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

M/S Mobisy Technologies Pvt Ltd vs M/S J G Hosiery Pvt Ltd
2026 Latest Caselaw 987 Kant

Citation : 2026 Latest Caselaw 987 Kant
Judgement Date : 9 February, 2026

[Cites 24, Cited by 0]

Karnataka High Court

M/S Mobisy Technologies Pvt Ltd vs M/S J G Hosiery Pvt Ltd on 9 February, 2026

Author: Suraj Govindaraj
Bench: Suraj Govindaraj
                                                -1-
                                                           NC: 2026:KHC:8260
                                                        CMP No. 311 of 2025


                   HC-KAR

                                                                      ®
                   IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                       DATED THIS THE 9TH DAY OF FEBRUARY, 2026

                                             BEFORE
                      THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ
                            CIVIL MISC. PETITION NO. 311 OF 2025
                   BETWEEN

                   M/S MOBISY TECHNOLOGIES PVT LTD.,
                   HAVING ITS REGISTERED OFFICE AT
                   3RD FLOOR, SRI ARUNACHALESHWARA BUIDLING,
                   75/1, BELLANDUR MAIN ROAD, BELLANDUR,
                   BANGALORE 560103
                   REP BY ITS AUTHORISED SIGNATORY,
                   MS.DEVIKA SIVARAMAN

                                                                .... PETITIONER

                   (BY SRI. CHRISTIPHER.E., ADVOCATE)

                   AND

                   M/S J G HOSIERY PVT LTD.,
                   HAVING ITS REGISTERED OFFICE AT
                   NO.5, J G GARDEN ROAD,
                   SOLIPALAYAM TIRUPUR,
Digitally signed
by SHWETHA         TAMIL NADU 641652
RAGHAVENDRA        REP BY ITS AUTHORISED SIGNATORY
Location: HIGH
COURT OF
KARNATAKA                                                      .... RESPONDENT
                   (BY SRI. ABHILESH. J., ADVOCATE)

                         THIS CMP IS FILED UNDER SECTION 11(6) OF THE
                   ARBITRATION AND CONCILIATION ACT, 1996 PRAYING TO APPOINT
                   AN ARBITRATOR AS HER CLAUSE 11.10 OF THE AGREEMENT FROM
                   THE PANEL OF ARBITRATORS FROM THE BENGALURU ARBITRATION
                   CENTRE TO RESOLVE THE DISPUTE AT ANNEXURE B ARISING OUT
                   OF THE AGREEMENT DATED 21.02.2023 BETWEEN THE PARTIES, IN
                   THE INTEREST OF JUSTICE AND EQUITY.
                               -2-
                                             NC: 2026:KHC:8260
                                          CMP No. 311 of 2025


HC-KAR



     THIS CMP COMING ON FOR ORDERS AND HAVING BEEN
RESERVED FOR ORDERS ON 21.11.2025, THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:

CORAM: HON'BLE MR. JUSTICE SURAJ GOVINDARAJ


                         CAV ORDER


1.   The Petitioner is before the Court seeking for the

     following relief:

         "To appoint an Arbitrator as per clause 11.10 of
         the Agreement from the Panel of Arbitrators
         from the Bengaluru Arbitration Centre to resolve
         the dispute arising out of the Agreement dated
         21.02.2023 at Annexure-B between the parties,
         in the interest of justice and equity."

2.   The Petitioner and Respondent having entered into a

     'Bizom Customer Agreement'. The said Agreement is

     governed by clause 11.10, which is reproduced

     hereunder for easy reference:

         11.10. Dispute resolution: In the event of any
         dispute arising out of or in relation to this
         Agreement, the Parties shall try and resolve the
         dispute   amicably     in   good   faith   through
         negotiations. In case the dispute is not resolved
         within a reasonable time, the Parties agree to
         submit the same for arbitration. The arbitration
         proceedings shall be governed by the provisions
         of the Arbitration and Conciliation Act, 1996 and
         its amendments thereafter by a sole arbitrator to
         be appointed by mutual Agreement between the
         Parties.   Arbitration    proceedings    shall  be
         conducted in English language and the place,
                               -3-
                                             NC: 2026:KHC:8260
                                         CMP No. 311 of 2025


HC-KAR




         venue and seat shall be at Bengaluru. The award
         of the arbitration proceedings shall be final and
         binding on the Parties.


3.   There being a dispute between the parties, the

     Petitioner invoked the arbitration clause vide notice

     dated 12.12.2025 and nominated the arbitrator,

     same not having been accepted by the Respondent,

     contending that there are no disputes which are

     required to be arbitrated and no amounts are

     required to be paid by the Respondent, the Petitioner

     has filed the above petition.

4.   Notice having been issued, the Respondent entered

     an appearance and filed its objections.

5.   The submission of Sri. Christopher, learned counsel

     for the Petitioner, is that,

     5.1. The 'Bizon Customer Agreement' is governed by

           an arbitration clause; disputes having arisen,

           the matter will be required to be referred to

           arbitration   as   per   clause   11.10,   which   is

           extracted hereinabove.
                                    -4-
                                                   NC: 2026:KHC:8260
                                                CMP No. 311 of 2025


    HC-KAR




         5.2. He relies upon the decision of the Bombay High

               Court in Porwal Sales -v- Flame Control

               Industries1, more particularly para 22 and 28

               thereof, which are reproduced hereunder for

               easy reference:


                22. Now coming to the next submission as advanced
                on behalf of the Respondent on the MSMED Act.
                Learned counsel for the Respondent has argued that
                in view of the provisions of Section 18 of the MSMED
                Act, this Court would not have jurisdiction to
                entertain this Petition under Section 11 of the
                Arbitration and Conciliation Act. In support of this
                submission, learned counsel for the Respondent has
                placed reliance on the decision of the Division Bench
                of the Allahabad High Court in Paper & Board
                Convertors through partner Rajeev Agarwal v. U.P.
                State Micro and Small Enterprise2; in Bharat Heavy
                Electricals Ltd. v. The Micro and Small Enterprises
                Facilitations Centre of the learned Single Judge of
                the Delhi High Court3; and in Welspun Corporation
                Ltd. v. Micro and Small, Medium Enterprises
                Facilitation Council, Punjab of the learned Single
                Judge of Punjab and Harayana High Court4. The
                contention as urged on behalf of the Respondent
                referring to these decisions is that Section 18(4) of
                MSMED Act creates a bar on the jurisdiction of this
                Court to entertain any application under section 11
                of the Act and/or that the arbitration agreement
                between the parties stands obliterated, extinguished
                and superseded by the provisions of sub-section (4)
                of Section 18 of MSMED Act.


1
    (2019 SCC Online Bom 1628)
                              -5-
                                             NC: 2026:KHC:8260
                                          CMP No. 311 of 2025


HC-KAR



         23. To appreciate this submission as urged on behalf
         of the Respondent, Sections 17 and 18 of MSMED
         Act is required to be noted, which reads thus:

         "Section 17 - Recovery of amount due

         17. For any goods supplied or services rendered by
         the supplier, the buyer shall be liable to pay the
         amount with interest thereon as provided under
         section 16.

         Section 18 - Reference to Micro and Small
         Enterprises Facilitation Council

         (1) Notwithstanding anything contained in any other
         law for the time being in force, any party to a
         dispute may, with regard to any amount due under
         section 17, make a reference to the Micro and Small
         Enterprises Facilitation Council.

