Citation : 2026 Latest Caselaw 803 Del
Judgement Date : 12 February, 2026
$~1
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 12.02.2026
+ ARB.P. 802/2025
SURESH BATHEJA .....Petitioner
Through: Mr. A.M. Nair, Advocate.
versus
RAMESH CHAND BATHEJA .....Respondent
Through: Ms. Navneet Kaur, Advocate.
CORAM:
HON'BLE MR. JUSTICE HARISH VAIDYANATHAN
SHANKAR
% JUDGEMENT (ORAL)
HARISH VAIDYANATHAN SHANKAR, J.
1. The present petition has been filed under Section 11 of the Arbitration and Conciliation Act, 1996 ["Act"], seeking the appointment of an Arbitrator in terms of the Compromise Deed dated 21.12.2017 ["Agreement"] on the ground that certain disputes have arisen inter se the parties in accordance with Clause 11 of the Agreement. Clause 11 of the Agreement reads as follows:
"11. That, in case of any dispute/differences between the parties hereto and the relation to this compromise agreement, the same shall be referred to the sole arbitration of Advocate Sh. Rajeev Kapoor office :-X-1/101-107, WHS., Naraina New Delhi -28 and Advocate Sh. Arun Garg Delhi, whose decision award shall be final and binding on the party(s)."
2. The material on record indicates that pursuant to the disputes that arose between the parties, a Notice under Section 21 of the Act
dated 08.08.2024 was issued by the Petitioner.
3. Thereafter, vide Order dated 23.05.2025, this Court issued notice to the Respondent. Subsequently, by Order dated 19.08.2025, on the request of the parties, the matter was referred to the Delhi High Court Mediation and Conciliation Centre for exploring the possibility of settlement between the parties.
4. On 19.01.2026, this Court, taking note of the fact that the matter had been pending for settlement since 29.08.2025, granted a last opportunity to the parties to arrive at an amicable resolution, with a clear caveat that, in the event of failure to do so, an arbitrator would be appointed.
5. Before adverting to the submissions, this Court is cognizant of the scope of interference at the stage of a Petition under Section 11 of the Act. The law with respect to the scope and standard of judicial scrutiny under Section 11(6) of the Act has been fairly well settled. A Coordinate bench of this Court, in Pradhaan Air Express Pvt Ltd v. Air Works India Engineering Pvt Ltd [2025 SCC OnLine Del 3022], has extensively dealt with the scope of interference at the stage of Section 11. The Court held as under:-
" 9. The law with respect to the scope and standard of judicial scrutiny under Section 11(6) of the 1996 Act has been fairly well settled. The Supreme Court in the case of SBI General Insurance Co. Ltd. v. Krish Spinning,1 while considering all earlier pronouncements including the Constitutional Bench decision of seven judges in the case of Interplay between Arbitration Agreements under the Arbitration & Conciliation Act, 1996 & the Indian Stamp Act, 1899, In re2 has held that scope of inquiry at the stage of appointment of an Arbitrator is limited to the extent of prima facie existence of the arbitration agreement and nothing else.
10. It has unequivocally been held in paragraph no. 114 in the case of SBI General Insurance Co. Ltd. that observations made in Vidya Drolia v. Durga Trading Corpn.,3 and adopted in NTPC
Ltd. v. SPML Infra Ltd.,4 that the jurisdiction of the referral court when dealing with the issue of "accord and satisfaction" under Section 11 extends to weeding out ex-facie non-arbitrable and frivolous disputes would not apply after the decision of Re :
Interplay. The abovenoted paragraph no. 114 in the case of SBI General Insurance Co. Ltd. reads as under:--
" 114. In view of the observations made by this Court in In Re : Interplay (supra), it is clear that the scope of enquiry at the stage of appointment of arbitrator is limited to the scrutiny of prima facie existence of the arbitration agreement, and nothing else. For this reason, we find it difficult to hold that the observations made in Vidya Drolia (supra) and adopted in NTPC v. SPML (supra) that the jurisdiction of the referral court when dealing with the issue of "accord and satisfaction" under Section 11 extends to weeding out ex-facie non-arbitrable and frivolous disputes would continue to apply despite the subsequent decision in In Re : Interplay (supra)."
