Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Instakart Service Private Limited vs Ecom Express Private Limited
2025 Latest Caselaw 449 Kant

Citation : 2025 Latest Caselaw 449 Kant
Judgement Date : 6 June, 2025

Karnataka High Court

Instakart Service Private Limited vs Ecom Express Private Limited on 6 June, 2025

                                           -1-
                                                      NC: 2025:KHC:19109-DB
                                                     COMAP No. 307 of 2025
                                                 AND COMAP No. 308 of 2025

               HC-KAR



                    IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                         DATED THIS THE 6TH DAY OF JUNE, 2025

                                        PRESENT

               THE HON'BLE MR V KAMESWAR RAO, ACTING CHIEF JUSTICE

                                          AND

                            THE HON'BLE MR JUSTICE C M JOSHI

                        COMMERCIAL APPEAL NO. 307 OF 2025 AND
                          COMMERCIAL APPEAL NO. 308 OF 2025


               IN COMAP No. 307/2025

               BETWEEN:
               1.    FLIPKART INTERNET PRIVATE LIMITED
                     A COMPANY REGISTERED UNDER
                     THE COMPANIES ACT, 2013
                     AND HAVING ITS REGISTERED OFFICE
                     AT BUILDINGS ALYSSA,
                     BEGONIA AND CLOVER
                     EMABASSY TECH VILLAGE
Digitally            OUTER RING ROAD
signed by
AMBIKA H B           DEVARABEESANAHALLI VILLAGE
Location:            BENGLAURU
High Court
of Karnataka         KARNATAKA - 560 103
                     INDIA
                                                               ...APPELLANT
               (BY SRI UDAYA HOLLA, SENIOR ADVOCATE FOR
                MS. MAITREYI B KANNUR, ADVOCATE)


               AND:
               1.    ECOM EXPRESS PRIVATE LIMITED
                     A COMPANY REGISTERED UNDER
                     THE COMPANIES ACT, 2013
                     AND HAVING ITS REGISTERED OFFICE
                             -2-
                                       NC: 2025:KHC:19109-DB
                                      COMAP No. 307 of 2025
                                  AND COMAP No. 308 of 2025

HC-KAR



     AT MUSTATIL NO.14
     KILLA NO.12/9, 19/1 20/1
     GROUND FLOOR
     VILLAGE SAMALKHA
     DELHI - 110 037
     INDIA
                                              ...RESPONDENT

(BY SRI V. SRINIVASAN RAGHAVAN, SENIOR ADVOCATE A/W
 SRI ARJUN RAO, ADVOCATE)


     THIS COMMERCIAL APPEAL IS FILED UNDER SECTION 37
OF THE ARBITRATION AND CONCILIATION ACT, 1996
PRAYING TO SET ASIDE THE IMPUGNED ORDER DATED
22.05.2025 PASSED BY THE LD. CHH28 XIV ADDITIONAL CITY
CIVIL AND SESSIONS JUDGE, CITY CIVIL COURT COMPLEX,
BENGALURU, IN COMMERCIAL ARBITRATION APPLICATION
NO.5/2025.


IN COMAP NO. 308/2025

BETWEEN:
1.   INSTAKART SERVICES PRIVATE LIMITED
     A COMPANY REGISTERED UNDER
     THE COMPANIES ACT, 2013 AND
     HAVING ITS REGISTERED OFFICE
     AT BUILDINGS ALYSSA,
     BEGONIA AND CLOVER
     EMBASSY TECH VILLAGE
     OUTER RING ROAD
     DEVARABEESANAHALLI VILLAGE
     BENGALURU
     KARNATAKA - 560 103
     INDIA
                                               ...APPELLANT
(BY SRI UDAYA HOLLA, SENIOR ADVOCATE FOR
 MS. MAITREYI B KANNUR, ADVOCATE)
                                 -3-
                                           NC: 2025:KHC:19109-DB
                                          COMAP No. 307 of 2025
                                      AND COMAP No. 308 of 2025

 HC-KAR




AND:
1.   ECOM EXPRESS PRIVATE LIMITED
     A COMPANY REGISTERED UNDER
     THE COMPANIES ACT, 2013 AND
     HAVING ITS REGISTERED OFFICE
     AT MUSTATIL NO.14
     KILLA NO.12/9, 19/1, 20/1
     GROUND FLOOR
     VILLAGE SAMALKHA
     DELHI - 110 037
     INDIA
                                        ...RESPONDENT
(BY SRI K.G. RAGHAVAN, SENIOR ADVOCATE A/W
 SRI ARJUN RAO, ADVOCATE)

    THIS COMMERCIAL APPEAL IS FILED UNDER SECTION 37
OF THE ARBITRATION AND CONCILIATION ACT, 1996
PRAYING TO SET ASIDE THE IMPUGNED ORDER DATED
22.05.2025 PASSED BY THE LD. CCH 28 XIV ADDITIONAL CITY
CIVIL AND SESSIONS JUDGE, CITY CIVIL COURT COMPLEX,
BENGALURU, IN COMMERCIAL ARBITRATION APPLICATION
NO.4/2025.

    THESE APPEALS, COMING ON FOR ORDERS, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:

CORAM:     HON'BLE MR V KAMESWAR RAO, ACTING CHIEF JUSTICE
           and
           HON'BLE MR JUSTICE C M JOSHI


                       ORAL JUDGMENT

(PER: HON'BLE MR V KAMESWAR RAO, ACTING CHIEF JUSTICE)

The challenge in these appeals is primarily to the order(s)

dated 22.05.2025, whereby the Trial Court has not considered

the interim prayer made by the appellants with regard to

NC: 2025:KHC:19109-DB

HC-KAR

securing the amounts, which are the subject matter of dispute

between the parties.

2. We have been informed by Mr. Udaya Holla, learned

Senior Counsel appearing for the appellants that the petitions

under Section 9 of the Arbitration and Conciliation Act, 1996

(hereinafter referred to as 'the Act of 1996' for short) are listed

on 18.06.2025.

3. It is agreed by the learned Senior Counsel appearing for

the parties that as the date of hearing before the Trial Court is

18.06.2025, appropriate shall be that a direction be given to

the Trial Court to hear the parties on the petitions by advancing

the date of hearing before the Trial Court by enabling the

respondent herein to file response to the petitions under

Section 9 of the Act of 1996. The learned Senior Counsel for

the respondent state that they shall file their response to the

petitions under Section 9 of the Act of 1996 on or before

09.06.2025.

4. If that be so, we grant three days' time i.e., till

12.06.2025 to the appellants herein to file rejoinder to the

NC: 2025:KHC:19109-DB

HC-KAR

response to be filed by the respondent. The petitions shall be

listed before the Trial Court on 13.06.2025 when the Trial Court

shall hear the learned counsel for the parties and decide the

matters within one week thereafter. The learned Senior Counsel

for the respondent have no objection if the interim order

granted by this Court on 27.05.2025 is/are continued till the

disposal of the petitions under Section 9 of the Act of 1996 by

the Trial Court.

5. It is made clear that the Trial Court shall decide the

petitions under Section 9 of the Act of 1996 without being

influenced by the interim order passed by this Court on

27.05.2025.

6. The appeals are disposed of.

Sd/-

(V KAMESWAR RAO) ACTING CHIEF JUSTICE

Sd/-

(C M JOSHI) 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