Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amrit Cement Limited vs Sai Surfactants Private Limited
2026 Latest Caselaw 855 Cal/2

Citation : 2026 Latest Caselaw 855 Cal/2
Judgement Date : 12 February, 2026

[Cites 1, Cited by 0]

Calcutta High Court

Amrit Cement Limited vs Sai Surfactants Private Limited on 12 February, 2026

Author: Debangsu Basak
Bench: Debangsu Basak
OCD-3
                               ORDER SHEET

                    IN THE HIGH COURT AT CALCUTTA
                        Civil Appellate Jurisdiction
                           COMMERCIAL DIVISION

                                APOT/4/2026
                           IA No. GA-COM/1/2026

                         AMRIT CEMENT LIMITED
                                 -Vs-
                   SAI SURFACTANTS PRIVATE LIMITED

BEFORE:
The Hon'ble JUSTICE DEBANGSU BASAK
             -AND-
The Hon'ble JUSTICE MD. SHABBAR RASHIDI
Date: February 12, 2026.
                                                                      Appearance:
                                                 Mr. Jishnu Chowdhury, Sr. Adv.
                                                     Mr. Sankarsan Sarkar, Adv.
                                                  Ms. Bhawna Parasramka, Adv.
                                                         Ms. Priyashi Jajoo, Adv.
                                                              ...for the appellant

                                                         Mr. Chayan Gupta, Adv.
                                                         Mr. Uttam Sharma, Adv.
                                                          Ms. Vrinda Kedia, Adv.
                                                             ...for the respondent

The Court : Appeal is directed against an order passed under Section

9 of the Arbitration and Conciliation Act, 1996 dated January 8, 2026

passed in AP-COM/545/2025

Learned senior advocate appearing for the appellant submits that the

appellant and the respondent entered into a contract under which, the

respondent was to manufacture and supply polypropylene woven bags. The

appellant is the manufacturer of cement. Such bags were required for the

purpose of packing cement manufactured by the appellant and selling it in

the market.

Learned senior advocate appearing of the appellant draws the

attention of the Court to the materials on record. He submits that, the

appellant rejected some of the supplies from time to time. A joint meeting

was held in which issue with regard to quantum of rejection was also

identified. Appellant paid a portion for the bags supplied.

Learned senior advocate appearing for the appellant submits that,

the issue with regard to the quantum of rejection and the amount paid may

be decided in arbitration. The claim is purely monetary in nature and,

therefore, no order for security in the manner as passed should be

sustained. He submits that the appellant is otherwise solvent and need not

be saddled with an order of furnishing security.

Learned advocate appearing for the respondent submits that, from

time to time, the respondent manufactured and supplied the polypropylene

bags to the appellant. He submits that, the bags were actually consumed.

Despite consumption of such bags, the appellant did not pay for the same.

He draws the attention of the Court to the materials on record in this

regard.

Court is informed that, pursuant to the agreement between the

parties, learned Arbitrator entered into reference. The first meeting of the

arbitration is fixed on February 16, 2026.

In the facts and circumstances of the present case, there are

disputes arising out of a contract which stand referred to arbitration.

Prior to reference being made, respondent before us approached the

learned Single Judge under Section 9 of the Act of 1996 seeking various

reliefs. Claim of the respondent is premised upon goods sold and delivered

and the price thereof not being paid by the appellant.

We find from the records that, the respondent from time to time

supplied polypropylene bags to the appellant. The polypropylene bags so

supplied apparently were consumed. Materials on record suggest that, there

is a portion which remains unpaid. We hasten to add that we are not

returning any definitive finding as to the quantum of the bags supplied or

quantum of money, if any, due and payable by the appellant to the

respondent. Such issues may be decided in arbitration.

So far as the direction for furnishing security is concerned we find

that the claim of the respondent is to the tune of Rs. 59 lakhs and odd on

account of principal. It would be appropriate to keep such claim secured in

the facts and circumstances of the case.

In such circumstances, it would be appropriate to modify the order

under appeal.

We, therefore, direct the appellant to create a fixed deposit for a sum

of Rs.60,00,000/- since we find that principal claim is for a sum of

Rs.59,00,000/- and odd.

Such fixed deposit be created within a period of a fortnight from date

in any bank of the choice of the appellant. Appellant will continue to keep

such fixed deposit renewed from time to time till disposal of the arbitration.

Fixed deposit will abide by the result of the arbitration. Original fixed

deposit receipt may be retained by the advocate on record for the appellant.

A copy of the fixed deposit receipt may be made over by the appellant to the

learned advocate-on-record for the respondent.

APOT/4/2026 along with connected applications are disposed of.

(DEBANGSU BASAK, J.)

(MD. SHABBAR RASHIDI, J.)

sp3/As

 
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