11. Ex-facie frivolity and dishonesty are the issues, which have been held to be within the scope of the Arbitral Tribunal which is equally capable of deciding upon the appreciation of evidence adduced by the parties. While considering the aforesaid pronouncements of the Supreme Court, the Supreme Court in the case of Goqii Technologies (P) Ltd. v. Sokrati Technologies (P) Ltd.,5 however, has held that the referral Courts under Section 11 must not be misused by one party in order to force other parties to the arbitration agreement to participate in a time-consuming and costly arbitration process. Few instances have been delineated such as, the adjudication of a non-existent and malafide claim through arbitration. The Court, however, in order to balance the limited scope of judicial interference of the referral Court with the interest of the parties who might be constrained to participate in the arbitration proceedings, has held that the Arbitral Tribunal eventually may direct that the costs of the arbitration shall be borne by the party which the Arbitral Tribunal finds to have abused the process of law and caused unnecessary harassment to the other parties to the arbitration.
12. It is thus seen that the Supreme Court has deferred the adjudication of aspects relating to frivolous, non-existent and malafide claims from the referral stage till the arbitration proceedings eventually come to an end. The relevant extracts of Goqii Technologies (P) Ltd. reads as under:--
"20. As observed in Krish Spg. [SBI General Insurance Co. Ltd. v. Krish Spg., (2024) 12 SCC 1 : 2024 INSC 532], frivolity in litigation too is an aspect which the
referral court should not decide at the stage of Section 11 as the arbitrator is equally, if not more, competent to adjudicate the same.
21. Before we conclude, we must clarify that the limited jurisdiction of the referral courts under Section 11 must not be misused by parties in order to force other parties to the arbitration agreement to participate in a time consuming and costly arbitration process. This is possible in instances, including but not limited to, where the claimant canvasses the adjudication of non-existent and mala fide claims through arbitration.
22. With a view to balance the limited scope of judicial interference of the referral courts with the interests of the parties who might be constrained to participate in the arbitration proceedings, the Arbitral Tribunal may direct that the costs of the arbitration shall be borne by the party which the Tribunal ultimately finds to have abused the process of law and caused unnecessary harassment to the other party to the arbitration. Having said that, it is clarified that the aforesaid is not to be construed as a determination of the merits of the matter before us, which the Arbitral Tribunal will rightfully be equipped to determine."
13. In view of the aforesaid, the scope at the stage of Section 11 proceedings is akin to the eye of the needle test and is limited to the extent of finding a prima facie existence of the arbitration agreement and nothing beyond it. The jurisdictional contours of the referral Court, as meticulously delineated under the 1996 Act and further crystallised through a consistent line of authoritative pronouncements by the Supreme Court, are unequivocally confined to a prima facie examination of the existence of an arbitration agreement. These boundaries are not merely procedural safeguards but fundamental to upholding the autonomy of the arbitral process. Any transgression beyond this limited judicial threshold would not only contravene the legislative intent enshrined in Section 8 and Section 11 of the 1996 Act but also risk undermining the sanctity and efficiency of arbitration as a preferred mode of dispute resolution. The referral Court must, therefore, exercise restraint and refrain from venturing into the merits of the dispute or adjudicating issues that fall squarely within the jurisdictional domain of the arbitral tribunal. It is thus seen that the scope of enquiry at the referral stage is conservative in nature. A similar view has also been expressed by the Supreme Court in the case of Ajay Madhusudan Patel v. Jyotrindra S. Patel."
6. It is observed that there is no consensus between the parties with regard to settlement of the dispute through mediation. However, notwithstanding their respective positions in that regard, both parties are ad idem that the disputes in the present matter be referred to arbitration, by a learned Arbitrator as named by the Court.
7. The value of the dispute/claims is stated to be approximately Rs. 2,00,00,000/-.
8. Accordingly, this Court requests Hon'ble Ms. Justice (Retd.) Sunita Gupta, former Judge of this Court (email: & Mobile No.9910384628) to enter upon the reference and adjudicate the disputes between the parties.
9. The Registry is directed to send a copy of this order to the learned Arbitrator through all permissible modes, including through e- mail.
10. The learned sole Arbitrator may proceed with the arbitration proceedings, subject to furnishing to the parties the requisite disclosures as required under Section 12(2) of the Act.
11. The learned sole Arbitrator shall be entitled to a fee in accordance with the Fourth Schedule of the Act or as may otherwise be agreed to between the parties and the learned sole Arbitrator.
12. The parties shall share the learned sole Arbitrator's fee and arbitral costs equally.
13. 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.
14. Needless to say, nothing in this order shall be construed as an expression of opinion of this Court on the merits of the controversy
between the parties.
15. Accordingly, the present Petition, along with all pending Application(s), if any, are disposed of in the aforesaid terms.
HARISH VAIDYANATHAN SHANKAR, J FEBRUARY 12, 2026/v/kr
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!