Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ministry Of Road Transport And Highways ... vs M/S Dilip Buildcon Limited And ...
2024 Latest Caselaw 5855 Del

Citation : 2024 Latest Caselaw 5855 Del
Judgement Date : 4 September, 2024

Delhi High Court

Ministry Of Road Transport And Highways ... vs M/S Dilip Buildcon Limited And ... on 4 September, 2024

Author: C. Hari Shankar

Bench: C. Hari Shankar

                  $~71
                  *        IN THE HIGH COURT OF DELHI AT NEW DELHI
                  +        O.M.P. (T) (COMM.) 86/2024 & I.A. 38083/2024, I.A.
                           38084/2024
                           MINISTRY OF ROAD TRANSPORT AND HIGHWAYS
                           (MORTH) THROUGH ITS CHIEF ENGINEER (NH RANDB)
                                                                     .....Petitioner
                                         Through: Mr. A. P. Singh, Adv. with Mr.
                                         Sumit Gupta, Ms. Shankhla Tiwari and Mr.
                                         Varhit Vasutha, Adv.

                                                   versus

                           M/S     DILIP     BUILDCON          LIMITED         AND
                           MOSTOBUDIVELNYI ZAHIN NO 112 (JOINT VENTURE)
                           (MS DBL MBZ JV)                           .....Respondent
                                         Through: Mr. Jayant Mehta, Sr. Adv.
                                         with Mr. Dhirendra Negi, Mr. Shaurya Rohit
                                         and Ms. Diva Saigal, Advs.

                           CORAM:
                           HON'BLE MR. JUSTICE C. HARI SHANKAR
                                                  JUDGMENT (ORAL)

% 04.09.2024

1. The facts of this case are identical to OMP (T) (Comm) 83/2024 and OMP (T) (Comm) 84/2024 and are fully covered by the said judgment.

2. The only difference is that the respondent's arbitrator was Justice Vinod Goel, also a retired Judge of this Court, and the petitioner's arbitrator was Mr. Ashok Bhan, learned Senior Advocate.

3. Mr. A. P. Singh, learned Counsel for the petitioner, prayed that the consideration of the view taken by me in the judgment dated 30

O.M.P. (T) (COMM.) 86/2024 Page 1 of 3 Digitally Signed By:CHANDRASHEKHARAN KUMAR HARI SHANKAR Signing Date:05.09.2024 Signing Date:05.09.2024 17:55:52 17:55:03 August 2024 OMP (T) (Comm) 83/2024 and OMP (T) (Comm) 84/2024 be reconsidered, for which he relies on the decision of the Supreme Court in NHAI v Transstroy (India) Ltd1.

4. He submits that the said decision could justify a reconsideration of the view taken by me in my judgment that the initial provision for conciliation contained in Clause 26.2 of the contract between the parties is not mandatory.

5. I have perused the decision in Transstroy and do not find, in the said decision, any enunciation of law by the Supreme Court to the effect that the initial provision for conciliation is mandatory.

6. Mr. Singh, on being queried in this regard, is also candid in his submission that there is no such direct enunciation of law in the present case. He, however, submits that the position, that the initial provision for conciliation in Clause 26.2 is mandatory may be read by implication into the judgment of the Supreme Court.

7. It is settled, since aeons, that a judgment of a court is an authority only for what it says, and not even for what may logically be said to flow from it.

8. Mr. Singh is not even seeking to contend that the principle that the provision for conciliation in Clause 26.2 is mandatory may be said to logically flow from the judgment in NHAI.





                  1 (2022) 15 SCC 91                                                           Signature Not Verified

                     O.M.P. (T) (COMM.) 86/2024                                     Page 2 of 3 Digitally Signed
                                                                                                By:CHANDRASHEKHARAN
KUMAR                                                                                          HARI SHANKAR
Signing Date:05.09.2024                                                                        Signing Date:05.09.2024
17:55:52                                                                                       17:55:03

9. His contention, rather, is that the Supreme Court could have held that the provision was mandatory, but did not do so only in the peculiar facts of the case before it, as one of the parties had already availed of the conciliation mechanism.

10. I am unaware of any principle of law which entitles a court, lower in the judicial hierarchy to the Supreme Court, to interpret the judgment of the Supreme Court in such a fashion.

11. No occasion, therefore, arises for me to reconsider the view taken by me in my judgment dated 30 August 2024 in OMP (T) (Comm) 83/2024 and OMP (T) (Comm) 84/2024.

12. At this stage, Mr. Singh intervenes to submit that the court may clarify that the no objection, by the petitioner, to the impartiality or independence of the arbitrator appointed by the ICADR on the petitioner's behalf is only at the present stage and is being made without prejudice.

13. The submission is noted.

14. As such, following the judgment dated 30 August 2024 in OMP (T) (Comm) 83/2024 and OMP (T) (Comm) 84/2024, this petition is also dismissed in limine.

C. HARI SHANKAR, J SEPTEMBER 4, 2024/dsn Click here to check corrigendum, if any

O.M.P. (T) (COMM.) 86/2024 Page 3 of 3 Digitally Signed By:CHANDRASHEKHARAN KUMAR HARI SHANKAR Signing Date:05.09.2024 Signing Date:05.09.2024 17:55:52 17:55:03

 
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