Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Greaves Cotton Limited vs United Machinery And Appliances
2026 Latest Caselaw 1814 Cal/2

Citation : 2026 Latest Caselaw 1814 Cal/2
Judgement Date : 12 March, 2026

[Cites 8, Cited by 0]

Calcutta High Court

Greaves Cotton Limited vs United Machinery And Appliances on 12 March, 2026

Author: Debangsu Basak
Bench: Debangsu Basak
                                                                       2026:CHC-OS:91-DB


OCD-4
                  IN THE HIGH COURT AT CALCUTTA
                   CIVIL APPELLATE JURISDICTION
              IN APPEAL FROM AN ORDER PASSED IN ITS
               ORDINARY ORIGINAL CIVIL JURISDICTION
                      COMMERCIAL APPELLATE DIVISION

                             AO-COM/1/2026
                             With CS/2/2015


                        GREAVES COTTON LIMITED
                                      -Vs-
                    UNITED MACHINERY AND APPLIANCES

BEFORE:
The Hon'ble JUSTICE DEBANGSU BASAK
                    -AND-
The Hon'ble JUSTICE MD. SHABBAR RASHIDI


For the Appellant                 :   Mr. Jishnu Saha, Sr. Adv.
                                      Mr. Rajarshi Dutta, Adv.
                                      Mr. Sayak Ranjan Ganguly, Adv.
                                      Ms. Srijani Ghosh, Adv.
                                      Mr. Kripa Karni, Adv.
                                      Ms. Ankita Jha, Adv.


For the Respondent            :       Mr. Jishnu Chowdhury, Sr. Adv.

Mr. Aritra Basu, Adv.

Mr. Ratul Das, Adv.

Mr. Dwip Raj Basu, Adv.

Mr. Avijit Kar, Adv.

HEARD ON                       :      12.03.2026
DELIVERED ON                   :      12.03.2026


DEBANGSU BASAK, J.:-

1. Appeal is at the behest of a defendant in a suit.

2026:CHC-OS:91-DB

2. Appeal is directed against judgment and order dated March 21,

2024 by which learned Single Judge, dismissed an application

under Section 8 of the Arbitration and Conciliation Act, 1996.

3. Learned senior advocate appearing for the appellant submits that,

the respondent filed a suit being CS/2/2015 on the basis that,

there was an oral agreement between the parties. He draws the

attention of the Court to the averments of the plaint of the suit.

4. Learned senior advocate appearing for the appellant submits that,

the parties entered into an agreement dated January 2, 2007. The

appellant terminated the agreement dated January 2, 2007 by a

letter dated July 3, 2015. Respondent replied to the letter of

termination on July 13, 2015. He points out that, respondent did

not deny the existence of the written agreement dated January 2,

2007 in its reply dated July 13, 2015. He points out that a notice

under Section 21 of the Act of 1996 was issued on July 8, 2015 to

which, the respondent replied in the month of July 2015 itself.

5. Learned senior advocate appearing for the appellant submits that,

the appellant filed an application under Section 11 of the Act of

1996 before the Bombay High Court, which was subsequently

withdrawn with liberty to file afresh on the self same cause of

action. He submits that, subsequently, appellant applied under

Section 8 of the Act of 1996 for referring the dispute involved in

the suit to arbitration. He draws the attention of the Court to the

averments made in the application under Section 8 of the Act of

2026:CHC-OS:91-DB

1996 and the affidavit-in-opposition filed on behalf of the

respondent.

6. Learned senior advocate appearing for the appellant points out

that, in the affidavit-in-opposition to the application under

Section 8 of the Act of 1996, respondent took a stand that the

appellant did not sign every page of the written agreement. He

submits that, existence of the written agreement was admitted. In

any event, ingredients of Section 7 of the Act of 1996 stood

satisfied. In this regard, he relies upon (2008) 14 Supreme Court

Cases 240 (Great Offshore Limited -Vs- Iranian Offshore

Engineering And Construction Company).

