Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sbs Polychem Pvt. Ltd vs M/S Chemical Compound Llc
2025 Latest Caselaw 3125 Guj

Citation : 2025 Latest Caselaw 3125 Guj
Judgement Date : 17 February, 2025

Gujarat High Court

Sbs Polychem Pvt. Ltd vs M/S Chemical Compound Llc on 17 February, 2025

Author: Sunita Agarwal
Bench: Sunita Agarwal
                                                                                                                NEUTRAL CITATION




                             C/FA/300/2025                                     ORDER DATED: 17/02/2025

                                                                                                                 undefined




                                IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                              R/FIRST APPEAL NO. 300 of 2025
                                                                 With
                                  CIVIL APPLICATION (FOR INJUCTION) NO. 1 of 2024
                                          In R/FIRST APPEAL NO. 300 of 2025
                                                                 With
                                CIVIL APPLICATION (FOR AMENDMENT) NO. 1 of 2025
                                         In R/FIRST APPEAL NO. 300 of 2025
                     ==================================================
                                              SBS POLYCHEM PVT. LTD.
                                                      Versus
                                        M/S CHEMICAL COMPOUND LLC & ORS.
                     ==================================================
                     Appearance:
                     MR. VISHAL J. PATEL, ADVOCATE WITH NIMIT Y SHUKLA(8338) for the
                     Appellant(s) No. 1
                     ==================================================

                         CORAM:HONOURABLE THE CHIEF JUSTICE MRS. JUSTICE SUNITA
                               AGARWAL
                               and
                               HONOURABLE MR. JUSTICE PRANAV TRIVEDI

                                                           Date : 17/02/2025

                                                            ORAL ORDER

(PER : HONOURABLE THE CHIEF JUSTICE MRS. JUSTICE SUNITA AGARWAL)

[1] The amendments are formal in nature. The amendment

application is allowed. Necessary incorporation be made within 24

hours.

[2] By means of the present petition, two orders dated 25.10.2024

passed by the Commercial Court rejecting the suit for non

compliance of the requirement of Section 12A of the Commercial

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

Courts Act, 2015 (hereinafter referred to as "the Act, 2015") are

subjected to challenge on the ground that the rejection of suit in

exercise of suo moto power by the Commercial Court invoking the

provisions of Order VII Rule 11 of the Code of Civil Procedure, 1908

(hereinafter referred to as "the CPC") is an illegal exercise of power.

[3] The contention is that none of the clauses of Rule 11 of Order

VII of the CPC would be attracted in the present case, inasmuch as,

neither it can be said that the claim does not disclose a cause of

action nor the suit can be said to be barred by any law as per clauses

(a) and (d) of Rule 11 of under Order VII of the CPC. Apart from

these two clauses, no other clause contained in Rule 11 can be taken

aid of, to reject the plaint. It is argued that Section 12A of the Act,

2015 only requires mandatory process of pre-institution mediation to

be exhausted by the plaintiff in view of sub-section (1) of Section 12A

before instituting a suit under the Act, 2015. The requirement is that

the plaintiff filing the commercial suit shall first undergo the process

of pre-institution mediation and only in case of failure thereof, the

suit can be instituted. The period of 3 months for completion of the

process of mediation has been provided in sub-section (3) of Section

12A of the Act, 2015.








                                                                                                                   NEUTRAL CITATION




                             C/FA/300/2025                                       ORDER DATED: 17/02/2025

                                                                                                                   undefined




                     [4]     It is further argued that even from a perusal of sub-section (1)

of Section 12A, it can be seen that the requirement to exhaust the

remedy of pre-institution mediation in accordance with Section 12A

can be dispensed with and the plaintiff may be exempted from taking

recourse of the said remedy, in a suit which contemplates any urgent

interim relief under the Act, 2015. The submission, thus, is that

there is no absolute bar from institution of the suit without

exhausting remedy of pre-institution mediation under Section 12A of

the Act, 2015. The Commercial Court has, thus, erred in dismissing

the suit by taking recourse to the provisions of Order VII Rule 11 of

the CPC.

