

1-ial-20363-2025-coms-124-2025.doc

the use of the word "shall" in Order VII Rule 11 of the CPC

denotes that the courts are under an obligation to reject the

plaint if the conditions specified therein are satisfied. It is

observed that the word "contemplate" connotes to deliberate

and consider. Further, the legal position that the plaint can be

rejected and not entertained reflects the application of mind by

the court as regards the requirement of "urgent interim relief".

The Apex Court further observed that the prayer of urgent

interim relief should not act as a disguise to get over the bar

contemplated under Section 12-A. However, at the same time,

the mere non-grant of the interim relief, when the plaint is taken

up for admission and examination, would not justify the rejection

of the plaint under Order VII Rule 11 of CPC. Further, even if

after the conclusion of arguments on the aspect of interim relief,

the same is denied on merits, that would not by itself justify the

rejection of the plaint under Order VII Rule 11. The Hon'ble

Apex Court, in Yamini Manohar and Dhanbad Fuels Private

Limited, held that the facts and circumstances should be

considered holistically from the standpoint of the plaintiff.

25. In Novenco Building and Industry A/S. vs. Xero Energy

Engineering Solutions Pvt. Ltd. and Another 12, the Apex Court

12 2025 SCC Online SC 2278 Page no. 22 of 37

1-ial-20363-2025-coms-124-2025.doc

held that a plaintiff can be exempted from the requirement of

Section 12-A only when the plaint and the documents attached

to it clearly show a real need for urgent interim intervention and

on a wholesome reading of the plaint and the material annexed

to the plaint ought to disclose the need for urgent relief. It is

held that the court must look at the plaint, pleadings and

supporting documents to decide whether urgent interim relief is

genuinely contemplated, and the court may also look for

immediacy of the peril, irreparable harm, risk of losing

rights/assets, statutory timelines, perishable subject-matter, or

where delay would render eventual relief ineffective.

26. In Novenco Building and Industry, the prayer for injunction

was made in a suit alleging continuing infringement of patent

and design rights. The Apex Court held that a prayer for an

injunction cannot be characterised as mere camouflage to

evade mediation when it was a real grievance founded on the

continuing nature of infringement and irreparable prejudice

likely to be caused. It was held that the court must look beyond

the time lag and evaluate the substance of the plea for interim

protection. The Apex Court held in paragraph 24 that ".....The

insistence of pre-institution mediation in a situation of ongoing

Page no. 23 of 37

1-ial-20363-2025-coms-124-2025.doc

infringement, in effect, would render the plaintiff remediless

allowing the infringer to continue to profit under the protection of

procedural formality. Section 12A of the Act was not intended

to achieve such kind of anomalous result."

27. The legal principles for rejection of the plaint under Order

VII Rule 11 of the CPC are settled by the Hon'ble Apex Court in

the decision of Dahiben. The Apex Court held that the power

conferred on the court to terminate a civil action is a drastic one,

and the conditions enumerated in Order VII Rule 11 are

required to be strictly adhered to.

CONCLUSIONS:

28. n view of the well-settled legal principles in the decisions

of the Apex Court, as discussed in the above paragraphs, a

discussion of the other decisions of this court relied upon by the

learned senior counsel for the defendants is not necessary. The

decision of the Apex Court in Asma Lateef concerned a

challenge to orders arising out of an execution application under

Section 47 of the CPC and thus would not be relevant to the

controversy to be decided in the present suit. After a meaningful

reading of the plaint as a whole, each suit has to be examined

Page no. 24 of 37

1-ial-20363-2025-coms-124-2025.doc

in the facts and circumstances of that case for ascertaining

whether the bar under Section 12-A applies.

29. The mandatory requirement under Section 12-A of the

said Act prohibits the filing of a suit without exhausting the

remedy of pre-institution mediation in accordance with the

manner and procedure prescribed by the Mediation Rules made

by the Central Government. It is a well-settled legal principle

that when urgent interim relief is contemplated from the

plaintiff's standpoint, a suit can be filed without exhausting the

remedy of pre-institution mediation. Thus, when an urgent

interim relief is not contemplated, it is mandatory upon the

plaintiff to first exhaust the remedy of pre-institution mediation in

the manner prescribed under the rules. Therefore, instituting a

suit under the said Act in the context of Section 12-A of the said

Act would mean filing the suit after exhausting the remedy of

pre-institution mediation and settlement, unless an urgent

interim relief is contemplated.

30. When a plaintiff claims that the bar under Section 12-A

will not apply as the plaintiff has exhausted the remedy under

the said provision, the Court must ascertain whether the remedy

is exhausted in accordance with the prescribed rules. Hence, it

Page no. 25 of 37

1-ial-20363-2025-coms-124-2025.doc

is necessary to understand the purpose and effect of the

remedy provided for mediation and settlement under Section

12-A. The object of providing the remedy of pre-institution

mediation under Section 12-A is to enable the parties to arrive

at a settlement which can be reduced into writing. As per sub-

section (5) of Section 12-A of the said Act, such a settlement in

writing shall be dealt with in accordance with the provisions of

Sections 27 and 28 of the Mediation Act 2023. Subject to the

provisions of Section 28 of the Mediation Act to challenge the

mediated settlement, a mediated settlement can be enforced as

provided under Section 27, in accordance with the provisions of

the CPC in the same manner as if it were a judgment or decree

passed by a court. The Apex Court in Dhanbad Fuels held that

a mediation settlement under Section 12-A of the said Act has

been given the same status and effect as if it were an arbitral

award on agreed terms under sub-section (4) of Section 30 of

the Arbitration Act. Thus, if the parties sign a settlement in the

mediation process under Section 12-A, the settlement, reduced

into writing, would be enforceable as provided under Section 27

of the Mediation Act, subject to challenge under Section 28 of

the Mediation Act. Therefore, the parties can enforce the

mediated settlement, thereby avoiding lengthy litigation and Page no. 26 of 37

1-ial-20363-2025-coms-124-2025.doc

enabling the commercial dispute to be resolved in an

expeditious manner.

31. To achieve the object of speedy disposal of a commercial

dispute, sub-section (3) of Section 12-A provides that,

notwithstanding anything contained in the Legal Services

Authorities Act 1987, the authority under the said Mediation

Rules shall complete the process of mediation within a period of

120 days (four months) from the date of application made by

the plaintiff under sub-section (1). The first proviso to sub-

section (3) permits extension for a further period of 60 days (two

months), with the consent of the parties, to complete the

process. Thus, keeping in mind the object of the said Act for

speedy disposal of commercial suits, a time limit is provided for

the Authority authorised under the said Mediation Rules to

complete the process within a period of four months from the

date of application made by the plaintiff, with an option of a

further two-month extension with the consent of the parties. In

view of the first proviso to sub-section (3), the initial period can

be extended with the consent of the parties.

32. A reading of the provision of Section 12-A as a whole

indicates that the process for exhausting the remedy of pre-

Page no. 27 of 37

1-ial-20363-2025-coms-124-2025.doc

institution mediation and settlement under Section 12-A is

divided into three parts. Firstly, the obligation is on the plaintiff

to file an application as contemplated under sub-section (1),

secondly, a time limit is provided for the Authority under the said

Mediation Rules to complete the process of mediation within a

period of four months from the date of application made by the

plaintiff under sub-section (1), and thirdly, the time of four

months provided under sub-section (3) can be extended for a

further period of two months with the consent of the parties.

Thus, the maximum time limit provided under Section 12-A of

the said Act to complete the process of exhausting the remedy,

of pre-institution mediation and settlement, is six months from

the date of application made by the plaintiff under sub-section

(1). The extension of two months under the first proviso to sub-

section (3) involves the participation of the defendant. Thus, the

question of a two-month extension would arise only if the

defendant appears in the mediation process and consents to it.

33. As per the second proviso to sub-section (3) of Section

12-A of the said Act, the period during which the parties remain

occupied with the pre-institution mediation is excluded for the

computation of the period of limitation under the Limitation Act.

Page no. 28 of 37

1-ial-20363-2025-coms-124-2025.doc

Thus, the whole idea of exhausting the remedy of pre-institution

mediation and settlement provided under Section 12-A is to

enable the parties to arrive at an amicable settlement that can

be enforced, thereby ending the commercial dispute speedily

and preventing the parties from going through the lengthy

process of a suit. However, filing an application under sub-

section (1) of Section 12-A would not take away the plaintiff's

right to file a suit in the event a situation arises where the

plaintiff is required to seek any urgent interim relief from the

court. Only because the plaintiff applied for exhausting the

remedy under Section 12-A, because, as on that date, the

urgent interim relief was not contemplated, would not preclude

the plaintiff from filing a suit at a later stage, if, according to the

plaintiff, a situation has arisen to seek urgent interim relief from

the Court. If a plaintiff is prohibited from filing a suit for seeking

urgent interim relief only on the ground that an application to

exhaust the remedy of mediation and settlement is filed and the

process is not completed as provided under the said Mediation

Rules, it would be contrary to the well-established legal principle

that if urgent interim relief is contemplated in the suit from the

standpoint of the plaintiff, the bar under Section 12-A would not

apply.

Page no. 29 of 37

1-ial-20363-2025-coms-124-2025.doc

34. The mandatory requirement under Section 12-A of the

said Act is a remedy for mediation and settlement. Such a

mandatory requirement that provides a " remedy" that may result

in a settlement in writing, having the force of a decree that can

be enforced/executed, cannot be interpreted to the extent of

taking away a substantial civil right of a party to seek urgent

interim relief from the court, which is also provided under sub-

section (1) of Section 12-A of the said Act.

35. In the exercise of the powers conferred by sub-section (2)

of Section 21-A read with sub-section (1) of Section 12-A of the

said Act, the Central Government has notified the said

Mediation Rules. Rule 3 of the said Mediation Rules requires a

party to a commercial dispute to make an application to the

Authority in the prescribed form for initiating the mediation

process. Thereafter, the Authority has to issue notice in the

prescribed form to the opposite party in the manner provided

under the said Mediation Rules. If there is no response, the

Authority shall issue a final notice, and when the notice remains

unacknowledged or if the opposite party refuses to participate in

the mediation process, the Authority shall treat the mediation

process as a non-starter and make a report as per the

Page no. 30 of 37

1-ial-20363-2025-coms-124-2025.doc

prescribed form and endorse the same to the applicant and the

opposite party. If the opposite party appears and both parties

consent to participate in the mediation process, the Authority

shall assign the commercial dispute to a mediator. Sub-rule (8)

of Rule 3 provides that the Authority shall complete the process

within three months, subject to a two-month extension with the

consent of the parties.

36. Thus, after the application, under sub-rule (1) of Rule (3)

of the said Mediation Rules is filed by the plaintiff, the further

process depends upon the service of notice upon the opposite

party and the consent, if any, given by the parties after the

opposite party appears. If, for any reason, the service of notice

and issuance of a non-starter report remains incomplete, it

would not take away the plaintiff's right to file a suit if, for the

reasons pleaded by the plaintiff, an urgent interim relief is

contemplated on the date of filing of the suit. The only criterion

to be examined would be, that despite filing of the application

for exhausting the remedy of pre-institution, mediation and

settlement, whether on the date of filing of the suit an urgent,

interim relief is contemplated from the plaintiff's standpoint,

even if a non-starter report is not made and endorsed by the

Page no. 31 of 37

1-ial-20363-2025-coms-124-2025.doc

Authority under sub-rule (6) of Rule 3 of the said Mediation

Rules.

37. In the present case, the plaintiff pleaded that, as of the

date of filing the suit, the amount was overdue by more than Rs.

500 crores. The cause of action arose when defendant no.1

failed to infuse equity by 3rd September 2023, as per the notice

dated 19th August 2023. The cause of action arose again on 29 th

December 2023, when defendant no.1 was once again called

upon to infuse equity. Then the cause of action arose again on

5th January 2023, when defendant no.1 failed to infuse equity as

per the notice dated 29th December 2023. The plaintiff thus

pleaded that the suit is within the limitation. The suit is filed on

2nd July 2025.

38. The plaintiff filed this suit after initiating the mandatory

pre-institution mediation process prescribed under the said

Mediation Rules, but did not annex a non-starter report under

the Rules. It is pleaded that the application under Section 12-A

was filed on 21st March 2025, and notices were issued to the

defendants. So the three-month period under sub-rule (8) of

Rule 3 of the said Mediation Rules expired on 20 th June 2025,

which could have been extended upto 20 th August 2025 by

Page no. 32 of 37

1-ial-20363-2025-coms-124-2025.doc

consent of the parties. However, according to the plaintiff, the

term of the agreements expired on 30 th June 2025; hence, the

urgency to seek interim relief arose.

39. On reading the plaint as a whole, when looked from the

standpoint of the plaintiff, the urgency for an interim relief is

seen on account of the expiry of the agreements which formed

the basis of the security interest created in favour of the plaintiff.

According to the plaintiff, defendant no. 1 has fraudulently and

dishonestly made a promise of equity infusion without the

intention of performing it. It is also pleaded that defendant no. 2

colluded with defendant no.1 in order to obtain the Restructured

Facilities to cause the original lender to believe that it was going

to receive equity infusion from defendant no.1. After the pre-

institution mediation and settlement application was filed and

processed, during the pendency of completion period under the

said Mediation Rules, the term of the agreements, was expiring.

Hence, the plaintiff filed the suit with an application to secure

the plaintiff's interest. Considering the due payment of more

than Rs. 500 crores, the plaintiff's rights and interests needed to

be protected by urgent interim reliefs directing the defendants to

provide adequate security and restraining them from creating

Page no. 33 of 37

1-ial-20363-2025-coms-124-2025.doc

third-party interest or encumbering their assets. Therefore, the

aforesaid facts and circumstances show that from the plaintiff's

standpoint, an urgent interim relief is contemplated on the date

of filing the suit. Therefore, it cannot be said that an illusory

cause of action is pleaded as a result of clever drafting. Hence,

the legal principles settled by the Apex Court in ITC Ltd. would

not be of any assistance to the objections raised by the

defendants.

40. Sub-section (3) of Section 12-A of the said Act provides

for a period of 120 days from the date of application under sub-

section (1) of Section 12-A of the said Act to the Authority under

the said Mediation Rules to complete the process of mediation,

with a proviso to sub-section (3) for extension of the said period

for further 60 days with consent of the parties. However, under

sub-rule (8) of Rule 3 of the said Mediation Rules, the Authority

is duty-bound to ensure that the mediation process is completed

within three months, subject to a two-month extension with the

consent of the parties. The non-starter report can be issued as

provided under sub-rules (4) or (6) of Rule 3 of the Mediation

Rules in the event the opponent fails to appear or refuses to

participate in the mediation process. The non-starter report

Page no. 34 of 37

1-ial-20363-2025-coms-124-2025.doc

annexed to the rejoinder affidavit shows that the application for

pre-institution mediation was filed on 21 st March 2025, that the

applicant did not pay the mediation fees, and that, on 5 th August

2025, the applicant requested that the matter be closed. The

notice to pay the mediation fee annexed to the rejoinder

affidavit is dated 20th June 2025. Thus, the Authority issues the

notice to pay the mediation fee on the last day of the initial

three-month period provided under sub-rule (8) of Rule 3 of the

said Mediation Rules. It is nobody's case that the period was

extended by consent, as contemplated under the Mediation

Rules. Hence, after the expiry of the initial three-month period,

the plaintiff filed the suit on 2 nd July 2025, along with an

application for interim relief.

41. While deciding the preliminary objection for rejection of

the plaint at the threshold under Order VII Rule 11 of the CPC, if

the pleadings beyond the plaint, that is, the pleadings and

documents in the affidavit-in-reply and the rejoinder affidavit

filed in the application for interim relief, are ignored, the plain

reading of the plaint can be considered. As per the pleadings in

the plaint, the application under Section 12-A was filed on 21 st

March 2025. The initial three-month period provided under the

Page no. 35 of 37

1-ial-20363-2025-coms-124-2025.doc

said Mediation Rules expired on 20th June 2025. According to

the plaintiff, the suit contemplated urgent interim relief to protect

the plaintiff's interest as the trademark agreements expired on

1st July 2025. Thus, even as per the pleadings in the plaint, the

suit is filed after expiry of the initial three-month period for

completing the pre-institution mediation process as

contemplated under the said Mediation Rules. Thus, mere non-

issuance of a non-starter report by the Authority would not

preclude the plaintiff from filing the suit on the ground that the

plaintiff has exhausted the remedy under section 12-A of the

said Act for pre-institution mediation and settlement. Even

otherwise, according to the plaintiff, on the date of filing of the

suit, urgent interim relief was contemplated. Hence, in view of

the well-settled legal principles, the bar under Section 12-A

would not apply, as the plaintiff's pleadings show that from the

plaintiff's standpoint, urgent interim relief is contemplated.

35. In the present case, based on the averments in the plaint

and the supporting documents, the cause of action is pleaded

for securing the plaintiff's interest in recovering amounts due

and safeguarding the plaintiff's rights. Therefore, the need to

seek urgent interim relief is established in view of the facts and

circumstances discussed in detail in the above paragraphs. The Page no. 36 of 37

1-ial-20363-2025-coms-124-2025.doc

legal principles settled by the apex court in Novenco Building

and Industry squarely apply to the facts of the present case.

Despite a valid basis to seek urgent interim relief from the

Court, insistence on waiting for a non-starter report can render

a plaintiff remediless, thereby permitting a defaulting party to

profit from procedural technicalities. Such an insistence would

defeat the right given under Section 12-A to file a suit seeking

urgent interim relief without exhausting the remedy of pre-

institution, mediation, and settlement. Such attempts by a

defendant to raise objections to apply the bar under Section 12-

A of the said Act, with no substance on any of the grounds for

rejection of the plaint at the threshold, defeat the very object of

the Commercial Courts Act, namely, the speedy disposal of

suits. There is no ground to reject the plaint at the threshold

under Order VII Rule 11 of the CPC. The bar under Section 12-

A of the said Act shall not apply to the present suit.

42. For the reasons recorded above, the preliminary

objections raised by the defendants are rejected.

(GAURI GODSE J)

Page no. 37 of 37

 
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