Citation : 2026 Latest Caselaw 2493 Kant
Judgement Date : 23 March, 2026
1
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 23RD DAY OF MARCH 2026
BEFORE
THE HON'BLE MR. JUSTICE H. T. NARENDRA PRASAD
WRIT PETITION NO. 4997 OF 2026 (GM-CPC)
BETWEEN:
ROYAL ORCHID HOTELS LTD.,
A COMPANY INCORPORATED UNDER THE
COMPANIES ACT, 1956, HAVING ITS
REGISTERED OFFICE AT # 1, GOLF
AVENUE, KODIHALLI, ADJOINING (KGA)
GOLF COURSE, AIRPORT ROAD
BANGALORE-560 008
REP. BY ITS AUTHORIZED REPRESENTATIVE
MR. AMIT JAISWAL
... PETITIONER
(BY SRI. ARUN KUMAR, SENIOR COUNSEL FOR
SRI. PRADYUMNA L NARASIMHA, ADVOCATE)
AND
ROCK REALTY PVT. LTD.,
A COMPANY INCORPORATED UNDER
THE COMPANIES ACT, 1956, HAVING
ITS REGISTERED OFFICE AT A/6
HERMES PARK SOCIETY, 30 BUND
GARDEN ROAD, PUNE-411 001
REPRESENTED BY ONE OF ITS
DIRECTORS.
... RESPONDENTS
(BY SRI. ANUBHAB SARKAR, ADVOCATE FOR C/RESPONDENT)
2
THIS WRIT IS FILED UNDER ARTICLES 226 AND 227 OF
THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN
THE NATURE OF CERTIORARI QUASHING THE ORDER
DATED:12.02.2026 IN IA NO. 1/2025 PASSED BY THE XXXVIII
ADDL. CITY CIVIL AND SESSIONS JUDGE, BANGALORE IN
A.P.NO.54/2024 (ANNEXURE-A) AND ETC.
THIS WRIT PETITION, HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 10.03.2026, COMING ON FOR
PRONOUNCEMENT, THIS DAY, THE COURT, MADE THE
FOLLOWING:
CORAM: HON'BLE MR. JUSTICE H.T. NARENDRA PRASAD
CAV ORDER
1. In this writ petition filed under Articles 226 and
227 of the Constitution of India, the petitioner is
challenging the order dated 12.02.2026 passed by the
XXXVIII Additional City Civil and Sessions Judge,
Bengaluru, on I.A.No.1/2025 filed under Section 36(2)
and (3) of the Arbitration and Conciliation Act, 1996
(for short 'the Act') in Arbitration Petition No.54/2024
vide Annexure-A.
3
2. Brief facts of the case are that the petitioner is
operating a star hotel on a portion of the land more
fully described as Schedule 'A' property of the writ
petition. In 2006, a portion of Schedule 'A' property
more fully described as Schedule 'B' property was
leased to the petitioner by the erstwhile owner, one
M/s.Just Homes Pvt. Ltd. Subsequently, in the year
2011, the scheduled properties were sold in favour of
the respondent. Hence, a Tripartite Agreement dated
26.10.2012 was executed between M/s.Just Homes
Pvt. Ltd., the petitioner and the respondent herein,
attorning the lease of schedule 'B' property in favour
of the petitioner. Initially, the said property was
leased for a period of 10 years commencing from
17.07.2006, with a condition providing for deemed
renewal for a further period of 10 years. Since the
respondent did not renew the lease period in terms of
the agreement, the petitioner initiated arbitration
4
proceedings before the Arbitral Tribunal in A.C.
No.51/2021. The Arbitral Tribunal, by award dated
10.09.2024 passed in A.C. No.51/2021, rejected the
relief of specific performance sought by the petitioner.
Aggrieved by the said award, the petitioner filed
Arbitration Petition No.54/2024 under Section 34 of
the Act before the XXXVIII Additional City Civil and
Sessions Judge, Bengaluru (for short 'the Trial Court').
Along with the said petition, the petitioner also filed
an application under Sections 36(2) and (3) of the Act
read with Section 151 of CPC seeking stay of the
operation of the award dated 10.09.2024 passed in
A.C. No.51/2021. By order dated 12.02.2026, the said
application came to be rejected vide Annexure-A.