         (2) On receipt of a reference under sub-section (1),
         the Council shall either itself conduct conciliation in
         the matter or seek the assistance of any institution
         or centre providing alternate dispute resolution
         services by making a reference to such an institution
         or centre, for conducting conciliation and the
         provisions of sections 65 to 81 of the Arbitration and
         Conciliation Act, 1996 (26 of 1996) shall apply to
         such a dispute as if the conciliation was initiated
         under Part III of that Act.

         (3) Where the conciliation initiated under sub-
         section (2) is not successful and stands terminated
         without any settlement between the parties, the
         Council shall either itself take up the dispute for
         arbitration or refer to it any institution or centre
         providing alternate dispute resolution services for
         such arbitration and the provisions of the Arbitration
         and Conciliation Act, 1996 (26 of 1996) shall then
         apply to the dispute as if the arbitration was in
                              -6-
                                               NC: 2026:KHC:8260
                                           CMP No. 311 of 2025


HC-KAR



         pursuance of an arbitration agreement referred to in
         sub-section (1) of section 7 of that Act.

         (4) Notwithstanding anything contained in any other
         law for the time being in force, the Micro and Small
         Enterprises Facilitation Council or the centre
         providing alternate dispute resolution services shall
         have jurisdiction to act as an Arbitrator or Conciliator
         under this section in a dispute between the supplier
         located within its jurisdiction and a buyer located
         anywhere in India.

         (5) Every reference made under this section shall be
         decided within a period of ninety days from the date
         of making such a reference."

         24. On a plain reading of sub-section (1) of Section
         18, it is quite clear that sub-section (1) would be
         applicable when any amount is due under section 17
         to a supplier and when there is a liability of the
         buyer to make payment to the supplier. Thus the
         supplier falling under the provisions of the Act
         "notwithstanding anything contained in any other
         law for the time being in force" would be entitled to
         make a reference to Micro and Small Enterprises
         Facilitation Council. Subsection (2) provides for a
         conciliation after such reference is received. Sub-
         section (3) provides for a situation when the
         conciliation is not successful, then the 'Facilitation
         Council' shall either itself take up the dispute for
         arbitration or refer it to any institution or centre
         providing alternate dispute resolution services for
         such arbitration and for such reference, the
         provisions of the Arbitration and Conciliation Act,
         1996 shall apply to the dispute as if the arbitration
         was in pursuance of an arbitration agreement
         referred to in sub-section (1) of section 7 of the
         Arbitration and Conciliation Act, 1996. Sub-section
         (4) saves the jurisdiction of the 'Facilitation Council',
         notwithstanding anything contained in any other law
                              -7-
                                              NC: 2026:KHC:8260
                                           CMP No. 311 of 2025


HC-KAR



         for the time being in force, to act as an Arbitrator or
         Conciliator in respect of a dispute between between
         the supplier located within its jurisdiction and a
         buyer located anywhere in India.

         25. Considering the scheme of Sections 17 and 18,
         in my opinion sub-section (4) of Section 18 cannot
         be read in isolation. It is required to be read in
         conjunction with sub-section (1) of Section 18.
         Section 18 of the MSMED Act is attracted when the
         jurisdiction of the Facilitation Council is invoked by a
         party to a dispute with regard to any amount due
         under section 17 of the Act.

         26. In the present case, it is not in dispute that the
         Respondent has so far not raised any claim against
         the Petitioner and the jurisdiction of the Felicitation
         Council has not been invoked by either the
         Respondent or the Petitioner. It thus cannot be
         accepted that the provisions of Subsection (4) of
         Section 18 of MSMED Act are attracted in any
         manner in the absence of any reference being made
         to the Facilitation Council. When there are no
         proceedings before the Facilitation Council, it is
         difficult to accept the submission as urged on behalf
         of the respondents that provisions of Section 18 of
         the MSMED Act are attracted in the facts of the
         present case.

         27. In any event, sub-section (4) of Section 18
         cannot be read as a provision creating an absolute
         bar to institution of any proceedings other than as
         provided under section 18(1) of the MSMED Act, to
         seek appointment of an arbitral tribunal. If the
         argument as advanced on behalf of the Respondent
         that Section 18(4) creates a legal bar on a party who
         has a contract with a Small Scale Enterprise, to take
         recourse to Section 11 under the Arbitration and
         Conciliation Act, 1996 for appointment of an
         arbitrator, then the legislation would have so
                              -8-
                                             NC: 2026:KHC:8260
                                          CMP No. 311 of 2025


HC-KAR



         expressly provided, namely that in case one such
         party falls under the present Act, the arbitration
         agreement, as entered between the parties would
         not be of any effect and the parties would be
         deemed to be governed under the MSMED Act in
         that regard. However, Subsection (4) of Section 18
         of the MSMED Act does not provide for such a
         blanket consequence in the absence of any reference
         made by a party to the Facilitation Council. Also if
         Section 18 is read in the manner the Respondent is
         insisting, it would lead to a two-fold consequence -
         firstly, it would amount to reading something in the
         provision which the provision itself does not provide,
         which would be doing a violence to the language of
         the provision; secondly such interpretation in a given
         situation would render meaningless an arbitration
         agreement between the parties and it may create a
         situation that the party who is not falling within the
         purview of Section 17 and Section 18(1) would be
         foisted a remedy, which the law does not actually
         prescribe. Further sub-section (1) uses the word
         "may" in the context of a dispute which may arise
         between the parties under Section 17. In the present
         context, the word "may" as used in sub-section (1)
         of Section 18 cannot be read to mean "shall" making
         it mandatory for a person who is not a supplier (like
         the Petitioner) to invoke the jurisdiction of the
         Facilitation Council. Thus, the interpretation of sub-
         section (4) of Section 18 as urged on behalf of the
         Respondent of creating a legal bar against the
         Petitioner to file a petition under section 11 of the
         Arbitration and Conciliation Act cannot be accepted.

         28. In regard to the decisions as relied by the
         learned counsel for the respondents, in my opinion,
         these decisions are certainly not applicable in the
         facts of the present case. In each of these cases,
         there was admittedly a reference made to the
         Facilitation Council and once a reference was made
         to the Facilitation Council, the Court, in the facts of
                                 -9-
                                                NC: 2026:KHC:8260
                                              CMP No. 311 of 2025


HC-KAR



          each of these cases, has come to the conclusion that
          an argument would not be available to urge that the
          Facilitation Council has no jurisdiction. There cannot
          be any dispute on this proposition these decision(s)
          advance. Moreover this Court following the decision
          of Division Bench of this Court in Gujarat State
          Petronet Ltd. v. Micro and Small Enterprises
          Facilitation Council5, has also consistently taken a
          view that once a reference is already made to the
          Facilitation Council, an application under section 11
          of the Act would not be maintainable. In fact in a
          dispute which has arisen between the present
          Respondent and another entity connected with the
          Petitioner, namely, M/s. Adhinath Sales, this Court
          has passed an order rejecting Section 11 Application,
          permitting the Petitioner therein to approach the
          Facilitation Council and make a claim, as the
          Respondent had already invoked the jurisdiction of
          the Himachal Pradesh Facilitation Council under
          Section 18 of the Act. However, such is not the
          situation in the present case as noted above.



     5.3. By    relying    on      Porwal     Sales'     case,    his

         submission is that Subsection (4) of Section 18

         does    not      create      an   absolute    bar   to   any

         proceedings other than those provided under

         Section 18 of the MSMED Act. The word used

         in the provision 'may', it is left to the discretion

         of MSME whether to approach the facilitation

         council or to invoke a separate invocation
                                     - 10 -
                                                    NC: 2026:KHC:8260
                                                  CMP No. 311 of 2025


    HC-KAR




                clause    under     the      Agreement   entered     into

                between the parties.

