Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Paciffic Spirits Pvt. Ltd. vs Minus30 Private Ltd. & Ors.
2022 Latest Caselaw 1200 Del

Citation : 2022 Latest Caselaw 1200 Del
Judgement Date : 26 April, 2022

Delhi High Court
Paciffic Spirits Pvt. Ltd. vs Minus30 Private Ltd. & Ors. on 26 April, 2022
                                      $~8
                                      *       IN THE HIGH COURT OF DELHI AT NEW DELHI

                                      %                                     Judgment delivered on: 26.04.2022

                                      +               O.M.P.(I) (COMM.) 123/2022 & I.A. 6067/2022
                                              PACIFFIC SPIRITS PVT. LTD.                        ..... Petitioner

                                                                   versus

                                              MINUS30 PRIVATE LTD. & ORS.                      ..... Respondent

                                      Advocates who appeared in this case:
                                      For the Petitioner:       Mr. C.D. Mulherkar, Mr. Shailabh Tiwari and Ms.
                                                                Anushka Arora, Advocates.

                                      For the Respondent:          Ms. Roopali Singh, Ms. Sayobhani Basu and Ms.
                                                                   Reaa Mehta, Advocates.

                                      CORAM:-
                                      HON'BLE MR JUSTICE SANJEEV SACHDEVA

                                                                     JUDGMENT

SANJEEV SACHDEVA, J

1. Petitioner, by this petition under Section 9 of the Arbitration and Conciliation Act 1996 (hereinafter referred to as the Act), seeks a restraint on the respondent from acting contrary to the shareholders agreement dated 01.03.2019, inter-alia by inducting any new investor or shareholder without first issuing or allotting shares to the petitioner.

2. Learned counsel for the petitioner submits that the respondents have committed a breach of the shareholder agreement and acted

Digitally Signed Signature Not Verified By:JUSTICE SANJEEV Digitally Signed By:KUNAL SACHDEVA MAGGU Signing Date:26.04.2022 Signing Date:27.04.2022 15:23:33 23:23 This file is digitally signed by PS to HMJ Sanjeev Sachdeva.

contrary to the obligations undertaken by them as per the shareholder agreement.

3. This is disputed by the learned counsel for the respondent. She, however, under instructions submits that as of now there is no move by the said respondent for inducting any fresh investor or shareholder, though they are within their rights to do so.

4. Learned counsel for parties submit that parties have no objection to initiation of arbitration proceedings and consequently pray that the disputes be referred to an Arbitral Tribunal, to be constituted by the Court in these proceedings itself.

5. This, it is submitted, is without prejudice to the right of the petitioner to approach the Arbitral Tribunal under Section 17 of the Arbitration and Conciliation Act, if need so arises. They further agree that pending entrance of reference by the Tribunal, they shall maintain the present shareholding status.

6. Consequently, with the consent of the parties and without prejudice to their rights and contentions, Justice Badar Durrez Ahmed, former Chief Justice of Jammu and Kashmir High Court (Phone # +91 99106 15334) is appointed as the Arbitral Tribunal to adjudicate the claims and counter claims, if any, between the parties.

7. The Arbitral Tribunal shall fix its own fee. The Tribunal shall

Digitally Signed Signature Not Verified By:JUSTICE SANJEEV Digitally Signed By:KUNAL SACHDEVA MAGGU Signing Date:26.04.2022 Signing Date:27.04.2022 15:23:33 23:23 This file is digitally signed by PS to HMJ Sanjeev Sachdeva.

make the requisite disclosure under section 12 of the Arbitration and Conciliation Act, 1996 within two weeks of entering reference.

8. The petition is disposed of in the above terms.

SANJEEV SACHDEVA, J APRIL 26, 2022 NA

Digitally Signed Signature Not Verified By:JUSTICE SANJEEV Digitally Signed By:KUNAL SACHDEVA MAGGU Signing Date:26.04.2022 Signing Date:27.04.2022 15:23:33 23:23 This file is digitally signed by PS to HMJ Sanjeev Sachdeva.

 
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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter