Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vdb Projects Private Limited vs Commissioner
2025 Latest Caselaw 4055 Kant

Citation : 2025 Latest Caselaw 4055 Kant
Judgement Date : 17 February, 2025

Karnataka High Court

Vdb Projects Private Limited vs Commissioner on 17 February, 2025

Author: R Devdas
Bench: R Devdas
                                                 -1-
                                                               NC: 2025:KHC:6979
                                                           WP No. 19317 of 2024
                                                        C/W WP No. 2015 of 2025



                           IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                             DATED THIS THE 17TH DAY OF FEBRUARY, 2025

                                               BEFORE
                                 THE HON'BLE MR JUSTICE R DEVDAS
                             WRIT PETITION NO. 19317 OF 2024 (GM-RES)
                                                C/W
                              WRIT PETITION NO. 2015 OF 2025 (LB-BMP)


                      IN WP No. 19317/2024

                      BETWEEN:

                      1.    BRUHATH BANGALORE
                            MAHANAGARA PALIKE,
                            CORPORATION BUILDINGS,
                            HUDSON CIRCLE,
                            N.R. SQUARE,
                            BANGALORE - 560 002,
                            REPRESENTED BY ITS
                            CHIEF COMMISSIONER.

Digitally signed by
JUANITA               2.    THE CHIEF ENGINEER,
THEJESWINI
Location: HIGH              SWD, BRUHATH BANGALORE
COURT OF
KARNATAKA                   MAHANAGARA PALIKE,
                            9TH FLOOR, JAYANAGARA
                            SHOPPING COMPLEX, 4TH FLOOR,
                            JAYANAGARA,
                            BANGALORE - 560 011.
                                                                  ...PETITIONERS
                      (BY SRI. SATYANAND B.S., ADVOCATE)
                                 -2-
                                                NC: 2025:KHC:6979
                                          WP No. 19317 of 2024
                                       C/W WP No. 2015 of 2025



AND:

1.   THE INSTITUTION OF ENGINEERS (INDIA),
     AN ISO 9001:2015 CERTIFIED ORGANISATION,
     (ESTABLISHED 1920,
     INCORPORATED BY ROYAL CHARTER 1936),
     NO.8, GOKHALE ROAD,
     KOLKATA - 700 020.

2.   DR. I. SATYANARAYANA RAJU,
     FIE ARBITRATOR,
     H NO.6-3-903/A/1 FLAT-201,
     CHINMAYI RESIDENCY SOMAJIGUDA,
     HYDERABAD - 500 082.

3.   M/S. VDB PROJECTS (P) LTD.,
     HAVING ITS REGISTERED OFFICE
     AT NO.842/A, 3RD FLOOR, 100 FT. ROAD,
     INDIRANAGAR,
     BANGALORE - 560 038.
     BY ITS EXECUTIVE DIRECTOR
     MR. ABHISHEK REDDY.
                                                     ...RESPONDENTS
(BY SRI.ROHAN TIGADI, ADVOCATE FOR R3;
    R2 SERVED - UNREPRESENTED)

       THIS W.P. IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA PRAYING TO CALL FOR THE
ENTIRE   RECORDS    FROM    THE       R-1    PERTAINING   TO    THE
APPOINTMENT OF THE R-2 AS AN ARBITRATOR AS PER
ANNEXURE - A; QUASH THE UNILATERAL APPOINTMENT OF AN
ARBITRATOR    BY   THE    R-1    VIDE       LETTER    BEARING   NO.
SDG/SFCIT/631/402        DATED        04.04.2024        BANGALORE
ANNEXURE - A CONSEQUENTLY ALLOW THIS WRIT PETITION
AND ETC.,
                             -3-
                                         NC: 2025:KHC:6979
                                     WP No. 19317 of 2024
                                  C/W WP No. 2015 of 2025



IN WP NO. 2015/2025
BETWEEN:
VDB PROJECTS PRIVATE LIMITED,
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 1956,

HAVING OFFICE AT. 842/A,
3RD FLOOR, 100 FEET ROAD,
INDIRANAGAR,
BENGALURU - 560 038.

(REPRESENTED BY AUTHORIZED
REPRESENTATIVE VASANTHA P. RAI).
                                             ...PETITIONER

(BY SRI. ROHAN VEERANNA TIGADI.,ADVOCATE)

AND:

1.   COMMISSIONER,
     BRUHAT BENGALURU MAHANAGARA PALIKE,
     N.R SQUARE,
     BENGALURU - 560 002.

2.   EXECUTIVE ENGINEER,
     MAHADEVAPURA ZONE,
     BRUHUT BENGALURU
     MAHANAGARA PALIKE,
     9TH FLOOR, JAYANAGARA,
     SHOPPING COMPLEX, 4TH BLOCK,
     JAYANAGARA,
     BANGALORE - 560 011.

