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

Pankaj Arora vs Mr Anil Kumar Bansal & Ors.
2025 Latest Caselaw 4361 Del

Citation : 2025 Latest Caselaw 4361 Del
Judgement Date : 24 April, 2025

Delhi High Court

Pankaj Arora vs Mr Anil Kumar Bansal & Ors. on 24 April, 2025

                          $~95
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                        Date of Decision: 24.04.2025
                          +      C.R.P. 21/2025
                                 PANKAJ ARORA                                        .....Petitioner
                                                    Through:     Mr. Raghav Mahajan, Advocate.

                                                    versus

                                 MR ANIL KUMAR BANSAL & ORS.                         .....Respondents
                                                    Through:     Mr. Manoj Khanna, Mr. M.K. Singh
                                                                 and Mr. Ridham Jindal, Advocates.
                                 CORAM:
                                 HON'BLE MS. JUSTICE TARA VITASTA GANJU

                          TARA VITASTA GANJU, J.: (Oral)

CM APPL. 23875/2025 [Early hearing]

1. This is an Application seeking early hearing in the matter.

2. For the reasons as stated in the Application, the same is allowed and the matter is taken up for hearing today.

3. The present Petition has been filed under Section 115 of the Code of Civil Procedure, 1908 seeking to challenge an order dated 30.08.2024 passed by the learned District Judge (Commercial), Patiala House Court, New Delhi [hereinafter referred to as "Impugned Order"].

4. Learned Counsel for the Respondents draws the attention of the Court to Section 8 of the Commercial Courts Act, 2015 [hereinafter referred to as

the "CC Act"]to submit that the present Petition is barred by the provisions of Section 8 of the CC Act.

5. This Court agrees. Section 8 of the Commercial Courts Act, 2015 [hereinafter referred to as the "CC Act"] sets out that no civil revision petition shall be entertained against any interlocutory order. It is apposite to set out Section 8 of the CC Act below:

"8. Bar against revision application or petition against an interlocutory order.--Notwithstanding anything contained in any other law for the time being in force, no civil revision application or petition shall be entertained against any interlocutory order of a Commercial Court, including an order on the issue of jurisdiction, and any such challenge, subject to the provisions of section 13, shall be raised only in an appeal against the decree of the Commercial Court."

6. The Division Bench of this Court in the case of Black Diamond Track Parts (P) Ltd. v. Black Diamond Motors (P) Ltd.1 considered the scope of Section 8 of the CC Act and it was held that CC Act expressly bars the remedy of a revision petition filed under section 115 of Code of Civil Procedure, 1908. The relevant extract of the Black Diamond Track Parts (P) Ltd. case is reproduced below:

"30. The reasoning in the aforesaid judgments gave rise to the question, that since the remedy of revision under Section 115CPC though available under the CPC against the order of dismissal of application under Order 7 Rule 10CPC, has been taken away under the Commercial Courts Act, whether a petition under Article 227 would lie.

31. We are of the view that once the Commercial Courts Act has expressly barred the remedy of a revision application under Section 115CPC, with respect to the suits within its ambit, the purpose thereof cannot be permitted to be defeated by opening up the gates of Article 227 of the Constitution of India. The scope and ambit of a petition under Article 227 is much wider than the scope and ambit of a revision application under Section 115CPC; whatever can be done in exercise of powers under Section 115CPC, can also be done in exercise of powers under Article 227

2021 SCC OnLine Del 3946

of the Constitution. Allowing petitions under Article 227 to be preferred even against orders against which a revision application under Section 115CPC would have been maintainable but for the bar of Section 8 of the Commercial Courts Act, would nullify the legislative mandate of the Commercial Courts Act. Recently, in Deep Industries Ltd. v. ONGC [Deep Industries Ltd. v. ONGC(2020) 15 SCC 706] , in the context of petitions under Article 227 of the Constitution of India with respect to orders in an appeal against an order of the Arbitral Tribunal under Section 17 of the Arbitration and Conciliation Act, 1996, it was held that if petitions under Article 226 of 227 of the Constitution against orders passed in appeals under the Arbitration Act were entertained, the entire arbitral process would be derailed and would not come to fruition for many years. It was observed that though Article 227 is a constitutional provision which remains untouched by an non obstante Clause 5 of the Arbitration Act but what is important to note is that though petitions can be filed under Article 227 against judgments allowing or dismissing first appeals under the Arbitration Act, yet the High Court would be extremely circumspect in interfering with the same taking into account the statutory policy, so that interference is restricted to orders which are patently lacking in inherent jurisdiction. Thus, though we are of the view that gates of Article 227 ought not to be opened with respect to orders in commercial suits at the level of the District Judge against which a revision application under CPC was maintainable but which remedy has been taken away by the Commercial Courts Act, but abiding by the judgments aforesaid, hold that it cannot be said to be the law that jurisdiction under Article 227 is completely barred. However the said jurisdiction is to be exercised very sparingly and more sparingly with respect to orders in such suits which under the CPC were revisable and which remedy has been taken away by a subsequent legislation i.e. the Commercial Courts Act, and ensuring that such exercise of jurisdiction by the High Court does not negate the legislative intent and purpose behind the Commercial Courts Act and does not come in the way of expeditious disposal of commercial suits."

[Emphasis Supplied]

7. The Petition is accordingly dismissed.

8. However, the Petitioner is at liberty to take appropriate steps in accordance with law for redressal of his grievance.

9. It is however clarified that the Court has not expressed any opinion on the merits of the controversy. The rights and contentions of the parties are left open.

10. The parties shall act based on the digitally signed copy of the order.

TARA VITASTA GANJU, J APRIL 24, 2025/pa Click here to check corrigendum, if any

 
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