7. Learned senior advocate appearing for the appellant draws the

attention of the Court to the impugned judgment and order. He

submits that, impugned judgment and order proceeded on the

basis of fraud and that a criminal liability was involved. He

submits that so far as the criminal complaint was concerned, the

same was stayed by the High Court. He contends that, in the

facts and circumstances of the present case, there was no issue

of fraud being committed.

8. Relying upon (2009) 8 Supreme Court Case 751 (Mohammed

Ibrahim And Others -Vs- State of Bihar and Another) learned

senior advocate appearing for the appellant submits that, the

appellant did not receive any benefit out of the so called

falsification of the written agreement dated January 2, 2007. He

submits that both the parties executed the agreement dated

2026:CHC-OS:91-DB

January 2, 2007. The so called discrepancy in the date of the

agreement and the date when the stamp paper was purchased is

of no significance since, the agreement can be predated or

antedated in a given circumstance. Significantly, the parties

signed the agreement. Signature of the respondent was admitted.

Appellant also acknowledged that it signed the agreement and

therefore, according to him, there was a valid agreement dated

January 2, 2007 which contains an arbitration clause.

Consequently, the subject matter of the suit was required to be

referred to arbitration in terms of the arbitration agreement

contained in the agreement dated January 2, 2007. In support of

such contention, he relies upon 2024 SCC OnLine SC 1754 (SBI

General Insurance Co. Ltd -Vs- Krish Spinning) and 2026 SCC

OnLine SC 135 (Rajia Begum -Vs- Barnali Mukherjee).

9. Learned senior advocate appearing for the appellant submits that,

the issue as to the genuineness of the arbitration agreement can

be taken up as a preliminary issue in the arbitration. In support

of such contention, he relies upon an order dated February 20,

2026 passed by the Hon'ble Supreme Court in Special Leave

Petition (Appeal) (C) No./16022/2025 (Salson Liquors Private

Limited -Vs- United Spirits Limited).

10. Learned senior advocate appearing for the respondent submits

that, there was a distributorship agreement entered into in 2007.

He submits that, the respondent was constrained to file a suit

2026:CHC-OS:91-DB

seeking damages and other reliefs from the appellant. Such suit

was filed on January 3, 2015.

11. Learned senior advocate appearing for the respondent draws the

attention of the Court that, the so called agreement dated

January 2, 2007 was not terminated till July 3, 2015, which is

subsequent to the filling of the suit. He refers to the reply of the

respondent dated July 13, 2015. He submits that a copy of the

agreement dated January 2, 2007 was sought for by the reply

dated July 13, 2015. A copy of such agreement was not made

over to the respondent.

12. Learned senior advocate appearing for the respondent submits

that, the appellant approached the High Court of Judicature at

Bombay under Section 11 of the Act of 1996 being Arbitration

Application no.1733/2015. Such application was subsequently

withdrawn. He draws the attention of the Court to the annexure

to the application under Section 11 of the Act of 1996 filed by the

appellant before the Hon'ble High Court at Bombay. He submits

that, the copy of the agreement dated January 2, 2007 annexed

to such application contains signature of the respondent on all

pages. Signature of the appellant was not appearing only on the

last page of such documents. He points out that, a copy of the

application under Section 11 of the Act of 1996 was served upon

his client under cover of a letter dated October 1, 2015.

13. Learned senior advocate appearing for the respondent submits

that, the so called written agreement dated January 2, 2007

2026:CHC-OS:91-DB

sought to be introduced by way of the application under Section 8

of the Act of 1996, is a product of fabrication and forgery. He

refers to the date of the stamp paper. He submits that, an

application for forensic examination of the purported document

dated January 2, 2007 is pending before the learned Single

Judge.