         5.4. He relies on the decision of the Delhi High Court

                in Total Application Software Co.Pvt.Ltd

                TASC -v- Ashoka Distillers and Chemicals

                Pvt. Ltd2.       more particularly para 13, 14 and

                15 thereof, which are reproduced hereunder for

                easy reference:


                13. Reliance of the Respondent on the judgment of
                the Supreme Court in Gujarat State Civil Supplies
                Corporation Limited (supra) and of this Court in
                Bharat Heavy (supra) is misplaced in the facts of this
                case. In Gujarat State Civil Supplies Corporation
                Limited (supra), the Supreme Court observed that
                1996 Act in general governs the law of arbitration
                and conciliation, whereas MSME Act governs specific
                nature of disputes arising between specific categories
                of persons, to be resolved by following a specific
                process through a specific forum. Ergo, MSME Act
                being a special law and 1996 Act being a general law,
                provisions of MSME Act will have precedence over
                1996 Act. However, it is of significance to note that in
                the same judgment, the Supreme Court held that
                once the statutory mechanism under Section 18(1) of
                MSME Act is triggered by any party, it would override
                any other agreement independently entered into
                between the parties, in view of non-obstante clauses
                contained in sub-Sections (1) and (4) of Section 18.
                This is exactly the point Petitioner makes. Once the
2
    (2025 SCC Online Del 4562)
                             - 11 -
                                             NC: 2026:KHC:8260
                                          CMP No. 311 of 2025


HC-KAR



         mechanism under MSME Act is triggered by any
         party, the procedure has to be taken to its logical
         end. However, once there is no trigger by invoking
         the jurisdiction of the Council, party cannot be
         precluded from resorting to any other mechanism for
         resolution of its disputes.

         14. The judgment in Bharat Heavy (supra) is also of
         no avail to the Respondent. Reading of the judgment
         reflects that the question involved before the Court
         was whether the Council could under Section 18(3) of
         MSME Act refer the disputes for arbitration under the
         aegis of Delhi International Arbitration Centre
         ('DIAC') considering that disputing parties had also
         entered into an Arbitration Agreement. BHEL
         contended that Council did not have jurisdiction to
         override the Arbitration Agreement and refer the
         disputes to DIAC. Respondents refuted this
         submission and urged that in terms of Section 18(3),
         if the conciliation proceedings were not successful,
         Council was enjoined to adjudicate the disputes or to
         refer them for arbitration to any institution or centre,
         providing alternate disputes resolution services as
         Section 18(3) would override the Arbitration
         Agreement between the disputing parties. In the
         backdrop of this controversy, the Court held as
         follows:--

         "14. A plain reading of Section 18(2) of the Act
         indicates that on receipt of a reference under Section
         18(1) of the Act, the Council [MSEFC] would either
         conduct conciliation in the matter or seek assistance
         of any institution or centre providing alternate
         dispute resolution services. It also expressly provides
         that Section 65 to 81 of the A&C Act would apply to
         such a dispute as it applies to conciliation initiated
         under the Part III of the A&C Act.
                              - 12 -
                                              NC: 2026:KHC:8260
                                           CMP No. 311 of 2025


HC-KAR



          15. It is clear from the provisions of Section 18(2) of
          the Act that the legislative intention is to incorporate
          by reference the provisions of Section 65 to 81 of the
          A&C Act to the conciliation proceedings conducted by
          MSEFC.

          16. Section 18(3) of the Act expressly provides that
          in the event the conciliation initiated under Section
          18(2) of the Act does not fructify into any settlement,
          MSEFC would take up the disputes or refer the same
          to any institution or centre providing alternate
          dispute resolution services for such arbitration.

          17. It is at once clear that the provision of Section
          18(3) of the Act do not leave any scope for a non-
          institutional arbitration. In terms of Section 18(3) of
          the Act, it is necessary that the arbitration be
          conducted under aegis of an institution-either by
          MSEFC or under the aegis of any "Institution or
          Centre providing alternate dispute resolution services
          for such arbitration"."

          15. It is thus clear that what the Court decided was
          that provision of Section 18(3) does not leave any
          scope for a non-institutional arbitration and it is
          mandatory that arbitration is conducted under the
          aegis of an institution, either by the Council or and
          institution or centre providing alternate dispute
          resolution services. Counsel for the Respondent is
          unable to point out in this judgment that the Court
          has held that invoking the jurisdiction of a Council
          under Section 18(1) is a mandate.




     5.5. Relying on the Total Application software

         Co.Pvt.Ltd. TASC case, he submits that the

         Hon'ble Delhi High Court has referred to the
                              - 13 -
                                                 NC: 2026:KHC:8260
                                             CMP No. 311 of 2025


HC-KAR




          decision    in   Gujarat      State     Civil    Supplies

          Corporation Ltd's case and has come to a

          categorical conclusion that there is no bar

          under      Subsection       (3)   of   Section    18   for

          arbitration to continue outside the purview of

          MSMED Act.

     5.6. Lastly his submission is that the Petitioner is

          not a micro or small enterprise, but in fact,

          medium enterprise and in terms of Subsection

          (n) of Section 2, a supplier can only be a micro

          or small enterprise, a medium enterprise is not

          contemplated under Subsection (n), as such,

          would not come under the purview of Chapter-V

          which relates to delayed payments to micro and

          small enterprises.

     5.7. Section 18 relates to supply made by micro and

          small enterprises which could be referred to as

          the Micro and small enterprises facilitation

          council, the word 'medium' being absent from
                            - 14 -
                                            NC: 2026:KHC:8260
                                          CMP No. 311 of 2025


HC-KAR




          the said Council and absent from the definition

          of 'supply' under of Section 2, he submits that a

          dispute by a medium enterprise cannot be

          raised under Section 18 of the MSMED Act.

     5.8. On all the above grounds, he submits that the

          writ petition should be allowed.

6.   The submission of Sri.Abhilesh, learned counsel for

     the Respondent, is that,

     6.1. The Petitioner being a medium enterprise, it

          would be governed by the Micro, Small and

          Medium Enterprises Development Act, 2006

          ['MSMED Act', for short] and in terms of Section

          18 thereof, any proceedings for recovery or

          otherwise would have to be filed in terms of

          Section   18   and        the   proceedings   under

          Subsection (6) of Section 11 of the Arbitration

          and Conciliation Act, 1996 ['A&C Act', for short]

          to appoint an arbitrator is not maintainable.
                                      - 15 -
                                                            NC: 2026:KHC:8260
                                                        CMP No. 311 of 2025


    HC-KAR




         6.2. Any and every disputes pertaining to Micro,

              medium and small enterprises is required to

              undergo the procedure required under the

              MSMED        Act,      more           particularly     Chapter-V

              relating to delayed payments.                    It is for the

              Petitioner        to   have       approached           the    said

              facilitation      council       for     adjudication     of   any

              disputes.      In this regard, he relies upon the

              decision     in    Gujarat            State    Civil   Supplies

              Corporation Ltd. v. Mahakali Foods (P)

              Ltd3. more particularly para 11, 32 and 37

              thereof, which are reproduced hereunder for

              easy reference:


               11. In the background of aforestated spectrum of
               cases, the following common questions of law arise
               for consideration:

               11.1. (i) Whether the provisions of Chapter V of the
               Msmed Act, 2006 would have an effect overriding the
               provisions of the Arbitration Act, 1996?

               11.2. (ii) Whether any party to a dispute with regard
               to any amount due under Section 17 of the Msmed
               Act, 2006 would be precluded from making a

3
    (2023)6 SCC 401)
                             - 16 -
                                            NC: 2026:KHC:8260
                                         CMP No. 311 of 2025


HC-KAR



         reference to the Micro and Small Enterprises
         Facilitation Council under sub-section (1) of Section
         18 of the said Act, if an independent arbitration
         agreement      existed  between    the   parties   as
         contemplated in Section 7 of the Arbitration Act,
         1996?

         11.3. (iii) Whether the Micro and Small Enterprises
         Facilitation Council, itself could take up the dispute
         for arbitration and act as an arbitrator, when the
         Council itself had conducted the conciliation
         proceedings under sub-section (2) of Section 18 of
         the Msmed Act, 2006 in view of the bar contained in
         Section 80 of the Arbitration Act, 1996?

         32. Now, the first and foremost issue involved in
         these appeals is whether the provisions contained in
         Chapter V of the Msmed Act, 2006 with regard to the
         Delayed Payments to Micro and Small Enterprises
         would have precedence over the provisions contained
         in the Arbitration Act, 1996, more particularly when
         the parties by execution of an independent
         agreement as contemplated in Section 7 of the
         Arbitration Act had agreed to submit to arbitration
         the disputes arising between them? In other words,
         whether the provisions contained in Chapter V of the
         Msmed Act, 2006 would have an effect overriding the
         provisions contained in the Arbitration Act, 1996?

         37. Sections 15 to 25 contained in Chapter V of the
         Msmed Act, 2006 pertain to the "delayed payments
         to micro and small enterprises". A bare perusal of the
         said provisions contained in Chapter V shows that a
         strict liability is fastened on the buyer to make
         payment to the supplier who supplies any goods or
         renders any services to the buyer, prescribing the
         time-limit in Section 15. Section 16 further fastens
         the liability on the buyer to pay compound interest if
         any buyer fails to make payment to the supplier as
         required under Section 15. Such compound interest is
                                - 17 -
                                                     NC: 2026:KHC:8260
                                                   CMP No. 311 of 2025


HC-KAR



          required to be paid at three times of the bank rate
          notified by the Reserve Bank, notwithstanding
          contained in any agreement between the buyer and
          supplier or in any law for the time being in force. An
          obligation to make payment of the amount with
          interest thereon as provided under Section 16 has
          been cast upon the buyer and a right to receive such
          payment is conferred on the supplier in Section 17.
          Thus, Section 17 is the ignition point of any dispute
          under the Msmed Act, 2006. Section 18 thereof
          provides for the mechanism to enable the party to
          the dispute with regard to any amount due under
          Section 17, to make a reference to the Micro and
          Small Enterprises Facilitation Council.



     6.3. By relying on Gujarat State Civil Supplies

         Corporation Ltd's case, he submits that the

         Hon'ble Apex Court has categorically come to a

         conclusion     that      Chapter-V          of     MSMED      Act

         relating to delayed payments to Micro and small

         enterprises would have an overriding effect of

         A&C Act, as such, a separate proceedings for

         appointment       of           arbitrator     in    terms      of

         Agreement      Section           7   of    A&C     Act   is   not

         permissible.     Any dispute in which MSMED is

         involved     would       have        to     be     referred    to
                               - 18 -
                                                   NC: 2026:KHC:8260
                                                 CMP No. 311 of 2025


HC-KAR




             conciliation and arbitration in terms of MSMED,

             2006. In that background, he submits that the

             above petition is required to be dismissed.

7.    Heard    Sri.Christopher,        learned     counsel   for   the

      Petitioner and Sri.Abhilesh, learned counsel for the

      Respondent. Perused papers.

8.    The points that would arise for consideration are:

      i.     Whether      micro,    small  or   medium
             enterprises would be required to proceed
             under Chapter V of the MSME Act,
             requiring the micro, small or medium
             enterprise to refer all disputes to the
             facilitation council in terms of Section 18
             of the MSME Act, 2006?
      ii.    Whether a medium enterprise would also
             be covered under Section 18 of the MSME
             Act, 2006?
      iii.   In the present case, is the invocation of
             the arbitration clause in the 'Bizon
             Customer Agreement' by the Petitioner
             required to be accepted, and an arbitrator
             to be appointed?
      iv.    What order?

9.    I answer the above points as follows.

10.   ANSWER TO POINT NO.1: Whether micro, small
      or medium enterprises would be required to
      proceed under Chapter V of the MSME Act,
      requiring the micro, small or medium enterprise
                               - 19 -
                                             NC: 2026:KHC:8260
                                           CMP No. 311 of 2025


HC-KAR




     to refer all disputes to the facilitation council in
     terms of Section 18 of the MSME Act, 2006?



     10.1. The learned counsel for the Petitioner submits

          that Chapter V of the MSMED Act, 2006 does

          not create an absolute and exclusive bar on

          recourse to the Arbitration and Conciliation Act,

          1996 for all disputes involving micro, small or

          medium enterprises. He places reliance on

          Porwal Sales -v- Flame Control Industries,

          where the Bombay High Court has held that

          sub-section (4) of Section 18 of the MSMED Act

          cannot be read in isolation, and must be read

          together with sub-section (1). According to the

          Petitioner,   the    statutory   mechanism    under

          Section 18 is attracted only when a party

          actually invokes the jurisdiction of the Micro

          and Small Enterprises Facilitation Council in

          respect of an amount due under Section 17.
                                - 20 -
                                                NC: 2026:KHC:8260
                                             CMP No. 311 of 2025


HC-KAR




     10.2. The    Petitioner   emphasises that           in    Porwal

          Sales -v- Flame Control Industries, the

          Bombay High Court has clearly observed that in

          the absence of any reference to the Facilitation

          Council, there is no bar under Section 18(4) to

          the institution of proceedings under Section 11

          of the Arbitration and Conciliation Act. The High

          Court     has   cautioned        against    reading     into

          Section 18(4) a blanket consequence which the

          legislature has not provided, namely, that the

          arbitration     agreement         would     automatically

          stand superseded even when the statutory

          mechanism is not invoked.

     10.3. The    Petitioner     further     relies    upon      Total

          Application Software Co.Pvt.Ltd TASC -v-

          Ashoka Distillers and Chemicals Pvt. Ltd,

          where     the    Hon'ble      Delhi   High     Court     has

          analysed the judgment of the Hon'ble Supreme

          Court     in    Gujarat       State    Civil        Supplies
                              - 21 -
                                              NC: 2026:KHC:8260
                                            CMP No. 311 of 2025


HC-KAR




          Corporation Ltd. v. Mahakali Foods (P) Ltd.

          The   Petitioner        submits     that   in   Total

          Application Software Co.Pvt.Ltd TASC -v-

          Ashoka Distillers and Chemicals Pvt. Ltd,

          the Delhi High Court has held that the MSMED

          Act, being a special law, would prevail over the

          Arbitration and Conciliation Act, 1996 once the

          statutory mechanism under Section 18(1) is

          triggered. However, where there is no such

          trigger by invocation of the jurisdiction of the

          Council, the parties are not precluded from

          resorting   to     an       independent    arbitration

          agreement for the resolution of their disputes.

