Citation : 2021 Latest Caselaw 5323 Raj
Judgement Date : 24 February, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Second Appeal No. 150/2019
Prahlad Nath S/o Shri Hamami Nath, Aged About 43 Years, R/o Ward No. 7, Baghjana, Tehsil Kareda, District Bhilwara, Partner M/s Hinglaj Granites
----Appellant
Versus
1. Sunder Nath @ Samundra Nath S/o Hamami Nath, R/o Baghjana, Tehsil Kareda, District Bhilwara, Partner M/s Hinglaj Granites
2. Banshi Nath S/o Hamami Nath, R/o Baghjana, Tehsil Kareda, District Bhilwara, Partner M/s Hinglaj Granites
3. State of Rajasthan, Through The Superintending Engineer, Mines And Geology Department, Panna Dhay Circle, Azad Nagar, Khanji Bhawan, Bhilwara.
----Respondents
For Appellant(s) : Mr. B.S. Charan
For Respondent(s) :
HON'BLE MR. JUSTICE ARUN BHANSALI
Order
24/02/2021
This appeal is directed against judgment and decree dated
01.06.2019 passed by the Additional District Judge No.2,
Bhilwara, whereby, the appeal filed by the appellant against
judgment and decree dated 01.03.2019 passed by Civil Judge
Mandal, District-Bhilwara, has been dismissed.
The plaintiff filed the suit for injunction against respondents
Sunder Nath and Banshi Nath alongwith the Mining Department.
(2 of 4) [CSA-150/2019]
On filing of the suit, an application under Order VII Rule 11 CPC
was filed inter alia indicating that as there is arbitration agreement
between the parties in the partnership deed, the suit was barred
and plaint was liable to be rejected under Order VII Rule 11 (d)
CPC.
The application was contested by the appellant, however, the
trial court while referring to the provisions of Section 8 of the
Arbitration & Conciliation Act, 1996, ('the Act') came to the
conclusion that as there was arbitration agreement between the
parties, the plaint was liable to be rejected under Order VII Rule
11 (d) CPC.
Feeling aggrieved the appellant filed first appeal.
The first appellate court, reiterating the findings recorded by
the trial court, rejected the appeal.
Learned counsel for the appellant made submissions that
both the courts below were not justified in rejecting the plaint
under provisions of Order VII Rule 11 CPC as barred by law based
on the provisions of Section 8 of the Act.
Submissions were made that as in the suit Mining
Department was also a party, which was not a party to the
arbitration agreement, the provisions of Section 8 had no
application.
Further submissions were made that the application was not
filed under Section 8 of the Act and was filed under Order VII Rule
11 CPC and, therefore, also the same was liable to be rejected.
Submissions were also made that as there were allegations
of fraud and malpractices, only the civil court could have dealt
with the said aspect and matter could not have been referred to
(3 of 4) [CSA-150/2019]
arbitration and on that count also the judgments impugned
deserves interference / give rise to substantial questions of law.
I have considered the submissions made by learned counsel
for the appellant and have perused the material available on
record. Both the courts have, concurrently, came to the conclusion
that there was arbitration agreement between the appellant and
Sunder Nath and Banshi Nath contained in the partnership deed.
It is true that the application was filed under Order VII Rule
11 CPC instead of Section 8 of the Act, however, the court with
reference to provisions of Section 8 of the act has passed the
order.
Hon'ble Supreme Court in P. Anand Gajapathi Raju v. P.V.G.
Raju : (2000) 4 SCC 539, has laid down that once the provisions
of Section 8 are applied, the suit is liable to be dismissed and,
therefore, merely because the application was filed under Order
VII Rule 11 CPC, by itself cannot give rise to a substantial
question of law.
So far as the submissions made regarding the allegations
being that of fraud in the plaint are concerned, a larger Bench of
Hon'ble Supreme Court in Vidya Drolia & Ors. v. Durga Trading
Corporation : (2020) 4 DNJ (SC) 1368 has, exhaustively, dealt
with the said aspect and has came to the following conclusion:
"In view of the aforesaid discussions, we overrule the ratio in N. Radhakrishnan inter alia observing that allegations of fraud can be made a subject matter of arbitration when they relate to a civil dispute. This is subject to the caveat that fraud, which would vitiate and invalidate the arbitration clause, is an aspect relating to non-arbitrability."
(4 of 4) [CSA-150/2019]
So far as the submissions made regarding the Mining
Department being not a party to the arbitration agreement is
concerned, a perusal of the plaint allegations indicates that the
dispute is inter se the partners of the Firm and essentially for
implementing the resolution by way of the suit the department
was made party. As such the department has no role in the
dispute itself as such the presence of the department as a party to
the suit was of no consequence.
In view thereof, the appeal does not give rise to any
substantial question of law. The same is, therefore, dismissed.
(ARUN BHANSALI),J 6-Sachin/-
Powered by TCPDF (www.tcpdf.org)
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!