Citation : 2025 Latest Caselaw 6280 Del
Judgement Date : 12 December, 2025
$~J
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment pronounced on: 12.12.2025
+ O.M.P. (COMM) 569/2020, IA No.43064/2024
DELHI AIRPORT METRO EXPRESS PRIVATE LIMITED
.....Petitioner
Through: Mr. Jayant Mehta (Sr. Adv.) along
with Mr. Salim A. Inamdar,
Mr. Hasan Murtaza, Mr. Modessir,
Mr. Sameer Sharma, Mr. Ankit Kr.
Sinha, Advocates.
versus
M/S SIEMENS AKTIENGESELLSCHAFT & ANR. ....Respondents
Through: Mr. Jeevan Ballav Panda, Advocate
along with Mr. Satish Padi, Mr. Rahul
Kaushik, Mr. Sankalp Udgata,
Advocates.
+ OMP (ENF.) (COMM.) 224/2024
SIEMENS AKTIENGESELLSCHAFT & ANR. .....Decree Holders
Through: Mr. Jeevan Ballav Panda, Advocate
along with Mr. Satish Padi, Mr. Rahul
Kaushik, Mr. Sankalp Udgata,
Advocates.
versus
DELHI AIRPORT METRO EXPRESS PRIVATE LIMITED &
ANR. .....Judgement Debtors
Through: Mr. Jayant Mehta (Sr. Adv.) along
with Mr. Salim A. Inamdar,
Mr. Hasan Murtaza, Mr. Modessir,
Mr. Sameer Sharma, Mr. Ankit Kr.
Sinha, Advocates.
Mr. Tarun Johri and Mr. Vishwajeet
Tyagi, Advocates for DMRC.
Mr. Ankur Kashyap, Mr. Aman Bajaj,
Advs. for R-2.
Signature Not Verified
Digitally Signed By:ROHIT
O.M.P. (COMM) 569/2020 & Connected Matters Page 1 of 28
KUMAR PATEL
Signing Date:16.12.2025
12:37:35
+ O.M.P.(I) (COMM.) 265/2020, IA Nos.5983/2022, 40138/2024
SIEMENS AKTIENGESELLSCHAFT & ANR. .....Petitioners
Through: Mr. Jeevan Ballav Panda, Advocate
along with Mr. Satish Padi, Mr. Rahul
Kaushik, Mr. Sankalp Udgata,
Advocates.
Versus
DELHI AIRPORT METRO EXPRESS PRIVATE LIMI & ANR.
.....Respondents
Through: Mr. Jayant Mehta (Sr. Adv.) along
with Mr. Salim A. Inamdar,
Mr. Hasan Murtaza, Mr. Modessir,
Mr. Sameer Sharma, Mr. Ankit Kr.
Sinha, Advocates.
Mr. Tarun Johri and Mr. Vishwajeet
Tyagi, Advs. for DMRC.
+ O.M.P.(I) (COMM.) 267/2020
SIEMENS AKTIENGESELLSCHAFT & ANR. .....Petitioners
Through: Mr. Jeevan Ballav Panda, Advocate
along with Mr. Satish Padi, Mr. Rahul
Kaushik, Mr. Sankalp Udgata,
Advocates.
versus
DELHI AIRPORT METRO EXPRESS PRIVATE LIMITED &
ANR. .....Respondents
Through: Mr. Jayant Mehta (Sr. Adv.) along
with Mr. Salim A. Inamdar, Mr.
Hasan Murtaza, Mr. Modessir, Mr.
Sameer Sharma, Mr. Ankit Kr. Sinha,
Advs. for Delhi Airport Metro.
Mr. Tarun Johri and Mr. Vishwajeet
Tyagi, Advs. for DMRC.
+ OMP (ENF.) (COMM.) 225/2024
SIEMENS AKTIENGESELLSCHAFT & ANR. .....Decree Holders
Through: Mr. Jeevan Ballav Panda, Advocate
along with Mr. Satish Padi, Mr. Rahul
Signature Not Verified
Digitally Signed By:ROHIT
O.M.P. (COMM) 569/2020 & Connected Matters Page 2 of 28
KUMAR PATEL
Signing Date:16.12.2025
12:37:35
Kaushik, Mr. Sankalp Udgata,
Advocates.
versus
DELHI AIRPORT METRO EXPRESS PRIVATE LIMITED &
ANR. .....Judgement Debtors
Through: Mr. Jayant Mehta (Sr. Adv.) along
with Mr. Salim A. Inamdar,
Mr. Hasan Murtaza, Mr. Modessir,
Mr. Sameer Sharma, Mr. Ankit Kr.
Sinha, Advs. for Delhi Airport Metro.
Mr. Tarun Johri and Mr. Vishwajeet
Tyagi, Advs. for DMRC.
Mr. Ankur Kashyap, Mr. Aman Bajaj,
Advs. for R-2.
CORAM:
HON'BLE MR. JUSTICE SACHIN DATTA
JUDGMENT
1. These matters concern an arbitral award dated 27.05.2020 passed in inter-se proceedings between the parties hereto [Siemens Aktiengesellschaft and Siemens Limited (claimants before the Arbitral Tribunal) (hereinafter collectively referred to as 'Siemens') and Delhi Airport Metro Express Private Limited (respondent before the Arbitral Tribunal) (hereinafter referred to as 'DAMEPL')]. The said arbitral award is a common award passed in two separate arbitral proceedings arising out of two separate contracts, namely the SIG Series 1000 Contract dated 20.11.2008 ('SIG Contract') and the PST Series 1000 Contract dated 17.10.2008.
2. The arbitral award dated 27.05.2020 partly allowed Siemens's claims in the following terms -
"In the above facts and circumstances the Tribunal is pleased to pass the following award:
1) 75% of the amounts due as per the invoices in both contracts in respect of works executed prior to 01.07.2013 shall be honored and the amounts shall be paid by the Respondent to the Claimant within a period of three months from the date of pronouncement of this award. Those amounts shall carry interest @ 10% with effect from 01.01.2014 till the date of this award. In case the amounts are not paid within the said period of three months, the same shall carry interest thereafter @ 8% till realization. The Claim for interest prior to 01.01.2014 is rejected.
2) In respect of all the remaining payments, the parties shall conduct a joint verification of the pending bills, within a period of one month from the date of pronouncement of this award and the Respondent shall release payments in respect of the amounts found due, within a further period of two months with interest @10% with effect from 01.01.2014 till the date of this Award. In case the amounts are not paid within the said period of three months from the date of pronouncement of this award, the same shall carry interest thereafter @ 8% till realization.
