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

Sudhir Power Ltd vs Simplex Infrastructures Ltd
2022 Latest Caselaw 1319 Del

Citation : 2022 Latest Caselaw 1319 Del
Judgement Date : 4 May, 2022

Delhi High Court
Sudhir Power Ltd vs Simplex Infrastructures Ltd on 4 May, 2022
                                      $~2
                                      *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                      %                         Judgment delivered on: 04th May, 2022

                                      +      ARB.P. 423/2022
                                      SUDHIR POWER LTD                                         ..... Petitioner
                                                                versus

                                      SIMPLEX INFRASTRUCTURES LTD.                         ..... Respondent
                                      Advocates who appeared in this case:
                                      For the Petitioner:       Mr. Piyush Kaushik, Advocate

                                      For the Respondent:       Mr. Parag Chaturvedi and Mr. Sanket Khandelwal,
                                                                Advocates

                                      CORAM:-
                                      HON'BLE MR. JUSTICE SANJEEV SACHDEVA

                                                                   JUDGMENT

SANJEEV SACHDEVA, J

1. Petitioner seeks reference of disputes that have arisen between the parties pursuant to work order dated 19.10.2015.

2. Learned counsel for the respondent submits that the petitioner has not followed the pre arbitration steps as per the arbitration clause.

3. He submits that the disputes were to be resolved through direct and mutual discussion at site level and thereafter the matters were to be referred to the regional heads of both the companies. He submits

Digitally Signed Signature Not Verified By:JUSTICE SANJEEV Digitally Signed By:KUNAL SACHDEVA MAGGU Signing Date:04.05.2022 Signing Date:05.05.2022 08:42:00 20:05 This file is digitally signed by PS to HMJ Sanjeev Sachdeva.

that petitioner has not approached the respondent for amicable/mutual discussion but has only made demands for payment of his amount.

4. Learned counsel for the petitioner, per contra, contends that several e-mails and notices were issued to the respondent requiring the respondent to pay the due amount, however, no settlement has taken place and even the emails and notices have not been even replied.

5. I am unable to accept the contentions of the learned counsel for the respondent for the reasons that there is no dispute that parties have agreed to resolve their disputes through arbitration.

6. The arbitration clause reads as under:-

"Resolution of Disputes All disputes and/ or differences arising out of this work order or differences of opinions, interpretation of clause, technical Specifications etc. shall be resolved through direct and mutual discussions at site level. In the case of difference of opinion still persists, then the matter shall be referred to Regional Head of both the companies.

In case, parties fail to reach amicable settlement, all above stated disputes shall be referred to arbitration for adjudication. The Arbitration shall be governed as per Arbitration &Conciliation Act 1996. The seat and Venue of the Arbitration shall be New Delhi and subject the Arbitration Court at Delhi shall have exclusive

Digitally Signed Signature Not Verified By:JUSTICE SANJEEV Digitally Signed By:KUNAL SACHDEVA MAGGU Signing Date:04.05.2022 Signing Date:05.05.2022 08:42:00 20:05 This file is digitally signed by PS to HMJ Sanjeev Sachdeva.

Jurisdiction. The Language of Arbitration shall be English. The proceeding of the Arbitration unless extended shall be completed within one year."

7. The arbitration clause provides that all disputes and differences are to be resolved through direct and mutual discussion at site level and thereafter referred to the regional heads of both the companies.

8. The pre arbitration steps stipulated by the agreement are merely facilitative steps for amicable resolution of the disputes. Petitioner has placed on record several correspondences in the shape of e-mails and notices sent to the respondent making demand of the alleged due amount and raising grievance with regard to non-payment of the same.

9. As per the petitioner none of the e-mails or replies have been responded to by the respondent. Even the notice invoking arbitration has not been responded to.

10. Since the respondent has not even responded to any of the demands made by the petitioner, it would not be permissible for the respondent to contend that petitioner has not followed the pre arbitration steps for resolution of the disputes.

11. This is not a case where parties had agreed to refer the disputes

Digitally Signed Signature Not Verified By:JUSTICE SANJEEV Digitally Signed By:KUNAL SACHDEVA MAGGU Signing Date:04.05.2022 Signing Date:05.05.2022 08:42:00 20:05 This file is digitally signed by PS to HMJ Sanjeev Sachdeva.

to a third party or an expert for conciliation or resolution prior to arbitration. The pre arbitration steps envisaged in the agreement are merely steps for amicable resolution inter parties. Petitioner has sent several e-mails and reminders to the respondent and respondent has failed to even respond to the same. Petitioner cannot be left high and dry by the respondent failing to even respondent to the demands made by the petitioner.

12. In view of the above, I am satisfied that petitioner has made all efforts to initiate pre arbitration steps. However, the resolution has not been possible. Accordingly, it is a fit case where an Arbitral Tribunal should be constituted to adjudicate the claims and counter- claims, if any, of the parties.

13. Accordingly, the petition is allowed.

14. With the consent of parties, Mr. Sanjeev Kumar Chaswal, Advocate (Former member of the Intellectual Property Appellate Board) (Mobile No. +91 9811083930; email: [email protected]; Chamber No. 177, Lawyers Chambers Block II, Delhi High Court, New Delhi) is appointed as the Arbitral Tribunal to adjudicate the claims and counter-claims, if any, of the parties.

15. The fees of the learned Arbitrator shall be as per the Fourth Schedule of the Arbitration and Conciliation Act, 1996.




                                                                                              Digitally Signed
Signature Not Verified                                                                        By:JUSTICE SANJEEV
Digitally Signed By:KUNAL                                                                     SACHDEVA
MAGGU                                                                                         Signing Date:04.05.2022
Signing Date:05.05.2022 08:42:00                                                              20:05
This file is digitally signed by PS
to HMJ Sanjeev Sachdeva.

16. The Arbitrator shall furnish the requisite disclosure under section 12 of the Arbitration and Conciliation Act, 1996 within two weeks of entering reference.

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

SANJEEV SACHDEVA, J MAY 4, 2022 'rs'

Digitally Signed Signature Not Verified By:JUSTICE SANJEEV Digitally Signed By:KUNAL SACHDEVA MAGGU Signing Date:04.05.2022 Signing Date:05.05.2022 08:42:00 20:05 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter