Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Genestore India Pvt Ltd & Anr. vs Spice Healthcare Pvt Ltd & Ors.
2021 Latest Caselaw 2666 Del

Citation : 2021 Latest Caselaw 2666 Del
Judgement Date : 27 September, 2021

Delhi High Court
Genestore India Pvt Ltd & Anr. vs Spice Healthcare Pvt Ltd & Ors. on 27 September, 2021
                          $~6,7 & 20(Original Side)
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +     ARB.P. 916/2021
                                GENESTORE INDIA PVT LTD & ANR. ..... Petitioners
                                                    Through:    Mr. Aman Nandrajog & Ms.
                                                                Shreya Nair, Advs.
                                             versus
                                SPICE HEALTHCARE PVT LTD & ORS. ..... Respondents
                                             Through: Mr. Ritin Rai, Senior Advocate
                                                      along with Mr. Sidhartha Barua,
                                                      Mr. Praful Jindal, Ms. Ritika
                                                      Sinha and Mr. Daanish Abbasi,
                                                      Advocates

                          +     O.M.P.(I) (COMM.) 318/2021
                                GENESTORE INDIA PVT LTD & ANR. ..... Petitioners
                                                    Through:    Mr. Aman Nandrajog & Ms.
                                                                Shreya Nair, Advs.
                                             versus
                                SPICE HEALTHCARE PVT LTD & ORS. ..... Respondents
                                             Through: Mr. Ritin Rai, Senior Advocate
                                                      along with Mr. Sidhartha Barua,
                                                      Mr. Praful Jindal, Ms. Ritika
                                                      Sinha and Mr. Daanish Abbasi,
                                                      Advocates
                                                      Mr. Gaurav Duggal, Adv. for
                                                      Iyogi Technical Services Pvt.
                                                      Ltd.

                          +     ARB.P. 942/2021 & I.A. 12549/2021
                                SPICE HEALTHCARE PVT LTD                    ..... Petitioner
                                                    Through:    Mr. Ritin Rai, Senior Advocate
                                                                along with Mr. Sidhartha Barua,
                                                                Mr. Praful Jindal, Ms. Ritika
Signature Not Verified
Digitally Signed          ARB.P. 916-2021 & connected matters                          Page 1 of 6
By:SUNIL SINGH NEGI
Signing Date:30.09.2021
15:02:10
                                                                   Sinha and Mr. Daanish Abbasi,
                                                                  Advocates

                                                     versus

                                GENESTORE INDIA PVT LTD & ANR. ..... Respondents
                                              Through: Mr. Aman Nandrajog & Ms.
                                                       Shreya Nair, Advs.
                                CORAM:
                                HON'BLE MR. JUSTICE C.HARI SHANKAR
                                        O R D E R (ORAL)
                          %             27.09.2021

                          ARB.P. 916/2021

1. This is a petition under Section 11(6) of the Arbitration and Conciliation Act, 1996, ("the 1996 Act" in short), for reference of the dispute between the parties to arbitration.

2. Mr. Ritin Rai, learned Senior Counsel for the respondent, points out, at the outset, that Respondent Nos. 2 and 3, who are Directors of Respondent No. 1, are not parties in their individual capacity to the arbitration agreement, and cannot, therefore, be made parties in the present petition either.

3. Mr. Nandrajog, learned Counsel for the petitioner, agrees to delete Respondent Nos. 2 and 3.

4. Accordingly, Respondent Nos. 2 and 3 shall stand deleted from the array of parties.

Signature Not Verified

By:SUNIL SINGH NEGI Signing Date:30.09.2021 15:02:10

5. The dispute between the parties arises in the context of three agreements, which were executed between Petitioner No. 1 and Respondent No. 1, a Strategic Partnership Agreement dated 29th October, 2020, a Termination, Supply and Services Agreement dated 13th January, 2021 and an Asset Transfer Agreement dated 13th January, 2021, though Mr. Nandrajog, submits that the arbitration clause which is invoked in the present case is in the Termination, Supplies and Services Agreement dated 13th January, 2021.

6. As learned Counsel are, ad idem, agreeable to the disputes being referred to arbitration, it is not necessary to burden this order with a detailed recital of the specifics of the dispute. Suffice it to state that, vide the Termination Agreement dated 13th January, 2021, the Strategic Partnership Agreement dated 29th October, 2020, was terminated and, thereafter, Petitioner No. 1 demanded, from the respondents, an amount of ₹ 13,80,00,000/-. The surviving demand, as on date, is, according to Mr Nandrajog, in the region of ₹ 7 crores. The grievance of the petitioner against the respondents appears to be that Respondent No. 1 defaulted in making payments in terms of Clause 2.2 of the termination agreement, and that certain post-dated cheques furnished by Respondent No. 1 were dishonoured at the instance of Respondent No.

7. Needless to say, the respondents dispute these allegations.

Signature Not Verified

8. In any event, the facts, as stated in the petition, do make out a

By:SUNIL SINGH NEGI Signing Date:30.09.2021 15:02:10 case for referring the dispute for arbitration.

9. As such, this Court appoints Hon'ble Ms.Justice Indermeet Kaur Kochhar (retired) (Cell: 9910384614) as the arbitrator to arbitrate on the disputes between the parties. The arbitrator would be entitled to fees in accordance with the Fourth Schedule to the 1996 Act, or as otherwise fixed by her in consultation with the parties.

10. The learned Arbitrator is requested to file her disclosure under Section 12(2) of the 1996 Act, within a week of entering on reference.

11. Needless to say, this Court does not express, one way or the other, any opinion on the disputes between the parties or on any other aspects including maintainability and limitation. All issues including the arbitrability of the dispute and all defences available to both parties shall remain open for being urged before the learned Arbitrator.

12. With the aforesaid directions, this petition stands disposed of.

O.M.P.(I) (COMM.) 318/2021

13. This is a petition under Section 9 of the 1996 Act, for seeking pre-arbitral ad interim reliefs.

14. Learned Counsel for the parties, are agreed that, as an arbitrator had been appointed, today to arbitrate on the disputes between the Signature Not Verified

By:SUNIL SINGH NEGI Signing Date:30.09.2021 15:02:10 parties, the present petition may be referred to the learned arbitrator for adjudication, treating it as an application under Section 17 of the 1996 Act.

15. Accordingly, this petition stands disposed of, by referring it to Hon'ble Ms Justice Indermeet Kaur Kochhar (retired), who has been appointed as an arbitrator vide order passed today in ARB P 916/2021, for being decided as an application under Section 17 of the 1996 Act.

16. For the said purpose, the Registry shall return the petition to the petitioner so that it could be presented before the learned Arbitrator, without the petitioner having to re-file the petition.

17. The learned Arbitrator is requested to decide the application as expeditiously as possible.

18. With the aforesaid observations, this petition stands disposed of.

ARB.P. 942/2021

19. This is a petition under Section 11(6) of the 1996 Act, for appointment of an arbitrator to arbitrate on the disputes between the parties. The petitioner, in this petition, is the respondent in ARB P 916/2021. The disputes to which this petition alludes also relates to the three agreements, to which reference has already been made in my order passed today in ARB P 916/2021, though the arbitration clause invoked by the petitioner in this case is under the Asset Transfer Agreement Signature Not Verified

By:SUNIL SINGH NEGI Signing Date:30.09.2021 15:02:10 dated 13th January, 2021.

20. Learned Counsel for the parties are agreed that the disputes in this petition could also be referred for adjudication to the learned arbitrator, who has been appointed to adjudicate on the dispute forming subject matter of ARB P 916/2021 and OMP (I) (COMM) 318/2021.

21. As such, this petition is disposed of by appointing Hon'ble Ms Justice Indermeet Kaur Kochhar (retired) as the arbitrator to arbitrate on the disputes forming subject matter of the present proceedings. The learned Arbitrator would be entitled to a separate set of fees in these proceedings, as per the Fourth Schedule to the 1996 Act, or as otherwise fixed by her in consultation with the parties.

22. This petition also stands disposed of in the aforesaid terms. All applications in these petitions stand disposed of.

C.HARI SHANKAR, J SEPTEMBER 27, 2021 ss

Signature Not Verified

By:SUNIL SINGH NEGI Signing Date:30.09.2021 15:02:10

 
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