Tuesday, 21, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

3M India Limited vs M/S Karcare
2026 Latest Caselaw 1602 Kant

Citation : 2026 Latest Caselaw 1602 Kant
Judgement Date : 21 February, 2026

[Cites 2, Cited by 0]

Karnataka High Court

3M India Limited vs M/S Karcare on 21 February, 2026

                                          -1-
                                                COMAP No. 185 of 2025



                    IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                      DATED THIS THE 21ST DAY OF FEBRUARY, 2026

                                      PRESENT

                     THE HON'BLE MR. VIBHU BAKHRU, CHIEF JUSTICE

                                          AND

                        THE HON'BLE MR. JUSTICE C.M. POONACHA

                         COMMERCIAL APPEAL NO. 185 OF 2025


               BETWEEN:

               1.   3M INDIA LIMITED
                    HAVING ITS REGISTERED OFFICE AT:
                    PLOT NO. 38 - 51
                    ELECTRONIC CITY
                    HOSUR ROAD
                    BENGALURU - 560 010

Digitally signed    HAVING ITS CORPORATE OFFICE AT:
by PRABHAKAR
SWETHA              5TH FLOOR, MARKSQUARE
KRISHNAN
                    61, ST MARKS ROAD
Location: High
Court of            BENGALURU - 560 001
Karnataka

                    REPRESENTED BY ITS
                    NATIONAL SALES MANAGER
                    MR. U.V. SESHU SAI BABU
                                                         ...APPELLANT
               (BY SRI SHUJATH AHMED, ADVOCATE)
                                 -2-
                                             COMAP No. 185 of 2025



AND:

1.   M/S KARCARE
     A PARTNERSHIP FIRM
     HAVING ITS REGISTERED OFFICE AT:
     NO. 1 & 2, VAISHNAVI LAYOUT
     VIDYARANYAPURA
     BENGALURU - 560 097
     REPRESENTED BY ITS PARTNERS
     MR. RAMAKRISHNA RAO
     P. & MR. P.V.V.R.
     SURESH KUMAR
                                                   ...RESPONDENT

(BY SRI SAMPATH BAPAT, ADVOCATE)

THIS COMMERCIAL APPEAL IS FILED UNDER SECTION 13 (1-A) OF THE COMMERCIAL COURTS ACT, 2015, R/W. SECTION 37 1(A) OF THE ARBITRATION AND CONCILIATION ACT, 1996 PRAYING TO PASS AN ORDER TOWARDS SETTING ASIDE THE IMPUGNED JUDGMENT DATED 18.01.2025 PASSED BY THE HON'BLE LXXXIV CITY CIVIL AND SESSIONS JUDGE, AT BENGALURU (COMMERCIAL COURT - CCH- 85), IN COM.A.P. NO.136 OF 2024 & ETC.

THIS COMMERCIAL APPEAL HAVING BEEN HEARD AND RESERVED FOR JUDGMENT, COMING ON FOR PRONOUNCEMENT THIS DAY, JUDGMENT WAS PRONOUNCED AS UNDER:

CORAM: HON'BLE MR. VIBHU BAKHRU, CHIEF JUSTICE and HON'BLE MR. JUSTICE C.M. POONACHA

C.A.V. JUDGMENT (PER: HON'BLE MR. VIBHU BAKHRU, CHIEF JUSTICE)

1. The appellant [hereafter, '3M'] has filed the present appeal

under Section 37(1)(c) of the Arbitration and Conciliation Act, 1996

[A&C Act], impugning an order dated 18.01.2025 passed by the

learned LXXXIV Additional City Civil and Sessions Judge,

Bengaluru [Commercial Court] in Com. A.P. No.136/2024.

2. The respondent [hereafter, 'KAR'] had filed the said

application to set aside the award dated 03.06.2024 in A.C.Nos.

452/2022, 453/2022 and 454/2022 [impugned award] delivered

by an Arbitral Tribunal comprising of a sole arbitrator [Arbitral

Tribunal]. The current commercial appeal (COMAP No.185/2025),

pertains to the claims made in A.C.No.452/2022.

3. The impugned award is a common award passed in three

arbitral proceedings. The Arbitral Tribunal had noted that the

evidence and documents relied upon by the parties were common

and therefore, the disputes involved are materially similar.

Accordingly, the three arbitral proceedings were consolidated.

4. KAR was a claimant before the Arbitral Tribunal and had

raised several claims arising from the franchise agreement entered

into by the parties. The parties had entered into a Memorandum of

Understanding dated 30.11.2015 and, pursuant thereto, entered

into a Franchise Agreement dated 29.02.2016 [FA 2016].

Subsequently, parties entered into a Memorandum of

Understanding [MOU] dated 04.04.2017 and, in furtherance of the

said MOU, entered into a franchise agreement dated 06.12.2018.

The said agreement was not stamped; therefore, the parties

entered into a similar agreement on 31.12.2018 [FA 2018], which

was duly stamped.

5. Under the FA 2016 and FA 2018, KAR was authorised to set

up and operate Car Care Centres [CCC/s] for providing detailing

services under the 3M brand [Franchise Business] using 3M

products and use the brand name 3M in respect of the authorised

units.

6. KAR opened three CCCs under FA 2016/FA 2018 at the

following locations:

(i) Electronic City (BPCL);

(ii) Amruthahalli (IOCL); and

(iii) Yelahanka.

7. The present petition pertains to the CCC - BPCL at

Electronic City. KAR claimed that 3M had breached the terms of

the franchise agreement, resulting in KAR incurring losses.

Accordingly, KAR raised a claim for a sum of `2,28,50,000/- for

loss allegedly suffered in connection with the CCC operated at

Electronic City. In the aforesaid context, KAR raised the following

claims:

a) Actual Losses

I. Capital Expenditure Rs.45,00,000/-

II. Running Expenditure Rs.20,00,000/-

III. Products and other charges Rs.80,00,000/-


          b) Existing Liabilities

                      I.        Loans and Interest           Rs.15,00,000/-

                       II.      Refund of Bank Guarantee     Rs.3,50,000/-
                                Illegally invoked

          c) Loss of Profits

                       I.                                    Rs.35,00,000/-

          d) Other Losses

                       I.       Good Will                    Rs.20,00,000/-

                       II.      Mental agony                 Rs. 10,00,000/-

                                Total                        Rs.2,28,50,000/-




8. KAR also filed separate claims of `3,35,50,000/- in respect of

the CCC at Yelahanka and `2,57,50,000/- in respect of the CCC at

Amruthahalli. As noted above, the impugned award is a common

award in respect of the claims in respect of the three CCCs.

However, separate applications were filed by KAR for setting aside

the impugned award. The learned Commercial Court allowed the

said applications by similarly reasoned but separate orders.

9. FA 2016 and FA 2018 included arbitration clauses. In view of

the claims and the disputes that had arisen, KAR issued a notice

dated 21.12.2020 calling upon 3M to appoint an arbitrator.

Thereafter, KAR filed a petition under Section 11 of the A&C Act

before this Court (Civil Miscellaneous Petition No. 161/2021)

seeking appointment of an arbitrator. Similar petitions were filed in

respect of claims relating to other CCC.

10. In the said proceedings, KAR relied on the Franchise

Agreement dated 06.12.2018, which was admittedly superseded by

FA 2018. 3M had participated in the said proceedings and

conceded to the appointment of an arbitrator to arbitrate the

disputes under FA 2018. The said contention was accepted, and

an Arbitral Tribunal was constituted.

11. Before the Arbitral Tribunal, KAR filed statement of claims

alleging that 3M had offered the Electronic CCC unit as a "flagship

unit", representing that there was huge business potential owing to

the IT and BT companies located in Electronic City. KAR alleged

that 3M had given a rosy picture of the business potential and lured

KAR into establishing the unit at Electronic City. KAR further

alleged that the store manager resigned abruptly without notice on

07.05.2018, and that the Technical Auditor of 3M who used to visit

the Electronic City unit had also left. KAR claimed that 3M failed to

take any action in this regard, and that the persons subsequently

suggested by 3M as replacements were not efficient enough to run

a "flagship unit", resulting in the business declining. KAR also

alleged that 3M had failed to perform its obligations under the

franchise agreement, including failure to provide adequate training

to the personnel at the unit. It claimed that 3M was guilty of non-

performance and breach of contract, and of deceptively and

negligently misrepresenting the viability of the business and the

degree of support that would be provided.

12. KAR also claimed that it initially sent a notice making

combined claims in respect of all three franchise agreements.

Later, realising combing three franchise agreements together

leading to technical objection regarding maintainability of

arbitration. Therefore, separate notices were issued on 21.12.2020.

13. 3M had filed its statement of defence raising several issues.

3M claimed that KAR was an unregistered firm and therefore, was

precluded from instituting action against 3M. It further claimed that

even if it was accepted that KAR was a registered firm, it could not

maintain any action as in terms of the partnership deed dated

07.03.2019 as its business was to "invest/purchase the

land/industrial land, hotels, stocks, forex, dealers, consultant, travel

agent, renting of properties etc." The partnership deed did not

authorise KAR to carry on the Franchise Business which is

"automobile detailing, cleaning or maintaining of vehicles". It also

stated that in FA 2018, KAR was described as a sole proprietorship

concern of Mr. Ramakrishna Rao. 3M claimed that the disputes

raised were not arbitrable as under the FA 2018, KAR had

undertaken to incur all costs and expenses for setting up the CCCs

and was solely responsible for developing and conducting its

business. 3M denied that it had breached any terms of FA 2018.

It also contended that the statement of claims did not contain

material particulars.

14. 3M also stated that initially a notice dated 13.07.2020 was

issued by KAR claiming an amount of `8,28,90,351/- which was

subsequently reduced in the subsequent notice dated 21.12.2020

and restricted to `2,28,50,000/-.

15. Both parties also led evidence before the Arbitral Tribunal.

16. The Arbitral Tribunal found that KAR had taken inconsistent

positions and that there was no evidence to support its claims. In

view of the above, KAR's claims were dismissed by the impugned

award.

17. KAR filed an application to set aside the impugned award

before the learned Commercial Court (Com. A.P. No. 136/2024).

The learned Commercial Court set aside the impugned award on

the ground that the Arbitral Tribunal had not answered all the

issues.

18. The only question that falls for consideration of this Court is

whether the impugned award is liable to be set aside on the ground

that it is unreasoned. At the outset, we may observe that the

statement of claims filed by KAR is sketchy, and the claims are not

clearly articulated. For instance, KAR claims it suffered losses and

3M is liable to reimburse them. However, the statement of claims

did not specify particulars of the losses suffered. Illustratively, the

Statement of Claims mentions capital expenditure of `45,00,000/-

- 10 -

and products and other charges of `80,00,000/-, but it neither

specifies the nature of the said expenditure nor the manner in

which it is computed. The claim of `20,00,000/- towards running

expenditure is equally bereft of any particulars. It provides no clue

as to, on what items, the said expenditure was incurred.

19. As noted above, 3M had filed its statement of defence raising

several objections including as to the locus of KAR to make a

claim.

20. Based on the pleadings of the parties, the Arbitral Tribunal

had framed the following issues for consideration:

"1. Whether the claimant being an unregistered Partnership Firm, can sue under Law?

2. Whether the Claimant has the locus-standi to institute the present proceedings?

3. Whether the disputes between the parties are arbitrable in nature?

4. Whether the Claimant has any cause of action to file the present statement of claim?

5. Whether the Claimant is entitled to any amounts as claimed?

6. Whether the Respondent is entitled to costs as claimed?

7. What order or award?"

21. As rightly noted by the learned Commercial Court, the

Arbitral Tribunal did not proceed to answer each and every issue

as framed. However, we do not concur with the learned

- 11 -

Commercial Court's decision that the impugned award is liable to

be set aside on that ground alone. It is clear from the reasoning

that, after evaluating the evidence, the Arbitral Tribunal found that

there was no material to sustain the claims raised by KAR.

22. In view of the said finding, it was not necessary for the

Arbitral Tribunal to examine any further issues as the claim made

by KAR was liable to be rejected on this ground alone.

23. The learned counsel appearing for KAR contended that the

Arbitral Tribunal had grossly erred in the proceedings by raising an

oral plea of novation. He submitted that it was 3M's contention that

if the FA 2018 was found to be invalid, the franchise agreement

dated 06.12.2018 would be operative. He submitted that the

contention was raised as 3M had contended that FA 2018 was

invalid. He stated that in the aforesaid context, KAR had taken a

stand that if FA 2018 is held to be invalid, the earlier franchise

agreement ought to be considered as binding between the parties.

He contended that KAR could not be faulted for not making any

averments to that effect in its pleadings, as the said contention was

raised to counter the submissions advanced on behalf of 3M.

24. In our view, it is not necessary to examine the aforesaid

contention as these controversies pale into insignificance once it is

- 12 -

accepted that the impugned award, to the extent it holds that KAR

has been unable to establish its claims by any material, is not

required to be interfered with.

25. We find no material on record to establish that KAR suffered

the loss as claimed or that such loss arose from 3M's failure to

perform its obligations under the agreements.

26. In view of the above, the present appeal is allowed, and the

impugned order is set aside.

Sd/-

(VIBHU BAKHRU) CHIEF JUSTICE

Sd/-

(C.M. POONACHA) JUDGE

KPS

 
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 : IDRC

 
 
Latestlaws Newsletter