3) The Claims for Project Management Costs are rejected.
4) The Performance Bank Guarantees shall be released forthwith to the Claimants.
5) The Claimant is entitled to reimbursement of expenses incurred for maintaining the Bank Guarantees with effect from the 05th September 2013 in the case of SIG Contract and 06th February 2014 in the case of PST Contract. The said amounts shall also carry interest @ 10% with effect from the respective dates till the date of this Award. In case the amounts are not paid within a period of three months from the date of pronouncement of this award, the same shall carry interest thereafter @ 8% till realization.
6) The Claimants are permitted to seek refund of the Service Tax paid under a mistake of fact along with permissible interest if any, from the competent authority and the Respondent shall render all assistance in the process.
7) The parties will suffer their respective costs, considering the peculiar facts of this case."
3. Being aggrieved of the same, DAMEPL filled O.M.P. (COMM) 569/2020 under Section 34 of the Arbitration and Conciliation Act, 1996 (hereinafter referred to as the 'A&C Act'), seeking to assail the said arbitral
award.
4. On the other hand, O.M.P. (I) (COMM.) 265/2020 and O.M.P. (I) (COMM.) 267/2020 were filed by Siemens, seeking orders under Section 9 of the A&C Act.
5. O.M.P. (I) (COMM.) 265/2020 and O.M.P. (I) (COMM.) 267/2020, along with O.M.P. (COMM) 569/2020, were disposed of vide order dated 18.02.2022 in terms of a settlement arrived at between the parties. Order dated 18.02.2022 is reproduced as under -
"1. Mr. Nakul Dewan, Senior Counsel for Siemens Aktiengesellschaft [hereinafter, "Siemens AG"] & Siemens Ltd., and Mr. Salim Inamdar, counsel for Delhi Airport Metro Express Private Limited [hereinafter, "DAMEPL"], jointly state that parties have amicably settled their disputes which form the subject-matter of the instant petitions, by way of a 'Settlement Agreement' dated 18th February, 2022. A copy of the Settlement Agreement has been screen-shared and also emailed to the Court Master. Let the same be taken on record.
2. It is submitted that in terms of the afore-said Settlement Agreement, DAMEPL has inter alia agreed to pay an amount of Rs. 350,000,000/- as the settlement amount - of which, Rs. 184,370,581/- is payable to Siemens AG in EUR (after receiving mandatory approval of RBI) and Rs. 165,629,419/- in INR to Siemens Ltd., on or before 25th February, 2022.
3. The counsel jointly request that as agreed and recorded in the agreement, payment of Rs. 184,370,581/- be allowed to be deposited in the name of the Registrar General of this Court - which may be kept in a fixed deposit. Thereafter, on receipt of RBI approval by DAMEPL, the said amount be permitted to be released upon receiving instructions from/ on behalf of Siemens AG.
4. Considering the fact that the parties have agreed to such terms, it is directed that DAMEPL shall deposit the amount Rs. 184,370,581/- in the name of Registrar General of this Court on or before 25th February, 2022. On receipt of the said amount, the Registrar General shall put it in a fixed deposit. Upon receipt of RBI approval by DAMEPL on receipt of instructions from/ on behalf of Siemens AG, the aforesaid amount shall then be released to DAMEPL, for facilitating onward payment to Siemens AG. The amount released in favour of DAMEPL shall be remitted to Siemens AG within two days of receipt of the amount from the
Registrar General of this Court.
5. As and when RBI approval is received, either party may approach this Court and the application shall forthwith be listed before the Registrar General for release of the payment.
6. In view of the above, as prayed for, the present petitions along with any pending applications(s), are disposed of with the directions noted above, with liberty to seek revival in case of any default. Parties shall remain bound by the terms of the Settlement Agreement dated 18th February, 2022."
6. Subsequently, IA No.5983/2022 and IA No.5984/2022 were filed by Siemens for revival of the O.M.P.(I) (COMM.) 265/2020 and O.M.P.(I) (COMM.) 267/2020, respectively, in view of the fact that DAMEPL failed to make payment of the settlement amount.
7. In the said applications, order dated 11.07.2024 was passed by this Court. The said order is reproduced as under -
"I.A. 5983/2022 (for revival) in O.M.P.(I) (COMM.) 265/2020 & I.A. 5984/2022 (for revival) in O.M.P.(I) (COMM.) 267/2020
1. These applications have been filed by the petitioners for revival of the captioned petitions, under Section 9 of the Arbitration and Conciliation Act, 1996 ["the Act"].
2. These post award petitions were filed in anticipation of enforcement proceedings in respect of Arbitral Awards dated 27.05.2020 between the petitioner and respondent No.1. Reliance Infrastructure Ltd., which is the parent company of respondent No.1, was impleaded as respondent No.2 in the petitions.
3. Notice was issued on 04.09.2020 in O.M.P.(I) (COMM.) 265/2020. After the appearance of the respondents, the Court passed an interim order on 03.12.2020 in the following terms:
"5. Accordingly, subject to the respondent no.1 maintaining the balance of Rs.13,78,29,324.7/- in its bank accounts as set out in its affidavit of assets dated 30.09.2020, the interim order dated 08.09.2020 is clarified by directing that it will be open for the respondent no.1 to operate all the aforesaid bank accounts by withdrawing
amounts, as may be required for discharging its statutory liabilities, releasing salaries including lawyers' salary and other miscellaneous expenses for day to day functioning of the business from any amount, which may be received from any source whatsoever."
4. By a further interim order dated 12.01.2022, the Court noted that the Awards were executable under Section 36 of the Act, and a preliminary objection to maintainability of the Section 9 petitions was, therefore, raised by respondent No.1. The Court also noted the contention of respondent No.2 that it was not a necessary party to the petitions. At that stage, the following directions were passed:
"5. During the course of the submissions, Mr. Dewan, on instructions, without prejudice to his rights and contention prays for an alternate relief, as directed by this court in vide dated 20th September, 2021 in O.M.P. (I) (COMM.) 375/2020, to the following effect:
"2. Mr. Darpan Wadhwa, Senior Counsel for the Respondent as well as Mr. Anuj Berry, counsel for the Petitioners submit that the SLP(C) No. 4115/2019, has since been decided in favour of the Respondent vide judgment dated 09th September, 2021. The consequence of said judgment is that the Respondent is likely to receive an amount of more than Rs. 6,000 Crores approximately from the Delhi Metro Rail Corporation ['DMRC']. 3. Mr. Wadhwa states that payment from DMRC is yet to be received. Be that as it may, it is directed that, as and when the Respondent receives the payment from DMRC, the awarded amount [i.e., principal plus up to date interest] shall be kept aside in a separate account, which shall be subject to further orders in the present petition."
