Citation : 2026 Latest Caselaw 1484 Cal/2
Judgement Date : 26 February, 2026
ORDER OCD - 16
IN THE HIGH COURT AT CALCUTTA
COMMERCIAL DIVISION
ORIGINAL SIDE
AP-COM/124/2026
UDIT GANGULY AND ANR.
VS
M/s YASH MANUFACTURERS
BEFORE:
The Hon'ble JUSTICE SHAMPA SARKAR
Date: 26th February 2026
Appearance:-
Ms. SonalSaha, Advocate
... for the petitioners.
1. Affidavit of service is taken on record. Despite service, none appears for
the respondent. It appears that the respondent was also served by email
in addition to registered speed post.
2. The petitioners and the respondent entered into a joint agreement on June
1, 2023. The petitioners' case is that in terms of the said agreement, both
parties agreed to collaborate for the business of manufacturing,
marketing, distributing, selling and/or supplying the products, specifically
pumps and pump sets, to government sectors, public sectors and non-
government undertakings, with special focus on the railway sector. Under
the said agreement, the petitioners were required to secure the projects
and orders through their bidding process and the respondent was
responsible for manufacturing the products. Article-16 of the agreement
provides for settlement of disputes by arbitration by a sole arbitrator. The
venue of the arbitration had been agreed to be Kolkata, West Bengal.
3. The petitioners allege that the respondent had committed several breaches
namely, unilateral termination, refusal to supply the products, arbitrary
price increase, failure to fulfil warrantee obligations and also breach of the
exclusivity clause. As a result, the petitioners suffered significant
damages towards additional costs, incurred loss of business opportunity
and the railways also imposed damages. The dispute could not be
resolved amicably, although several meetings were held between the
parties. By a notice dated September 22, 2025, the petitioners invoked
the arbitration clause and suggested three names of persons who could be
appointed as the sole arbitrator, asking the respondent to choose one.
The respondent disagreed with the proposal to send the dispute to
arbitration. The respondent allegedly informed that it had a counter-claim
of more than Rs.23 lakh. The petitioners submit that in September 2025,
the claim of the petitioners was more than Rs.16 lakh, but the said claim
has gone up substantially.
4. In view of the disputes which have been raised by the petitioners and
upon going through the reply of the respondent, it appears that there are
disputes between the parties which are required to be resolved in terms of
the arbitration agreement.
5. Under such circumstances, this application is allowed by appointing Mr.
Avishek Guha, Advocate [Mobile: 9830956258], as the sole arbitrator, to
arbitrate upon the disputes between the parties. The learned Arbitrator
shall comply with the provisions of Section 12 of the Arbitration and
Conciliation Act, 1996. The learned Arbitrator shall be at liberty to fix his
remuneration as per the schedule of the Arbitration and Conciliation Act,
1996.
6. All questions as to the arbitrability of the issues, admissibility of the
claims, limitation etc, shall be decided by the learned arbitrator, if so
raised.
7. AP-COM 124 of 2026 is disposed of accordingly.
(SHAMPA SARKAR, J.)
S. Kumar
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!