Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Srei Equipment Finance Limited vs M/S. Contemporary News Pvt. Ltd
2025 Latest Caselaw 2189 Cal/2

Citation : 2025 Latest Caselaw 2189 Cal/2
Judgement Date : 27 August, 2025

Calcutta High Court

Srei Equipment Finance Limited vs M/S. Contemporary News Pvt. Ltd on 27 August, 2025

Author: Shampa Sarkar
Bench: Shampa Sarkar
OCD 10


                                 ORDER SHEET
                               AP-COM/449/2025
                        IN THE HIGH COURT AT CALCUTTA
                             COMMERCIAL DIVISION
                                 ORIGINAL SIDE


                    SREI EQUIPMENT FINANCE LIMITED
                                 VS
                   M/S. CONTEMPORARY NEWS PVT. LTD.




 BEFORE:
 The Hon'ble JUSTICE SHAMPA SARKAR
 Date: 27th August, 2025.


                                                                     Appearance:
                                                    Mr. Swatarup Banerjee, Adv.
                                                         Mr. Sariful Haque, Adv.
                                               Mr. Subhankar Chakraborty, Adv.
                                               Mr. Saptarshi Bhattacharjee, Adv.
                                                         Ms. Harshita Nath, Adv.
                                                              ...for the petitioner

                                                      Mr. Rishav Banerjee, Adv.
                                                       Mr. Ritoban Sarkar, Adv.
                                                     Mr. Sudarshan Dutta, Adv.
                                                    Mr. Dwaipayan Ghosh, Adv.
                                                            ...for the respondent

The Court:

1. This is an application for appointment of an arbitrator. The dispute

arises from the Agreement for Right to Usage dated January 24, 2018.

Article XXVII, is the arbitration clause, which is quoted below for

convenience:

"Article XXVII - Dispute resolution

a) This Agreement shall be governed by the Laws of India and

Courts at New Delhi alone shall have jurisdiction to entertain

and try all actions, suits and proceedings arising out of these

presents.

b) In the event of any claim, dispute or difference arising out of

or in connection with the interpretation or implementation of

this Agreement, or out of or in connection with any breach, or

alleged breach of this Agreement (hereinafter referred to as the

"Dispute") between the Parties hereto, then the Parties hereby

agree to refer such Dispute to arbitration. The arbitration

proceedings shall be governed by the Arbitration and

Conciliation Act of 1996 or any statutory modification or re-

enactment thereof for the time being in force (hereinafter

referred to as the "Arbitration Act"). The arbitration shall be

held at Kolkata in the following manner:

(i) All proceedings in any such arbitration shall be

conducted in English.

(ii) The Parties agree that in the event of any Dispute

that remains unresolved, either Party may, by

written notice served upon the other, require the

matter to be referred for resolution to independent

arbitrators. In such a case, both the parties would

jointly select one common arbitrator. If the parties

fail to appoint the common arbitrator within 30

(Thirty) days of the notice for arbitration, both the

parties should appoint one arbitrator each and the

two arbitrators so appointed would appoint a third

arbitrator, who shall be the presiding officer of the

Arbital Tribunal. The Parties shall co-operate to

facilitate the Arbitral Tribunal delivering their

decision within 30 (Thirty) business days of

commencement of the arbitration process.

(iii) The cost of arbitration proceedings shall be borne

by both the Parties equally.

(iv) The arbitration award made by the sole arbitrator

shall be final and binding on the Parties and the

Parties agree to be bound thereby and to act

accordingly.

(v) The provisions of this Section shall survive the

termination / expiry of the Agreement."

2. Mr. Swatarup Banerjee submits that, by a Business Transfer

Agreement, all rights, title and interest arising from the said agreement

had been transferred by Srei Infrastructure Finance Limited (SIFL) to

the petitioner (SREI).

3. SIFL had paid a security deposit for use of the land of the respondent

situated at Tangra, Kolkata - 700 015 of Rs.8 crores. The same was an

interest free refundable security deposit. The agreement was

determined sometime in March, 2020, by the petitioner. It is

submitted that, only a part of the security deposit had been refunded

by the respondent. The balance amount of Rs.6,25,00,000/- remained

unpaid. By letters dated July 15, 2020 and December 20, 2020, the

petitioner requested refund of the balance. By a letter dated January

2, 2021, the respondent requested the petitioner for additional time

upto July/August, 2021, to repay the balance security deposit of

Rs.6.25 crores against cancellation of the usage agreement. The

reason assigned was that the business of the respondent had slowed

down due to the global pandemic. By another letter dated February

24, 2021, a reminder was sent to the respondent for the refund.

Similar request was made in June, 2022 as well. Thereafter, the

arbitration clause was invoked accordingly by the petitioner. Thus, the

application has been filed before this Court for appointment of an

arbitrator and settlement of the dispute with regard to non-refund of

the balance security deposit.

4. Mr. Rishav Banerjee, learned advocate for the respondent submits that

there was no subsisting agreement between the petitioner and the

respondent. The respondent was not a privy to the Business Transfer

Agreement. The rights and liabilities arising out of the Agreement for

Right to Usage dated January 24, 2018, had not been transferred to

the petitioner. The Business Transfer Agreement did not provide so.

The respondent was in the dark about the Business Transfer

Agreement. Moreover, the partial refund of the security deposit was

made to SIFL and if the bank statements were produced, it would be

evident that the petitioner had not received the refund.

5. The next contention of Mr. Rishav Banerjee is that, the claim is barred

by limitation, inasmuch as, the agreement was terminated sometime in

March, 2020 and refund of part of the security deposit was made in

April 24, 2020. Even if the date of the letter by which the respondent

had approached the petitioner for extension of time to repay the

amount is taken as the date of accrual of cause of action, the period of

three years expired sometime in January, 2025. If the advantage of the

order of the Hon'ble Apex Court with regard to exclusion of time in

initiating proceedings under the Arbitration and Conciliation Act, 1996,

during the covid pandemic is made applicable, the period of limitation

expired in March, 2025. The last contention of Mr. Banerjee is that,

the agreement has a forum selection clause and parties agreed that

Courts at New Delhi will have jurisdiction to entertain and try all

action, suits and proceedings arising out of the said agreement. The

subsequent clause which provides that the arbitration shall be held at

Kolkata will be subservient to the forum selection clause, as the forum

selection clause is the preceding clause. It is also submitted that the

decision of a Co-ordinate Bench in the matter of Commercial Division

Bowlopedia Restaurants India Limited vs. Devyani International Limited

reported at 2021 SCC Online Cal 103 : (2021) 1 Cal LT 138, shall be

applicable in the case as the agreement provides the seat as also a

forum and there is a conflict.

6. Considered the rival contentions of the parties. First and foremost, the

letter dated January 2, 2021, fairly indicates that the petitioner had

been approached by the respondent seeking extension of time upto

July/August, 2021, to enable it to refund the security deposit. The

reason assigned for not being able to refund the money at the relevant

time was the closure of business due to the covid pandemic. The letter

itself indicates that the respondent had acknowledged the right of the

petitioner to claim the refund.

7. Mr. Rishav Banerjee's contention that the rights and liabilities of SIFL

arising from the Agreement for Usage had not been transferred to the

petitioner is not, prima facie, available from the records. The issues are

triable. It appears from the records that, by a letter dated March 29,

2020, the petitioner had requested the respondent to cancel the Usage

agreement. In the same document, the acknowledgement of the

respondent is available which reads as follows:-

"We accept and confirm all the terms as stated above

and agree for unconditional cancellation of the

Agreement with no claim and/or demand on Srei

Equipment Finance Limited. We will also Refund the

Security Deposit amount of Rs.6,25,00,000/-(Rupees Six

Crores Twenty Five Lacs) without any deductions."

8. The respondent agreed to the unconditional cancellation by the

petitioner, by specifically recording that it had no demand against the

petitioner and the amount of Rs.6.25 crores would be refunded without

any deduction. This document also, prima facie, shows that the

parties had acknowledged each others' rights and liabilities arising out

of the usage agreement.

9. With regard to the point of limitation, it appears to this Court that in

January, 2021, the respondent had requested extension of time upto

July/August, 2021, for repayment of the loan. In the meantime, the

petitioner was in CIRP. Moreover, it appears that in June, 2022, the

petitioner again requested for refund of the money. Whether the

parties had agreed to wait for a while or till the petitioner was out of

CIRP to continue with the negotiation for refund of the security deposit

or whether the petitioner had extended the time by conduct or by oral

assurance thereby acceding to the request of the respondent for extra

time to refund the money, are matters of evidence. The last demand

was made in June, 2022 and the invocation of the arbitration clause

was in April 17, 2025.

10. Under such circumstances, this Court is unable to hold that the

claim is deadwood. The referral court can weed out absolutely dead

and frivolous claims, but in this case, limitation is a mixed question of

fact and law. With regard to the conflict between the overall

jurisdiction clause and the seat of arbitration, this Court is of the view,

that the judgment relied on by Mr. Rishav Banerjee does not help him.

The Hon'ble Court was of the view that in case of a conflict between the

forum selection clause and the clause providing for the seat of

arbitration, the forum selection clause would prevail if there was a

conflict, provided that the forum selected by the parties had

jurisdiction in terms of Section 20 of the Code of Civil Procedure. Only

if the forum selected by the parties had territorial jurisdiction over the

subject matter, would the forum selection clause prevail over the

clause prescribing the seat. In the present case, the forum selected is

New Delhi and the seat of arbitration is Kolkata. The agreement was

entered in Kolkata. The address of the respondent is Kolkata. The

land in respect of which usage was given is in Kolkata and the records

do not show accrual of any part of the cause of action at New Delhi.

An averment has been made in the affidavit-in-opposition that the

respondent also has an office in New Delhi, but there is nothing on

record which would show that either of the parties at any point of time

had acknowledged the presence of the respondent at New Delhi.

11. Under such circumstances, this Court not only has jurisdiction to

entertain this application, this Court is also of the view that the

reference should be allowed for the reasons mentioned hereinabove.

The issue of limitations, the issue of mis-joinder of party, the issue as

to whether the petitioner can take advantage of the arbitration clause

in the usage agreement are all matters which should be decided by the

learned arbitrator. All objections raised by Mr. Rishav Banerjee can be

urged before the appropriate forum. The observations hereinabove are

restricted to the disposal of this application.

12. Accordingly, the Court appoints Justice Syamal Kanti Chakraborti,

former Judge of this Court, [Mob. No. 9674156311] as the Arbitrator,

to arbitrate upon the disputes between the parties. This appointment is

subject to compliance of Section 12 of the Arbitration and Conciliation

Act, 1996. The learned Arbitrator shall fix his own remuneration as

per the Schedule of the Act.

13. The application is, accordingly, disposed of.

(SHAMPA SARKAR, J.)

B.Pal

 
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