Citation : 2026 Latest Caselaw 531 Cal/2
Judgement Date : 4 February, 2026
OCD-12
ORDER SHEET
IN THE HIGH COURT AT CALCUTTA
COMMERCIAL DIVISION
ORIGINAL SIDE
AP-COM/86/2026
MS ZILLION INFRAPROJECTS PRIVATE LIMITED
VS
BHARAT HEAVY ELECTRICALS LIMITED
BEFORE:
The Hon'ble JUSTICE GAURANG KANTH
Date : 4th February, 2026.
Appearance
Mr. Soumen Das, Adv.
Mr. Altamash Alim, Adv.
...for the petitioner
Mr. Aniruddha Bhattacharya, Adv.
Mr. Arnab Roy, Adv.
...for the respondent
The Court: Affidavit of service is taken on record.
The petitioner has preferred the present application under Section
29A of the Arbitration and Conciliation Act, 1996 seeking extension of the
mandate of the arbitral tribunal for conclusion of the arbitral proceedings
and publication of the arbitral award.
Learned Counsel for the petitioner states that in view of the judgment
of the Hon'ble Supreme Court dated 29.01.2026 in Jagdeep Chowgule Vs
Sheela Chowgule & Ors., arising out of SLP (C) NO (S). 10944-10945 of
2025, this Court lacks both territorial jurisdiction and subject-matter
jurisdiction to entertain the present petition and that the competent Court is
the Commercial Court at Rajarhat.
Learned counsel for the petitioner further submits that initially he
had filed an application under Section 29A of the Act before the Commercial
Court at Rajarhat, which was disposed of in view of the earlier
pronouncement of this Court, pursuant to which Section 29A
applications were being entertained by this Court.
Learned counsel for the petitioner submits that in view of the recent
pronouncement of the Hon'ble Supreme Court designating the Commercial
Court at Rajarhat as the Court under Section as the 2(1)(e) of the Act, the
present petition is required to be filed before the said Commercial Court at
Rajarhat.
In view of the said, learned counsel for the petitioner seeks liberty to
move an appropriate application before the Commercial Court at Rajarhat,
so that application under Section 29A can be entertained in accordance with
law.
Learned counsel for the respondent agrees with the said submissions
and states that the relevant Court in terms of Section 2(1)(e) of the Act,
would be the Commercial Court at Rajarhat.
In view of the above, the present petition is dismissed as withdrawn
with liberty to the petitioner to approach the appropriate jurisdictional Court
in accordance with law.
(GAURANG KANTH, J.)
S. Mandi
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!