Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Versatile Construction vs Tata Motors Finance Ltd
2025 Latest Caselaw 880 Cal/2

Citation : 2025 Latest Caselaw 880 Cal/2
Judgement Date : 15 January, 2025

Calcutta High Court

Versatile Construction vs Tata Motors Finance Ltd on 15 January, 2025

Author: Soumen Sen
Bench: Soumen Sen
                     IN THE HIGH COURT AT CALCUTTA
                      CIVIL APPELLATE JURISDICTION
                              ORIGINAL SIDE
                          (COMMERCIAL DIVISION)


BEFORE:
The Hon'ble Justice Soumen Sen
And
The Hon'ble Justice Biswaroop Chowdhury


                               APOT/389/2024
                                    WITH
                              AP.COM/822/2024
                           IA NO: GA-COM/1/2024

                         VERSATILE CONSTRUCTION
                                    VS
                        TATA MOTORS FINANCE LTD.

For the Appellants                   : Mr. Tapas Dutta, Adv.
                                       Ms. Atrayee Chatterjee, Adv.

For the Respondent                   : Ms. Hasnuhana Chakraborty, Adv.
                                      Ms. Anna Malhotra, Adv.
                                      Mr.Rishav Maity, Adv.

Order dated                          : 15th January, 2025


Dictated by Soumen Sen, J :

1. The present appeal has been preferred against the order dated

30th September 2024 passed by the single judge bench of Hon'ble Justice

Sabyasachi Bhattacharya in GA COM 1 of 2024 arising out of AP COM 822

of 2024 wherein the learned single judge refused to adjudicate the

application for setting aside of the Award under Section 34 of the Arbitration

and Conciliation Act (hereinafter referred to as "the Act") along with the

connected application under Section 9of the Actbefore this Court due to lack

of territorial jurisdiction.

2. The primary issue for consideration in this appeal is whether

the City Civil Court or any other civil court in the State of West Bengal

would have jurisdiction to entertain an application under Section 34 of the

Arbitration and Conciliation Act, 1996 in view of a dispute being raised by

the present appellant with regard to the validity of the arbitration

agreement.

3. The facts of the case enumerate that the appellant herein is a

proprietary concern engaged in the business of construction and

transportation i.e, hiring vehicle for carrying goods. It had purchased a

vehicle bearing registration No. WB39B9650 i.e., "Dumper" on 21 st October,

2020 on hire-purchase basis financed by the respondent. The appellant

obtained a loan for an amount of Rs.42,16,095/- out of which he had paid

an amount of Rs.28,23,796/- and the balance amount of Rs.13,92,299/-

was payable to the respondent. The respondent had invoked the arbitration

clause contained in the loan agreement and a notice dated 19 July, 2022

was sent to the appellant but the appellant had admittedly not chosen to

participate in the arbitration since he did not consent to the said arbitrator

in terms of Section 12(5) of the Arbitration and Conciliation Act.

Subsequently an award dated 9th September, 2024 was passed in the

arbitration proceeding being arbitration case No. TMFL/295/5792 of 2022

held by Mr. Sachin Gorwadkar, the sole arbitrator.

4. At the stage of entertaining the Section 34 and/or Section 9

application, the learned single judge in the impugned order dated

30thSeptember, 2024 has noted that at the very inception an issue as to the

jurisdiction of this Court under Section 34 of the Act as well as the

connected application under Section 9 of the Act has been raised. In the

present case the appellant has already suffered an Award and irrespective of

the contentions of the appellant in respect of the said Award and although

the award was passed ex-parte, such an award was equally binding as an

uncontested one. It was held by the learned single judge that it was settled

position of law that once the seat of arbitration is decided by the parties the

provisions of Sections 16 to 20 of the Code of Civil Procedure 1908 would

not be a determinant as to the jurisdiction of the arbitral court.

5. The learned judge has observed that although the appellant in

this case had disputed the veracity and authenticity of the purported loan

agreement between the parties, a copy of the same had been made a part of

the record in this court and was the premise of the Award passed against

the appellant and hence at this stage the court is only to look into the

clauses of the purported document and could not go elsewhere. Since clause

21.1 of the document clearly stated the phrase "Arbitration to be held in

Mumbai", in the absence of any contrary indication throughout the

document as to any other place being designated as the seat of arbitration,

Mumbai had to be construed to be not merely a "venue" but also the

intended seat of arbitration. It was also significantly noted that the limited

gateway for the court the enter into the dispute, even if pertaining to fraud,

was the territorial jurisdiction envisaged in section 34 read with the

definition of "Court" in Section 2(1)(e) of the 1996 Act, and the appellant

having failed to cross the hurdle this Court could not entertain the issues

including that of fraud in the present proceeding.

6. The learned Court in conclusion, held that as per the purported

agreement, relying on which the respondents had obtained an Award from

the arbitral tribunal, this Court had no territorial jurisdiction to take up the

matter and it was even doubtful whether the Mumbai High Court had

jurisdiction, since it could well be possible that one the District courts of

Mumbai qualified as the jurisdictional court having original civil jurisdiction

as contemplated in Section 2(1)(e) of the Act.

7. In Roger Shashoua v. Mukesh Sharma1, the England and

Wales High Court and held that the seat of arbitration has to have an

exclusive jurisdiction over all proceedings that arise out of the arbitration,

which came to be popularly referred to as the 'Shashoua Principle'. It

propounded that whenever there is an express designation of a "venue" and

no designation of any alternative place as the seat combined with a

supranational body of Rules governing the arbitration and no other

significant contrary indica, the inexorable conclusion is that the seated

venue is actually the juridical seat of the arbitration proceeding. The

position was further confirmed by the Indian leg of the case Roger

Shashoua v. Mukesh Sharma2, wherein it has been held that the "seat" of

the Arbitration would have an exclusive jurisdiction over all the proceedings

that arise out of arbitration.

(2009) EWHC 957

(2017) 14 SCC 722

8. The landmark five judge bench of the Supreme Court in the

case of Bharat Aluminium Company v Kaiser Aluminium Technical

Services Inc.3(hereinafter referred as "BALCO") succinctly stated that the

phrase "subject matter of the arbitration" in Section 2(1)(e) of the Act should

not be confused with "subject matter of the suit". The term "subject matter"

in this Section was confined to Part I and its purpose is to identify the

courts having supervisory control over the arbitration proceedings and

hence referred to a court which would essentially be a court of the seat of

the arbitration process.

9. The bench opined that the legislature had intentionally given

jurisdiction to two courts i.e. the court which would have jurisdiction where

the cause of action is located and courts where the arbitration takes place.

This was necessary as on several occasions the agreement may have

provided for a seat of arbitration at a place which was neutral to both the

parties and thus the courts where the arbitration takes place would be

required to exercise supervisory control over the arbitral process.

Consequently, the provisions of Section 2(1)(e) of the Act must be construed

keeping in mind the provisions of Section 20 which gives recognition to

party autonomy.Such above mentioned theory of concurrent jurisdiction

was enunciated with the help of an illustration as follows-

"For example, if the arbitration is held in Delhi, where neither of the parties are from Delhi, (Delhi having been chosen as a neutral place as between a party from Mumbai and the other from Kolkata) and the tribunal sitting in Delhi passes an interim order Under Section 17 of the Arbitration Act, 1996, the appeal against such an interim order under Section 37 must lie to the

(2012) 9 SCC 552

Courts of Delhi being the Courts having supervisory jurisdiction over the arbitration proceedings and the tribunal. This would be irrespective of the fact that the obligations to be performed under the contract were to be performed either at Mumbai or at Kolkata, and only arbitration is to take place in Delhi.

In such circumstances, both the Courts would have jurisdiction, i.e., the Court within whose jurisdiction the subject matter of the suit is situated and the courts within the jurisdiction of which the dispute resolution, i.e., arbitration is located."

10. Though it seemed that there was an internal inconsistency in

BALCO supra, subsequently, a three-judge bench of the Apex Court affirmed

and elucidated upon Bharat Aluminium (supra) in BGS SGS SOMA JV v

NHPC Limited4 observing that where parties have selected the seat of

arbitration in their agreement, such selection would then amount to an

exclusive jurisdiction clause as the parties had then indicated that the

courts at the "seat" would alone have jurisdiction to entertain challenges

against the arbitral award which has been made at the seat. In paragraph

82 it was observed that whenever there is a designation of the place of

arbitration in an arbitration clause as being the "venue" of arbitration

proceedings, theexpression "arbitration proceedings" would make it clear

that the "venue" was really the "seat" of the arbitral proceedings as the

aforesaid expression did not include just one or more individual or

particular hearing, but the arbitration proceedings as a whole, including the

making of an award at that place. Furthermore, the fact that the arbitral

proceedings "shall be held" at a particular venue would also indicate that

the parties intended to anchor arbitral proceedings to a particular place,

signifying thereby that, that place is the seat of the arbitral proceedings.

(2020) 4 SCC 234

This coupled with there being no other significant contrary indicia that the

stated venue is merely a "venue" and not the "seat" of the arbitral

proceedings, would then conclusively show that such a clause designates a

"seat" of the arbitral proceedings.

11. In BGS SGS SOMA (supra), the Court concluded that the

concurrent jurisdiction theory of BALCO was not its true ratio since if the

seat was designated or determined, only the seat court would have exclusive

jurisdiction.

