Citation : 2026 Latest Caselaw 964 Del
Judgement Date : 18 February, 2026
$~38
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 18.02.2026
+ ARB.P. 1851/2025 & I.A. 27557/2025 (Delay of 15 days in Re-
filing the petition)
L AND T FINANCE LIMITED .....Petitioner
Through: Mr. Arvind Jadon, Adv.
versus
M/S R.K. AUTOMOBILES .....Respondent
Through:
CORAM:
HON'BLE MR. JUSTICE HARISH VAIDYANATHAN
SHANKAR
% JUDGEMENT (ORAL)
HARISH VAIDYANATHAN SHANKAR, J.
1. The present Petition, filed under Section 11 of the Arbitration and Conciliation Act, 19961, seeks appointment of a Sole Arbitrator for the purpose of resolution of disputes that are stated to have arisen inter se the parties arising out of the Clause 13 as set out in Facility Agreement dated 31.08.2020, and which reads as follows:
"13.0 Legal Remedies:
Any dispute and/or difference and/or claim that arises between parties or any of them touching or concerning this Facility Agreement/Facility Documents or any condition herein/therein contained or as to the rights, duties or liabilities of parties hereto or any of them either during the continuance of the Facility Agreement or after the completion or termination or purported termination hereof shall be referred to the sole Arbitrator to be appointed by LTF, according to the provisions of Arbitration &
Act
Conciliation Act, 1996 and rules thereunder and any amendment thereto from time to time.
(i) No Objection shall be taken by the Dealer on the ground that the Arbitrator so appointed is an employee of LTF or in any way associated with LTF;
(ii) It is agreed between the parties hereto that nothing contained in Section 17(1) of Arbitration & Conciliation Act, 1996, shall in any way, affect the right of any of or preclude the parties to / from seek / seeking such interim relief /s in any Court of competent jurisdiction, including interim relief u/s 9 of the Arbitration & Conciliation Act, 1996, and the rules framed thereunder,
(iii) The award of the arbitrator shalt be a speaking award and shall be final, conclusive & binding on all the parties whether on question of law or of fact.
(iv) In the event of death, refusal, negligence, inability, incapability of the person so appointed to act as the sole arbitrator, a new arbitrator may be appointed by LTF.
(v) The venue of arbitration shall be Kolkata or such other place that LTF may at its sole discretion determine and courts in Kolkata or such other place shall have exclusive jurisdiction.
(vi) Notwithstanding anything contained hereinabove, in the event that the status of the Lender changes or a law being made or amended so as to bring the LTF under the Securitization Act or the DIU Act, or any other special legislation to enable the LTF to enforce the security under the Securitization Act or proceed to recover dues from the Dealer under the DRT Act, the arbitration provisions hereinbefore contained shall, at the option of the LTF, cease to have any effect and if arbitration proceedings are commenced but no Award is made, then at the option of the LTF, such proceedings shall stand temlinatcd and the mandate of the Arbitrator shall come to an end, from the date of the making of the law or the date when amendment becomes effective or the date when thc LTF exercises the option of terminating the mandate of Arbitrator as the case may be."
2. The material on record indicates that the Notice under Section 21 of the Act, dated 04.08.2025, has been issued by the Petitioner.
3. At this stage, it is apposite to note that the legal position governing the scope and standard of judicial scrutiny under Section 11(6) of the Act is no longer res integra. A three-Judge Bench of the
Hon'ble Supreme Court in SBI General Insurance Co. Ltd. v. Krish Spinning2, after taking into consideration the authoritative pronouncement of the seven-Judge Bench in Interplay Between Arbitration Agreements under Arbitration Act, 1996 & Stamp Act, 1899, In re3, comprehensively delineated the contours of judicial intervention at the stage of Section 11of the Act. The excerpt of Krish Spg (supra) reads as under:-
"(c) Judicial interference under the 1996 Act
110. The parties have been conferred with the power to decide and agree on the procedure to be adopted for appointing arbitrators. In cases where the agreed upon procedure fails, the courts have been vested with the power to appoint arbitrators upon the request of a party, to resolve the deadlock between the parties in appointing the arbitrators.
111. Section 11 of the 1996 Act is provided to give effect to the mutual intention of the parties to settle their disputes by arbitration in situations where the parties fail to appoint an arbitrator(s). The parameters of judicial review laid down for Section 8 differ from those prescribed for Section 11. The view taken in SBP & Co. v. Patel Engg. Ltd., (2005) 8 SCC 618 and affirmed in Vidya Drolia v. Durga Trading Corpn., (2021) 2 SCC 1 that Sections 8 and 11, respectively, of the 1996 Act are complementary in nature was legislatively overruled by the introduction of Section 11(6-A) in 2015. Thus, although both these provisions intend to compel parties to abide by their mutual intention to arbitrate, yet the scope of powers conferred upon the courts under both the sections are different.
112. The difference between Sections 8 and 11, respectively, of the 1996 Act is also evident from the scope of these provisions. Some of these differences are:
112.1. While Section 8 empowers any "judicial authority" to refer the parties to arbitration, under Section 11, the power to refer has been exclusively conferred upon the High Court and the Supreme Court.
(2024) 12 SCC 1
(2024) 6 SCC 1
112.2. Under Section 37, an appeal lies against the refusal of the judicial authority to refer the parties to arbitration, whereas no such provision for appeal exists for a refusal under Section 11.
112.3. The standard of scrutiny provided under Section 8 is that of prima facie examination of the validity and existence of an arbitration agreement. Whereas, the standard of scrutiny under Section 11 is confined to the examination of the existence of the arbitration agreement.
112.4. During the pendency of an application under Section 8, arbitration may commence or continue and an award can be passed. On the other hand, under Section 11, once there is failure on the part of the parties in appointing the arbitrator as per the agreed procedure and an application is preferred, no arbitration proceedings can commence or continue.
113. The scope of examination under Section 11(6-A) is confined to the existence of an arbitration agreement on the basis of Section
7. The examination of validity of the arbitration agreement is also limited to the requirement of formal validity such as the requirement that the agreement should be in writing.
114. The use of the term "examination" under Section 11(6-A) as distinguished from the use of the term "rule" under Section 16 implies that the scope of enquiry under Section 11(6-A) is limited to a prima facie scrutiny of the existence of the arbitration agreement, and does not include a contested or laborious enquiry, which is left for the Arbitral Tribunal to "rule" under Section 16. The prima facie view on existence of the arbitration agreement taken by the Referral Court does not bind either the Arbitral Tribunal or the Court enforcing the arbitral award.
115. The aforesaid approach serves a twofold purpose -- firstly, it allows the Referral Court to weed out non-existent arbitration agreements, and secondly, it protects the jurisdictional competence of the Arbitral Tribunal to rule on the issue of existence of the arbitration agreement in depth.
****
117. In view of the observations made by this Court in Interplay Between Arbitration Agreements under the Arbitration Act, 1996 & the Stamp Act, 1899, In re, (2024) 6 SCC 1, 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 inVidya Drolia v. Durga Trading Corpn., (2021) 2 SCC 1 and adopted inNTPC Ltd. v. SPML Infra
Ltd., (2023) 9 SCC 385 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 inInterplay Between Arbitration Agreements under the Arbitration Act, 1996 & the Stamp Act, 1899, In re, (2024) 6 SCC
****
119. The question of "accord and satisfaction", being a mixed question of law and fact, comes within the exclusive jurisdiction of the Arbitral Tribunal, if not otherwise agreed upon between the parties. Thus, the negative effect of competence-competence would require that the matter falling within the exclusive domain of the Arbitral Tribunal, should not be looked into by the Referral Court, even for a prima facie determination, before the Arbitral Tribunal first has had the opportunity of looking into it.
120. By referring disputes to arbitration and appointing an arbitrator by exercise of the powers under Section 11, the Referral Court upholds and gives effect to the original understanding of the contracting parties that the specified disputes shall be resolved by arbitration. Mere appointment of the Arbitral Tribunal does not in any way mean that the Referral Court is diluting the sanctity of "accord and satisfaction" or is allowing the claimant to walk back on its contractual undertaking. On the contrary, it ensures that the principle of arbitral autonomy is upheld and the legislative intent of minimum judicial interference in arbitral proceedings is given full effect. Once the Arbitral Tribunal is constituted, it is always open for the defendant to raise the issue of "accord and satisfaction"
before it, and only after such an objection is rejected by the Arbitral Tribunal, that the claims raised by the claimant can be adjudicated.
121. Tests like the "eye of the needle" and "ex facie meritless", although try to minimise the extent of judicial interference, yet they require the Referral Court to examine contested facts and appreciate prima facie evidence (however limited the scope of enquiry may be) and thus are not in conformity with the principles of modern arbitration which place arbitral autonomy and judicial non-interference on the highest pedestal.
122. Appointment of an Arbitral Tribunal at the stage of Section 11 petition also does not mean that the Referral Courts forego any scope of judicial review of the adjudication done by the Arbitral Tribunal. The 1996 Act clearly vests the national courts with the power of subsequent review by which the award passed by an
arbitrator may be subjected to challenge by any of the parties to the arbitration.
*****
126. The power available to the Referral Courts has to be construed in the light of the fact that no right to appeal is available against any order passed by the Referral Court under Section 11 for either appointing or refusing to appoint an arbitrator. Thus, by delving into the domain of the Arbitral Tribunal at the nascent stage of Section 11, the Referral Courts also run the risk of leaving the claimant in a situation wherein it does not have any forum to approach for the adjudication of its claims, if its Section 11 application is rejected.
127. Section 11 also envisages a time-bound and expeditious disposal of the application for appointment of arbitrator. One of the reasons for this is also the fact that unlike Section 8, once an application under Section 11 is filed, arbitration cannot commence until the Arbitral Tribunal is constituted by the Referral Court. This Court, on various occasions, has given directions to the High Courts for expeditious disposal of pending Section 11 applications. It has also directed the litigating parties to refrain from filing bulky pleadings in matters pertaining to Section 11. Seen thus, if the Referral Courts go into the details of issues pertaining to "accord and satisfaction" and the like, then it would become rather difficult to achieve the objective of expediency and simplification of pleadings.
128. We are also of the view that ex facie frivolity and dishonesty in litigation is an aspect which the Arbitral Tribunal is equally, if not more, capable to decide upon the appreciation of the evidence adduced by the parties. We say so because the Arbitral Tribunal has the benefit of going through all the relevant evidence and pleadings in much more detail than the Referral Court. If the Referral Court is able to see the frivolity in the litigation on the basis of bare minimum pleadings, then it would be incorrect to doubt that the Arbitral Tribunal would not be able to arrive at the same inference, most likely in the first few hearings itself, with the benefit of extensive pleadings and evidentiary material."
(emphasis supplied)
4. The decision in Krish Spinning (supra) thus unequivocally reiterates that the Referral Court, while exercising jurisdiction under Section 11of the Act, is required to confine itself to a prima facie examination of the existence of an arbitration agreement and nothing
beyond. The Court's role is facilitative and procedural, namely, to give effect to the parties' agreed mechanism of dispute resolution when it has failed, without embarking upon an adjudication of contentious factual or legal issues, which are reserved for the Arbitral Tribunal.
5. A perusal of the Order dated 01.12.2025 reflects that the Sole Proprietor of the Respondent had appeared through video conferencing and was granted time to engage counsel, along with four weeks time to file a reply to the present petition.
6. The matter was thereafter listed on 16.01.2026, on which date Mr. Vivek Bhardwaj and Mr. Harshit Soni entered appearance on behalf of the Respondent and sought one week's time to file the reply.
7. It is noticed that, today, neither the Sole Proprietor nor any counsel appears on behalf of the Respondent.
8. In view of the fact that service stands completed and the Respondent has already entered appearance on on at least two prior occasions, this Court is not inclined to grant any further time. The present petition being confined to the appointment of an Arbitrator, there exists no legal impediment to the appointment of a Sole Arbitrator.
9. In view thereof, this Court is of the view that the matter may be referred to arbitration for the purpose of resolution of disputes as between the parties.
10. The material on record indicates that the value of the disputes is stated to be approximately 69 lakhs.
11. Accordingly, Ms. Sukhbeer Kour Bajwa, Advocate (Mobile No. 9818040158), is appointed as the Arbitrator to adjudicate the disputes inter se the parties.
12. The learned 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.
13. The learned Arbitrator shall be entitled to fee in accordance with the Fourth Schedule of the Act or as may otherwise be agreed to between the parties and the learned Arbitrator.
14. The parties shall share the learned Arbitrator's fee and arbitral cost, equally.
15. 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.
16. Needless to state, nothing in this order shall be construed as an expression of opinion of this Court on the merits of the controversy. All rights and contentions of the parties in this regard are reserved.
17. Let the copy of the said order be sent to the learned Arbitrator through the electronic mode as well.
18. Accordingly, the present Petition along with pending application(s), if any, stands disposed of in the above-stated terms.
HARISH VAIDYANATHAN SHANKAR, J.
FEBRUARY 18, 2026/ v/her
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!