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

Hindustan Construction ... vs Kolkata Metropolitan Development ...
2025 Latest Caselaw 920 Cal/2

Citation : 2025 Latest Caselaw 920 Cal/2
Judgement Date : 20 January, 2025

Calcutta High Court

Hindustan Construction ... vs Kolkata Metropolitan Development ... on 20 January, 2025

Author: Shampa Sarkar
Bench: Shampa Sarkar
OCD-59
                               ORDER SHEET

                    IN THE HIGH COURT AT CALCUTTA
                             ORIGINAL SIDE
                         COMMERCIAL DIVISION


                            AP-COM/923/2024

           HINDUSTAN CONSTRUCTION COMPANYLIMITED
                             VS
         KOLKATA METROPOLITAN DEVELOPMENT AUTHORITY


  BEFORE:
The Hon'ble JUSTICE SHAMPA SARKAR
Date :20th January, 2025.

                                                                           Appearance:
                                                           Mr.Ratnanko Banerji, Sr. Adv.
                                                                    Mr. Ankan Rai, Adv.
                                                                Mr. Ratnesh Kr. Rai, Ad.
                                                               Ms. DevanshiDeora, Adv.
                                                               Mr. Aakash Mishra, Adv.
                                                                     ...for the petitioner.

                                                            Mr. Kishore Dutta, Sr. Adv.
                                       Mr. SirsanyaBandopadhyay, Sr. Standing Counsel.
                                                                Mr. AvishekGuha, Adv.
                                                           Mr. AnkushMajumdar, Adv.
                                                                 Ms. DebikaMisra, Adv.
                                                                . . . for the respondent.

The Court: This is an application under Section 14 read with

Section 11(6) of the Arbitration and Conciliation Act, 1996.

The petitioner prays that the Court must hold that the mandate of

the learned Arbitrator had terminated. Prayer is also made to appoint a

substitute Arbitrator. The contention is that the learned Arbitrator was

disqualified by law, at the stage of his appointment. The appointment was

made on 24th June, 2022, whereas, upon promulgation of the Consumer

Protection Act, 2019, the Arbitrator who was the President of the State

Consumer Disputes Redressal Commission, Andaman and Nicobar Island

was debarred by the said Act from undertaking duties as an Arbitrator.

When the petitioner came to learn about such disqualification, it

approached the learned Arbitrator by a letter, asking the learned Arbitrator

to recuse. The learned Arbitrator by a detailed order arrived at a conclusion

that the disqualification would not operate in this regard.

Upon hearing the parties, this Court, prima facie, finds that an

arguable case has been made out by the petitioner. Although, the

appointment of the learned Arbitrator as the President of the State

Commission was in terms of the Rules framed under the Consumer

Protection Act, 1986, the said Rule was repealed by the Andaman and

Nicobar Islands Consumer Protection Rules, 2021, dated August 25, 2021.

The Rules of 2021, were framed under the Consumer Protection Act, 2019.

Rule 27(4) prescribed that the President or Member of the Commission could

not undertake any arbitration work while functioning as a full time

President. The Act of 2019 does not contemplate appointment of part time

President. In my prima facie view, the learned Arbitrator was officiating as a

President of the Commission and the appointment as an Arbitrator was

made in 2022 by the Hon'ble Chief Justice of this Court. Rule 33 and 34 do

not, in my prima facie view, save the earlier Rules on the basis of which the

learned Arbitrator was appointed as a part time President of the State

Commission. The appointment of the learned Arbitrator as the President of

the State Commission was saved by Section 45 of the 2019 Act and any

person appointed as President or a Member by the earlier Rules could hold

office as President or Member till the completion of his term, in terms of the

new Act of 2019. In my prima facie view, the learned Arbitrator was barred

by the Rules of 2021 to accept the duty of a learned Arbitrator, upon being

so appointed by the referral court.

Under such circumstances, this Court finds it necessary and

expedient to stay the proceedings before the learned Arbitrator, till the

delivery of judgment. Otherwise, the situation may become irreversible.

Hearing is concluded and the matter is reserved for judgment.

(SHAMPA SARKAR, J.)

pa/arsad

 
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