12. The seat of arbitration is a vital aspect of any arbitration

proceeding as it is not just about where an institution is placed or where the

hearings shall be held, but it is about which Court would have supervisory

power over such proceedings as explained by the Apex Court in

MankatsuImpex Pvt. Ltd. v Airsual Ltd.5Several division benches of the

Supreme Court in earlier cases have also understood the law to be that once

the seat of arbitration is chosen, it amounts to an exclusive jurisdiction

clause, insofar as the courts at that seat are concerned such as Enercon

(India) Ltd. v Enercon GmbH6, Reliance Industries Ltd. Union of India7,

and Videocon Industries Ltd. v Union of India 8.

13. In the case of Samsung India Electronics Pvt. Ltd. v Enn Enn

Corp Limited9, the Delhi High Courtdelving upon the distinction between

"seat" and "venue" noted that the latter was the "place" where arbitration

may be conducted keeping the convenience of the parties in mind and the

(2020) 5 SCC 399

(2014) 5 SCC 1

(2014) 7 SCC 603

(2011) 6 SCC 161

2023 SCC OnLine Del 3827

former was the "seat" which determines the jurisdiction of the Courts where

the parties may agitate any controversy arising out of the arbitration. The

term 'Seat' is of utmost importance as it connotes the situs of arbitration.

The term 'Venue' though often confused with the term 'Seat', is a place

chosen as convenient location by the parties to carry out the arbitration

proceedings, but it should not be confused with 'Seat'. The term 'Seat'

carries more weight than 'Venue' or 'place'. The Court reiterated the position

that in arbitration proceedings the parties by way of agreement can confer

jurisdiction upon a court where no cause of action arises i.e., a neutral

venue and the courts in Delhi could have jurisdiction even if no cause of

action had arisen therein.

14. In BGS SGS SOMA (supra)the Supreme Court observed that the

stated venue is the seat of arbitration unless there are clear indicators that

the place named is a mere venue or a meeting place of convenience and not

the seat and hence that the reference to place/venue in the agreement ipso

facto designated the seat in absence of contrary indicia. In Mankatsu

Impex(supra) it was held that the mere expression "place of arbitration"

could not be the sole basis to determine the intention of the parties that

they had intended that place to be the "seat of arbitration" as well and the

intention of parties to agree upon the "seat" had to be determined from other

clauses in the agreement and the conduct of the parties. In the present case,

as has also been observed by the learned Single Judgea reading of the

agreement between the parties would show that apart from Clause 21.1

which clearly stated that arbitration was to be held in Mumbai in

accordance with the 1996 Act and Clause 22 the jurisdiction clause which

vested power on competent Courts and tribunals in Mumbai in respect of

legal proceedings arising out of or in connection with the agreement, there

was no other place indicated in the agreement as the venue of arbitration

and hence in the absence of any other contrary indication visible by conduct

of the parties, Mumbai was the venue as well as seat of arbitration.

15. This is not a case where one of the parties has not been served

the notice of arbitration. The appellant has voluntarily chosen to not

participate in the proceeding even after being sent a notice for arbitration

and has hence suffered an ex parte award. Hence, in light of the discussion

above it follows that the "principal civil court of original jurisdiction in a

district" in Mumbai or the Bombay High Court would be the Court having

supervisory jurisdiction over the arbitral proceeding as well as the post

arbitral jurisdiction under Section 34 and/or Section 37 of the Act and

hence there seems to be no need for interference in the learned Single

judge's order.

16. Learned counsel for the appellant has relied upon a decision of

the Hon'ble Supreme Court in Velugubanti HariBabu vs. Parvathini

Narasimha Rao and Ors.10in support of his submission that where serious

dispute has been raised with regard to the validity of the agreement which

contains an arbitration clause, the said issue is required to be decided at

the threshold by the Hon'ble The Chief Justice or his designate at the time

of appointment of the Arbitrator and in view of the fact that the Arbitrator

was chosen unilaterally, the proceeding before the Arbitrator is itself invalid

inasmuch as the Arbitrator has not made any disclosure in terms of Section

(2016) 14 SCC 126

12(5) of the Arbitration and Conciliation Act. The said judgment has no

manner of application as the issue before the Hon'ble Supreme Court was

the questions that are required to be decided by the Court and the

Arbitrator raised in a proceeding under Section 11 of the Arbitration and

Conciliation Act, 1996. Moreover, if it is demonstrated in the arbitration

proceeding that the Arbitrator has pecuniary and other interest and

thereafter continued with the arbitration, that can be a valid ground for

setting aside of the award. The issue decided by the learned Single Judge

was confined to the jurisdiction and not on merits.

17. On such consideration, we do not find any reason to interfere

with the order passed by the learned Single Judge.

18. The appeal and the application stand dismissed.

(Soumen Sen, J.)

(Biswaroop Chowdhury, J.)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter