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

Kinshuk Goel Prop. M/S Ganesha ... vs Ministry Of Defence, Government Of ...
2024 Latest Caselaw 5857 Del

Citation : 2024 Latest Caselaw 5857 Del
Judgement Date : 4 September, 2024

Delhi High Court

Kinshuk Goel Prop. M/S Ganesha ... vs Ministry Of Defence, Government Of ... on 4 September, 2024

Author: C. Hari Shankar

Bench: C.Hari Shankar

                    $~3
                    *          IN THE HIGH COURT OF DELHI AT NEW DELHI
                    +          ARB.P. 705/2024
                               KINSHUK GOEL PROP. M/S GANESHA
                               INTERNATIONAL                            .....Petitioner
                                            Through: Mr. Vibor Garg and Ms.
                                            Anshika Maheshwari, Advocates
                                            versus
                               MINISTRY OF DEFENCE, GOVERNMENT OF INDIA
                               THROUGH DIRECTORATE GENERAL OF ORDNANCE
                               SERVICES                                  .....Respondent
                                             Through: Mr. Vikram Jetly, CGSC with Ms.
                                             Shreya Jetly, Advs. & Mr. Vivek Nagar, GP
                               CORAM:
                               HON'BLE MR. JUSTICE C.HARI SHANKAR
                                                      JUDGMENT (ORAL)

% 04.09.2024

1. This is a petition filed under Section 11(6) of the Arbitration and Conciliation Act, 19961, for reference of the disputes between the parties to arbitration.

2. Mr. Jetly, learned Central Government Standing Counsel submits that the only substantial ground that the respondent is raising is that the claims of the petitioner are barred by time. He, however, fairly acknowledges that this ground may not be available to the respondent under Section 11(6) of the 1996 Act in view of the recent enunciation of law in SBI General Insurance Co Ltd v Krish Spinning2, but prays that the respondent may be permitted to raise the

"the 1996 Act", hereinafter

2024 SCC OnLine SC 1754

Digitally Signed By:AJIT Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:06.09.2024 Signing Date:06.09.2024 14:56:51 14:56:09 issue before the Arbitral Tribunal.

3. The dispute arises in the context of a Supply Order dated 18 March 2016 which envisages resolution of disputes between the parties by arbitration. The arbitration clause in the Supply Order reads thus

"3. Arbitration. All disputes or differences arising out of or in connection with the Supply Order shall be settled by bilateral discussions. Any dispute, disagreement or question arising out of or relating to the Supply Order or relating to construction of performance, which cannot be settled amicably, may be resolved through arbitration. The Arbitration is as per Form DPM-7 and DPM-8 (Available in MoD website and can be provided on request). Defence Secretary/Additional Secretary/CFA will be appointing authority for appointment of Arbitrator to decide the dispute."

4. Though the arbitration clause envisages appointment of the Arbitrator by the Defence Secretary/Additional Secretary/CFA, that covenant cannot be operated in view of Section 12(5) of the 1996 Act read with the judgments of the Supreme Court in Perkins Eastman Architects DPC v HSCC (India) Ltd3, Bharat Broadband Network Ltd v United Telecoms Ltd4 and Haryana Space Application Centre (HARSAC) v Pan India Consultants Pvt Ltd5.

5. The petitioner invoked arbitration by notice dated 12 March 2024 issued under Section 21 of the 1996 Act. The principal amount claimed by the petitioner against the respondent is in the region of ₹ 9.25 crores, though, Mr. Garg submits that, with interest, the total

3 (2020) 20 SCC 760 4 (2019) 5 SCC 755 5 (2021) 3 SCC 103

Digitally Signed By:AJIT Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:06.09.2024 Signing Date:06.09.2024 14:56:51 14:56:09 claim may work out to approximately ₹16 crores.

6. As the respondent did not reply to the Section 21 notice issued by the petitioner, this Court is compelled to exercise jurisdiction under Section 11 (6) of the 1996 Act and appoint an Arbitrator.

7. Accordingly, the disputes stand referred to arbitration. This Court appoints Ms Manisha Singh, Advocate (Tel. 9167255410) to arbitrate on the disputes between the parties.

8. The fees of the Arbitrator shall be settled by the Arbitrator in consultation with the parties.

9. The Arbitrator is also requested to file the requisite disclosure under Section 12(2) of the 1996 Act within a week of entering on reference.

10. All questions of fact and law, including preliminary objections as well as objections on merits, which would also include the submission of the respondent that the petitioner's claims are barred by time, shall remain open to be agitated before the Arbitrator.

11. The petition stands allowed in the aforesaid terms.

C. HARI SHANKAR, J.

                           SEPTEMBER 4, 2024/yg
                                         Click here to check corrigendum, if any



Digitally Signed By:AJIT                                                                         Digitally Signed
KUMAR                                                                                            By:CHANDRASHEKHARAN
                                                                                                 HARI SHANKAR
Signing Date:06.09.2024                                                                          Signing Date:06.09.2024
14:56:51                                                                                         14:56:09
 

 
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