Aggrieved by the same, the petitioner is before this
Court.
3. Learned Senior Counsel appearing for the
petitioner has raised the following contentions:
5
a) Firstly, it is contended that the Trial Court has
failed to exercise the discretionary power vested
under Section 36 of the Act. It is contended that the
petitioner had made out a prima facie case and the
balance of convenience also lies in favour of the
petitioner, yet the Trial Court committed an error in
rejecting the application.
b) Secondly, the specific case of the petitioner is
that the Arbitral Tribunal itself has recorded a finding
that the respondent committed breach of the lease
agreement, but nevertheless declined the relief of
specific performance sought by the petitioner for
renewal of the lease for a further period of ten years.
It is therefore contended that when the award itself
discloses a prima facie breach, the Trial Court ought to
have granted stay of the operation of the award.
c) Thirdly, the petitioner has raised a ground that
the award has been passed contrary to the agreement
6
between the parties. It is further submitted that the
Trial Court, without recording any finding as to
whether the petitioner had made out a prima facie
case or whether the balance of convenience lies in his
favour, dismissed the application only on the ground
that the petitioner had not paid the monthly rent as
directed under the award dated 10.09.2024. It is
contended that the petitioner had in fact paid certain
sums of rent until the date of filing of the petition
under Section 34 of the Act. It is further contended
that after the impugned award was passed, the
respondent locked the premises and obstructed the
petitioner from carrying on the hotel business in the
property in question, due to which the rent could not
be paid regularly. According to the learned senior
counsel, this aspect of the matter has not been
considered by the Trial Court.
7
d) Fourthly, the Trial Court has relied upon the
affidavit filed by the petitioner before the Arbitral
Tribunal wherein the petitioner had stated that
handing over and delivery of possession of the
property to the respondent had no nexus with the
monetary claims of the respondent. Learned senior
counsel submitted that the said undertaking was given
subject to certain conditions and since the respondent
did not accept the conditions therein, the petitioner
did not act upon the said undertaking. However, the
Trial Court has heavily relied upon the said affidavit
while rejecting the application.
e) Fifthly, it was also brought to the attention of the
Trial Court that the award itself records that the
respondent had breached the terms of the agreement
but nevertheless it proceeded to hold that the
respondent is not required to specifically perform the
contract. It is contended that though an issue was
8
framed regarding readiness and willingness, the
Tribunal has not recorded any finding on the said
aspect. It is also contended that the Tribunal has
failed to arrive at any finding with regard to the
differential amount payable to the respondent.
According to the learned senior counsel, the petitioner
has established that the award is contrary to the
fundamental policy of Indian law and several findings
recorded therein are unsustainable.
f) Sixthly, it is further contended that non-grant of
stay of the award, as prayed for, would render the
petition filed under Section 34 of the Act infructuous
and leave the petitioner without an effective remedy.
Learned senior counsel submitted that a grave and
immediate threat of dispossession was brought to the
notice of the Trial Court. It was also contended that
the petitioner has suffered an unreasoned and
unsubstantiated award which, according to the
9
petitioner, is violative of the fundamental policy of
Indian law and patently illegal. In those
circumstances, the petitioner was constrained to
challenge the arbitral award dated 10.09.2024 before
the Trial Court. It was further contended that reliance
was placed on several judgments of the Hon'ble
Supreme Court in support of the prayer for grant of
stay under Section 36 of the Act, and that the
petitioner had demonstrated a prima facie case.
However, according to the learned senior counsel, the
Trial Court failed to consider the said submissions and
judgments, and the impugned order therefore suffers
from non-compliance with the provisions of the Act
and is liable to be set aside.
g) Seventhly, it is also contended that the Trial
Court has failed to apply its mind to the factual and
legal background of the case and that such failure has
caused serious prejudice to the petitioner. Learned
10
senior counsel submitted that the impugned order
suffers from manifest error and reflects a failure to
exercise jurisdiction properly. It was further
contended that the Trial Court has not appreciated the
gravity of the situation and the circumstances faced
by the petitioner on account of the respondent's
unilateral actions and the imminent threat of
dispossession from the hotel premises, which the
petitioner claims to be in lawful possession of. It is
therefore contended that the impugned order is
contrary to law and calls for interference by this
Court.
h) Lastly, it is further contended that if the
petitioner were to succeed in Arbitration Petition
No.54/2024 and the award dated 10.09.2024 were to
be set aside by the Trial Court, the petitioner would be
entitled to re-agitate its rights under the agreement in
terms of Section 34(4) of the Act. However, it was
11
submitted that if the operation of the award is not
stayed and the petitioner is compelled to hand over
possession of the hotel premises and dismantle the
fixtures, the petitioner would be put to immense
hardship. It was contended that during such period
the hotel would become entirely non-operational,
resulting in loss of business and revenue, thereby
causing irreparable injury to the petitioner and that
such irreparable loss would affect the rights of the
petitioner available under Section 34(4) of the Act.
4. Per contra, learned counsel appearing for the
respondent has raised the following counter-
contentions:
a) Firstly, it is contended that the impugned order
passed by the Trial Court under the provisions of the
Arbitration and Conciliation Act, 1996, more
particularly under Section 34 read with Section 36 of
the Act, is not amenable to the writ jurisdiction of this
12
Court under Article 227 of the Constitution of India.
According to the learned counsel, the said order is
appealable under Section 37 of the Act, and therefore
the present writ petition is not maintainable.
b) Secondly, he contended that the petitioner has
already derived benefits under the arbitral award on
two occasions. It is submitted that the lease in
question admittedly expired on 15.01.2018, which is
evident from the petitioner's own pleadings before the
Arbitral Tribunal, the Trial Court, as well as in the
present writ petition. Learned counsel submitted that
under the arbitral award dated 10.09.2024 and
clarification order dated 16.12.2024, the petitioner
was permitted to continue its business operations in
the subject premises until vacant and peaceful
possession of the premises was handed over to the
respondent on or before 10.09.2025 in accordance
with the award passed. It is contended that the
13
petitioner has acted upon the said direction contained
in the arbitral award by continuing its business
operations in the premises and has also relied upon
the said direction on two distinct occasions without
seeking any stay of the award. Therefore, it is
contended that the award, insofar as it relates to the
petitioner's obligation to handover the possession of
the premises on 10.09.2025, has attained finality
under Section 35 of the Act and is enforceable under
Section 36 of the Act.
c) Thirdly, it is contended that the respondent's
challenge to the arbitral award in
Com.A.P.No.36/2025 pertains only to the recovery of
arrears of rent and is distinct from the respondent's
right to recover possession of the premises, which has
already attained finality. It is submitted that, in the
petitioner's own words, the obligation to hand over
possession of the subject premises has no nexus with
14
the respondent's monetary claims which form the
subject matter of challenge in the proceedings before
the Commercial Court, Bengaluru, in
Com.A.P.No.36/2025. Learned counsel further
submitted that it has been consistently held by the
Hon'ble Supreme Court that a landlord's claim for
recovery of possession and a claim for arrears of rent
are separate and distinct causes of action. It is also
contended that the petitioner has admitted the said
position during the course of the arbitral proceedings.
In this regard, reliance is placed on the following
statement made by the petitioner in an application
filed before the Arbitral Tribunal:
"09. I submit that the handing over and delivery
of possession by us to the respondent has no
nexus with the monetary demands of the
respondent against us. Assuming, without
admitting, that they are due, I state that such a
claim or its adjudication will not come in the way
15
of the respondent receiving possession of the
schedule premises from the claimant.
d) Lastly, it is further contended that under the
terms of the Contract as well as the directions under
the Arbitral Award, the petitioner was required to pay
rent regularly. However, the petitioner has failed to
comply with this fundamental condition. Therefore,
according to the learned counsel, the petitioner is not
entitled to any equitable relief. In support of the said
submissions, learned counsel has placed reliance on
the judgments of the Hon'ble Supreme Court in
Chintels India Limited v. Bhayana Builders
Private Limited reported in (2021) 4 SCC 602,
Navayuga Engineering Company v. Bangalore
Metro Rail Corporation Limited reported in 2021
SCC OnLine SC 469, and Kashi Math Samsthan
and Another v. Shrimad Sudhindra Thirtha
16
Swamy and Another reported in (2010) 1 SCC
689.
5. Heard the learned counsel appearing for the
parties. Perused the writ papers.
6. Insofar as the contention of the learned counsel
for the respondent regarding the maintainability of the
writ petition under Article 227 of the Constitution of
India is concerned, the application filed by the
petitioner was under Section 36(2) and (3) of the Act.
An appeal under Section 37 of the Act is provided
against an order passed under Section 34 of the Act,
and that too in cases of setting aside or refusing to set
aside the arbitral award. Therefore, as against an
order passed under Section 36(2) and (3) of the Act, a
writ petition under Article 227 of the Constitution of
India is maintainable.
17
7. The preliminary ground raised by the respondent
before the Trial Court is that the petition is not
maintainable before the said Court since the dispute
involved relates to a commercial dispute. In that
regard, the petitioner has filed
Misc.Petition.No.773/2025 under Section 24 of the
Code of Civil Procedure before the Prl. City Civil &
Sessions Judge, Bengaluru, seeking transfer of all
pending proceedings to Court of competent authority.
In an earlier round of litigation before this Court in
W.P.No.28319/2025, this Court by order dated
17.09.2025 disposed of the writ petition with a
direction to the Trial Court to dispose of the pending
application for stay in Arbitration Petition No.54/2024
expeditiously, reserving liberty to the respondent to
contest the application on all grounds including
maintainability of the application. Accordingly, the
Trial Court framed point No.2 in that regard, which
18
reads as "Whether the respondent has made out a
ground to dismiss Arbitration Petition No.54/2024 as
the same is barred under Section 10(3) of the
Commercial Courts Act?". Since the Transfer Petition
has been filed under Section 24 of the Code of Civil
Procedure, the Trial Court has not recorded any
finding on the said point.
8. Insofar as the point No.1 framed by the Trial
Court, namely, "Whether the applicant/petitioner has
made out a ground to stay the operation of the Award
dated 10.09.2024 passed in Arbitration Case
No.51/2021?", the Trial Court has answered the said
point in the negative on two grounds. The first ground
is that from 07.08.2024 to 29.08.2025, for nearly one
year, the petitioner has not made any payment of rent
to the respondent. In that regard, the specific
contention of the petitioner is that the respondent had
not allowed the petitioner to run the hotel business
19
smoothly in the premises thereby violating the Arbitral
Award and Clarification Order and further that the
premises were locked for some time. Due to the said
dispute, the rent was withheld by the petitioner for
some time. Thereafter, the rent for 12 months has
been paid. The Trial Court has not examined the said
contention while recording a finding that no rent has
been paid for nearly one year. The second ground is
that the petitioner had filed an affidavit in the
arbitration proceedings undertaking that he would
deliver the possession of the premises, subject to
certain conditions. The specific case of the petitioner is
that since the respondent has not accepted those
conditions, the petitioner has not acted upon the said
affidavit. The said affidavit was filed before the
Arbitral Tribunal and thereafter the award came to be
passed by the Arbitral Tribunal. The very award has
been questioned before the Trial Court under Section
20
34 of the Act. This aspect of the matter has not been
considered by the Trial Court.
9. Trial Court has not examined whether the
contentions raised by the parties constitute bona fide
contentions and whether the petitioner has made out
any prima facie case, and on which side the balance of
convenience would lie in the event of success. The
Trial Court has also not considered whether there is
any merit in the case and whether there exists any
probability that the petitioner is entitled to relief and
whether the balance of convenience lies in favour of
the petitioner. The Trial Court has also not recorded
any finding as to whether the petitioner would suffer
any irreparable injury if the interim order is not
granted. The Trial Court has mechanically passed the
impugned order. Therefore, the matter requires to be
remanded back to the Trial Court to reconsider the
matter afresh in accordance with law.
21
10. Accordingly, the following order is passed:
ORDER
a) The writ petition is allowed.
b) The order dated 12.02.2026 passed by the XXXVIII Additional City Civil and Sessions Judge, Bengaluru, on I.A.No.1/2025 in Arbitration Petition No.54/2024 vide Annexure-A, is set aside.
c) The Trial Court is directed to reconsider the matter afresh and pass appropriate orders in accordance with law on or before 30th April 2026, without being influenced by any observations made in this order.
d) Till then, parties are directed to maintain status-quo.
e) Liberty is reserved to the parties to advance the case before the trial court.
Sd/-
(H. T. NARENDRA PRASAD) JUDGE
DM
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!