6. Mr. Dewan submits that Petitioner would be satisfied, in case similar directions were to be issued. Mr. Inamdar, on the other hand, in response to the afore-said suggestion, states that Respondent No. 1 would have no objection in case a similar order was to be passed, but it should be made clear that the lenders have a priority over amounts which are likely to be received from Delhi Metro Rail Corporation [hereinafter, "DMRC"] and the Petitioner cannot claim any primacy over the same.
7. In view of the above statement made by Mr. Inamdar, Mr. Dewan submits that Respondent No. 1 should first clarify the amount of outstanding due of the lenders."
5. Before this order could be implemented, the petitioner and respondent No.1 entered into a Settlement Agreement dated 18.02.2022 ["Settlement Agreement"]. The Settlement Agreement provided that respondent No.1 would pay an amount of Rs.35 crores to the petitioner, in the manner provided therein. The Settlement Agreement was taken on record by the order of the Court dated 18.02.2022, and the petitions under Section 9 of the Act were disposed of, binding the parties to the Settlement Agreement. The order dated 18.02.2022 is set out in full hereinbelow:
"1. Mr. Nakul Dewan, Senior Counsel for Siemens Aktiengesellschaft [hereinafter, "Siemens AG"] & Siemens Ltd., and Mr. Salim Inamdar, counsel for Delhi Airport Metro Express Private Limited [hereinafter, "DAMEPL"], jointly state that parties have amicably settled their disputes which form the subject-matter of the instant petitions, by way of a 'Settlement Agreement' dated 18th February, 2022. A copy of the Settlement Agreement has been screen-shared and also emailed to the Court Master. Let the same be taken on record.
2. It is submitted that in terms of the afore-said Settlement Agreement, DAMEPL has inter alia agreed to pay an amount of Rs. 350,000,000/- as the settlement amount - of which, Rs. 184,370,581/- is payable to Siemens AG in EUR (after receiving mandatory approval of RBI) and Rs. 165,629,419/- in INR to Siemens Ltd., on or before 25th February, 2022.
3. The counsel jointly request that as agreed and recorded in the agreement, payment of Rs. 184,370,581/- be allowed to be deposited in the name of the Registrar General of this Court - which may be kept in a fixed deposit. Thereafter, on receipt of RBI approval by DAMEPL, the said amount be permitted to be released upon receiving instructions from/ on behalf of Siemens AG
4. Considering the fact that the parties have agreed to such terms, it is directed that DAMEPL shall deposit the amount Rs. 184,370,581/- in the name of Registrar General of this Court on or before 25th February, 2022. On receipt of the said amount, the Registrar General shall put it in a fixed
deposit. Upon receipt of RBI approval by DAMEPL on receipt of instructions from/ on behalf of Siemens AG, the aforesaid amount shall then be released to DAMEPL, for facilitating onward payment to Siemens AG. The amount released in favour of DAMEPL shall be remitted to Siemens AG within two days of receipt of the amount from the Registrar General of this Court.
5. As and when RBI approval is received, either party may approach this Court and the application shall forthwith be listed before the Registrar General for release of the payment.
6. In view of the above, as prayed for, the present petitions along with any pending applications(s), are disposed of with the directions noted above, with liberty to seek revival in case of any default. Parties shall remain bound by the terms of the Settlement Agreement dated 18th February, 2022."
6. The petitioner has filed these applications for revival of the proceedings, in view of the fact that respondent No.1 failed to make payment of the INR component of the settlement, or to deposit the Rupee equivalent of the Euro component with the Registry of this Court, by 25.02.2022.
7. Mr. Nakul Dewan, learned Senior Counsel for the petitioner, accepts that the Awards are in fact enforceable under Section 36 of the Act. However, Mr. Dewan submits that the revival of these proceedings will enable the petitioner to seek restoration of the interim reliefs granted by orders dated 03.12.2020 and 12.01.2022. He submits that respondent No.1 is in breach of its commitment to abide by the Settlement Agreement and of the order of the Court binding it to comply therewith. Mr. Salim A. Inamdar, learned Counsel for respondent No.1, also does not dispute the maintainability of any such enforcement proceedings, but reserves the right of respondent No.1 to take such defences as may be available to it in law.
8. After hearing learned counsel for the parties, I am of the view that it would be appropriate to permit the petitioner to enforce the Awards in accordance with law, in view of the default of respondent No.1 in compliance with the settlement, and to seek any interim relief available to it in the enforcement proceedings. I am not inclined to accept Mr. Dewan's suggestion that the ad-interim orders can be revived automatically by restoring the petitions under Section 9 of the Act. Those
interim orders admittedly dissolved upon the disposal of the petitions on 18.02.2022. They have not been in operation since then. The order dated 03.12.2020, to the extent that it requires respondent No.1 to maintain a balance of Rs.13,78,29,324.7/- in its bank account, was based upon its affidavit of assets dated 30.09.2020. A fresh affidavit of assets will have to be called for. Even with regard to the order dated 12.01.2022, a fresh statement as to the financial position of respondent No.1, would be required. These can be sought in the enforcement proceedings to be filed by the petitioner.
9. Mr. Ankur Kashyap, learned counsel for respondent No.2, submits that, as recorded in the earlier orders, respondent No.2 is not liable under the Awards. Mr. Dewan's contention is that, in the course of prearbitration proceedings under Section 9 of the Act, respondent No.1 had filed an affidavit before the Court, stating that its liabilities would be met by infusion of funds from its parent company - namely respondent No.2. The rights and contention of the parties, in this regard, are left open for consideration in the enforcement proceedings, if any, instituted by the petitioner.
10. The petitioner is, therefore, at liberty to institute appropriate proceedings for enforcement of the Awards, and to seek such interim orders as may be available to it in law. The proceedings may be instituted with advance notice to Mr. Inamdar, who will take instructions on behalf of respondent No.1.
11. However, the failure of respondent No.1 to comply with the settlement appears prima-facie to be in breach of the order dated 18.02.2022, by which parties were directed to remain bound by the settlement terms. Notice is, therefore, issued to respondent No.1 to show cause as to why action under the Contempt of Courts Act, 1971, not be commenced against it. Affidavit in response be filed within four weeks. Mr. Inamdar submits that breach of the order dated 18.02.2022 is not amenable to proceedings in contempt at this stage. Respondent No.1 is at liberty to take all these contentions in the affidavit to be filed, which will be considered on its own merits.
12. Mr. Inamdar states that the affidavit in response will be filed by a Whole-Time Director of respondent No.1 - company.
13. List on 03.10.2024."
8. Pursuant to the aforesaid order, Siemens filed OMP (ENF.) (COMM.) 224/2024 and OMP (ENF.) (COMM.) 225/2024, seeking execution of the
concerned arbitral award.
9. Subsequent to which the DAMEPL also filed an application IA No.43064/2024 for restoration of OMP (COMM) NO. 569 of 2020.
10. The matter is presently being considered by this Court in the backdrop of the order dated 11.07.2024.
11. In response to the contempt notice issued vide order dated 11.07.2024, an affidavit dated 16.09.2024 was filed by DAMEPL. Pursuant thereto, arguments were heard on the issue of the alleged contempt on the part of DAMEPL. It is this limited aspect that is being examined in the present order/judgment.
12. The settlement agreement between the parties, the violation of which is alleged, is in the following terms -
"SETTLEMENT AGREEMENT
THIS SETTLEMENT AGREEMENT ("Agreement") is entered into on this l 8th day of February 2022
AMONGST
DELHI AIRPORT METRO EXPRESS PRIVATE LIMITED, a company within the meaning of Companies Act, 2013, holding CIN U74210DL2008PTC176177 and having its registered office at Commercial Tower, A-Wing, Radisson Blu Plaza, National Highway-8. Mahipalpur, New Delhi 110037 and correspondence address at B-201, 6- Dr. A P J Abdul Kalam Road, New Delhi-110011, through its authorized signatory Sh. Rakesh Kumar Yadav authorized by a board resolution dated 27.06.2013 (hereinafter referred to as "DAMEPL", which expression shall mean and include its successors and permitted assigns); AND (1) Siemens A.G., a company incorporated under the laws of Federal Republic of Germany, holding business identification number HRB6684 and having its corporate headquarters at Wemer-Von-Siemens, StraBe I, 80333 Munich, Germany, through its authorized signatory Mr. Manish Agarwal, authorized by a Power of Attorney dated 15.11.2019 (hereinafter referred to as "Siemens A.G.", which expression shall mean and include its successors and permitted assigns);
(2) Siemens Limited, a company incorporated under the Companies Act, I 956, holding CIN L28920MH 1957PLC010839 and having its registered office at Birla Aurora, Level 21, Plot No. 1080 Dr. Annie Besant Road, Worli, Mumbai-400030, through its authorized signatory Mr. S T Balayogeshwaran, authorized by a board resolution dated 25.09.2017 (hereinafter referred to as "Siemens Ltd", which expression shall mean and include its successors and permitted assigns).
Siemens A.G. and Siemens Ltd shall hereinafter be collectively referred to as the "Contractors". DAMEPL and Contractors shall hereinafter be individually referred to as a "Party" and collectively as the "Parties".
WHEREAS
A. DAMEPL was granted a concession by Delhi Metro Rail Corporation Limited ("DMRC") to construct and operate the Delhi Airport Metro Express Line connecting the New Delhi Railway Station to Dwarka, Sector 21 ('"Project"). DAMEPL entered into a concession agreement with DMRC on 25.08.2008 ("Concession Agreement") for the implementation of the Project.
B. For Power Supply & Traction and Signalling and Train Control Systems, DAMEPL awarded the contracts to Siemens A.G. and Siemens Ltd which were referred to as the PST and SIG contracts respectively, which were signed on 17.10.2008 and 20.11.2008 respectively. The PST and SIG contracts are collectively referred to as the "Contracts". C. Disputes arose between the Parties in relation to the Contracts, which led to invocation of arbitration by Siemens A.G. and Siemens Ltd under the (Indian) Arbitration & Conciliation Act, 1996 ("Act"). The arbitration resulted in the award dated 27.05.2020 ("Award") in favour of the Contractors.
D. DAMEPL's section 34 petition challenging the Award is presently pending before the Ld. Single Judge of Hon'ble Delhi High Court, being OMP (COMM) No.569 of 2020. Meanwhile, the Contractors have filed two Section 9 petitions, being OMP(I)(COMM) No. 265 & 267 of 2020, to seek interim protection for the awarded amounts. The said petitions are currently pending before Hon'ble Delhi High Court. E. Meanwhile, DAMEPL had terminated the Concession Agreement with DMRC vide Termination Notice dated 08.10.2012, which came into effect from 07.01.2013. DMRC challenged the termination of the Concession Agreement and invoked arbitration which went in favour of DAMEPL, vide award dated 11.05.2017 ("Termination Award"). After section 34 37 proceedings at Hon'ble Delhi High and Special Leave Petition before Hon'ble Supreme Court, the Termination Award was finally upheld vide judgment dated 09.09.2021. As DMRC failed to honour the Termination Award, DAMEPL filed execution petition to enforce the
same, before Hon'ble Delhi High Court, being OMP(ENF)(COMM) No. 145 of 2021, which is pending. The said matter is next scheduled for hearing on 21st February, 2022.
F. Considering that prolonged litigation between the Parties is not in mutual interest, the Parties are entering into this Agreement to record their understanding and the way forward to resolve the disputes amongst them.
NOW THEREFORE, the Parties agree as follows:
1. That the Parties have mutually agreed out of their own free will and volition without any force, coercion, duress or any undue influence that the entire claims of the Parties against each other will be fully and finally settled on the terms and conditions recorded in this Agreement .
2. That, subject to the terms and conditions of this Agreement, the Parties intend to amicably resolve the existing disputes amongst them and accordingly withdraw/drop all pending and/or contemplated proceedings in all legal forums in the relevant jurisdictions.
3. That in pursuance of the afore-stated intent, the Parties agree as follows:
3.1 DAMEPL agrees to pay a sum of INR 350,000,000/- (Indian Rupees Thirty Five Crores Only) (INR 231,979,505 against old outstanding tax invoices related to pre-GST era and INR 118,020,495 on account of interest on delayed payment of outstanding tax invoices) to the Contractors as full and final settlement ("Settlement Amount"). Out of this, Rs. 184,370,581 shall be payable in Euro to Siemens A.G. (after receiving mandatory approval of RBI), while Rs. 165,629,419 shall be paid in INR to Siemens Ltd on or before 25th February, 2022. 3.2 It is informed by DAMEPL's Escrow Bank (Axis Bank) that, for the Euro portion, prior approval of RBI's Regional Office is mandatory for effecting payment, as it is a case of delay exceeding three years. It is agreed that DAMEPL shall get an interest bearing fixed deposit for Rs.
184,370,581 created in favour of the Registrar, Hon'ble Delhi High Court, which shall be utilised solely for making the said payment in Euro to Siemens A.G. upon receipt of approval from RBI. It is agreed that the interest on the said fixed deposit shall also be paid to Siemens A.G., and that no further amount shall be payable to Siemens A.G., other than the said amount of Rs. 184,370,581 kept in the fixed deposit along with interest accrued thereon as on the date of withdrawal. The Parties shall jointly represent before the Hon'ble Delhi High Court the said understanding and pray for a direction from the Hon'ble Court for making the said deposit of Rs. 184,370,581 in favour of the Registrar of the Hon'ble Court with further direction that the said amount together with the accrued interest would be released by the Registrar of the Hon'ble
Court upon receipt of instructions from / on behalf of Siemens AG upon receipt of the RBI approval by DAMEPL and furnishing a copy thereof to facilitate onward payment to Siemens AG. DAMEPL unconditionally agrees and undertakes to make this court deposit on or before 25th February, 2022 and further agrees and undertakes to remit the total deposit amount to Siemens AG within 2 days upon receipt of such amount from the Office of the Registrar of the Hon'ble Court. 3.3 The amount shall be transferred to the following bank accounts in the proportion mentioned against the respective account:
Sl. Bank Account Details Amount (In INR)
No.
1. Siemens AG 184,370,581*
Account No.203700000
Deutsche Bank AG
Corporate Bank, Firmenkunden-
Service,
Promenadeplatz 15, 80333 Munich,
Germany.
National bank-Code (BLZ) - 700 700
IBAN - DE65 7007 0010 0203 7000
BIC-DEUTDEMMXXX
2. Siemens Limited 165,629,419
Current Account No. 0000786000
Deutsche Bank AG,
D.B. House, Hazarimal Somani Marg,
Fort, Mumbai - 400 001
IFSC No. DEUT0784BBY
Mier No. 400200002
Swift Code. DEUTINBB
TOTAL 350,000,000
* The sum of INR 184,370,581 payable to Siemens AG shall be paid in Euro. The conversion rate as on the date of payment of the said amount shall be applicable.
3.4 DAMEPL shall take all required action to effect the payment of the Settlement Amount in its entirety, in the Contractor's nominated bank accounts, as described herein. In case there is any unforeseen delay in receiving RBI approval, the Parties shall put in their best efforts and cooperation to resolve the situation and get the foreign currency payment effected as soon as reasonably practicable. The Parties retain the right to approach Hon'ble Delhi High Court to seek further time to conclude the
settlement, in case of inordinate delay in receiving RBI approval.
3.5 The Contractors shall provide the duly executed No Dues Certificate on their respective letterheads within a day, after receipt of the entire Settlement Amount in their bank accounts, in the format attached herewith as Annexure A.
3.6 That a copy of this Agreement shall be filed in OMP (I) (COMM) Nos. 265 and 267 of 2020 as well as OMP(COMM) No. 569 of 2020, apprising the Hon'ble Delhi High Court of the settlement reached between the Parties which may be recorded and agree for terminating the proceedings in OMP(I)(COMM) Nos. 265 and 267 of 2020 and OMP(COMM) No. 569 of 2020 upon full remittance of the Settlement Amount in favour of the Contractors.
3.7 The Parties specifically agree that all their issues, disputes and differences, arising out of or in relation to the Contracts stand amicably resolved in terms of this Agreement. The Parties agree that this Agreement constitutes full and final settlement and amicable compromise on all issues / matters pertaining to the Contracts, and the Parties specifically agree and undertake not to initiate or proceed with any litigation before any forum / Authority/Court/ National Company Law Tribunal, etc, post execution of this Agreement; and the Contractors shall immediately upon receiving payment of the Settlement Amount unconditionally withdraw all legal action before any court / tribunal which they may have initiated against DAMEPL with respect to any matter arising under the Contracts.
3.8 That after signing of this Agreement and upon payment of the Settlement Amount in entirety, all existing claims or deliverables of the Parties against each other shall be treated as settled and none of the Parties shall have the right to make any further claims against each other in regard to the Contracts directly or indirectly.
3.9 However, if for any reasons the Contractors are not paid by DAMEPL within the agreed dates or if Parties wish to withdraw from this Agreement on account of inordinate delay in receipt of RBI approval for effecting payment in foreign currency to Siemens A.G.. then this Agreement along with all the terms and conditions mentioned herein would become null and void and the Parties would be free to pursue their rights and remedies as are available to them in law or under equity including, but not limited to, the pending proceedings.
3.10 Each Party hereto shall bear its own expenses, costs and attorney's fees in negotiation, preparation, and execution of this Agreement and all related and/or ancillary documents.
3.11 This Agreement may be executed in three or more counterparts, each of which shall be deemed an original, but all of which together shall constitute one and the same instrument. The delivery of signed counterparts by facsimile transmission or electronic mail in "portable document format" ("pdf") shall be as effective as signing and delivering the document in person.
3.12 This Agreement for all purposes shall be treated to have been executed at New Delhi.
3.13 Subject to Clause 3.9 hereinabove, this Agreement shall supersede all previous agreements, understandings, and communications, oral or in writing between the Parties, and this Agreement shall remain in full force and effect and shall bind the Parties.
3.14 The Parties shall be bound by their respective undertakings contained herein and undertake to strictly abide by the terms of this Agreement.
MISCELLANEOUS PROVISIONS:
4 Direct Taxes:
a) Relevant Definitions:
"Income Tax Act" means the Income Tax Act, 1961 and includes any amendments, any statutory modifications or re-enactments thereof, together with all applicable bye- laws, rules, regulations, ordinance, policies, directions and the like issued under the Income Tax Act, 1961 from time to time;
"Tax" includes, without limitation all direct and indirect, present and future: (i) taxes on gross or net income, profits and gains including withholding taxes, minimum alternate tax, distribution taxes on dividend and buy-backs and taxes in the capacity as a representative assessee; and
(ii) all other taxes, surcharge, cess, interest, penalties, levies, duties, imposts, charges and withholdings of any fiscal nature, including any excise, property, value added, sales, use, occupation, transfer, franchise and payroll taxes and any social security or social fund contributions, and any payment whatsoever which the relevant Person may be or become bound to make to any Person as a result of the discharge by that Person of any tax which the relevant Person has failed to discharge, together with
all penalties, charges and interest relating to any of the foregoing or to any late or incorrect return in respect of any of them and regardless of whether such taxes, levies, charges, withholdings, penalties and interest are chargeable directly or primarily against or attributable directly or primarily to the relevant Person or any other Person and of whether any amount of them is recoverable from any other Person.
b) DAMEPL shall withhold, from any amounts payable under this Agreement, taxes such as TDS. withholding tax as may be required to be withheld, pursuant to any applicable law or regulation and provide the necessary certificate(s) in lieu thereof.
c) To the extent that amounts are so withheld, such withheld amounts shall be treated for all purposes of this Agreement as having been paid to the Person in respect of whom such deduction and withholding was made.
d) Each Party will be responsible for paying all Taxes, any other governmental fees and charges, and any penalties, interest, and other additions that are imposed on that Party upon or relating to the transactions and payments made under this Agreement.
5. Joint Efforts
The Parties agree and acknowledge that the preparation of this Agreement has been a joint effort of the Parties and the resulting documents shall not be construed more severely against one of the Parties than against the other.
6. Amendments
No amendment to any provision of this Agreement shall be made without the prior written consent of both Parties.
7. Third Party Rights
The Agreement and all rights hereunder are intended for the sole benefit of the Parties hereto and nothing contained herein shall create whether by implication or otherwise any rights in favour of any other Person/Third Party.
8. Waiver
The failure of a Party to enforce at any time any of the provisions of the Agreement or any right in respect thereto or to exercise any options herein provided shall in no way be construed to be a waiver of such provisions,
rights or options or in any way to affect the validity of the Agreement. The exercise by a Party of any of its rights herein shall not preclude or prejudice such Party from exercising the same or any other right it may have hereunder. Any waiver with respect to an obligation or right of a Party contained herein shall be in writing and signed by the Party benefiting from such obligation or holding such right.
9. Further Assurance
Each Party shall co-operate with each other in good faith and execute other and further deeds and documents required to give full effect to the provisions of this Agreement.
10. Confidentiality
The Parties acknowledge that this Agreement and its contents are strictly confidential and cannot be disclosed without the prior written consent of both Parties except as may be required in course of any proceedings before the courts/arbitrator.
11. Notices
All notices and communications to be given under this Agreement shall be in writing and in English and shall be deemed effective as follows: (a) if delivered personally, upon delivery, (b) if sent by post, upon certified receipt of delivery. (c) if sent by a courier service or hand delivery, upon receipt, with confirmation of receipt, (d) if sent by facsimile transmission, when received (on receipt of a confirmation to the correct facsimile number); or (c) if sent by electronic mail, upon receipt by the sender of an electronic confirmation of delivery from the recipient's electronic mail server. Notices shall be addressed to the following persons and addresses (or to such other persons or addresses as either Party may add or substitute by written notice, provided that, a notice with respect to a change in person or address shall be effective only when received)
Delhi Airport Metro Express Private Limited
Communication Address Name: Rakesh Kumar Yadav Designation: Sr. Vice President (Legal & Commercial) Email: [email protected]
Siemens A.G.
Communication Address:
Name: Mr. Manish Agarwal Designation: Vice President, Rail Infrastructure Email: manish [email protected]
Siemens Limited
Communication Address:
Name: S T Balayogeshwaran Designation: Sr. Contract Manager Email: [email protected]
12. Severability If any provision of this Agreement is found to be void or unenforceable, that provision shall be deemed to be deleted from this Agreement and the remaining provisions of this Agreement shall continue in full force and effect and the Parties shall use their respective reasonable endeavours to procure that any such provision is replaced by a provision which is valid and enforceable, and which gives effect to the spirit and intent of this Agreement.
13. Assignment No Party may assign or transfer or in any way encumber its rights and/or obligations under this Agreement without the prior written consent of the other Party.
14. Governing law and jurisdiction This Agreement shall be governed and construed in accordance with the laws of India and courts of Delhi shall have exclusive jurisdiction to try and entertain any matter arising out of or in relation to this Agreement."
13. In the affidavit dated 16.09.2024 filed on behalf of DAMEPL, in compliance with the order dated 11.07.2024, it has been, inter-alia, averred as under:
"i. The order dated 18 February 2022 (hereinafter the 'Order') has been passed consequent to a settlement between the parties. The parties invited the attention of the Hon'ble Court to the settlement agreement dated 18 February 2022 (hereinafter the 'Settlement Agreement') entered into between them and requested the Hon'ble Court to pass an order in terms of the said settlement. This Hon'ble Court was pleased to order so."
14. The affidavit also draws attention to the Section 9 petition/s filed by
Siemens at the pre-award stage.
15. It is also pointed out that a sum of Rupees One Thousand Crore was received from Delhi Metro Rail Corporation ('DMRC') into the Escrow Account of DAMEPL (maintained with Axis Bank). The said amount represented the proceeds of an arbitral award passed in favour of DAMEPL and against DMRC. Out of the said amount, Axis Bank withheld substantial sums (111.71 crore) towards amounts payable by DAMEPL in respect of the arbitral award dated 27.05.2020 as also in respect of an arbitral award qua another vendor of DAMEPL.
16. It has further been averred in the affidavit as under:-
"(ix) It may be noted that the amounts claimed by the Petitioners and M/s CAF under the respective awards totalled to Rs. 102 crore (40+62) while the sum withheld by Axis Bank on this premise was Rs.111.71 crore, which was significantly higher. DAMEPL tried to reason with Axis Bank to release the withheld sums, as Axis Bank was neither a party to the respective litigations with Siemens (the Petitioners herein) and CAF, nor was there any direction issued by this Hon'ble Court to Axis Bank to withhold any sums in DAMEPL's Escrow Account, beyond the Rs. 13.78 crore directed to be retained vide order dated 08.09.2020 in these proceedings (which was reiterated vide order dated 04.12.2020 in OMP(I)(COMM) 375 of 2020 in the case of CAF).
(x) However, Axis Bank refused to appreciate the correct legal position as explained by DAMEPL and continued to maintain that it was legally bound to withhold the said sums otherwise it would be hauled up for contempt by this Hon'ble Court. DAMEPL also suggested to Axis Bank to seek clarificatory orders from this Hon'ble Court by filing an appropriate application in case Axis Bank had a doubt on the legal position, but Axis Bank refused to pay heed to DAMEPL's suggestions and instead shifted the burden of seeking clarificatory orders onto DAMEPL, even after DAMEPL insisted that it had no doubt at all on the legal position and hence could find no reason to file such an application.
(xi) Finding Axis Bank firm in its stated position, which was legally unsound in the understanding of DAMEPL, DAMEPL bona fide came to a view that Axis Bank would make payment to the Petitioners as well as CAF, if settlement agreements were signed with them and this Hon'ble Court consequently disposed of the pending related petitions, with
directions to DAMEPL to pay the agreed sums to the respective vendors.
It may be recalled that Axis Bank had withheld the sum of Rs. 111.71 crore in DAMEPL's Escrow Account on the sole premise that this Hon'ble Court could in future order DAMEPL to pay the awarded sums to the petitioners herein and CAF, pursuant to the related awards.
(xii) Accordingly, DAMEPL entered into a Settlement Agreement with the Petitioners on 18.02.2022, under which DAMEPL was to pay a settlement amount of Rs. 35 crores to the Petitioners by 25.02.2022. Along with such payment, the section 34 petition filed by DAMEPL, challenging the award in favour of Siemens, and the section 9 petitions filed by Siemens were to be withdrawn. The Settlement Agreement was filed before this Hon 'hie Court, which disposed of the pending petitions on 18.02.2022 itself, taking note of the Settlement Agreement, and ordered DAMEPL to pay the sum agreed in the Settlement Agreement in terms thereof.
(xiii) DAMEPL forwarded the order dated 18.02.2022 of this Hon'ble Court to Axis Bank requesting it to effect payment of the settlement amount by 25.02.2022, in terms of the Settlement Agreement. Now, Axis Bank changed its stand and stated that it was not liable to pay the sums as requested, since Lenders of DAMEPL had a prior right over the sums available in DAMEPL's Escrow Account.
(xiv) As DAMEPL also conveyed to Axis Bank that any delay in effecting payment of the settlement amount would invite the charge of contempt of this Hon'ble Court, Axis Bank now filed an intervention application before this Hon'ble Court on 25.02.2022 seeking orders "so that no amounts are used for settlement of DAMEPL 's dues to its vendors from the Escrow account bearing No. 173010200016931 till the dues of the Lenders/Banks including the Applicant/Intervener are paid of;".
(xv) This Hon'ble Court after hearing Axis Bank's intervention application at length on 04.03.2022 dismissed the same, observing as follows:
10. In the final order, no reference or direction whatsoever has been issued to Axis Bank Limited - the proposed intervenor. The instant proceedings arose under Section 9 of the Act and its scope thereof is limited. The Court has not even decided any inter se rights and obligations of the parties. The petitions have been concluded on the basis of a Settlement Agreement that binds- the parties to the petition. Merely because the interpretation of an order is causing prejudice to the proposed intevenor, cannot he a ground to form a basis for this Court to give any clarification(s) or modification(s) of the order therein.
11. Accordingly, the Court does not find any merit in the present
application to modify/ clarify the said order. Needless to say, all rights and contentions of the parties on the grounds urged in the application are left open.
12. Accordingly, the instant application is dismissed.
(xvi) After the aforesaid order dated 04.03.2022 was uploaded on the website of Hon'ble Delhi High Court on 23.03.2022, Axis Bank promptly disbursed a sum of Rs. 44.04 crore (approx. amount of sums awarded under the award dated 27.05.2020, in favour of the Petitioners, as of March 2022) to DAMEPL 's Lenders on 24.03.2022, towards debt service, while it still continued to withhold a sum of Rs. 67 .67 crore (out of Rs.
111. 71 crore) on an identical premise in relation to the award in favour of CAF.
(xvii) Although DAMEPL wrote to Axis Bank to release the remaining withheld amount (Rs. 67.67 crore), as the premise for withholding the same no longer existed in view of the order dated 04.03.2022 of this Hon'ble Court, however, Axis Bank stated that it would file another intervention application in CAF's section 9 petition and seek orders in the same and only after that it would take a view on releasing Rs. 67.67 crore.
(xviii) Axis Bank's (second) intervention application in CAF's section 9 petition was disposed of by this Hon'ble Court more than a year later on 10.05.2023 in terms of the earlier order dated 04.03.2022 after which Axis Bank released another Rs. 38.85 crore to DAMEPL's Lenders towards debt service on 12/13 June 2023.
(xix) So, practically, Axis Bank withheld amounts more than the awarded sums (under the awards in favour of the Petitioners and CAF) till this Hon'ble Court repeatedly clarified that Axis Bank was not a party to DAMEPL 's disputes with the Petitioners or CAF and had hence no reason to expect this Hon'ble Court to give any directions to Axis Bank in relation to DAMEPL's said disputes.
(xx) It is understandable from the aforesaid that DAMEPL had talked settlement with the Petitioners only because Axis Bank had withheld sums in DAMEPL 's Escrow Account for this very purpose and that, as per Axis Bank's view, this Hon'ble Court would have expected Axis Bank to do so, and not withholding the said sums could invite the charge of contempt on Axis Bank (as per Axis Bank's stated position). Hence, DAMEPL had entered into the Settlement Agreement dated 18.02.2022 bona fide believing that Axis Bank would effect payment of amounts withheld for this very purpose.
(xxi) The discussion between DAMEPL and the Petitioners involved
apprising the Petitioners about the substance of the preceding correspondence between DAMEPL and Axis Bank, which also assured the Petitioners that Axis Bank would comply with any directions of this Hon'ble Court pursuant to the intended settlement.
(xxii) When Axis Bank refused to effect payment as per the Settlement Agreement dated 18.02.2022, and filed an intervention application on 25.02.2022 before this Hon'ble Court, the Petitioners had clearly believed the version communicated by DAMEPL that Axis Bank was acting contrary to the premise of its own action to withhold the sums in DAMEPL's Escrow Account."
17. Thus, it has been sought to be emphasized on behalf of DAMEPL that:
i. Vide order dated 18.02.2022, O.M.P.(I) (COMM.) 265/2020 and O.M.P.(I) (COMM.) 267/2020, along with O.M.P. (COMM.) 569/2020, were disposed of in terms of the settlement agreement. It is emphasized that by virtue of Clause 3.9 of the settlement agreement, it was clearly contemplated that if the payment in terms of the settlement agreement is not paid, the parties would be free to pursue their rights and remedies as are available to them in law, and the settlement agreement would become null and void. It is submitted that the said consequences having already been prescribed in the settlement agreement, it is open to Siemens to act accordingly and that in the circumstances, no contempt can be said to have been committed by DAMEPL.
ii. It is submitted that the settlement agreement was executed in the backdrop of Axis Bank's actions in withholding the amounts in DAMEPL's Escrow Account. It is emphasized that Axis Bank refused to release the concerned amount and instead filed an IA No. 3545/2022 in O.M.P.(I)(COMM) 265/2020, specifically praying that
no amount from the escrow account be used for settlement of DAMEPL's dues to its vendors. The said application was disposed of vide order dated 04.03.2022 with the following directions:
"IA. 3545/2022 (under Section 151 of the Code of Civil Procedure on behalf of the applicant/ intervener for clarification)
...
9. The Court has considered the contentions of the parties. The order dated 18'" February, 2022, was passed pursuant to an out of Court 'Settlement Agreement' arrived at between the Petitioners and Respondent No. 1. The counsel for both the parties jointly prayed that they would like be bound by the said Agreement, and requested the Court to take the same on record and close the proceedings. The said request was accepted, and the Court closed the proceedings.
10. In the final order, no reference or direction whatsoever has been issued to Axis Bank Limited - the proposed intervenor. The instant proceedings arose under Section 9 of the Act and its scope thereof is limited. The Court has not even decided any inter se rights and obligations of the parties. The petitions have been concluded on the basis of a Settlement Agreement that binds the parties to the petition. Merely because the interpretation of an order is causing prejudice to the proposed intevenor, cannot be a ground to form a basis for this Court to give any clarification(s) or modification(s) of the order therein.
11. Accordingly, the Court does not find any merit in the present application to modify/ clarify the said order. Needless to say, all rights and contentions of the parties on the grounds urged in the application are left open.
12. Accordingly, the instant application is dismissed."
18. In the circumstances, it is submitted that the non-release of the concerned amount to Siemens is attributable to Axis Bank, which has control over the concerned escrow account. Attention has also been drawn to the fact that the Axis Bank, vide communication dated 14.12.2021 addressed to DAMEPL, while recording that the amounts forming the subject matter of
the concerned arbitral award had been set aside, emphasized that "the same should not be construed as acceptance of priority of these creditors' dues over the lenders' dues. As per waterfall mechanism stipulated in Escrow & Concession Agreements in case of termination of Concession Agreement, the lenders' dues have priority over creditors' payments".
19. Thus, it is urged that no case is made out for taking action against DAMEPL and its officers for committing contempt of the order dated 18.02.2022 passed by this Court.
20. On the other hand learned counsel for Siemens has drawn attention to the fact that even in the context of the pre-award petitions under Section 9 of the A&C Act, it has been assured by the DAMEPL that it has access to the requisite funds from its lead promoter (Reliance Infrastructure Limited) and that the dues of the vendors would be duly honoured.
21. It is submitted that the amount which was the subject matter of the concerned arbitral award was being withheld / kept aside by Axis Bank. It is submitted that it was in the said background that the settlement agreement dated 18.02.2022 was entered into between the parties, in terms of which DAMEPL unconditionally agreed and undertook to pay the necessary amount.
22. It is submitted that the said unequivocal obligation assumed by DAMEPL is not diluted by Clause 3.9 of the Settlement Agreement. As such, by failing to make the unconditional deposit, DAMEPL has committed wilful violation of the settlement agreement as also the violation of the undertaking as recorded in the Paragraph 4 of the order dated 18.02.2022.
23. It is emphasized that at no point of time has DAMEPL moved any application informing this Court of its inability to make the deposit in terms
of the Settlement Agreement and the order dated 18.02.2022.
24. It is submitted that the conduct of DAMEPL reflects a consistent pattern of disregard for orders passed by this Court and as such, initiation of the contempt proceedings against DAMEPL is warranted. REASONING AND CONCLUSION
25. There is some merit in DAMEPL's contention that the implementation of the Settlement Agreement was impeded by Axis Bank's position that the amount lying in the escrow account could not be disbursed to the vendors of DAMEPL viz., Siemens, until the dues of the lenders / banks are paid off and IA No. 3454/2022 came to be filed on behalf of Axis Bank in the immediate aftermath of the Settlement Agreement dated 18.02.2022.
26. In the said application, attention was drawn to the relevant provisions of the Escrow Agreement executed between DAMEPL, DMRC and Axis Bank and the Concession Agreement executed between DMRC and DAMEPL. It was pointed out that Clause 3.3.2 of the Escrow Agreement dated 30.04.2009 contemplates / provides as under:
"Clause 3.3.2 of the Escrow Agreement dated 30.04.2009.
Notwithstanding anything to the contrary contained in this Agreement upon termination of the Concession Agreement or the expiry of Concession Period for whatever reason, all amounts standing to the credit of the Escrow Account shall be appropriated and dealt with in the following order:
(a) all Taxes due and payable by the Concessionaire;
(b) any payments and Damages due and payable by the Concessionaire to DMRC pursuant to the Concession Agreement, including Termination claims, Concession Fee and Revenue Sharing payments;
(c) all accrued Debt Service Payment;
(d) all accrued O&M Expenses;
(e) any other payments required to be made under Concession
Agreement; and
(f) balance, if any, on instructions of the Concessionaire."
27. It was further averred in the application that vide letter dated 14.12.2021, Axis Bank had conveyed that, as per the waterfall mechanism stipulated in the Escrow Agreement and the Concession Agreement, the lenders' dues would have priority over creditors' dues/payments.
28. The application further averred that the settlement agreement was in derogation of the Escrow Agreement and that the amount lying in the escrow account could not be released in supersession of the priority of the lenders. Consequently, a modification/clarification of the order dated 18.02.2022 was sought.
29. While disposing of the said application, a Co-ordinate Bench of this Court recorded that the order dated 18.02.2022 did not create any obligation for, nor did it have the effect to issue any direction to Axis Bank Limited.
30. Consequently, the sum that had earlier been withheld by Axis Bank (inter-alia towards the amount payable under the concerned arbitral award) is stated to have been released to DAMEPL's lenders.
31. Importantly, quite apart from the above, the Settlement Agreement itself contains provisions to the effect that in case the requisite payments are not made by DAMEPL, the agreement would become "null and void," and the parties would be free to pursue their rights and remedies as available to them in law.
32. As such, the consequence of not adhering to the payment stipulation prescribed in the Settlement Agreement was already provided for within the
Settlement Agreement itself.
33. The order dated 18.02.2022 passed by this Court was predicated on the Settlement Agreement and the covenants thereof. The purport of the said order was not to create any right independent of the Settlement Agreement.
34. The order dated 18.02.2022 does not record any independent undertaking of DAMEPL.
35. The last paragraph of the order dated 18.02.2022 itself clarifies that in the event of default, the parties would be at liberty to seek revival of the concerned petitions.
36. In the circumstances, this Court is not persuaded that the conduct of DAMEPL, though depreciable, amounts to any contempt of the order dated 18.02.2022.
37. Accordingly, the contempt notice is discharged. However, Siemens shall be at liberty to pursue the execution petitions and seek appropriate orders for enforcement of the arbitral award dated 27.05.2020.
38. Let these matters be listed before the concerned Roster Bench for further proceedings and appropriate directions on 22.12.2025.
SACHIN DATTA, J DECEMBER 12, 2025 r & sv
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!