Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S. Evolve Marketing Services ... vs M/S. Aircel Ltd. & Anr.
2015 Latest Caselaw 6669 Del

Citation : 2015 Latest Caselaw 6669 Del
Judgement Date : 7 September, 2015

Delhi High Court
M/S. Evolve Marketing Services ... vs M/S. Aircel Ltd. & Anr. on 7 September, 2015
             *IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                    Date of decision: 7th September, 2015

+                W.P.(C) No.2839/2015 & CM No.5102/2015 (for stay).
        M/S. EVOLVE MARKETING SERVICES
        PVT LTD..                               .....Petitioner
                     Through: Mr. Krishnamohan K. Menon, Adv.
                                    Versus
    M/S. AIRCEL LTD. & ANR.                  ..... Respondents
                  Through: Mr. Rohit Jain, Adv. for R-1.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J
1.      The petitioner, engaged in an arbitration with the respondent no.1 M/s

Aircel Limited, under Arbitration and Conciliation Act, 1996 and under the

aegis of the respondent no.2 Delhi International Arbitration Centre, Delhi

High Court Campus, New Delhi (DAC), has filed this petition under Articles

226 and 227 of the Constitution of India impugning the order dated 20th

December, 2014 of the sole Arbitrator of dismissal of application dated 10 th

September, 2014 of the petitioner. Axiomatically, reliefs of (i) allowing the

application dated 10th September, 2014 of the petitioner; (ii) directing the

respondent no.1 M/s Aircel Limited to deposit 50% share of the fees of

arbitration with the respondent no.2 DAC; (iii) refund of the said amount to



W.P.(C) No.2839/2015                                               Page 1 of 5
 the petitioner; and, (iv) a direction to the Arbitrator to strike off the record of

the reply filed by the petitioner, are claimed.

2.      Notice of the petition was issued to the respondent no.1 M/s Aircel Ltd.

only. The counsel for the respondent no.1 M/s Aircel Ltd. has appeared.

3.      I have at the outset enquired from the counsel for the petitioner as to

how this petition under Articles 226 and 227 of the Constitution of India with

respect to arbitral proceedings is maintainable.

4.      The only argument forthcoming is that the petitioner though aggrieved

has no other remedy. It is contended that, (i) as per the Rules of the

respondent no.2 DAC the parties to the arbitration had to deposit 100% of the

fee in advance; (ii) the petitioner deposited its share of 50% of the fees

totaling to Rs.6,26,765/-; (iii) though the respondent no.1 M/s Aircel Ltd.

was required to deposit Rs.6,26,765/- plus Rs.5,000/-, but did not deposit;

(iv) the rules of the respondent no.2 DAC require the petitioner to deposit the

same; (v) though the petitioner represented to the respondent no.2 DAC but

without any avail; and, (vi) the petitioner then filed application dated 10th

September, 2014 supra but the learned Arbitrator vide impugned order dated

20th December, 2014 dismissed the application.



W.P.(C) No.2839/2015                                                   Page 2 of 5
 5.      The petition is entirely misconceived. It is the settled position in law

that the writ petitions with respect to the arbitral proceedings are not

maintainable. The seven Judge Bench of the Supreme Court in S.B.P. and Co.

Vs. Patel Engineering Ltd. (2005) 8 SCC 618 held that there is no warrant for

the approach adopted by some of the High Courts that any order passed by an

Arbitral Tribunal during arbitration would be capable of being challenged

under Article 226 or 227 of the Constitution of India. It was held, (i) that

Section 37 of the Arbitration Act makes certain orders of the Arbitral

Tribunal appealable; (ii) under Section 34, the aggrieved party has an avenue

for ventilating his grievance against the award including any in-between

orders that might have been passed by the Arbitral Tribunal acting under

Section 16 of the Act; (iii) that the party aggrieved by any order of the

Arbitral Tribunal, unless has a right of appeal under Section 37 of the Act, has

to wait until the award is passed by the Tribunal - this appears to be the

scheme of the Act; (iv) the Arbitral Tribunal is after all the creature of a

contract between the parties i.e. Arbitration Agreement even though if the

occasion arises, the Chief Justice may constitute it based on the contract

between the parties; but that would not alter the status of the Arbitral

Tribunal; it will still be a forum chosen by the parties by agreement; that thus

W.P.(C) No.2839/2015                                                 Page 3 of 5
 the orders passed by the Arbitral Tribunal are incapable of being corrected by

the High Court under Article 226 or 227 of the Constitution and such an

intervention by the High Courts, is not permissible; (v) that the object of

minimizing judicial intervention while the matter is in the process of being

arbitrated upon, will certainly be defeated if the High Court could be

approached under Article 227 or under Article 226 of the Constitution against

every order made by the Arbitral Tribunal; and, (vi) therefore it is necessary

that once the arbitration has commenced in the Arbitral Tribunal, parties have

to wait until the award is pronounced unless of course a right of appeal is

available to them under Section 37 of the Act even at an earlier stage.

6.      A Division Bench of this Court in Awasthi Construction Co. Vs. Govt.

of NCT of Delhi MANU/DE/5926/2012, faced with the same issue was

shown a judgment of the High Court of Patna in Senbo Engineering Limited

v. State of Bihar AIR 2004 Patna 33 and noticed that the High Courts of

Bombay and Allahabad also have held the writ remedy to be available against

an order of the Arbitral Tribunal against which no remedy was available but

differed from the same. The same view has been reiterated by the subsequent

Division Benches in ATV Projects India Ltd. Vs. Indian Oil Corporation

Ltd. 200 (2013) DLT 553 and in Dhanraj Bajaj and Company vs. Navodaya

W.P.(C) No.2839/2015                                                 Page 4 of 5
 Vidayala Samiti MANU/DE/2288/2014.

7.      The Supreme Court in Lalitkumar V. Sanghavi Vs. Dharamdas V.

Sanghavi (2014 ) 7 SCC 255 held that the view taken by the Bombay High

Court, that against an order of the Arbitral Tribunal jurisdiction of the High

Court under Article 226 of the Constitution can be invoked, is not in

accordance with law laid down in S.B.P. and Co. supra.

8.      It is immaterial that the arbitration in the present case is under the aegis

of respondent No.2 DAC. Moreover, the petitioner, by agreeing to arbitration

under the aegis of respondent No.2 DAC, consented / is deemed to have

consented to the Rules of DAC and as per which, on one of the parties not

paying its share of costs, the other party has to pay the same.

9.      There is thus no merit in the petition. Dismissed.

        No costs.


                                                   RAJIV SAHAI ENDLAW, J.

SEPTEMBER 07, 2015 'pp' (corrected & released on 21st October, 2015)

 
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 Newsletter