     10.4. The Petitioner therefore contends that, on a

          correct reading of the MSMED Act and the

          above decisions, the scheme of Chapter V is

          enabling and supplemental. It provides an

          additional forum and mechanism for micro and

          small enterprises in respect of delayed payment
                               - 22 -
                                                 NC: 2026:KHC:8260
                                            CMP No. 311 of 2025


HC-KAR




          disputes, but does not, in itself, extinguish or

          nullify pre-existing arbitration agreements in all

          circumstances. The Petitioner submits that the

          use of the word "may" in Section 18(1) is

          significant and indicates that the legislature

          intended to confer an option on the parties, and

          not   to   mandate       that    every    dispute       must

          necessarily be taken only to the Facilitation

          Council.

     10.5. The Petitioner argues that the Respondent's

          contention, if accepted, would mean that even

          where neither party has chosen to invoke the

          statutory mechanism, the mere existence of the

          MSMED      Act      would       foreclose      resort     to

          arbitration,   thereby       doing     violence    to    the

          contractual       bargain       and      the      statutory

          recognition    of   party       autonomy       under     the

          Arbitration and Conciliation Act, 1996. Such an

          interpretation,     according     to     the   Petitioner,
                           - 23 -
                                        NC: 2026:KHC:8260
                                      CMP No. 311 of 2025


HC-KAR




          would go far beyond what Gujarat State Civil

          Supplies   Corporation     Ltd.   v.    Mahakali

          Foods (P) Ltd actually holds, and would be

          inconsistent with Porwal Sales -v- Flame

          Control Industries and Total Application

          Software    Co.Pvt.Ltd    TASC    -v-    Ashoka

          Distillers and Chemicals Pvt. Ltd.

     10.6. The learned counsel for the Respondent, on the

          other hand, submits that once the parties fall

          under the MSMED Act, any dispute with regard

          to amounts due must be governed by the

          scheme of Chapter V, and that the jurisdiction

          of the Facilitation Council under Section 18 is

          intended to override all other forums, including

          contractual arbitration. He places reliance on

          Gujarat State Civil Supplies Corporation

          Ltd. v. Mahakali Foods (P) Ltd to contend

          that the provisions of the MSMED Act, being

          special, must prevail over the general law of
                                 - 24 -
                                                      NC: 2026:KHC:8260
                                                  CMP No. 311 of 2025


HC-KAR




          arbitration in all disputes involving micro and

          small enterprises.

     10.7. According to the Respondent, the MSMED Act

          has created a self-contained mechanism for

          adjudication of disputes arising out of delayed

          payments to micro and small enterprises, and

          the    parties       are        obliged     to    follow     that

          mechanism. It is contended that permitting

          arbitration under Section 11 in parallel to or in

          place of the statutory mechanism would result

          in    multiplicity      of      proceedings       and      would

          undermine the legislative objective of providing

          a speedy and efficacious remedy to micro and

          small enterprises.

     10.8. The question under this Point is a pure question

          of    law:   whether           micro,     small   or    medium

          enterprises      are,      in    all    cases,    required     to

          proceed only under Chapter V of the MSMED

          Act and to refer all disputes to the Facilitation
                             - 25 -
                                              NC: 2026:KHC:8260
                                         CMP No. 311 of 2025


HC-KAR




         Council under Section 18, or whether recourse

         to the Arbitration and Conciliation Act, 1996

         remains available in appropriate cases.

   10.9. It is necessary to begin with the text of Section

         18(1). The provision uses the phrase "any party

         to a dispute may, with regard to any amount

         due under section 17, make a reference to the

         Micro and Small Enterprises Facilitation Council"

         (emphasis supplied). The use of the word

         "may"      indicates    that   the    legislature   has

         conferred a discretion on the party to a dispute

         to invoke the jurisdiction of the Facilitation

         Council. The provision does not state that the

         party "shall" or "must" approach the Council;

         nor   does it    contain any         express negative

         language prohibiting recourse to other lawful

         remedies when the statutory mechanism is not

         invoked.
                              - 26 -
                                            NC: 2026:KHC:8260
                                          CMP No. 311 of 2025


HC-KAR




   10.10. Porwal Sales -v- Flame Control Industries

         has considered this very language and has held

         that Section 18(4) of the MSMED Act cannot be

         read as a provision creating an absolute bar to

         institution of proceedings under Section 11 of

         the Arbitration and Conciliation Act in every

         case where one of the parties happens to be a

         micro or small enterprise. The Bombay High

         Court has reasoned that such an interpretation

         would entail adding words to the statute which

         the legislature has not used, and would result

         in   obliterating     the    arbitration   agreement

         between the parties even when neither party

         has chosen to approach the Facilitation Council.

   10.11. The Hon'ble Bombay High Court has also

         emphasised that Section 18(3) and (4) operate

         in a specific context: namely, where a reference

         has actually been made to the Facilitation

         Council under Section 18(1), conciliation has
                              - 27 -
                                                NC: 2026:KHC:8260
                                             CMP No. 311 of 2025


HC-KAR




         been attempted, and has failed, and the Council

         has then either itself taken up the dispute for

         arbitration    or    referred     it    to     an    arbitral

         institution.   In   such     a   situation,     once     the

         statutory process is triggered, the MSMED Act

         mechanism prevails and other routes, including

         Section 11, would not be parallelly available.

         That, however, is different from saying that in

         the absence of any reference to the Council,

         Section 11 is automatically barred.

   10.12. The   Hon'ble      Delhi    High      Court    in    Total

         Application Software Co.Pvt.Ltd TASC -v-

         Ashoka Distillers and Chemicals Pvt. Ltd

         has considered Gujarat State Civil Supplies

         Corporation Ltd. v. Mahakali Foods (P) Ltd

         and has read it in a manner consistent with this

         position. The Hon'ble Delhi High Court has

         recognised that the MSMED Act, being a special

         law, has precedence over the Arbitration and
                                - 28 -
                                                    NC: 2026:KHC:8260
                                                 CMP No. 311 of 2025


HC-KAR




         Conciliation     Act,      but     has     drawn     a   clear

         distinction between cases where the statutory

         mechanism under Section                   18(1)     has been

         actually invoked and those where it has not.

         The Hon'ble Delhi High Court has held that once

         a party triggers the mechanism under Section

         18(1), the special law overrides the arbitration

         agreement       by     virtue      of     the    non-obstante

         clauses in Section 18(1) and (4). But where

         there is no such trigger, the special mechanism

         remains dormant and does not, by itself,

         extinguish      the     parties'        rights   under   their

         arbitration agreement.

   10.13. Turning   to    Gujarat         State      Civil   Supplies

         Corporation Ltd. v. Mahakali Foods (P) Ltd,

         the Hon'ble Supreme Court was dealing with a

         batch of matters where the Facilitation Council

         had already been approached and had entered

         upon reference. The Hon'ble Supreme Court
                             - 29 -
                                                NC: 2026:KHC:8260
                                           CMP No. 311 of 2025


HC-KAR




         has    examined             whether        the     statutory

         mechanism       under       Chapter        V    would    have

         precedence over the general law of arbitration

         in respect of disputes relating to delayed

         payments to micro and small enterprises once a

         reference is made under Section 18(1). The

         Hon'ble Apex Court has answered that question

         in the affirmative, holding that the special

         procedure under the MSMED Act prevails once

         invoked.

   10.14. However,      Gujarat        State        Civil   Supplies

         Corporation Ltd. v. Mahakali Foods (P) Ltd

         does not lay down as an abstract proposition

         that in every case where one party is a micro or

         small enterprise, the very existence of the

         MSMED Act renders the arbitration agreement

         inoperative,     irrespective         of       whether    the

         statutory mechanism is invoked or not. The

         binding ratio of the Hon'ble Supreme Court's
                               - 30 -
                                               NC: 2026:KHC:8260
                                           CMP No. 311 of 2025


HC-KAR




         decision is that the MSMED Act overrides the

         Arbitration    and     Conciliation       Act   when   the

         dispute is brought within the fold of the special

         statute through a reference under Section

         18(1),   and    that      in   such   a    situation   the

         Facilitation Council (or the institution to which it

         refers the matter) alone would have jurisdiction

         to act as arbitrator/conciliator.

   10.15. The contention of the Respondent that even in

         the absence of any reference to the Facilitation

         Council, the mere applicability of the MSMED

         Act precludes resort to Section 11 of the

         Arbitration and Conciliation Act is, therefore, an

         over-extension of the Supreme Court's ratio. It

         would effectively render the word "may" in

         Section 18(1) otiose and convert the permissive

         statutory option into a mandatory and exclusive

         route, which the legislature has not chosen to

         do.
                            - 31 -
                                            NC: 2026:KHC:8260
                                          CMP No. 311 of 2025


HC-KAR




   10.16. In the present case, it is undisputed that no

         reference has been made by either party to the

         Micro and Small Enterprises Facilitation Council.

         There is no material to show that the statutory

         mechanism under Section            18(1)    has been

         triggered at    all.   In    such a     situation, the

         question is not one of concurrent jurisdiction

         between the Facilitation Council and the arbitral

         forum   under    the       agreement;     rather,   the

         question is whether the existence of a possible

         statutory remedy under the MSMED Act, which

         has not been invoked, can by itself deprive the

         parties of their right to seek appointment of an

         arbitrator under Section 11 in terms of their

         contract.

   10.17. Having regard to the language of Section 18(1),

         the interpretation placed in Porwal Sales -v-

         Flame       Control        Industries    and    Total

         Application Software Co.Pvt.Ltd TASC -v-
                           - 32 -
                                                 NC: 2026:KHC:8260
                                           CMP No. 311 of 2025


HC-KAR




         Ashoka Distillers and Chemicals Pvt. Ltd,

         and the correct reading of Gujarat State Civil

         Supplies    Corporation          Ltd.      v.    Mahakali

         Foods (P) Ltd, I'am of the view that micro and

         small   enterprises        are   not,     in    all   cases,

         compelled to approach the Facilitation Council

         as an exclusive remedy to the exclusion of

         arbitration under their contracts. The statutory

         mechanism is available to them as a special

         forum, and once invoked, it overrides the

         arbitration agreement. But until such invocation

         takes   place,       the     arbitration        agreement

         continues to be operative, and recourse to

         Section 11 of the Arbitration and Conciliation

         Act is not barred.

   10.18. As regards medium enterprises, the text and

         scheme of the Act, which will be discussed in

         more detail while answering Point No.II, make

         it clear that medium enterprises are not within
                             - 33 -
                                          NC: 2026:KHC:8260
                                        CMP No. 311 of 2025


HC-KAR




           the definition of "supplier" under Section 2(n)

           and that Chapter V is expressly confined to

           "micro and small enterprises". Therefore, even

           the possibility of a statutory bar under Chapter

           V does not arise in the case of medium

           enterprises.

   10.19. Thus, I'am of the considered opinion that:

         10.19.1.     Micro and small enterprises have a

                statutory option to invoke the special

                mechanism      under   Section   18   of   the

                MSMED Act for delayed payment disputes.

                Once they do so, that mechanism prevails

                over any contractual arbitration clause.

         10.19.2.     In the absence of such an invocation,

                the   arbitration    agreement   under     the

                contract remains fully effective, and the

                parties are entitled to seek appointment

                of an arbitrator under Section 11 of the

                Arbitration and Conciliation Act.
                                  - 34 -
                                                   NC: 2026:KHC:8260
                                                 CMP No. 311 of 2025


HC-KAR




         10.19.3.           Medium enterprises are outside the

                    scope of Chapter V and are governed by

                    their     contractual        dispute        resolution

                    mechanisms.

   10.20. Accordingly, it cannot be said, as an absolute

           proposition,       that    micro,     small     or    medium

           enterprises        are required       in every case          to

           proceed only under Chapter V of the MSMED

           Act and to refer all disputes to the Facilitation

           Council under Section 18. The requirement

           arises only upon invocation of the statutory

           mechanism in the case of micro and small

           enterprises, and does not arise at all in the case

           of medium enterprises.

   10.21. I answer Point No.I is by holding that micro and

           small enterprises are not mandatorily required,

           in all circumstances, to proceed under Chapter

           V   of     the    MSMED        Act,   and     that    medium
                                 - 35 -
                                                    NC: 2026:KHC:8260
                                                 CMP No. 311 of 2025


HC-KAR




            enterprises   are        in    any   event    outside   the

            purview of Section 18.


11.    Answer to Point No. II: Whether a medium
       enterprise would also be covered under Section
       18 of the MSME Act, 2006?

      11.1. The learned counsel for the Petitioner submits

            that the Petitioner is a medium enterprise

            within the meaning of Section 7 of the MSMED

            Act. He argues that Section 2(n), which defines

            "supplier", expressly refers only to micro and

            small enterprises, and does not include medium

            enterprises. He submits that the heading of

            Chapter V, namely "Delayed payments to micro

            and small enterprises", also indicates that the

            provisions contained therein are intended to

            apply only to micro and small enterprises and

            not to medium enterprises.

      11.2. The Petitioner submits that the absence of the

            word "medium" in Section 2(n) and in the

            nomenclature        of        the    "Micro   and   Small
                                - 36 -
                                                NC: 2026:KHC:8260
                                             CMP No. 311 of 2025


HC-KAR




         Enterprises Facilitation Council" is a conscious

         legislative choice. On this basis, the Petitioner

         contends that medium enterprises are not

         covered under Section 18 of the MSMED Act

         and cannot invoke or be compelled to invoke

         the       Facilitation         Council       mechanism.

         Consequently,         disputes      involving      medium

         enterprises are to be resolved through the

         ordinary fora, including arbitration under valid

         contractual clauses and civil suits.

   11.3. The Petitioner submits that this interpretation

         not only accords with the plain language of the

         statute but also with the legislative object, as

         the   special    protections      of     Chapter    V   are

         intended for micro and small enterprises which

         are comparatively more vulnerable. Medium

         enterprises, being larger entities with greater

         resources,      are    expected     to    negotiate     and

         enforce    their      contractual      rights,   including
                               - 37 -
                                              NC: 2026:KHC:8260
                                          CMP No. 311 of 2025


HC-KAR




         arbitration agreements, without requiring the

         additional statutory protection of Chapter V.

   11.4. The learned counsel for the Respondent argues

         that the MSMED Act is a composite legislation

         enacted    for   "Micro,       Small    and   Medium

         Enterprises Development" and that, therefore,

         the dispute resolution mechanisms under the

         Act, including those under Chapter V, should be

         read as applicable to all three categories of

         enterprises. He submits that to exclude medium

         enterprises from the ambit of Section 18 would

         be to deny them the benefit of the special

         mechanism, which would be contrary to the

         spirit of the Act.

   11.5. The   Respondent          contends   that   while   the

         definition of "supplier" in Section 2(n) refers

         only to micro and small enterprises, the Court

         should adopt a purposive interpretation and

         treat medium enterprises, at least for dispute
                           - 38 -
                                           NC: 2026:KHC:8260
                                         CMP No. 311 of 2025


HC-KAR




         resolution purposes, as falling within the same

         protective umbrella, especially when they are

         similarly situated in terms of bargaining power

         with large buyers.

   11.6. The issue under this Point is again a question of

         statutory   interpretation,      namely,   whether

         medium enterprises can be brought within the

         fold of Section 18 despite the language of

         Section 2(n) and the heading of Chapter V.

   11.7. Section 2(n) defines "supplier" to mean "a

         micro or small enterprise" which has filed a

         memorandum with the competent authority,

         and includes certain public sector entities. The

         provision    does         not   mention    medium

         enterprises. When the legislature wishes to

         cover micro, small and medium enterprises

         together, it uses language to that effect, as

         seen in other provisions of the Act.
                           - 39 -
                                        NC: 2026:KHC:8260
                                     CMP No. 311 of 2025


HC-KAR




   11.8. Chapter V is titled "Delayed payments to micro

         and small enterprises". The title of a Chapter,

         while not controlling, is certainly a relevant

         internal aid to construction, and here it aligns

         with the restrictive definition of "supplier" in

         Section 2(n). Sections 15, 16, 17 and 18 all

         proceed on the basis of obligations owed by a

         "buyer" to a "supplier". Since "supplier" is a

         defined term, its meaning cannot be expanded

         by implication to include medium enterprises,

         when the statutory text does not do so.

   11.9. It is well settled that where the legislature has

         used clear and unambiguous language, courts

         cannot add words to a statute under the guise

         of purposive interpretation. The maxim "casus

         omissus pro omisso habendus est" applies with

         full force. The omission of "medium" from

         Section 2(n) and from the title and text of
                              - 40 -
                                              NC: 2026:KHC:8260
                                            CMP No. 311 of 2025


HC-KAR




         Chapter V must be treated as an intentional

         legislative choice.

   11.10. In   this   context,        the   argument       of   the

         Respondent that the Court should, in effect,

         read "medium" into Section 2(n) so as to

         extend the benefit of the Chapter V mechanism

         to medium enterprises cannot be accepted.

         Such    a    course    would       amount    to   judicial

         legislation, which is impermissible.

   11.11. The legislative policy appears to be that micro

         and small enterprises, being at the lower end of

         the scale and more vulnerable to delayed

         payments, require special statutory protection

         in the form of Chapter V, whereas medium

         enterprises, being larger in scale and capability,

         do    not.   This   policy     choice   is   within    the

         competence of the legislature and cannot be

         substituted by the Court's own notions of

         fairness or uniformity.
                                 - 41 -
                                                   NC: 2026:KHC:8260
                                              CMP No. 311 of 2025


HC-KAR




   11.12. Accordingly, I have no hesitation in holding that

         medium enterprises are not covered under

         Section 18 of the MSMED Act, 2006. Chapter V,

         including the special mechanism of the Micro

         and    Small      Enterprises       Facilitation    Council,

         applies only to micro and small enterprises

         which qualify as "suppliers" under Section 2(n).

   11.13. In the present case, the Petitioner asserts that

         it is a medium enterprise. If that assertion is

         correct, it would follow that the Petitioner is

         outside Chapter V and cannot either invoke or

         be compelled to invoke Section 18. Its disputes

         are   to    be    resolved      through      ordinary   fora

         including arbitration, subject, of course, to the

         existence        and     validity    of    an     arbitration

         agreement        and     the    presence     of    arbitrable

         disputes.
                                     - 42 -
                                                        NC: 2026:KHC:8260
                                                      CMP No. 311 of 2025


HC-KAR




      11.14. I answer Point No. II by holding that a medium

            enterprise is not covered under Section 18 of

            the MSMED Act, 2006.


12.    Answer to Point No. III: In the present case, is
       the invocation of the arbitration clause in the
       'Bizon Customer Agreement' by the Petitioner
       required to be accepted, and an arbitrator to be
       appointed?

      12.1. The learned counsel for the Petitioner submits

            that     the     Petitioner        and     Respondent          have

            entered into a 'Bizom Customer Agreement'

            dated 21.02.2023, which contains an arbitration

            clause     at    clause          11.10.    He    submits        that

            disputes        have    arisen       between          the    parties

            relating to amounts allegedly due from the

            Respondent         to     the      Petitioner     for       services

            rendered under the agreement.

      12.2. The Petitioner states that it issued a notice

            dated     12.12.2025             invoking       the    arbitration

            clause and nominating a sole arbitrator. The

            Respondent did not concur in the appointment
                             - 43 -
                                           NC: 2026:KHC:8260
                                        CMP No. 311 of 2025


HC-KAR




         and took the stand that there are no arbitrable

         disputes and that no amount is due. It is in

         these circumstances that the Petitioner has

         approached this Court under Section 11(6) of

         the Arbitration and Conciliation Act seeking

         appointment of an arbitrator.

   12.3. The Petitioner submits that clause 11.10 is a

         valid arbitration agreement within the meaning

         of Section 7 of the Arbitration and Conciliation

         Act. The requirements of Section 11 are,

         therefore, satisfied, inasmuch as (i) there is a

         valid arbitration agreement, (ii) disputes have

         arisen between the parties, and (iii) the agreed

         procedure for appointment has failed due to the

         Respondent's non-cooperation.

   12.4. The   Petitioner     further   submits   that,   the

         Petitioner is a medium enterprise not covered

         under Section 18 of the MSMED Act, there is no

         statutory bar arising from Chapter V of the
                                - 44 -
                                                    NC: 2026:KHC:8260
                                               CMP No. 311 of 2025


HC-KAR




         MSMED Act. Even if the Petitioner were to be

         regarded as a micro or small enterprise, the

         decisions in Porwal Sales -v- Flame Control

         Industries and Total Application Software

         Co.Pvt.Ltd TASC -v- Ashoka Distillers and

         Chemicals Pvt. Ltd make it clear that, in the

         absence of any reference to the Facilitation

         Council, the     arbitration      agreement           remains

         operative     and     recourse        to    Section    11   is

         maintainable.

   12.5. The Petitioner emphasises that at the Section

         11   stage,    this      Court   is        not   required   to

         undertake a detailed adjudication of the merits

         of the disputes. The Court's remit is confined to

         a prima facie examination of the existence of a

         valid arbitration agreement and the presence of

         disputes      thereunder.        Questions         regarding

         whether any amounts are ultimately due or
                           - 45 -
                                               NC: 2026:KHC:8260
                                          CMP No. 311 of 2025


HC-KAR




         whether there were breaches of the agreement

         are matters for the arbitral tribunal to decide.

   12.6. The   learned    counsel       for    the   Respondent

         reiterates that there are no genuine disputes

         warranting arbitration, as, according to the

         Respondent, the Petitioner has failed to perform

         its obligations and no amount is due. He also

         contends, as under Point No.I, that the MSMED

         Act mechanism alone should be followed in

         such cases, and that resort to Section 11 is not

         appropriate.

   12.7. The Respondent submits that the Petitioner's

         invocation of the arbitration clause is premature

         and not in consonance with the requirement

         under clause 11.10 to first "try and resolve the

         dispute   amicably        in   good     faith   through

         negotiations".

   12.8. In view of the answers to Point Nos. I and II,

         the position emerging in law is as follows:
                             - 46 -
                                            NC: 2026:KHC:8260
                                          CMP No. 311 of 2025


HC-KAR




   12.9. Medium enterprises are outside the ambit of

         Section 18 and Chapter V of the MSMED Act.

