Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R K Associates And Hoteliers Pvt Ltd vs Indian Railway Catering And Tourism ...
2026 Latest Caselaw 822 Del

Citation : 2026 Latest Caselaw 822 Del
Judgement Date : 12 February, 2026

[Cites 3, Cited by 0]

Delhi High Court

R K Associates And Hoteliers Pvt Ltd vs Indian Railway Catering And Tourism ... on 12 February, 2026

                          $~33 to 35
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                              Date of decision: 12.02.2026

                          +       O.M.P.(I) (COMM.) 55/2026, I.A. 3706/2026 (Seeking
                                  permission to file lengthy synopsis and list of dates) & I.A.
                                  3707/2026 (Ex.)

                                  R K ASSOCIATES AND HOTELIERS PVT LTD .....Petitioner
                                                Through: Mr. Vijay Kaundal, Mr. Nitish
                                                         Kant Sharma, Ms. Mehak
                                                         Khurana and Mr. Shashank
                                                         Mishra, Advocates
                                                versus

                                  INDIAN RAILWAY CATERING AND TOURISM
                                  CORPORATION LTD.                      .....Respondent
                                               Through: Mr. Saurav Agrawal, Ms. Kiran
                                                        Devrani,    Mr.       Anshuman
                                                        Chowdhury, Mr. Parmeet Singh
                                                        and Ms. Samayra Adlakha,
                                                        Advocates

                          34
                          +       O.M.P.(I) (COMM.) 56/2026, I.A. 3708/2026 (Seeking
                                  permission to file lengthy synopsis and list of dates) & I.A.
                                  3709/2026 (For Exemption)

                                  RK ASSOCIATES AND HOTELIERS PVT. LTD. ...Petitioner
                                                          Through:          Mr. Vijay Kaundal, Mr. Nitish
                                                                            Kant Sharma, Ms. Mehak
                                                                            Khurana and Mr. Shashank
                                                                            Mishra, Advocates
                                                          versus

                                  INDIAN RAILWAY CATERING AND TOURISM
                                  CORPORATION LTD.                      .....Respondent
                                               Through: Mr. Saurav Agrawal, Ms. Kiran
                                                        Devrani,    Mr.       Anshuman
                                                        Chowdhury, Mr. Parmeet Singh
Signature Not Verified
Digitally Signed
By:HARVINDER KAUR
                          O.M.P.(I) (COMM.) 55/2026 & connected petitions                 Page 1 of 5
BHATIA
Signing Date:13.02.2026
16:58:06
                                                                             and Ms. Samayra Adlakha,
                                                                            Advocates

                          35
                          +       O.M.P.(I) (COMM.) 57/2026, I.A. 3710/2026 (Seeking
                                  permission to file lengthy synopsis and list of dates) & I.A.
                                  3711/2026 (Ex.)

                                  RK ASSOCIATES AND HOTELIERS PVT. LTD. ....Petitioner
                                               Through: Mr. Vijay Kaundal, Mr. Nitish
                                                        Kant Sharma, Ms. Mehak
                                                        Khurana and Mr. Shashank
                                                        Mishra, Advocates
                                               versus

                                  INDIAN RAILWAY CATERING AND TOURISM
                                  CORPORATION LTD.                      .....Respondent
                                               Through: Mr. Saurav Agrawal, Ms. Kiran
                                                        Devrani,    Mr.       Anshuman
                                                        Chowdhury, Mr. Parmeet Singh
                                                        and Ms. Samayra Adlakha,
                                                        Advocates

                                  CORAM:
                                  HON'BLE MR. JUSTICE HARISH VAIDYANATHAN
                                  SHANKAR

                          %                               JUDGEMENT (ORAL)
                          1.      The present Petitions filed under under Section 9 of the
                          Arbitration and Conciliation Act, 1996 ["Act"], seek inter alia interim
                          protection against demands raised by the Respondent towards
                          additional licence fee, increased security deposit, and withholding of
                          catering service payments.
                          2.      At the outset, learned counsel for the Petitioner fairly submits
                          that disputes relating to the demand of enhanced licence fee, the
                          consequential increase in security deposit, and the withholding/

