Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S A.K.G.Exim Pvt. Ltd. vs Efesan Demir Sanayi Ve Ticaret ...
2009 Latest Caselaw 3905 Del

Citation : 2009 Latest Caselaw 3905 Del
Judgement Date : 23 September, 2009

Delhi High Court
M/S A.K.G.Exim Pvt. Ltd. vs Efesan Demir Sanayi Ve Ticaret ... on 23 September, 2009
Author: Shiv Narayan Dhingra
*           IN THE HIGH COURT OF DELHI AT NEW DELHI


                                        Date of Reserve: September 22, 2009
                                        Date of Order: September 23, 2009


+IA No.12342/2009 in OMP 312/2009
%                                                         23.09.2009
     M/s A.K.G. Exim Pvt. Ltd.                     ...Petitioner
     Through: Mr. Sandeep Kumar with Mr. Pawan Upadhya, Advocates

       Versus

       EFESAN DEMIR SANAYI VE TICARET A.S. & ANR. ...Respondent
       Through: Ms. Anuradha Dutt with Ms. Divya Kesar and Mr. Kuber
       Dewan, Advocated for applicant/R-2.

       JUSTICE SHIV NARAYAN DHINGRA

1.     Whether reporters of local papers may be allowed to see the judgment?

2.     To be referred to the reporter or not?

3.     Whether judgment should be reported in Digest?


       ORDER

1. This application under Order 1 Rule 10(2) read with Section 151 of the

Code of Civil Procedure has been made by the applicant/ respondent no.2 for

modification of order dated 29th May, 2009 passed by this Court. The

applicant has prayed that the name of the applicant/ respondent no.2 be

deleted from the array of respondent as it was not a necessary party being

not a party to the agreement between petitioner and respondent no.1. It is

also prayed that the petitioner be asked to give security to the tune of US $

155000 which was the value of the shipment to come with security for

demurrage and detention charges accrued in relation to the subject

shipment.

2. It is submitted in the application that the applicant was neither a

IA No.12342/2009 in OMP 312/2009 Page 1 Of 6 carrier of export/ import shipment in its own right nor the applicant had any

role to play or responsibility in accordance with the transactions between

petitioner and respondent no.1 i.e. in regard to the shipment carriage of

which was governed by a particular bill of lading or multi-modal transport

document. No role or responsibility whatsoever existed insofar as applicant

was concerned in relation to shipment which was the subject matter of the

petition. It is submitted that cargo was being shipped from Turkey to

Mauritius. On 14th March, 2009 six containers were delivered by the first

respondent to respondent no.2 through their local agent at Turkey and

thereafter these containers were loaded on board vessel „Maersk Dryden‟ at

Ambarli Port in Istanbul, Turkey for transportation by sea to Mauritius. On or

about 15th May, 2009, a legal notice dated 15th May, 2009 was issued by

petitioner‟s advocate to "Safmarine Mauritius" with a copy endorsed to

"Safmarine (India)" informing that a quality dispute was there between the

petitioner and respondent no.1 as a result of which US$ 31000 had been

forfeited by respondent no.1. Respondent no.2 was requested not to ship or

re-export the container back to Turkey. In response to this notice, the

applicant gave a without prejudice reply stating therein that the applicant had

nothing to do with the quality dispute arisen between petitioner and

respondent no.1 regarding consignment and since the consignment delivered

was outside India, it was outside the applicant‟s purview/domain/regional

jurisdiction. Respondent no.1 vide letter dated 20th May, 2009 to the local

Mauritius agent of applicant told applicant that the petitioner had failed to

pay US $ 124116 representing 80% of the value of cargo due to quality

dispute as such respondent no.1 was seeking re-export of cargo back to

Turkey. The applicant further received a legal notice from petitioner‟s

advocate intimating the order dated 29th May, 2009 passed by this Court and

IA No.12342/2009 in OMP 312/2009 Page 2 Of 6 asking Safmarine Mauritius to maintain status quo in respect of the said

consignment. Though the notice was addressed to Safmarine Mauritius but a

copy thereof was endorsed to Safmarine India also. Thereafter, the

petitioner‟s advocate sent a legal notice intimating that contempt of court

proceedings shall be initiated for violation of the order.

3. It is submitted by counsel for applicant that applicant was not

concerned with the dispute and was neither a proper party or necessary party

in this petition under Section 9 of the Arbitration & Conciliation Act, 1996. The

applicant being in shipping business has to incur heavy demurrage charges if

the ship is not unloaded at the port of its destination and the ship remains

lodged at the port. No security was being provided by the petitioner or

respondent no.1 for the demurrage being suffered by the applicant. Since the

dispute was between petitioner and respondent no.1, the issue of demurrage

suffered by respondent no.2 would never arise as there was no contract

between petitioner and respondent no.2 in respect of the shipment. The

petitioner would therefore in any case escape the liability of payment of

demurrage to applicant and respondent no.1 would not take the responsibility

of payment of demurrage or charges to respondent no.2 since there was no

instruction from respondent no.1 to keep the ship lodged at the port or not to

unload the cargo.

4. This Court vide order dated 29th May, 2009 had observed, on the basis

of petitioner‟s pleadings, that the consignment sent by respondent no.1 did

not qualify for quality test [MIL Test] and for this reason the petitioner did not

pay rest of 80% of the charges for the consignment. The petitioner had asked

to refund the amount of 20% paid for the charges or to replace the material.

IA No.12342/2009 in OMP 312/2009 Page 3 Of 6 The Court referred to the correspondence between petitioner and respondent.

This correspondence is between petitioner and respondent no.1and

respondent no.2 is not concerned either with the transaction between the

petitioner and respondent no.1 or with the quality of goods. Respondent no.2

being a shipping company has no liability towards petitioner. Moreover,

petitioner has made M/s Safmarine India as a party though Safmarine India

had not shipped the material from Turkey to Mauritius. It is Safmarine

Mauritius who had shipped the material from Turkey to Mauritius.

5. It is obvious that respondent No.2 was not concerned either with the

contract between the parties or with the quality control. It was merely a

carrier of the shipment at the instance of respondent no.1. A ship cannot stay

at the port for the time more than needed to do loading and unloading.

Parking of the ship at the port costs heavy amount to the ship. The order of

this Court was meant only for respondent no.1 who had contract with the

petitioner and it was not meant for respondent no.2 who had no contract with

the petitioner. Moreover, respondent no.2 cannot put at disadvantage without

securing interest of respondent no.2.

6. It is submitted by counsel for petitioner that respondent no.2 can be

made a party to the petition under Section 9. He relied upon Firm Ashok

Traders and another v Gurumukh Das Saluja & ors. (2004) 3 SCC 155 wherein

the Supreme Court while analyzing Section 9 observed that the qualification

for the person who invokes jurisdiction of the Court under Section 9 is that he

must be a party to arbitration agreement. A person not a party to the

arbitration agreement cannot enter court for protection under Section 9. But

this has nothing to do with the relief which is sought from the Court or the

IA No.12342/2009 in OMP 312/2009 Page 4 Of 6 right which is sought to be canvassed in support of the relief and the Court is

conferred with the same power for specifying the order as it has for the

purpose of and in relation to any proceedings before it. He submits that there

was no precondition that the respondent also must be a party to the

arbitration agreement and a person who is not a party to the arbitration

agreement can be made a respondent if it is necessary in order to seek relief

against the party to the arbitration and the Court can issue injunction

restraining third party from doing the act.

7. Whenever a Court passes an injunction, the Court has to keep in mind

the principle of natural justice and the principles of commercial transactions

between the parties. Where a shipping company is made a party only

because the cargo was sent through that shipping company and injunction is

issued against the shipping company from unloading the cargo, it is obvious

that the order of the Court puts heavy burden upon the shipping company

without protecting the rights of the shipping company. If the ship is made to

stand/ lodge/ parked at the port, for each day the shipping company has to

pay few thousand dollars as demurrage charges and these demurrage

charges are to be borne by the ship owner. Moreover by issuance of restrain

order of not moving the ship from one port, the contract of other parties who

have cargo on the ship may also be affected. The Court while passing

injunction order has to keep all these things in mind.

8. I, therefore, consider that where an injunction order is passed against a

shipping company restraining it from leaving the port or maintaining status

quo, the Court must sufficiently protect the shipping company and ask the

petitioner to furnish the security for the demurrage charges which the

IA No.12342/2009 in OMP 312/2009 Page 5 Of 6 shipping company may have to incur.

9. In the present case, the amount of the petitioner involved is hardly US$

32000. The demurrage charges itself may run into more than the US$

1,00,000. I, therefore, consider that it is not in the interest of justice that the

respondent no.2 should be asked to keep its ship lodged or parked on any

particular port without there being any security for the demurrage charges

being given by the petitioner as the petitioner was not agreeable to furnish

any security for payment of demurrage to respondent no.2. Under these

circumstances, the order of status quo passed by the Court would not be

applicable on respondent no.2.

10. In my view, respondent no.2 is also not a necessary party in this case.

The petitioner has already rejected the goods which are in the ship of

respondent no.2. Once the petitioner rejected the goods and has refused to

take the delivery, the goods belong to respondent no.1. The petitioner‟s claim

is also against respondent no.1 and not against respondent no.2. Respondent

no.2 is not in any way connected with the transaction, therefore, respondent

no.2 cannot be made to hold the goods belonging to respondent no.1 on

behalf of petitioner and incur heavy losses. I, therefore, allow this application

of respondent no.2. The name of respondent no.2 be struck off from array of

parties.

11. The application stands disposed of.

September 23, 2009                             SHIV NARAYAN DHINGRA J.
rd

IA No.12342/2009 in OMP 312/2009                                   Page 6 Of 6
 

 
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