3.   THE CHIEF ENGINEER,
     STORM WATER DRAIN,
     BRUHUT BENGALURU MAHANAGARA PALIKE,
     9TH FLOOR, JAYANAGARA,
                                -4-
                                             NC: 2025:KHC:6979
                                        WP No. 19317 of 2024
                                     C/W WP No. 2015 of 2025



    SHOPPING COMPLEX, 4TH BLOCK,
    JAYANAGARA,
    BANGALORE - 560 011.
                                               ...RESPONDENTS

(BY SRI. SATYANAND B S., ADVOCATE)

     THIS W.P. IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE LETTER
BEARING      NO.MU.A/BRU.NI.GA/PR/01/2024-25     DATED
11.09.2024 (ANNEXURE - A) ISSUED BY R-2 LETTER BEARING
NO.MU.A/BRU.NI.GA/PR/01/2024-25    DATED     05.10.2024
(ANNEXURE      -    B1)     LETTER     BEARING      NO.
MU.A/BRU.NI.GA/PR/891/2024-25     DATED      11.11.2024
(ANNEXURE - B2) ISSUED BY R-2 AND LETTER BEARING NO.
MU.A/BRU.NI.GA/PR/894/2024-25     DATED      01.01.2025
(ANNEXURE - C) ISSUED BY R-3 AND ETC.,

     THESE    PETITIONS,    COMING     ON   FOR    PRELIMINARY

HEARING, THIS DAY, ORDER WAS MADE THEREIN AS UNDER:

CORAM:    HON'BLE MR JUSTICE R DEVDAS


                         ORAL ORDER

Writ Petition No.19317/2024 is filed at the hands of the

Bruhat Bengaluru Mahanagara Palike (for short 'the BBMP')

against M/s. VDB Projects (P) Ltd., and also against the

Institute of Engineers (India) and the Arbitrator questioning the

impugned order at Annexure-A passed by the Institute of

Engineers (India), on the application filed by the M/s. VDB

Projects (P) Ltd., for appointment of an Arbitrator to resolve

NC: 2025:KHC:6979

the dispute between M/s. VDB Projects (P) Ltd and the BBMP

arising out of an agreement dated 03.04.2017.

2. The other, writ petition is filed by M/s. VDB Projects

(P) Ltd., aggrieved by the subsequent action on the part of the

BBMP where four notices have been issued for recovering

Rs.3,51,76,894/- under a previous contract namely

Mahadevpura contract and the existing contract namely

Challaghatta contract. Since both the writ petitions arise

between the common parties, the petitions are clubbed, heard

together and are been disposed of by this common order.

3. The writ petition filed at the hands of the BBMP is

directed against the impugned order at Annexure-A where the

Institute of Engineers (India), at the instance of M/s. VDB

Projects (P) Ltd., has appointed an Arbitrator to resolve the

dispute arising out of agreement dated 03.4.2017 (Challaghatta

contract). Respondent No.2-Dr.I.Satyanarayana Raju has been

appointed as the Sole Arbitrator to resolve the dispute. Learned

counsel for the BBMP submits that under the general conditions

of contract clause-56 which pertains to arbitration, it provides a

list of organizations who may be approached for appointing an

Arbitrator. The list contains 7 organizations and the Institute of

NC: 2025:KHC:6979

Engineers (India) does not find place in the said list and

therefore, the respondent could not have approached the said

organization for appointment of Arbitrator. Moreover, no notice

was issued to the BBMP before appointing the Sole Arbitrator.

4. Learned counsel for the respondents has placed

reliance on two decisions of the Apex Court in the case of

NARAYAN PRASAD LOHIA Vs. NIKUNJ KUMAR LOHIA

AND OTHERS reported in (2002) 3 SCC 572 and BHAVEN

CONSTRUCTION Vs. EXECUTIVE ENGINEER, SARDAR

SAROVAR NARMADA NIGAM LIMITED AND ANOTHER

reported in (2022) 1 SCC 75 to contend that in both the

judgments the Hon'ble Supreme Court has considered Section

16 (2) of the Arbitration And Conciliation Act, 1996 and held

that the avenue open for a person regarding the jurisdiction of

the Arbitral Tribunal/Arbitrator would vest with the Arbitral

Tribunal itself and the Arbitral Tribunal is mandated to consider

such objections which goes to the root of its jurisdiction. In that

view of the matter, learned counsel respondent-VDB Projects

(P) Ltd submits that the writ petition filed by BBMP is not

maintainable and the same should be dismissed while

relegating the petitioner to the Arbitral Tribunal which passed

NC: 2025:KHC:6979

the order of appointment of Arbitrator for consideration of the

question as to whether the Institute of Engineers (India) has

jurisdiction to constitute the Arbitral Tribunal/Arbitrator.