   12.10. Even in respect of micro and small enterprises,

         the mechanism under Section 18 is optional in

         the sense that it is triggered only upon a

         reference being made; until such reference, the

         arbitration agreement remains operative, as

         recognised   in    Porwal       Sales     -v-     Flame

         Control Industries and Total Application

         Software     Co.Pvt.Ltd         TASC     -v-     Ashoka

         Distillers   and     Chemicals      Pvt.       Ltd,   and

         Gujarat State Civil Supplies Corporation

         Ltd. v. Mahakali Foods (P) Ltd does not lay

         down any contrary absolute bar.

   12.11. On the factual matrix of this case, there is

         nothing to show that any reference has been

         made by either party to the Facilitation Council.

         Therefore,   the    situation    where     the    special

         statutory mechanism is already in play does not
                               - 47 -
                                                     NC: 2026:KHC:8260
                                                   CMP No. 311 of 2025


HC-KAR




         arise. The parties stand only on the footing of

         their contract, which contains a valid and

         operative arbitration clause.

   12.12. Clause   11.10        of          the    'Bizom       Customer

         Agreement' is a standard arbitration clause

         recognising    the      parties'          obligation     to      first

         attempt   an      amicable               settlement      through

         negotiations    and,          if     that    fails     within       a

         reasonable time, to submit the dispute to

         arbitration governed by the Arbitration and

         Conciliation Act, 1996.

   12.13. The material on record indicates that the

         Petitioner has raised a claim for amounts

         allegedly due for services rendered, and that

         the Respondent has disputed the same. At this

         stage, a detailed inquiry into whether the

         Petitioner actually performed its obligations or

         whether   the     Respondent                was      justified     in

         withholding payment would amount to a mini-
                              - 48 -
                                              NC: 2026:KHC:8260
                                            CMP No. 311 of 2025


HC-KAR




         trial, which is beyond the scope of Section 11

         proceedings.

   12.14. The law as it stands, post the amendments to

         the Arbitration and Conciliation Act and as

         interpreted by the Hon'ble Supreme Court,

         confines the Court's scrutiny at the Section 11

         stage   primarily       to   the    existence   of   an

         arbitration agreement and the presence of a

         live dispute. Unless the case falls into one of

         the narrow categories where the arbitration

         agreement is ex facie invalid or where the

         dispute is clearly non-arbitrable, the Section 11

         Court is expected to lean in favour of reference

         to arbitration, leaving contentious issues to be

         decided by the arbitral tribunal.

   12.15. In the present case, there is no contention that

         clause 11.10 is invalid or inoperative on any

         recognised ground such as fraud, coercion, or

         incapacity. Nor is it suggested that the subject-
                            - 49 -
                                             NC: 2026:KHC:8260
                                         CMP No. 311 of 2025


HC-KAR




         matter is non-arbitrable. The only objection is

         that the MSMED Act mechanism should be

         preferred, coupled with a factual assertion that

         no amounts are due. For the reasons already

         recorded under Point Nos. I and II, the first

         objection does not hold. The second objection

         relates to the merits of the dispute and must be

         left to the arbitrator.

   12.16. As regards the alleged non-compliance with the

         pre-arbitral amicable settlement requirement in

         clause   11.10,   the      record   shows   that   the

         Petitioner has issued a notice and that there

         has been an exchange of correspondence.

         Whether the steps taken amount to a sufficient

         attempt at amicable settlement is, at best, a

         procedural issue which the arbitral tribunal can

         examine if raised. It would not, in the facts of

         this case, justify a refusal by this Court to
                             - 50 -
                                               NC: 2026:KHC:8260
                                             CMP No. 311 of 2025


HC-KAR




         exercise its jurisdiction under Section 11 when

         the core statutory preconditions are satisfied.

   12.17. The   Respondent       has     pressed     into    service

         Gujarat State Civil Supplies Corporation

         Ltd. v. Mahakali Foods (P) Ltd to argue that

         the MSMED Act must, in all cases involving

         enterprises      covered       by    that    Act,      take

         precedence       over       arbitration.    As     already

         discussed, that judgment does not support such

         an absolute proposition. It is restricted to

         situations where the statutory mechanism has

         been invoked and the Facilitation Council is in

         seisin of the dispute. In the absence of such

         invocation, there is no occasion for a conflict

         between    the    special       mechanism        and    the

         contractual arbitration clause.

   12.18. On a holistic consideration of the submissions,

         the statutory scheme, and the cited case law,

         this Court is satisfied that the present case is a
                                     - 51 -
                                                       NC: 2026:KHC:8260
                                                  CMP No. 311 of 2025


HC-KAR




            fit one for the appointment of an arbitrator

            under Section 11(6) of the Arbitration and

            Conciliation Act. The existence of the arbitration

            agreement at clause 11.10 is admitted, the

            presence of disputes is evident from the rival

            stands, and there is no legal bar arising from

            the MSMED Act in the circumstances of this

            case.

      12.19. I answer point No.III, by holding that the

            invocation of the arbitration clause in the

            'Bizom Customer Agreement' by the Petitioner

            is     required    to    be      accepted,    and    that   an

            arbitrator is to be appointed.


13.    Answer to Point No. IV: What order?

       13.1. In view of the findings on Point Nos. I, II and

            III,

         13.1.1.      The MSMED Act does not, in all cases,

                      compel micro and small enterprises to

                      resort   exclusively        to     the   Facilitation
                                  - 52 -
                                                  NC: 2026:KHC:8260
                                               CMP No. 311 of 2025


HC-KAR




                   Council and does not bar arbitration

                   under a valid contractual clause when

                   the statutory mechanism has not been

                   invoked.

         13.1.2.   Medium        enterprises      are   not   covered

                   under Section 18 and Chapter V of the

                   MSMED Act at all.

         13.1.3.   In the present case, there is a valid

                   arbitration agreement at clause 11.10 of

                   the     'Bizom         Customer      Agreement';

                   disputes have arisen thereunder; no

                   reference        has    been     made      to   the

                   Facilitation Council; and there is no legal

                   bar to the appointment of an arbitrator.

         13.1.4.   Therefore, the petition deserves to be

                   allowed by appointing an arbitrator in

                   terms    of      the   arbitration    agreement,

                   leaving all other questions, including

                   those relating to classification of the
                                - 53 -
                                               NC: 2026:KHC:8260
                                             CMP No. 311 of 2025


HC-KAR




                     Petitioner under the MSMED Act, the

                     existence and quantum of liability, and

                     compliance with pre-arbitral steps, to be

                     decided by the arbitral tribunal.

         13.2. Hence, I pass the following


                             ORDER
  i.       The CMP is Allowed.

  ii.      Shri. Justice (Retd.) Nagmohan Das former Judge

of this Court, is hereby appointed as the sole

arbitrator to adjudicate the disputes between the

Petitioner and the Respondent arising out of the

'Bizom Customer Agreement' dated 21.02.2023.

iii. Registry is directed to forward a copy of this order

to the Director, Arbitration & Conciliation Centre

for doing the needful.

iv. Since the order is passed in the presence of both

the counsels, the counsels are directed to appear

before the Director, Arbitration & Conciliation

- 54 -

NC: 2026:KHC:8260

HC-KAR

Centre without requirement of any notice at 2.30

p.m. on 19.02.2026.

v. All contentions are left open.

vi. Registry is directed to return the original and/or

certified copies, if produced, to the respective

parties who have produced it/them by following

due procedure.

SD/-

(SURAJ GOVINDARAJ) JUDGE

LN List No.: 2 Sl No.: 52

 
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