[5] Taking note of the above submissions, we may record that the

Hon'ble Apex Court in case of M/s Patil Automation Private

Limited and Others versus Rakheja Engineers Private Limited

reported in (2022) 10 SCC 1 as followed in case of Yamini

Manohar versus T.K.D. Keerthi reported in (2024) 5 SCC 815

has discussed the scope of Section 12A of the Act, 2015 and it is

held therein that the said provision is mandatory and any suit

instituted violating the mandate of Section 12A must be visited with

rejection of the plaint under Order VII Rule 11 of the CPC. The

observations of the Hon'ble Apex Court in case of M/s Patil

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

Automation Private Limited and Others (supra) in paragraphs

'113.1' to '113.3' are relevant to be extracted hereinbelow:-

"113.1 We declare that Section 12A of the Act is mandatory and hold that any suit instituted violating the mandate of Section 12A must be visited with rejection of the plaint under Order VII Rule 11. This power can be exercised even suo moto by the court as explained earlier in the judgment. We, however, make this declaration effective from 20.08.2022 so that concerned stakeholders become sufficiently informed.

113.2. Still further, we however direct that in case plaints have been already rejected and no steps have been taken within the period of limitation, the matter cannot be reopened on the basis of this declaration. Still further, if the order of rejection of the plaint has been acted upon by filing a fresh suit, the declaration of prospective effect will not avail the plaintiff.

113.3 Finally, if the plaint is filed violating Section 12A after the jurisdictional High Court has declared Section 12A mandatory also, the plaintiff will not be entitled to the relief.

[6] In the case of Yamini Manohar (supra), the challenge was to

the rejection of the application under Order VII Rule 11 of the CPC

filed by the petitioner / defendant therein. The Hon'ble Apex Court

in case of Yamini Manohar (supra) taking note of the provisions of

Section 12A of the Act, 2015 and the previous decision in the case of

M/s Patil Automation Private Limited and Others (supra) has

observed that Section 12A of the Act, 2015 does not contemplate

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

leave of the Court nor does the provision necessarily require an

application seeking exemption. The pleadings on record and oral

submissions would be sufficient. The words used in Section 12A of

the Act, 2015 "a suit does not contemplate any urgent interim relief"

had been taken note of with the special emphasis on the word

"contemplate", which connotes to deliberate and consider. The legal

position stated therein, thus, is that the plaint can be rejected and

not entertained reflects application of mind by the court viz. the

requirement of 'urgent interim relief'. In the facts of the said case, it

was noted in Yamini Manohar (supra) that an urgent interim relief

has been prayed for and the condition that the plaint "contemplates

an urgent interim relief" was satisfied and, therefore, there was no

error in rejection of the application under Order VII Rule 11 of the

CPC. Further, taking note of the decisions of the High Court of

Bombay and Delhi in the case of Kaulchand H. Jogani v. M/s

Shree Vardhan Investment & Ors. and in the case of Chandra

Kishore Chaurasia versus R. A. Perfumery Works Private

Limited, it was finally observed in paragraph '7' as under :-

"7. We are of the opinion that when a plaint is filed under the CC Act, with a prayer for an urgent interim relief, the commercial court should examine the nature and the subject matter of the suit, the cause of action, and the prayer for interim relief. The prayer for urgent interim relief should not be

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

a disguise or mask to wriggle out of and get over Section 12A of the CC Act. The facts and circumstances of the case have to be considered holistically from the standpoint of the plaintiff. Non- grant of interim relief at the ad-interim stage, when the plaint is taken up for registration/admission and examination, will not justify dismissal of the commercial suit under Order VII, Rule 11 of the Code; at times, interim relief is granted after issuance of notice. Nor can the suit be dismissed under Order VII, Rule 11 of the Code, because the interim relief, post the arguments, is denied on merits and on examination of the three principles, namely, (i) prima facie case, (ii) irreparable harm and injury, and (iii) balance of convenience. The fact that the court issued notice and/or granted interim stay may indicate that the court is inclined to entertain the plaint."

[7] It was, thus, held by the Hon'ble Apex Court that the

Commercial Court should examine the nature and subject matter of

the suit, the cause of action, and the prayer for interim relief to

consider holistically from the standpoint of the plaintiff, the

requirement of Section 12A of the Act, 2015 can be dispensed with.

It was clarified that the prayer for urgent interim relief should not be

a disguise or mask to wriggle out of and get over Section 12A of the

Act, 2015. It was further clarified that non-grant of interim relief at

the ad-interim stage, will not justify dismissal of the commercial suit

under Order VII, Rule 11 of the CPC, inasmuch as, at times, the

interim relief is granted after issuance of notice. It was also clarified

that the suit cannot be dismissed under Order VII, Rule 11 of the

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

CPC, because the interim relief, post the arguments, has been denied

on merits on examination of the three principles, namely, (i) prima

facie case, (ii) irreparable loss and injury, and (iii) balance of

convenience.

