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

Cars 24 Financial Services Private ... vs Hardeep Singh & Anr.
2024 Latest Caselaw 7458 Del

Citation : 2024 Latest Caselaw 7458 Del
Judgement Date : 19 November, 2024

Delhi High Court

Cars 24 Financial Services Private ... vs Hardeep Singh & Anr. on 19 November, 2024

Author: Sachin Datta

Bench: Sachin Datta

                            $~22
                            *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                            %                                                     Date of Decision: 19.11.2024

                            +      ARB.P. 1332/2024
                                   CARS 24 FINANCIAL SERVICES PRIVATE LIMITED....Petitioner
                                                   Through: Mr. Rit Arora and Mr. Anurag Arora,
                                                            Advs.
                                                   versus
                                   HARDEEP SINGH & ANR.                       .....Respondents
                                                   Through: None.
                                   CORAM:
                                   HON'BLE MR. JUSTICE SACHIN DATTA

                            SACHIN DATTA, J (ORAL)

1. The present petition under Section 11(5) of the Arbitration and Conciliation Act, 1996 (hereinafter referred as 'A&C Act') seeks 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 Credit Facility Agreement dated 04.10.2019 entered into between the petitioner and the respondents, in terms of which the respondent no.1 was the borrower, whereas the respondent no.2 was the co-borrower.

3. Disputes have arisen between the parties on account of alleged default on the part of the respondents in paying the tranches/installments under the aforesaid agreement.

4. The agreement between the parties contain an Arbitration Clause as under-

"15.2. Arbitration: Any dispute under this Agreement shall be settled by binding arbitration conducted in English with the seat of arbitration in New Delhi before a single arbitrator appointed by Lender at its sole

discretion, as per the Arbitration and Conciliation Act, 1996."

5. Disputes having arisen between the parties, a "Credit Facility Recall Notice" dated 20.06.2020 was issued by the petitioner followed by a notice for invoking arbitration dated 09.07.2024, however the respondents failed to respond to the same.

6. In the above circumstances, the petitioner has approached this Court, through the present petition, seeking appointment of a Sole Arbitrator to adjudicate the disputes between the parties.

7. In the present proceedings, notice was issued by the Court dated 29.08.2024. Subsequently, the petitioner has taken the requisite steps to serve the respondents at its known address/es. The communications sent to the said address/es via speed post were returned with the notations, "Item returned no such person in the address"and"Item Returned Addressee left without instructions." In addition, the respondents have also been served via email at [email protected].

8. 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 attempts to effect service on the respondents at the last known address/es of the respondents and has thereby discharged its onus to effect service on the respondents.

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

10. Since the existence of the arbitration clause is evident from a perusal of the Credit Facility 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 2019SCC OnLine SC 547 and Interplay between Arbitration Agreements under the Arbitration & Conciliation Act,1996& the Indian Stamp Act, 1899,In re, 2023 SCC OnLine SC 1666.

11. Accordingly, Mr. Aman Nandrajog, Advocate (Mob.: 9971704062) is appointed as the Sole Arbitrator to adjudicate the disputes between the parties.

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

13. The learned Sole Arbitrator shall be entitled to fee in accordance with IVth Schedule to the A&C Act; or as may otherwise be agreed to between the parties and the learned Sole Arbitrator.

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

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

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

SACHIN DATTA, J NOVEMBER 19, 2024/gm

 
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