Signature Not Verified
Digitally Signed
By:HARVINDER KAUR
                          O.M.P.(I) (COMM.) 55/2026 & connected petitions               Page 2 of 5
BHATIA
Signing Date:13.02.2026
16:58:06
                           adjustment of catering service payments between the parties are
                          already the subject matter of pending arbitral proceedings before
                          Hon'ble Mr. Justice Rajiv Shakdher (Retd.), learned Sole Arbitrator,
                          appointed vide order dated 24.11.2025 in O.M.P.(I) (COMM.)
                          483/2025. It is further submitted that the said arbitral proceedings are
                          listed before the learned Arbitrator on 14.02.2026.
                          3.      Learned counsel for the Petitioner, however, contends that the
                          present petitions have been necessitated on account of an
                          apprehension that the Respondent is likely to make certain deductions.
                          According to the learned counsel for the Petitioner, if such deductions
                          are permitted to be carried out, the very purpose of filing the present
                          petitions seeking to interdict the same would be rendered otiose.
                          4.      Learned counsel for the Petitioner has, therefore, strenuously
                          urged that the Court be pleased to exercise its jurisdiction under
                          Section 9 of the Act and pass orders protecting any such deductions
                          that they apprehend are likely to take place.
                          5.      Per Contra, learned counsel for the Respondent submits that
                          since as disputes of the similar nature are pending between the parties
                          and are likely to be taken up on 14.02.2026 by the learned Sole
                          Arbitrator, the present petitions may also be treated as applications
                          under Section 17 of the Act and expeditiously be placed before the
                          learned Sole Arbitrator preferably on the same date or any date as
                          expeditiously as possible for the purpose of adjudication.
                          6.      Having considered the submissions advanced by learned
                          counsel for the parties, this Court is of the view that the same is a
                          reasonable suggestion.
                          7.      Accordingly, with the consent of the parties, Hon'ble Mr.

Signature Not Verified
Digitally Signed
By:HARVINDER KAUR
                          O.M.P.(I) (COMM.) 55/2026 & connected petitions        Page 3 of 5
BHATIA
Signing Date:13.02.2026
16:58:06
                           Justice (Retd.) Rajiv Shakdher, former Chief Justice of Himachal
                          Pradesh High Court (Mobile No.                     ), is appointed as the
                          Sole Arbitrator to adjudicate the instant disputes as well.
                          8.      The arbitration shall take place under the aegis of the Delhi
                          International Arbitration Centre ["DIAC"] and will abide by its rules
                          and regulations.
                          9.      The learned Arbitrator shall be entitled to fees as set out in the
                          Schedule of Fees maintained by the DIAC.
                          10.     Learned counsel for the parties are directed to apprise the
                          learned Arbitrator of this Order forthwith.
                          11.     Since Hon'ble Mr. Justice (Retd.) Rajiv Shakdher is already
                          in seisin of another proceedings between the parties, the requisite
                          disclosure under Section 12(2) of the Act is dispensed with.
                          12.     The Registry is directed to send a receipt of this order to the
                          learned arbitrator through all permissible modes, including through e-
                          mail.
                          13.     So far as the reliefs sought in these petitions are concerned, the
                          present petitions filed under Section 9 of the Act are directed to be
                          treated as applications under Section 17 of the Act. The Registry is
                          directed to forthwith transmit the records of these petitions to the
                          learned Sole Arbitrator, to be taken on record as applications under
                          Section 17, upon which appropriate orders may be passed in
                          accordance with law and in the facts and circumstances of the case.
                          14.     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.
                          15.     Needless to say, nothing in this order shall be construed as an

Signature Not Verified
Digitally Signed
By:HARVINDER KAUR
                          O.M.P.(I) (COMM.) 55/2026 & connected petitions          Page 4 of 5
BHATIA
Signing Date:13.02.2026
16:58:06
                           expression of opinion of this Court on the merits of the controversy
                          between the parties.
                          16.     The parties are at liberty to raise all objections, including with
                          respect to the jurisdiction of the Arbitrator, before the learned Arbitral
                          Tribunal.
                          17.     Let a copy of this Order be transmitted to the DIAC for
                          necessary information and action.
                          18.     Accordingly, the present petition, along with pending
                          application(s), if any, stands disposed of.
                          19.     A photocopy of this Order be placed in the connected matters.



                                           HARISH VAIDYANATHAN SHANKAR, J.

FEBRUARY 12, 2026/rk/her/jk

 
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