Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Moneywise Financial Services Private ... vs Shagun Surbhi Enterprises And Others
2024 Latest Caselaw 7429 Del

Citation : 2024 Latest Caselaw 7429 Del
Judgement Date : 18 November, 2024

Delhi High Court

Moneywise Financial Services Private ... vs Shagun Surbhi Enterprises And Others on 18 November, 2024

Author: Sachin Datta

Bench: Sachin Datta

                            $~11
                            *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                            %                                              Date of Decision: 18.11.2024

                            +      ARB.P. 1190/2024
                                   MONEYWISE FINANCIAL SERVICES PRIVATE LIMITED
                                                                              .....Petitioner
                                                   Through: Mr. Mehvish Khan, Mr. Aman
                                                            Choudhary, Advs.
                                                   versus

                                   SHAGUN SURBHI ENTERPRISES AND OTHERS.....Respondents
                                               Through:  None.

                                   CORAM:
                                   HON'BLE MR. JUSTICE SACHIN DATTA

                            SACHIN DATTA, J. (ORAL)

1. The present petition has been filed under section 11 of the Arbitration and Conciliation Act, 1996 (hereinafter referred as 'the A&C Act') seeking appointment of a sole arbitrator to adjudicate the disputes between the parties.

2. The disputes between the parties have arisen in the context of a Master Loan Agreement dated 24.08.2018 executed between the petitioner and the respondents, in terms of which respondent no.1 is the borrower whereas respondent no. 2 and 3 are the co-borrowers.

3. As per the said agreement, the petitioner disbursed a loan of Rs. 15,00,000/- (Rupees Fifteen Lakhs only) to the respondents. The loan amount was payable into 36 equal instalments of Rs.54,984/- (Rupees Fifty Four Thousand Nine Hundred and Eighty Four only)

4. Dispute/s have arisen between the parties on account of alleged default on the part of the respondents in paying the requisite instalments. The respondents failed to make the payment despite being granted opportunities to clear the outstanding dues.

5. The arbitration clause in the Agreement between the parties, is in the following terms : -

"10.1 Arbitration: Any disputes, differences, controversies and questions directly or indirectly arising at any time hereafter between the Parties or their respective representatives or assigns, arising out of or in connection with this Agreement (or the subject matter of this Agreement), including, without limitation, any question regarding it existence, validity, interpretation, construction, performance, enforcement, rights and liabilities of the Parties, or termination ("Dispute"), shall be referred to a sole arbitrator duly appointed by the Lender. The language of the arbitration shall be English. The seat of the arbitration shall be at New Delhi and the language of proceedings shall be English. The award rendered shall be in writing and shall get out the reasons for the arbitrator's decision. The costs and expenses of the arbitration shall be borne equally by each Party with, each party paying for its own fees and costs including attorney fees, except as may be determined by the arbitration tribunal. Any award by the arbitration tribunal shall be final and binding."

6. Disputes having arisen between the parties, a loan recall/termination notice dated 16.09.2019 was issued by the petitioner followed by a notice invoking arbitration on 14.06.2024. However, the respondents failed to respond to the same.

7. In the above circumstances, the petitioner has approached this Court, through the present petition, seeking the appointment of a sole arbitrator to adjudicate the dispute.

8. In the present proceedings, notice was issued by the Court on 06.08.2024. The petitioner has taken the requisite steps to serve the respondents at its known addresses. However, the communication/s sent to

the said address/es via speed post were returned with the notations, "item returned, addressee left without instructions", "dispatched to BO" and "item returned, Addressee cannot be located" whereas the communications sent via Courier were returned with the notations "party shifted", "holding" and "received at Delhi". The relevant tracking reports have been placed on record along with the affidavit of service dated 13.11.2024, filed on behalf of the petitioner.

9. The respondents are stated to have also been served via email at [email protected].

10. Section 3 of the A&C Act contemplates that a written communication is deemed to have been received if it is sent to the addressee's last known place of business or mailing address by any means which provides a record of the attempt to deliver it. In the present case, the petitioner has made numerous attempts to effect service on the respondents and has thereby discharged its onus to effect service on the respondents.

11. In the circumstances, the present petition is taken up for hearing and disposal, despite no appearance on behalf of the respondents.

12. Since the existence of the arbitration clause is evident from a perusal of the Master Loan Agreement, there is no impediment in appointing an independent sole arbitrator for adjudicating the disputes between the parties as prayed for and as mandated in terms of the judgments of the Supreme Court in Perkins Eastman Architects DPC v. HSCC (India) Ltd (2020) 20 SCC 760, TRF Limited v. Energo Engineering Projects Ltd, (2017) 8 SCC 377, Bharat Broadband Network Limited v. United Telecoms Limited, 2019 SCC OnLine SC 547, SBI General Insurance Co. Ltd. v. Krish Spinning, 2024 INSC 532 and Interplay between Arbitration Agreements

under the Arbitration & Conciliation Act, 1996 & the Indian Stamp Act, 1899, In re, 2023 SCC OnLine SC 1666.

13. Accordingly, Mr. Siddhant Nath, Advocate (Mob.: 9910870397) is appointed as the Sole Arbitrator to adjudicate the disputes between the parties.

14. The respondents shall be at liberty to raise preliminary objections as regards arbitrability/jurisdiction, if any, which shall be decided by the arbitrator, in accordance with law.

15. The learned Sole Arbitrator may proceed with the arbitration proceedings subject to furnishing to the parties requisite disclosure as required under Section 12 of the A&C Act.

16. At request of the petitioner, the arbitration shall take place under the aegis of and under the rules of the Delhi International Arbitration Centre (DIAC). It is directed accordingly.

17. All rights and contentions of the parties in relation to the claims/counter claims are kept open, to be decided by the learned Sole Arbitrator on their merits, in accordance with law.

18. Needless to say, nothing in this order shall be construed as an expression of opinion of this court on the merits of the case.

19. The present petition stands disposed of in the above terms.

SACHIN DATTA, J NOVEMBER 18, 2024/sl

 
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