Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rashmi Metaliks Limited vs Meghdoot Sur
2023 Latest Caselaw 389 Cal/2

Citation : 2023 Latest Caselaw 389 Cal/2
Judgement Date : 9 February, 2023

Calcutta High Court
Rashmi Metaliks Limited vs Meghdoot Sur on 9 February, 2023
               IN THE HIGH COURT AT CALCUTTA
                  ORIGINAL CIVIL JURISDICTION
                         (Original Side)

                                               A.P. No. 786 of 2022

                                          Reserved on: 02.02.2023
                                          Pronounced on: 09.02.2023


Rashmi Metaliks Limited
                                                           ...Applicant
                                   -Vs-
Meghdoot Sur
                                                           ...Respondents

Present:-

Ms. Sutapa Sanyal, Mr. Satadeep Bhattacharyya, Mr. Suvankar Chakraborty, Mr. Saptarshi Bhattacharjee, Mr. Subhadip Banerjee, Advocates ... for the applicant

Mr. Arnab Das, Advocate ... for the respondent

Coram: THE HON'BLE JUSTICE PRAKASH SHRIVASTAVA, CHIEF JUSTICE

Prakash Shrivastava, CJ:

1. This AP has been filed under Section 11 of the Arbitration

and Conciliation Act, 1996 for appointment of the sole Arbitrator for

the purpose of adjudication of dispute between the parties.

2. The plea of the applicant is that the respondent is engaged in

the business of operating tours and travels in India and abroad. For the

purpose of promotion of the applicant's business in Thailand, its

employees/dealers were required to travel to Thailand in the month of

February, 2020 and after completion of the said assignment, few of

those employees were also to travel further to Phuket. Applicant,

sometime in November, 20, 2019, had requested the respondent to

give offer for the above tour. The offer was given by the respondent

on 27th of November, 2019 but that was only in respect of land tour

package whereas the applicant was desirous of including VISA, Air

Freight and other charges. Hence, it had given the counter offer by

sending the service/work order dated 29th of November, 2019.

According to the applicant, the terms of service/work order dated 29th

of November, 2019 were accepted by the respondent and on accepting

the said terms, the service order no. R119353572 dated 30th of

November, 2019 was issued which contained the arbitration clause.

Thereafter, the dispute had arisen, therefore, applicant had sent

initially demand notice dated 11th of July, 2022 which was replied on

15th of July, 2022 denying the claim. Thereafter, notice dated 12th of

September, 2022 was sent by the applicant invoking the arbitration

clause and proposing the name of the Arbitrator which was replied by

the respondent on 20th of September, 2022 denying the arbitration

agreement.

3. The plea of the learned counsel for the applicant is that since

the arbitration agreement is contained in the invoice dated 30th of

November, 2019 and the dispute exists, therefore, the sole Arbitrator

is required to be appointed to resolve the same.

4. The objection of learned counsel for the respondent is that

no such invoice dated 30th of November, 2019 was served upon the

respondent, therefore, no arbitration agreement exists.

5. Having heard the learned counsel for both the parties and on

perusal of the record, it is noticed that though the issuance of

service/work order dated 29th of November, 2019 by the applicant is

not in dispute but the said work order does not contain any arbitration

clause. Reliance of the learned counsel for the applicant is upon

subsequent service order no. R119353572 dated 30th of November,

2019 which contains the arbitration clause but no material has been

pointed out to show that the said service order was ever served upon

the respondent. The service order does not contain signature of the

respondent. The demand notice dated 11th of July, 2022 sent by the

applicant refers to the said service order but in reply dated 15th of July,

2022, the respondents had stated that the notice was issued under

wrong notion. In the said reply, there is no admission of receipt of the

invoice dated 30th of November, 2019. Subsequently, notice dated 12th

of September, 2022 invoking the arbitration clause was served upon

the respondent and the respondent in response thereto had sent the

reply dated 20th of September, 2022 denying the arbitration

agreement. Hence from the above material, it cannot be concluded that

arbitration agreement exists between the parties.

6. Learned counsel for the applicant has relied upon the

judgment of this Court in the matter of Spml Infra Limited vs. East

India Udyog Limited reported in 2022 SCC OnLine Cal 145,

wherein referring to the judgment of the Hon'ble Supreme Court on

the point, it has been held that the arbitration agreement, even though

in writing, need not be signed by the parties if the record of agreement

is provided by exchange of letters, telex, telegrams or other means of

telecommunication. The benefit of the said judgment cannot be

extended to the applicant because in the present case, the arbitration

agreement has not been proved by any of the modes referred to in the

above judgment.

7. Hence, I am of the opinion that the applicant has failed to

prove that the arbitration agreement exists between the parties,

therefore, no case is made out to allow the prayer for appointment of

the Arbitrator under Section 11 of the Act.

8. Hence, the AP is dismissed.

(PRAKASH SHRIVASTAVA) CHIEF JUSTICE

Kolkata 09.02.2023 ___________ PA(RB)

 
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