14. Learned senior advocate appearing for the respondent relies upon

(2020) 4 Supreme Court Cases 41 (New Era Fabrics Limited -

Vs- Bhanumati Keshrichand Jhaveri and Others) for the

proposition that, interpolated documents cannot be relied upon.

On such proposition, he relies upon 2024 (3) ICC 310 (Deb

Kumar Bose -Vs- Prithudipti Maity and Ors.) and also 2006

SCC OnLine Del 777 (GE Countrywide Consumer Financial

Services Ltd. -Vs- Prabhakar Kishan Khandare and Anr).

15. In a suit for damages and other reliefs, the appellant applied

under Section 8 of the Act of 1996 for referring the subject matter

of the suit to arbitration in view of the arbitration clause

contained in the agreement dated January 2, 2007.

16. According to the appellant, agreement dated January 2, 2007 was

entered into between the parties which contain an arbitration

clause. Appellant applied under Section 11 of the Act of 1996

before the Hon'ble High Court at Bombay being Arbitration

Application no.1733/2015 in which, the appellant disclosed the

agreement dated January 2, 2007. From the version of the

agreement dated January 2, 2007, which is relied upon by the

2026:CHC-OS:91-DB

respondent, on the basis of the service copy of such application

on the respondent, it appears that, none of the pages of such

agreement was signed by the appellant. However, learned senior

advocate appearing for the appellant draws the attention of the

Court to the soft copy of the application under Section 11 of the

Act of 1996 filed before the Hon'ble High Court at Bombay by his

client which contains the signature of the appellant on the last

page of such agreement.

17. In the application under Section 8 of the Act of 1996, the

appellant disclosed a document dated January 2, 2007 which

contains the signature of both the parties on all the pages of the

agreement. At the very minimum, there is discrepancy with

regard to the signature in the document dated January 2, 2007

disclosed before the Hon'ble High Court at Bombay by the

appellant under Section 11 of the Act of 1996 and before this

Court under Section 8 of the Act of 1996.

18. According to the appellant, it derived no benefit out of the

signature of the appellant incorporated in that document,

assuming that it was done so subsequent to the disclosure of

such document under Section 11 of the Act of 1996. We are to

consider such contention of the appellant in light of the

ramification under Section 8 of the Act of 1996, conduct of the

parties in disclosing the documents before two different High

Courts and the criminal liability, if any, on such activity.

2026:CHC-OS:91-DB

19. Contemporaneously, respondent did not accept that there was a

written agreement dated January 2, 2007. The first reference to

the written agreement dated January 2, 2007 appears from the

letter of termination dated July 3, 2015 issued by the appellant.

Response to such letter of termination is by the respondent by its

letter dated July 13, 2015 where the respondent requests for a

copy of the agreement dated January 2, 2007. Appellant did not

make over such copy to the respondent pursuant to the letter

dated January 13, 2015. Second reference to the agreement

dated January 2, 2007 is in the notice under Section 21 of the

Act of 1996. In the reply thereto, the respondent also does not

acknowledge that there was a written agreement between the

parties.

20. Written agreement dated January 2, 2007 is disclosed by the

appellant for the first time in its application under Section 11 of

the Act of 1996. There are discrepancies between the disclosure

under Section 11 of the Act of 1996 as contended on behalf of the

appellant and by the respondent. Softcopy of the appellant

contains the signature of the appellant on the last page of the

agreement while, the service copy does not contain any signature

of the respondent on any of the pages.

21. In the application under Section 8 of the Act of 1996, the

appellant discloses the agreement dated January 2, 2007

containing signatures of both the parties on all the pages. The

stamp paper of the agreement dated January 2, 2007 is the same

2026:CHC-OS:91-DB

as that of the agreement disclosed by the appellant before the

Hon'ble High Court of Bombay.

22. There is an issue as to when the signatures of the appellant

appeared in the document dated January 2, 2007. Signatures of

the appellant was not available on all the pages of that document,

at least when it was produced before the High Court of Judicature

at Bombay under Section 11 of the Act of 1996. These facts, in

our view, raises serious questions as to the genuineness of the

agreement dated January 2, 2007.

23. Arbitration clause is embedded in the agreement dated January

2, 2007.

24. On the issue of impact of fraud on arbitrability, Rajia Begum

(supra) is of the following view:

"12. The legal position with regard to the impact of fraud on arbitrability of a dispute under the Act is well delineated by decisions of this Court. A two-Judge Bench of this Court held that mere allegation of fraud simpliciter may not be a ground to nullify the arbitration agreement between the parties, but where the court finds that there are serious allegations of fraud which make a case of criminal offence or where the allegations of fraud are so complicated, which need to be decided on the basis of voluminous evidence, the court can sidetrack the arbitration agreement and proceed with the suit. It has further been held that the court can proceed with the suit in cases where the fraud is alleged against the arbitration provision itself or is of a such a nature which permeates the entire contract, including the agreement to arbitrate, meaning thereby in those cases where fraud goes to the validity of the contract itself which contains an arbitration clause or the validity of the arbitration clause itself.

2026:CHC-OS:91-DB

13. The aforesaid principle was referred to with approval, by another two-Judge Bench of this Court and two working tests were laid down for determining serious allegations of fraud, which would render the subject matter of an agreement non- arbitrable namely, (1) does this plea permeate the entire contract and above all, the agreement of arbitration, rendering it void, or (2) whether the allegations of fraud, touch upon the internal affairs of the parties, inter se having no Implication in the public domain. It was further held that the first test is satisfied only when it can be said that the arbitration clause or agreement itself cannot be said to exist in a clear case in which the court finds that the party against whom breach is alleged cannot be said to have entered into the agreement relating to arbitration at all. Thus, in a case where plea is taken with regard to nonexistence of an arbitration clause or agreement, the same would amount to serious allegation of fraud and would render the subject matter of an agreement non-arbitrable.

25. SBI General Insurance Co. Ltd. (supra) amongst others,

notices the differences between an exercise undertaken

under Section 11 and Section 8 of the Act of 1996. It is of

the following view:

"109. The difference between Sections 8 and 11 respectively of the Act, 1996 is also evident from the scope of these provisions. Some of these differences are:

1. while Section & empowers any 'Judicial authority' to refer the parties to arbitration, under Section 11, the power to refer has been exclusively conferred upon the High Court and the Supreme Court.

2026:CHC-OS:91-DB

ii. Under Section 37, an appeal lies against the refusal of the Judicial authority to refer the parties to arbitration, whereas no such provision for appeal exists for a refusal under Section 11.

ili. The standard of scrutiny provided under Section 8 is that of prima facie examination of the validity and existence of an arbitration agreement. Whereas, the standard of scrutiny under Section 11 is confined to the examination of the existence of the arbitration agreement.

iv. During the pendency of an application under Section 8, arbitration may commence or continue and an award can be passed. On the other hand, under Section 11, once there is failure on the part of the parties in appointing the arbitrator as per the agreed procedure and an application is preferred, no arbitration proceedings can commence or continue."

26. Prima facie examination on fraud and existence of an

arbitration agreement is required to be undertaken under

Section 8 of the Act of 1996. In assessing the impact of

fraud on arbitrability, a Court is required to answer the

issue as to whether the plea of fraud permeated the entire

contract and above all the agreement of arbitration

rendering void or whether the allegation of fraud touch upon

the internal affairs of the parties inter se in implication in

the public domain.

27. In the facts and circumstances of the present case, prima

facie, the genuineness of the agreement dated January 2,

2007 was rightly raised by the respondent. Documents

2026:CHC-OS:91-DB

disclosed before the Hon'ble High Court at Bombay and

before this Hon'ble Court are at a variance. No explanation

appears in the application under Section 8 of the Act of 1996

as to the reasons for such variance. Variances are of such

nature as to justifiably raise doubts as to the existence of

the agreement itself. The arbitration clause is embedded in

the agreement dated January 2, 2007. Where the

genuineness of the agreement dated January 2, 2007 which

carries that arbitration clause is in question, relying upon

such arbitration clause to refer the disputes to arbitration,

in terms of Section 8 of the Act of 1996 was rightly

disallowed by the learned Single Judge.

28. It is the contention of the appellant that, ingredients of

Section 7 of the Act of 1996 stood satisfied by virtue of the

agreement dated January 2, 2007.

29. Great Offshore Limited (supra) is of the view that, under

Section 7 of the Act of 1996 there is no requirement that the

arbitration agreement be an original, does not require the

parties to stamp the agreement, does not require the parties

to sign every page of the agreement and that an agreement is

in writing if it is contained in an exchange of letters, telex,

telegrams or other means of telecommunication which

provides a record of the agreement.

2026:CHC-OS:91-DB

30. In the facts and circumstances of the present case, as noted

above, the document which contained the arbitration

agreement is suspect.

31. Mohammed Ibrahim & Ors. (supra) considers Section 464

of the Indian Penal Code and is of the following view:

"14. An analysis of Section 464 of the Penal Code shows that it divides false documents into three categories:

1. The first is where a person dishonestly or fraudulently makes or executes a document with the intention of causing it to be believed that such document was made or executed by some other person, or by the authority of some other person, by whom or by whose authority he knows it was not made or executed.

2. The second is where a person dishonestly or fraudulently, by cancellation or otherwise, alters a document in any material part, without lawful authority, after it has been made or executed by either himself or any other person.

3. The third is where a person dishonestly or fraudulently causes any person to sign, execute or alter a document knowing that such person f could not by reason of (a) unsoundness of mind; or (b) intoxication; or (c) deception practised upon him, know the contents of the document or the nature of the alteration.

In short, a person is said to have made a "false document", if

(i) he made or executed a document claiming to be someone else or authorised by someone else; or (ii) he altered or tampered a document; or (iii) he obtained a g document by practising deception, or from a person not in control of his senses."

2026:CHC-OS:91-DB

32. Mohammed Ibrahim & Ors. (supra) is of the view that if a

person is said to make a false document, if he alters or

tampers with a document. In the present case, there are

alterations of the agreement dated January 2, 2007 as

disclosed before the High Court at Bombay and before the

learned Single Judge.

33. In the case of New Era Fabrics Limited (supra) the

Supreme Court found, prima facie that, there was an issue

of perjury involved. It found that there were modifications

made in the balance-sheet of the company. Supreme Court,

therefore, directed initiation of proceedings under Sections

193 and 199 of the Indian Penal Code, 1872.

34. A co-ordinate Bench in Deb Kumar Bose (supra) found a

Will to be interpolated and held that the Will stood vitiated

due to such interpolation subsequent to the execution of the

Will.

35. The Delhi High Court in GE Countrywide Consumer

Financial Services Ltd. (supra) took a stringent view on the

issue of interpolation and imposed punitive costs.

36. Learned Single Judge proceeded to disallow the application

under Section 8 of the Act of 1996 filed on behalf of the

appellant on the ground of serious allegation of fraud being

2026:CHC-OS:91-DB

made out. We find no ground to interfere with the impugned

judgment and order dated March 21, 2024.

37. AO-COM/1/2026 along with all connected applications are

dismissed without any order as to costs.

38. Learned advocate appearing for the appellant submits that

there subsists an interim order directing the suit not to be

transferred to the undefended suit. He seeks continuation of

such stay for a limited period.

39. Since we disposed of the appeal on merits and since we find

that, there is a serious issue with regard to the manipulation

of a document, we are not minded to extend the subsisting

order of stay any further. The prayer, therefore, is

considered and refused.

(DEBANGSU BASAK, J.)

40. I agree.

(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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter