Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Swastik Pipe Ltd. vs Mr. Sachinav Arora Proprietor Of ...
2024 Latest Caselaw 2695 Del

Citation : 2024 Latest Caselaw 2695 Del
Judgement Date : 2 April, 2024

Delhi High Court

Swastik Pipe Ltd. vs Mr. Sachinav Arora Proprietor Of ... on 2 April, 2024

Author: Prathiba M. Singh

Bench: Prathiba M. Singh

                          $~5
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                       Date of Decision: 2nd April, 2024
                          +                                  ARB.P. 1254/2023
                                 SWASTIK PIPE LTD.                                 ..... Petitioner
                                               Through:           Mr. Sanjay Jain and Ms. Ankita
                                                                  Kedia, Advocates (M: 7062626938).
                                                    versus

                                 MR. SACHINAV ARORA PROPRIETOR OF ROOHANI ENGG.
                                 WORKS                              ..... Respondent
                                              Through: None.
                                 CORAM:
                                 JUSTICE PRATHIBA M. SINGH
                          Prathiba M. Singh, J. (Oral)

1. This hearing has been done through hybrid mode.

2. This is a petition filed by the Petitioner-Swastik Pipe Ltd under Section 11(6) of the Arbitration and Conciliation Act, 1996 seeking appointment of a sole arbitrator for adjudication of disputes. The present dispute arises out of alleged failure of payment of dues by the Respondent for purchase of Cold Rolled Strips (hereinafter, 'C.R. Strips') from the Petitioner company. It is averred that the transaction between the parties were governed by the arbitration clause contained in the terms and conditions of the tax invoice/s raised when the goods were supplied. Further, it is stated that the pending dues were not cleared by the Respondent despite repeated reminders.

3. It is stated in the petition that a total amount of Rs. 26,54,654/- along with interest is due on behalf of the Respondent. Further, the Petitioner states that a demand notice was sent to the Respondent on 27 th February,

2020. However, the Respondent has failed to pay the outstanding dues. Hence this petition.

4. On 8th February, 2024, Mr. Sachinav Arora, the proprietor of Roohani Engg. Works was present in Court. He submitted that he was not aware of the disputes and Mr. Sachin Gupta, representative of the Petitioner was no longer receiving his calls.

5. The Court on 8th February, 2024 observed that the disputes appear to have arisen due to change of management of the Petitioner company. Further, the Court gave an opportunity to the parties to resolve the disputes amicably and accordingly, the matter was adjourned. The relevant portion of the said order is extracted hereinunder:-

"3. However, the Respondent has a different stand. Mr. Sachinav Arora, the proprietor of the Roohani Engg. Works, is present in Court. He submits that he is not aware of the dispute with the Petitioner and that Mr. Sachin Gupta, the representative of the Petitioner is no longer receiving his calls.

4. In the present matter, the dispute appears to have arisen due to change of management of the Petitioner company and thus the Respondent is unaware of the dispute.

5. It appears that before appointing any Arbitrator, the parties should be given an opportunity to resolve the disputes amicably. Accordingly, the matter is adjourned."

6. Today, no one appears for Mr. Sachinav Arora. Clearly, the Respondent has knowledge of the proceedings as he appeared before the Court on 8th February, 2024.

7. It is averred in the petition that the present dispute is to be adjudicated in terms of the arbitration clause present in the tax invoices which were

exchanged between the parties, which reads as under:-

"2. All disputes, touching and/or concerning this bill, shall be, solely, resolved by an arbitrator duly appointed by the Hon'ble Delhi High Court under the Arbitration and Conciliation Act, 1996, as amended unto date or any repeat thereof. The seat of arbitration shall be Delhi and shall be solely and exclusively subject to Delhi jurisdiction. The language of arbitration proceedings shall be English."

8. In the recent judgment of this Court in SRF Ltd. v. Jonson Rubber Industries Ltd [Judgement dated 12th March, 2024 in ARB.P. 854/2023] it has been held that an arbitration clause contained in the tax invoices is binding between the parties. The relevant portion of the said judgement is extracted hereinunder:-

"24. In the present case, the parties have a running account which is not in dispute. Two purchase orders may have been placed by the Respondent and various invoices may have been issued by the Petitioner. These invoices clearly state that the terms and conditions listed at the back are applicable. Considering that the parties are in regular business dealings with each other, it cannot be said prima facie that the rear of the invoice was not supplied to the Respondent.

25. Moreover, the two purchase orders also contain a jurisdiction clause which had the heading 'Jurisdiction for Arbitration/Dispute'. The title of this clause shows that arbitration was contemplated even in the purchase orders. Further, the above clause shows that the intention of the parties is to clearly have the disputes adjudicated in Delhi and nothing more. It does not show an intention NOT to arbitrate. The intention is to the contrary that for arbitration, the jurisdiction would be Delhi. Further the invoices explicitly incorporate an arbitration clause which

cannot be disputed. The same reads as under:

"22. ARBITRATION AND GOVERNING LAW In case of any dispute or difference arising out of this transaction, either Party may refer the dispute for resolution to a Sole Arbitrator to be appointed by Seller in accordance with the provisions of Arbitration and Conciliation Act, 1996, or any statutory modification or re- enactment thereof for the time being in force. Buyer does hereby unequivocally consent to appointment of such Arbitration and is barred from raising any objection for referring the matter to Arbitration, appointment of Sole Arbitrator by Seller or any other matter or thing connected therewith or incidental thereto. All proceedings in such Arbitration shall be conducted in English and place of arbitration shall be New Delhi. All disputes of the terms and conditions relating to this order or otherwise arising there from between the Seller and Buyer shall be subjected to and referred to the court Competent Jurisdiction within the limits of New Delhi only."

26. The invoices with the arbitration clause have been acknowledged and part payment has been made. The question as to whether the part-payments were towards these very invoices or not would become a question of evidence."

9. Thus, the arbitration clause in the tax invoice is binding between the parties.

10. Accordingly, since there is no resolution of the disputes, Mr. Karandeep Singh Rekhi, Advocate (M: 9711903476) is appointed as the Arbitrator. Considering the nature and extent of claims, the fee of the ld. Sole Arbitrator is fixed at lump sum Rs.75,000/- to be shared equally by

both the parties.

11. The Petitioner still submits that the mediation in the connected matters are still going on and there is a possibility that the Respondent may come forward to resolve the disputes. Accordingly, let the mediation proceed before the Delhi High Court Mediation and Conciliation Centre on 26th April, 2024. If the disputes are not resolved, the ld. Sole Arbitrator who is appointed today, shall enter reference.

12. No one has appeared for the Respondent. Hence, the Registry is directed to again serve the Respondent a copy of today's order, through email and mobile number present in the memo of parties, to enable him to participate in the mediation proceedings as also to ensure that the Respondent has notice of the appointment of the Sole arbitrator.

13. Ld. Counsel for the Petitioner shall also communicate this order to the Respondent who has not appeared today.

14. Petition is disposed of with all pending applications.

15. List before the Delhi High Court Mediation and Conciliation Centre on 26th April, 2024.

16. Parties to appear before the ld. Arbitrator on 23rd July, 2024.

PRATHIBA M. SINGH JUDGE APRIL 2, 2024 mr/rks (corrected & released on 6th April, 2024)

 
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 Newsletter