Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R. K. Associates And Hoteliers ... vs Indian Railway Catering And ...
2020 Latest Caselaw 637 Del

Citation : 2020 Latest Caselaw 637 Del
Judgement Date : 30 January, 2020

Delhi High Court
R. K. Associates And Hoteliers ... vs Indian Railway Catering And ... on 30 January, 2020
$~33 to 37
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                          Date of decision: 30.01.2020

+        ARB.P. 68/2020 and IA 1301/2020
         R. K. ASSOCIATES AND HOTELIERS PVT.LTD ..... Petitioner
                          Through

                            versus

         INDIAN RAILWAY CATERING AND TOURISM
         CORPORATION LIMITED (IRCTC)       ..... Respondent
                      Through

+        ARB.P. 71/2020 and IA 1317/2020
         R. K. ASSOCIATES AND HOTELIERS PVT.LTD . ..... Petitioner
                          Through

                            versus

         INDIAN RAILWAY CATERING AND TOURISM
         CORPORATION LIMITED (IRCTC)        ..... Respondent
                      Through

+        ARB.P. 72/2020 and IA 1318/2020
         M/S ROOP CATERERS.                              ..... Petitioner
                          Through

                            versus

         INDIAN RAILWAY CATERING AND TOURISM
         CORPORATION LIMITED (IRCTC)        ..... Respondent
                      Through


Arb. Pet. 68/2020 & conn.                                          Page 1 of 3
 +        ARB.P. 73/2020 and IA 1319/2020
         R.K.ASSOCIATES AND HOTELIERS PVT.LTD. ..... Petitioner
                          Through

                                  versus

         INDIAN RAILWAY CATERING AND TOURISM
         CORPORATION LIMITED (IRCTC)        ..... Respondent
                      Through

+        ARB.P. 74/2020 and IA 1320/2020
         M/S ROOP CATERERS.                                     ..... Petitioner
                          Through

                                  versus

     INDIAN RAILWAY CATERING AND TOURISM
     CORPORATION LIMITED (IRCTC)        ..... Respondent
                  Through
Presence:

                            Mr. Manish K. Bishnoi, Mr. Umang Raj, Mr. Anurag
                            Sarda and Mr. Sachin Sharma, Advocates for
                            petitioners.

                            Mr. Nikhil Majithia, Advocate for the Respondent

         CORAM:
         HON'BLE MS. JUSTICE JYOTI SINGH

JYOTI SINGH, J. (ORAL)

1. Mr. Majithia, learned counsel for the respondent, on instructions, submits that since similar matters are being adjudicated by the Arbitral Tribunal constituted pursuant to the order of this Court in Arb. Petitions

Nos. 745/2019 and other connected matters, decided on 11.12.2019, respondent has taken a decision that the Award passed in those proceedings would be treated as an Award, with respect to the contracts which are subject matter of these petitions, so as to avoid multiplicity of litigation.

2. Mr. Bishnoi, learned counsel for the petitioners has sought instruction on this aspect from the petitioners. He submits that the petitioners are willing to accept this course of action and would treat the Award that would be passed in the pending proceedings before the Arbitral Tribunal as an Award, for the contracts in the present cases.

3. With the consent of the parties, the present petitions are disposed of recording the undertakings as above. Since the parties have consented as above and the Award passed in similar cases being adjudicated by the Arbitral Tribunal constituted by Justice Swatanter Kumar, former Judge of Supreme Court of India would be an Award governing the present contracts, no further orders are required to be passed in the present petitions for appointment of a separate Arbitrator. Needless to state, that the parties shall be at liberty to take recourse to remedies available to them in law against the Award so passed.

4. The petitions and the applications filed herewith are disposed of in the above terms.

JYOTI SINGH, J JANUARY 30, 2020/yg /

 
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