[8] Having said that, it was further observed by the Hon'ble Apex

Court that the commercial court does have a role, albeit a limited

one, to check that the mandatory requirement of pre-litigation

mediation may not be bypassed by creating a camouflage and guise

and such situation should be checked when deception and falsity is

apparent or established. The plaintiff alone cannot have an 'absolute

and unfettered right', inasmuch as, such an approach is not justified

as the pre-institution mediation under Section 12A of the Act, 2015 is

mandatory.

[9] It was held by the Hon'ble Apex Court in case of Yamini

Manohar (supra) that the words 'contemplate any urgent interim

relief' in Section 12A of the Act, 2015, with reference to the suit,

should be read as conferring power on the court to be satisfied.

Meaning thereby, from the plaint, documents and facts on record,

the Court should be satisfied that the suit must "contemplate" an

urgent interim relief so as to exempt the requirement to exhaust the

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

remedy of pre-institution mediation under Section 12A of the Act. It

is observed that this is a precise and limited exercise of power

conferred upon the commercial court in order to keep a check and

balance to ensure that the legislative object / intent behind the

enactment of Section 12A of the Act, 2015 is not defeated.

[10] Taking note of the above decisions of the Hon'ble Apex Court,

we may also take note of the judgment of this Court relied by the

learned counsel for the petitioner in Special Civil Application No.13

of 2025, wherein after reading the above noted two decisions of the

Hon'ble Apex Court, it was observed in paragraphs '17 to 21' as

under:-

"17. From an exhaustive reading of the law laid down by the Apex Court in Patil Automation Private Limited (supra) and Yamini Manohar (supra), it is pertinent to note that when the plaint is presented before the Commercial Court under the C.C.Act' 2015 without adhering to the provisions of Section 12A of the C.C.Act' 2015, it is required to :-

(i) examine in exercise of its suo motu powers as to whether the suit itself contemplated "any urgent interim relief" and then decide as to whether the mandatory requirement of Section 12A of the C.C.Act, 2015 can be relaxed,

(ii) the Commercial Court should examine the nature and subject matter of the suit, the cause of action and the prayer for

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

interim relief to ascertain as to whether the prayer for urgent interim relief is a disguise or mask to wriggle out of and get over Section 12A of the C.C.Act, 2015,

(iii) the facts and circumstances of the case have to be considered holistically from the stand point of the plaintiff, (iv) non-grant of interim relief at the ad-interim stage, i.e. at the time of registration/admission and examination of the plaint, will not justify dismissal by the Commercial Court under Order VII Rule 11, CPC, inasmuch as, interim relief may be granted after issuance of notice,

(iv) the suit cannot be dismissed under Order VII Rule 11, CPC on the ground of non-compliance of Section 12A of the C.C.Act' 2015, because the interim relief has been denied on merits.

18. In its precise and limited exercise of powers, the Commercial Court will be required to examine from the reading of the plaint as a whole and the prayers made therein that the suit must contemplate an urgent interim relief, if filed without complying with the provisions of Section 12A of the C.C.Act' 2015. The word "contemplate" as explained by the Apex Court should be read as conferring powers on the Court to be satisfied about the requirement of an urgent interim relief and the plaint documents and facts should show and indicate the need for an interim relief.

19. However, while making such an inquiry, the Commercial Court in its limited exercise of powers with the idea to keep check that the legislative intent behind the enactment of Section 12A of the C.C.Act' 2015 is not defeated, can not enter into the merits of the relief sought by the plaintiff to examine as to whether the plaintiff is entitled to any relief either in the nature of interim relief or final relief. The plaint cannot be rejected or returned in the manner as has been done in the

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

present case where the Commercial Court having gone through the plaint averments and the documents on record, has even gone to the extent of holding that there does not exist any binding contract between the parties and has proceeded to observe that no contract took place between the plaintiff and the defendants, and consequently the Court is not inclined to grant any urgent interim relief to the plaintiff. The line which was required to be drawn by the Commercial Court at the time of making inquiry as to whether the mandatory requirement of Section 12A can be exempted at the time of registration of the plaint, has been crossed by it. The inquiry made by the Commercial Court at the pre-institution stage by making observations on the merits of the claim of the plaintiff, in fact, resulted into denial of any relief to the plaintiff, at the preinstitution stage itself.

20. At the pre-institution stage, as per the law laid down by the Apex Court in Yamini Manohar (supra), the Commercial Court could not have gone into the merits of the claim for grant of urgent interim relief. The only issue required to be examined at the preinstitution stage by the Commercial Court, was as to whether the plaintiff requires an urgent relief by consideration of the facts and circumstances of the case from the stand point of the plaintiff. What could go against the plaintiff at the time of consideration of the prayer for interim relief was not required to be examined while analyising the plaint averments, documents on record and the prayer made in the suit. The Commercial Court was required to only ascertain as to whether the prayer for interim relief is a camouflage or disguise to wriggle out of or bypass the statutory mandate of pre-litigation mediation under Section 12A of the C.C.Act' 2015. Though the plaintiff has no absolute and unfettered right to approach the Commercial Court without adhering to the pre-institution mediation under Section 12A of the C.C.Act' 2015 which is held mandatory by

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

the Apex Court in Patil Automation Private Limited (supra), but where the plaintiff seeks exemption, the Commercial Court has no jurisdiction to enter into the merits of the prayer for interim relief. Non-grant of interim relief at the adinterim stage or even after issuance of notice is not relevant for the purposes of the limited inquiry to be made by the Commercial Court under Section 12 of the C.C.Act' 2015 to keep a check that the legislative mandate is followed in its true letter and spirit.

21. The only limited scope of examination in the exercise of powers conferred under Section 12A of the C.C.Act' 2015 is that the Court should be satisfied that the prayer for interim relief has not been made simply to overcome the bar under Section 12A of the C.C.Act' 2015 and the interim relief application is not presented without any justification whatsoever. The inquiry is not contingent whether the Court accedes the plaintiff's request.

[11] Considering the above, we may record that in the present case,

the trial court has made a suo motu inquiry on the presentation of

the suit as to whether the requirement to exhaust remedy of pre-

institution mediation can be dispensed with in the present case. We

may record that having gone through the plaint, injunction

application and the documents appended thereto, the trial court has

recorded that from a perusal of the whole plaint, it transpires that

the suit has been filed with regard to infringement of plaintiff's

trademark. Though the plaintiff has prayed relief in the nature of

injunction against defendants No. 1, 2 and 3 as well, apart from

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

defendant Nos. 3 and 4 against whom relief of infringement of the

plaintiff's trademark had been prayed for. It is also noted by the trial

court that the basis of bringing infringements suit by the plaintiff is

the screenshots of the computer screen vide mark 4/5 to show that

the plaintiff's registered trademark RHEOL is being infringed by the

defendants No. 3 and 4.

[12] Besides the above, the trial court has further recorded that the

plaintiff has raised a demand notice on 15.05.2024 towards unpaid

invoices dated 01.12.2021 and 14.12.2021 against defendants No. 1

and 2. However, there is no relief against defendant Nos.1 and 2

directly for infringement of the trademark. In so far as, the

allegations against defendant No.3 and 4 about infringement of the

plaintiff's trademark, it is further recorded by the trial court that the

plaintiff had produced board resolution of the plaintiff - company

resolving to file a commercial trademark suit which is dated

01.08.2024. However, the plaintiff had filed the suit on 19.10.2024,

after a period of 2 months 19 days, which fact further indicates that

there is no urgency for passing of an interim injunction order. As far

as the cause of action disclosed in the suit, as per own case of the

plaintiff, the cause of action to file the suit arose in June, 2024.








                                                                                                             NEUTRAL CITATION




                             C/FA/300/2025                                 ORDER DATED: 17/02/2025

                                                                                                             undefined




[13] The trial court has, thus, recorded that when the plaintiff came

to know about infringement of its trademark in June, 2024, when it

has waited for 4 months to bring its own action, it shows that the

plaintiff has no urgency. With these findings, the trial court came to

the conclusion that the plaintiff has failed to show and establish that

it is in need of urgent interim relief and, therefore, cannot be

permitted to dispense with the requirement to pre-institution

mediation under the provisions of Section 12A of the Act, 2015,

which is mandatory as per the law laid down by the Hon'ble Apex

Court in the case of M/s Patil Automation Private Limited and

Others (supra).

[14] Placing these observations made by the trial court, it was

vehemently argued by the learned counsel for the petitioner that the

trial court could not have gone into the merits of the interim

injunction application and, moreover, in an infringement suit, the

delay cannot be said to be fatal. Reliance is placed on the decision of

the Hon'ble Apex Court in the case of M/s Patil Automation

Private Limited and Others (supra) to submit that in an

infringement action, if the Court is satisfied about prima facie

existence of the case of infringement, an interim injunction order

needs to be passed.






                                                                                                             NEUTRAL CITATION




                             C/FA/300/2025                                 ORDER DATED: 17/02/2025

                                                                                                             undefined




[15] Placing the observation made by this Court in the aforesaid

decision in the case of Jindal Flexiflims Limited versus MHM

Holding GMBH & Ors, it was further argued that this Court has

outlined the limitations on the exercise of power of the commercial

court under Section 12A of the Act, 2015 by reading of judgments in

M/s Patil Automation Private Limited and Others (supra) and

Yamini Manohar (supra) and has clarified that the suit cannot be

dismissed under Order VII Rule 11 of the CPC on the ground of non-

compliance of Section 12A of the Act, 2015, because the interim

relief has been denied on merits.

[16] It is, thus, argued that within the limited scope of exercise of

power under Section 12A of the Act, 2015, it was not permissible for

the trial court to reject the plaint by invoking the provisions of Order

VII Rule 11 of the CPC. Attention of the Court is invited to an order

dated 07.02.2024 passed by the Hon'ble Apex Court in Special Leave

to Appeal (c) No.2753/ 2025 to submit that the question whether, due

to non-compliance with Section 12A of the Act, 2015, suit should be

dismissed under Order VII Rule 11 of the CPC or whether it should

be kept in abeyance, directing the parties to first explore the

possibility of settlement by instituting mediation, has been posed by

the Court to itself which is pending consideration.






                                                                                                             NEUTRAL CITATION




                             C/FA/300/2025                                 ORDER DATED: 17/02/2025

                                                                                                             undefined




[17] Taking note of all these arguments made by learned counsel

for the petitioner, suffice it to note that as per the settled position of

law as on date, as stated in M/s Patil Automation Private Limited

and Others (supra), a suit instituted violating the mandate of

Section 12A must be visited with rejection of the plaint under Order

VII Rule 11 of the CPC and the said power can be exercised even suo

moto by the commercial court. The position of law that Section 12A

of the Act, 2015 is mandatory also stands as on date.

[18] In view of the current settled law by the Hon'ble Apex Court in

two decisions, namely M/s Patil Automation Private Limited and

Others (supra) and Yamini Manohar (supra), it is not possible for

us to make any inquiry as to whether the suit violating the mandate

of Section 12A must be visited with the rejection of the plaint under

Order VII Rule 11 of the CPC. The said question, as placed before

us, is subject matter of consideration before the Hon'ble Apex Court.

[19] Coming to the merits of the order passed by the commercial

court, suffice it to note that on a holistic consideration of the plaint,

injunction application and the documents produced by the plaintiff

and the inaction on the part of the plaintiff, the trial court came to

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

the conclusion that it is not a case worth granting exemption of the

mandatory requirement of Section 12A of the Act, 2015. This finding

returned by the trial court in its limited scope of inquiry under

Section 12A of the Act, 2015, cannot be said to suffer any error of

law. The observations made in the order impugned cannot be said to

be the observations on the merits of the interim injunction

application, rather it was in order to explore from the facts of the

case as to whether the mandatory requirement of Section 12A of the

Act, 2015 can be dispensed in the facts and circumstances of the

present case.

[20] For the above, we do not find any error in the decision of the

trial court, both the orders of rejection of the application seeking

exemption from the provisions of Section 12A of the Act, 2015 and

the resultant dismissal of the suit under Order VII Rule 11 of the CPC

for violating Section 12A of the Act, 2015. No interference is called

for. The present petition stands dismissed, accordingly.

[21] However, it goes without saying that the plaintiff / petitioner

herein is at liberty to institute a fresh suit after complying with the

requirement of Section 12A of the Act, 2015 by undertaking the

proper procedure for the purpose. The dismissal of the present suit

NEUTRAL CITATION

C/FA/300/2025 ORDER DATED: 17/02/2025

undefined

by the trial court by the orders impugned or the dismissal of the

present petition by this order, will not come in the way of the

petitioner. It is further clarified that none of the observations made

by the trial court in the orders impugned or in this order hereinabove

will come in the way of the plaintiff in any of the subsequent

proceedings.

[22] Connected Civil Applications stand disposed of.

(SUNITA AGARWAL, C.J.)

(PRANAV TRIVEDI, J.) DHARMENDRA KUMAR

 
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 : MAIMS

 
 
Latestlaws Newsletter