5. Insofar as the other writ petition is concerned

learned counsel for the respondent submits that subsequent to

the initiation of the proceedings at the hands of the

respondents seeking arbitration of the dispute arising under the

agreement dated 03.04.2017, the BBMP issued 4 notices to the

respondents seeking to recover certain amounts already paid

under the previous contract. Heretoo, it is the contention of the

learned counsel for the respondents that BBMP cannot proceed

unilaterally to recover any amount from the respondents and it

is bound to proceed only in terms of the contract which

provides for settlement of disputes by arbitration.

6. Per contra, learned counsel for the BBMP contends

that the general conditions of contract enlists 7 organizations

whom either of the aggrieved party could approach for

appointment of an Arbitrator and The Institute of Engineers

(India) is not found in the said list of 7 organizations.

Therefore, even in accordance with the judgement, in the case

of NARAYAN PRASAD LOHIA (supra) relied upon by the

NC: 2025:KHC:6979

learned counsel for the respondents, under certain

circumstances, it is still permissible for a party to approach this

Court under Article 226 or 227 of the Constitution of India.

Learned counsel submits that since the name of the

organization, the Institute of Engineers (India) does not find

place in the list of 7 organisations provided in clause-56 of the

contract, the BBMP is entitled to approach this Court under

Article 226 or 227 of the Constitution of India.

7. Having heard the learned counsels for the parties

and on perusing the petition papers, this Court is of the

considered opinion that even if the submission of the learned

counsel for the is accepted that the judgement relied upon by

the learned counsel would make provision under certain

circumstances for a party to approach this Court under Article

226 or 277 of the Constitution of India, nevertheless having

regard to the fact that the name Institute of Engineers (India)

is found in one of the documents exhibited before this Court

where both the BBMP and M/s. VDB Projects (P) Ltd are parties,

this case would not fit into the category of rarest

circumstances. As rightly submitted by the learned counsel for

the petitioner Section 16 (2) of the Act clearly provides for a

NC: 2025:KHC:6979

plea which could be raised before the Arbitral Tribunal that it

does not have jurisdiction and if such a contention is raised, the

Arbitral Tribunal is bound to consider the same. Further Section

16(6) of the Act also enables a party aggrieved of such an

order of the Arbitral Tribunal touching upon its own jurisdiction,

to seek to set aside such an order by filing an appeal under

Section 34 of the act. In that view of the matter, this Court is

of the considered opinion that the writ petition filed at the

hands of the respondent-BBMP cannot be maintained. The

avenue open for the BPMP will be to raise such an objection

before the Arbitral Tribunal regarding the jurisdiction of the

Tribunal to consider the dispute raised by the respondents. If

such an objection is raised, the Arbitral Tribunal is bound to

consider the objection and pass necessary orders regarding its

own jurisdiction to entertain the dispute raised at the hands of

the respondents.

8. Insofar as the other writ petition that is filed at the

hands of the M/s. VDB Projects (P) Ltd., the petitioner is

aggrieved of the notices issued by BBMP to recover certain

amounts arising out of a previous contract (Mahadevpura

contract) and the present contract (Challaghatta contract). It is

- 10 -

NC: 2025:KHC:6979

clear that the contract would bind the parties for arbitration.

That being so, even if the impunged notices are issued by the

BBMP for recovery of certain amounts, it will have to follow the

arbitration clause provided in the contract which is binding the

two parties. Therefore, all further proceedings pursuant to the

notices issued by the BBMP shall follow the procedure of

arbitration.

9. For the reasons stated above this Court proceeds to

pass the following:

ORDER

i. Writ petition No.19317/2024 filed by the

BBMP stands dismissed while reserving liberty to the

BPMP to file an application before the Arbitral Tribunal

namely Institute of Engineers (India) in terms of

Section 16(2) of the Act, regarding the jurisdiction of

the Arbitral Tribunal to consider such a dispute raised

at the hands of BBMP.

ii. Since the arbitration proceedings were stayed

at the hands of this Court by order dated 22.07.2024

and the writ petition filed at the hands of the BBMP is

- 11 -

NC: 2025:KHC:6979

dismissed by this order, permitting the BBMP to file an

application before the Arbitral Tribunal namely

respondent No.1-Institute of Engineers (India) raising

objection regarding the jurisdiction of the organization

to entertain such an application at the hands of the

respondent for appointment of an Arbitrator, till

consideration of the application, the arbitrator shall not

proceed any further.

iii. Needless to observe that depending on the

orders that could be passed by the respondent No.1, if

the Arbitrator is permitted to proceed, the time spent

by the parties before this Court, till the orders that

could be passed by respondent No.1 shall be taken

into consideration for the purpose of Section 29-A of

the Act.

iv. Writ petition No.2015/2025 is partly

allowed while directing the BBMP which has issued

the impugned notices that it shall proceed only in

accordance with the arbitral clauses binding the

parties whether it is the existing Challaghatta contract

or the Mahadevpura contract.

- 12 -

NC: 2025:KHC:6979

All contentions are left open. Any observation made in

this order shall not prejudice the case of either of the parties

before the Arbitral Tribunal.

Sd/-

(R DEVDAS) JUDGE

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter