Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P. Prem Kumar vs K.S.P. Leelavathi
2024 Latest Caselaw 4457 Tel

Citation : 2024 Latest Caselaw 4457 Tel
Judgement Date : 18 November, 2024

Telangana High Court

P. Prem Kumar vs K.S.P. Leelavathi on 18 November, 2024

         THE HONOURABLE SRI JUSTICE J. SREENIVAS RAO

+ CIVIL REVISION PETITION Nos.3314, 3315, 3316, 3552 and 3553 of 2024

% Dated 18.11.2024

C.R.P.Nos.3314 of 2024
# P. Prem Kumar S/o.Late P. Rama Rao
  Aged about 66 years, Occ: business,
  R/o.1A, Arora Colony, Road No.3,
  Banjara Hills, Hyderabad- 500 034
                                                            ....Petitioner
       VERSUS
$ M. Mohan Rao S/o.M. Bhaskar Rao
  Aged about 61 years, Occ: Business,
  R/o.Flat No.302, Shivakailash Apartment,
  Opp: Hyderabad Metro Water Works,
  Yellareddyguda, Hyderabad - 500 073.
                                                        ... Respondent

C.R.P.Nos.3315 of 2024
# P. Prem Kumar S/o.Late P. Rama Rao
  Aged about 66 years, Occ: business,
  R/o.1A, Arora Colony, Road No.3,
  Banjara Hills, Hyderabad- 500 034
                                                            ....Petitioner
       VERSUS
$ P. Premalatha W/o.P.B. Chowdary,
  Aged: about 67 years, Occ: Housewife,
  C/o.M.Venkateswara Rao,
  Flat No.302, Shivkailash Apartments,
  Opp: Hyderabad Metro Water Works,
  Yellareddyguda, Hyderabad - 500 073.
                                                        ... Respondent
C.R.P.Nos.3316 of 2024
# P. Prem Kumar S/o.Late P. Rama Rao
  Aged about 66 years, Occ: business,
  R/o.1A, Arora Colony, Road No.3,
  Banjara Hills, Hyderabad- 500 034
                                                            ....Petitioner
       VERSUS
$ M. Mohan Rao S/o.M. Bhaskar Rao
  Aged about 61 years, Occ: Business,
  R/o.Flat No.302, Shivakailash Apartment,
  Opp: Hyderabad Metro Water Works,
  Yellareddyguda, Hyderabad - 500 073.

                                                        ... Respondent
                                          2



C.R.P.Nos.3552 of 2024

# P. Prem Kumar S/o.Late P. Rama Rao
  Aged about 66 years, Occ: business,
  R/o.1A, Arora Colony, Road No.3,
  Banjara Hills, Hyderabad- 500 034
                                                             ....Petitioner
       VERSUS
$ K.S.P. Leelavathi (died per LRs)
  K. Sreenivas Babu S/o.K.Gopal Rao,
  Aged: about 54 years, Occ: Employee,
  R/o.Villa No.2, The Meadow Dance
  Sagar Hills, Rajendranagar,
  Hyderabad - 500 030 and another.
                                                          ... Respondent
C.R.P.Nos.3553 of 2024

# P. Prem Kumar S/o.Late P. Rama Rao
  Aged about 66 years, Occ: business,
  R/o.1A, Arora Colony, Road No.3,
  Banjara Hills, Hyderabad- 500 034
                                                             ....Petitioner
       VERSUS
$ K.S.P. Leelavathi (died per LRs)
  K. Sreenivas Babu S/o.K.Gopal Rao,
  Aged: about 54 years, Occ: Employee,
  R/o.Villa No.2, The Meadow Dance
  Sagar Hills, Rajendranagar,
  Hyderabad - 500 030 and another.
                                                          ... Respondent

! Counsel for Petitioner         :   Mr.R.A.Achuthanand


^ Counsel for Respondents :Mr. Velagapudi Srinivas

< GIST:

> HEAD NOTE:

? CITATIONS:

1.     (2008) 8 SCC 612
2.     (2020) 4 SCC 234
3.     2024 LawSuit (Del) 53
4.     (2019) 17 SCC 385
5.     (2005) 4 SCC 741
6.     2020 SCC Online TS 3337
7.     1961 SCC OnLine SC 292
8.     (2022) 2 SCC 25
                                       3




     THE HON'BLE THE CHIEF JUSTICE ALOK ARADHE
                                   AND
         THE HON'BLE SRI JUSTICE J.SREENIVAS RAO

  CIVIL REVISION PETITION Nos.3314, 3315, 3316, 3552
                           and 3553 of 2024

COMMON ORDER:

(Per the Hon'ble Sri Justice J. Sreenivas Rao)

Civil Revision Petition Nos.3314, 3315 and 3553 of 2024

are filed aggrieved by the orders dated 13.02.2024 passed in

E.A.No.29 of 2023 in C.E.P.No.10 of 2022, E.A.No.28 of 2023

in C.E.P.No.11 of 2022 and E.A.No.27 of 2023 in C.E.P.No.12

of 2022 respectively passed by the Special Judge for Trial and

Disposal of Commercial Disputes, Ranga Reddy District at

L.B.Nagar, in allowing review applications.

1.1. Civil Revision Petition Nos.3316 and 3552 of 2024 are

filed aggrieved by the orders dated 28.02.2024 passed in

I.A.No.667 of 2023 in A.O.P.No.507 of 2022 and I.A.No.819 of

2023 in A.O.P.No.505 of 2022 respectively passed by the XI

Additional District and Sessions Judge at L.B.Nagar, Ranga

Reddy District, in allowing applications filed under Order VII

Rule 10 read with Section 151 of Code of Civil Procedure, 1908

(CPC).

2. Since all the civil revision petitions arise out of an award

dated 23.05.2022 passed in Arbitration Application Nos.133,

134 and 135 of 2019 by the learned Arbitrator, these matters

have been heard together and are being decided by this

common order.

3. Heard Sri R.A.Achuthanand, learned counsel for the

petitioner, and Sri Velagapudi Srinivas, learned counsel for

the respondents.

4. Brief facts of the case:

4.1. The respondents filed Arbitration Application Nos.133,

134 and 135 of 2019 under Section 11 of the Arbitration and

Conciliation Act, 1996 (hereinafter referred to, as 'the Act')

seeking appointment of an Arbitrator to resolve the dispute

arising out of Development Agreement-cum-General Power of

Attorney (for short, 'DAGPA') dated 04.03.2006 between the

petitioner and respondents and the said applications were

allowed by this Court by its common order dated 30.04.2020,

appointing Justice Sri P.Swaroop Reddy, High Court Judge

(Retd.) as sole Arbitrator. The respondents filed claim

statement before the Arbitrator to declare that the DAGPAs

dated 04.03.2006 entered by them in respect of their

properties to an extent of 2,437 sq. yards, 2,540 sq. yards and

2,437 sq. yards in Sy.No.70 situated at Serilingampally

Village, Ranga Reddy District, for construction of residential

complex/independent houses/row houses etc., be terminated

and invalid and to cancel the Deed and to hand over the

original DAGPAs and also to direct the petitioner to execute

the Deeds of Cancellation etc. The petitioner filed statement of

defence denying the claim of the respondents. Learned

Arbitrator after taking into consideration the oral and

documentary evidence on record and after hearing the parties

passed award, as prayed for, in the Arbitration Applications on

23.05.2022 holding that where time has to be held to be

essence of contract; as the claimants/respondents cannot be

made to indefinitely wait; when the contract became

impossible to perform for want of roads; and on account of

ambiguity in terms of Ex.A.1 document, there is possibility of

the contract being void, the termination of the contract cannot

be said to be illegal. The learned Arbitrator further held that

the petitioner is entitled to return the advance amount paid to

the respondents with simple interest @ 9% per annum from

the date of payment till the date of repayment.

4.2. Pursuant to the above said award, the respondents have

filed execution petitions vide C.E.P.Nos.10, 11 and 12 of 2022

invoking the provisions of Order XXI Rule 34 of CPC., seeking

execution of the cancellation of DAGPAs bearing document

Nos.4907, 4906 and 4904 of 2006, dated 04.03.2006 and

direct the petitioner to execute the deeds of cancellation of

DAGPAs on the file of the Special Judge for Trial and Disposal

of Commercial Disputes, Ranga Reddy at L.B.Nagar. The said

execution petitions were dismissed, by its order dated

16.08.2023, on the ground that the said Court is not having

pecuniary jurisdiction to entertain the said execution

petitions. Thereafter, the respondents filed applications vide

E.A.Nos.29, 28 and 27 of 2023 invoking the provisions of

Section 114 of the CPC., to review the order dated 16.08.2023

on the ground that the respondents/Decree-holders filed

Arbitration Application Nos.133, 134 and 135 of 2019 under

Section 11 of the Act seeking appointment of Arbitrator and in

the said applications, the value of the subject property is

mentioned at Rs.1,23,13,860/-, Rs.1,28,34,371/- and

Rs.1,23,13,860/- and also filed market value certificates of the

scheduled properties, the value is shown as Rs.9,000/- per sq.

yard and the extents of lands are 2,437 sq. yards, 2,540 sq.

yards and 2,437 sq. yards respectively and the same was not

disputed by the petitioner and the value is more than One

Crore and the Special Judge for Trial and Disposal of

Commercial Disputes is having jurisdiction to entertain the

execution petitions. In the said applications, the petitioner

filed counters denying the averments. The Court below after

hearing the parties allowed the said applications i.e.,

E.A.Nos.29, 28 and 27 of 2023, by its order dated 13.02.2024.

Aggrieved by the same, the petitioner filed the above

C.R.P.Nos.3314, 3315 and 3553 of 2024.

4.3. Aggrieved by the award dated 23.05.2022, the petitioner

filed A.O.P.No.507 and 505 of 2022 on the file of the XI

Additional District and Sessions Judge, Ranga Reddy at

L.B.Nagar. In the said AOPs, the respondents have filed

applications vide I.A.Nos.667 and 819 of 2023 respectively

invoking the provisions of Order VII Rule 10 read with Section

151 of CPC., seeking to return the original petitions i.e.,

A.O.P.Nos.507 and 505 of 2022 on the ground that the

dispute between the parties is commercial in nature and the

specified value of the subject properties are more than Rupees

One Crore and as per Section 10(3) of Commercial Courts Act,

2015, all the applications and appeals arising out of

arbitration shall be filed and disposed of only by the

Commercial Courts. Learned XI Additional District and

Sessions Judge at L.B.Nagar, Ranga Reddy District, allowed

the said applications by its order dated 28.02.2024. Aggrieved

by the said order, the petitioner filed C.R.P.Nos.3316 and

3552 of 2024.

4.4. Initially, the petitioner filed civil miscellaneous appeals

and subsequently the same were converted into civil revision

petitions under Article 227 of the Constitution of India.

5. Submissions of learned counsel for the petitioner:

5.1. Learned counsel for the petitioner submitted that the

applications filed by the respondents vide E.A.Nos.29, 28 and

27 of 2023 seeking review of the order dated 16.08.2023 is not

maintainable under law, as the scope of review is very limited,

especially when there is no error apparent on the face of the

record and hence, the Court is not having power to review the

order. He further contended that the respondents have not

mentioned the specified value in the execution petitions

stipulated under the provisions of the Commercial Disputes

Act or filed any document to show that the Special Court for

Commercial Disputes is having jurisdiction to entertain

C.E.P.Nos.10, 11 and 12 of 2022 to enforce the award passed

by the learned Arbitrator dated 23.05.2022. The Court below

rightly dismissed C.E.P.Nos.10, 11 and 12 of 2022 on

16.08.2023 by giving cogent reasons, however, the very same

Court has allowed the review applications i.e., E.A.Nos.29, 28

and 27 of 2023 on 13.02.2024 reviewing the earlier order and

the same is not permissible under law.

5.2. He further submitted that once the Court decided that

the respondents have not mentioned the specified value and

further observed that according to DAGPAs, the market value

of the properties mentioned below is Rupees One Crore only

and dismissed C.E.P.Nos.10, 11 and 12 of 2022, through

order dated 16.08.2023, the very same Court is not having

power to review the said order basing upon the new material

placed by the petitioner, as the scope of review is very limited.

5.3. He also submitted that the respondents ought to have

questioned the order dated 16.08.2023 by way of revision, on

the other hand, they simply filed the review petitions as the

scope of review is very limited. In such circumstances, the

Court below ought not to have allowed the applications.

5.4. In support of his submissions, he relied upon the

following judgments:

1. State of West Bengal and others v. Kamal Sengupta and another 1;

2. Order of the High Court of Judicature at Madras in C.M.P.No.3774 of 2024 in Rev.Appln.SR.No.8439 of 2024 between S.Ganeshraja (died) v.

T.L.Dhanalakshmi;

3. BGS SGS Soma JV v. NHPC Limited 2; and

4. Simentech India Private Limited v. Bharat Heavy Electricals Limited 3.

6. Submissions of learned counsel for the respondents:

6.1. Per contra, learned counsel appearing for the

respondents contended that the respondents in the Arbitration

(2008) 8 SCC 612

(2020) 4 SCC 234

2024 LawSuit (Del) 53

Application Nos.133, 134 and 135 of 2019 filed under Section

11 of the Act, specifically mentioned that the value of the

subject properties is Rs.1,23,13,860/-, Rs.1,28,34,371/- and

Rs.1,23,13,860/- and also filed market value certificates of the

scheduled properties and the value is shown as Rs.9,000/-

per sq. yard and the extents of lands are 2,437 sq. yards,

2,540 sq. yards and 2,437 sq. yards respectively and the same

was not disputed by the petitioner and the said applications

were allowed on 30.04.2020 appointing sole Arbitrator and

Arbitrary Tribunal passed award dated 23.05.2022 allowing

the claim of the respondents.

6.2. He further submitted that the dispute is of commercial

nature and as per the provisions of the Commercial Courts

Act, if the property value is more than Rupees One Crore, the

Special Court for Trial and Disposal of Commercial Disputes

alone is having jurisdiction to adjudicate C.E.P.Nos.10, 11 and

12 of 2022 not by any other Court. The Court below dismissed

C.E.P.Nos.10, 11 and 12 of 2022 only on the ground that the

respondents have not mentioned the value in the execution

petitions nor filed any document, though the respondents

specifically mentioned the value of the subject properties is at

Rs.1,23,13,860/-, Rs.1,28,34,371/- and Rs.1,23,13,860/- at

the time of filing of the Arbitration Application Nos.133, 134

and 135 of 2019 and the Court below committed an error

apparent on record while dismissing the applications. Hence,

the respondents have filed applications i.e., E.A.Nos.29, 28

and 27 of 2023 invoking the provisions of Section 114 of CPC.,

and the Court below rightly allowed the applications and

passed the impugned order dated 13.02.2024.

6.3. He further submitted that A.O.P.Nos.505 and 507 filed

by the petitioner aggrieved by award passed by the Arbitrator

before the XI Additional District and Sessions Judge at L.B.

Nagar, Ranga Reddy District, are not maintainable on the

ground of jurisdiction and the said Court rightly accepted the

applications i.e., I.A.Nos.819 of 2023 and 667 of 2023 and

directed the petitioner to present before proper Court.

Pursuant to the said order dated 28.02.2024 in A.O.P.Nos.505

and 507 of 2022, the respondents have already re-submitted

before the Commercial Court and the same was numbered as

C.O.P.Nos.25 and 27 of 2024 respectively and the order

passed by the Court below is already worked out and by virtue

of the same, the C.R.P.Nso.3316 and 3552 of 2024 are liable

to be dismissed.

6.4. In support of his contention, he relied upon the following

judgments:

1. Sunil Vasudeva v. Sundar Gupta 4;

2. Board of Control for Cricket in India v. Netaji Cricket Club 5;

3. Manoj Khandelwal v. Delight Ventures & Realtors (P) Ltd. 6;

4. Bhau Ram v. Baij Nath Singh and others 7; and

5. Union of India and others v. N.Murugesan and others 8.

Analysis:

7. This Court considered the rival submissions made by the

respective parties and perused the material available on

record.

8. Before proceeding further, we may take note of the scope

of review which is well delineated by a catena of decisions of

(2019) 17 SCC 385

(2005) 4 SCC 741

2020 SCC Online TS 3337

1961 SCC OnLine SC 292

(2022) 2 SCC 25

the Supreme Court. In Kamal Sengupta (supra), the Hon'ble

Supreme Court reiterated the limited grounds for review under

Order 47 Rule 1 of CPC., which are: (i) discovery of new and

important evidence that could not have been produced earlier

despite due diligence, (ii) an error apparent on the face of the

record, and (iii) "any other sufficient reason," which must be

similar in nature to the first two grounds. The Court

emphasized that review jurisdiction is narrow and can only be

invoked to correct evident and significant mistakes, not for re-

argument of the case. This principle, as previously interpreted

in Moran Mar Basselios Catholicos v. Mar Poulose

Athanasius [AIR 1954 SC 526], underscores that review is not

a means to reconsider issues that could have been raised

initially, but rather to address manifest errors to prevent

injustice.

9. In Sunil Vasudeva (supra), the Hon'ble Supreme Court

held that a review application is maintainable only under

specific conditions, as clarified in Kamlesh Verma v.

Mayawati [(2013) 8 SCC 320] that review will be maintainable

on the ground that the discovery of new, significant evidence

that was previously unavailable despite due diligence, a

mistake or error that is apparent on the face of the record, or

any other sufficient reason comparable to these grounds.

However, review cannot be granted for repetitive or minor

arguments, nor can it serve as a disguised appeal to

re-evaluate evidence or re-argue the case. A review is

permissible only when a patent error affects the soundness of

the judgment or leads to a miscarriage of justice, rather than

for mere alternative interpretations.

10. In Board of Control for Cricket in India (supra), the

Hon'ble Supreme Court held that the power of review is not an

inherent power. It must be conferred by law either specifically

or by necessary implication. The review is also not an appeal

in disguise. It cannot be denied that justice is a virtue which

transcends all barriers and the rules or procedures or

technicalities of law cannot stand in the way of administration

of justice. Law has to bend before justice. If the Court finds

that the error pointed out in the review petition was under a

mistake and the earlier judgment would not have been passed

but for erroneous assumption which in fact did not exist and

its perpetration shall result in a miscarriage of justice nothing

would preclude the Court from rectifying the error.

11. In Manoj Khandelwal (supra), this Court emphasized

that under Section 37(1)(a) of the Court Fees Act, when a suit

is filed to cancel a document that affects rights, titles, or

interests in property (movable or immovable), the court fee

must be calculated based on the value of the subject matter.

Specifically, if the entire document is sought to be cancelled,

the fee should be computed on the total value of the property

or amount covered by that document. In this case, the

petitioners failed to pay the requisite court fee for cancelling a

Development Agreement-cum-General Power of Attorney,

which impacted property rights, thus underscoring the

principle that court fees must align with the document's full

financial value when it is entirely contested for cancellation.

12. It is an undisputed fact that the value of the subject

property is mentioned in the Arbitration Application Nos.133,

134 and 135 of 2019 filed under Section 11 of the Act,

specifically mentioned that the value of the subject properties

is Rs.1,23,13,860/-, Rs.1,28,34,371/- and Rs.1,23,13,860/-

and also filed market value certificates. It is already stated

supra the respondents have brought to the notice of the Court

below that the value of the subject property is more than One

Crore and also mentioned specified value in the Arbitration

Application Nos. 133, 134 and 135 of 1994 and the Court

below rightly passed the impugned order invoking the

provisions of Section 114 read with Order XLVII Rule 1 of CPC.

13. It is an undisputed fact that the petitioner and

respondents were entered into Development Agreement-cum-

General Power of Attorney (DAGPA) vide document Nos.4907,

4906 and 4904 of 2006 dated 04.03.2003 in respect of the

lands to an extent of 2,437 sq. yards, 2,540 sq. yards and

2,437 sq. yards respectively in Sy.No.70 situated at

Serilingampally Village of Ranga Reddy District, to develop the

land into row houses/villas/residential complexes etc., and

subsequently disputes were arose between them and the

respondents got issued legal notice dated 15.06.2019

cancelling DAGPAs and also got issued another legal notice

dated 19.08.2019 and requested the petitioner to cooperate for

execution of deed of cancellation etc. When there is no

response, the respondents invoked arbitration clauses and

filed Arbitration Application Nos.133, 134 and 135 of 2019

under Section 11 of the Act before this Court seeking

appointment of an Arbitrator to resolve the dispute between

them. This Court after hearing the parties allowed the

Arbitration Applications, by its order dated 30.04.2020 and

appointed Justice P.Swaroop Reddy, Judge (Retd.) as sole

Arbitrator to resolve the dispute between the petitioner and

respondents arising out of DAGPAs dated 04.03.2006. It is

also an undisputed fact that the learned Arbitrator was

pleased to pass common Award dated 23.05.2022 in

Arbitration Application Nos.133, 134 and 135 of 2019 allowing

the claims of the respondents, as prayed for, holding that

termination of the contract cannot be said to be illegal and

further held that the petitioner is entitled to return the of

advance amount paid to the respondents with simple interest

@ 9% per annum from the date of payment till the date of

repayment to him. It further appears from the record that

pursuant to the award, the respondents have paid an amount

of Rs.6,20,408/- vide Demand Draft No.410373 drawn on

Union Bank of India, Srinagar Colony, Hyderabad, dated

06.06.2022 in Arbitration Application No.133 of 2019,

Rs.6,46,616/- vide Demand Draft No.422220 drawn on Union

Bank of India, Tenali, dated 01.06.2022 in Arbitration

Application No.134 of 2019 and Rs.6,20,408/- vide Demand

Draft No.512905 drawn on ICICI Bank, Hyderabad, dated

04.06.2022 in Arbitration Application No.135 of 2019, and the

same were sent along with letters through registered post and

the same was received by the petitioner.

14. It further reveals from the record that the respondents

filed execution petitions, vide C.E.P.Nos.10, 11 and 12 of 2022

seeking direction to the petitioner/Judgment-debtor to execute

the deed of cancellation of DAGPAs in compliance of the award

of the learned Arbitrator dated 23.05.2022 invoking the

provisions of Order XXI Rule 34 of C.P.C. The said C.E.Ps.,

were dismissed on 16.08.2023 on the ground that the

respondents have not mentioned the value or filed any

document showing the market value and they have not

satisfied the requirement of specified value stipulated under

Section 12 of the Act. Thereafter, the respondents filed

E.A.Nos.29, 28 and 27 of 2023 invoking the provisions of

Section 114 of CPC., to review the order dated 16.08.2023 on

the ground that the value of subject properties are more than

Rupees One Crore and the value of the properties are

specifically mentioned as Rs.1,23,13,860/- in Arbitration

Application No.133 of 2019, Rs.1,28,34,371/- in Arbitration

Application No.134 of 2019 and Rs.1,23,13,860/- in

Arbitration Application No.135 of 2019 and also enclosed the

market value certificates and the same were not disputed by

the petitioner and the said Arbitration Applications were

allowed by this Court on 30.04.2020 and learned Arbitrator

adjudicated the disputes between the parties and passed

award dated 23.05.2022.

15. The record reveals that aggrieved by the award passed by

the learned Arbitrator dated 23.05.2022, the petitioner filed

A.O.P.Nos.507 and 505 of 2022 before the XI Additional

District and Sessions Judge, Ranga Reddy at L.B.Nagar. In the

said A.O.Ps., the respondents filed applications i.e.,

I.A.Nos.667 and 819 of 2023 invoking the provisions of Order

VII Rule 10 read with Section 151 of C.P.C. for return of the

original petition on the ground that the dispute between the

parties is a commercial dispute and the value of the dispute is

more than One Crore, hence, the Commercial Court alone is

having jurisdiction to adjudicate the dispute. The learned

Judge after considering the contentions of the respective

parties and provisions of the Act allowed the applications, by

its order dated 28.02.2024. Pursuant to the said order, the

petitioner re-presented A.O.P.Nos.505 and 507 of 2022 before

the Commercial Court, Ranga Reddy District at L.B.Nagar,

and the same were numbered as C.O.P.Nos.25 and 27 of 2024

respectively.

16. It is pertinent to place on record that in the Arbitration

Applications filed under Section 11 of the Act, the

respondents/applicants specifically mentioned the value of the

applications is more than Rupees One Crore i.e.,

Rs.1,23,13,860/- in Arbitration Application No.133 of 2019,

Rs.1,28,34,371/- in Arbitration Application No.134 of 2019

and Rs.1,23,13,860/- in Arbitration Application No.135 of

2019 and the same was not disputed by the petitioner. Basing

on the said valuation, this Court entertained the Arbitration

Applications and adjudicated the proceedings and allowed the

same and appointed a retired High Court Judge as an

Arbitrator, by its order dated 30.04.2020.

17. It is relevant to extract sub-section (i) of Section 2 of the

Commercial Courts Act, 2015 (Act 28 of 2018), which reads as

follows:

"Specified Value", in relation to a commercial dispute, shall mean the value of the subject-matter in respect of a suit as determined in accordance with Section 12, which shall not be less than one crore rupees or such higher value, as may be notified by the Central Government."

18. As per the provisions of the Act, learned Arbitrator

adjudicated the disputes and passed the award on

23.05.2022. Subsequent to passing of the award by the

learned Arbitrator, the petitioner is not entitled to contend

that the value of the property is below Rupees One Crore and

the Commercial Court is not having jurisdiction to entertain

the execution petitions and the stand taken by the petitioner

amounts to approbate and reprobate and the same is not

permissible under law.

19. As soon as it was brought to the notice of the Court that

the specified value mentioned in the Arbitration Applications

under Section 11 of the Act are more than Rupees One Crore,

the Court below allowed E.A.Nos.29, 28 and 27 of 2023

holding that at the time of passing of the order in

C.E.P.Nos.10, 11 and 12 of 2022, the said fact was not

brought to the Court and the same can be rectified by

invoking the provisions of Order XLVII Rule 1 read with

Section 114 of CPC. The Court below rightly reviewed the

order dated 16.08.2023 through impugned order dated

13.02.2024.

20. It is already stated supra, pursuant to the order dated

28.02.2024, the Arbitration Applications filed by the petitioner

was returned and the petitioner has taken back the said

Applications and re-submitted the same before the competent

Court i.e., Commercial Court and the same were numbered as

C.O.P.Nos.25, 26 and 27 of 2024. Hence, the contention of the

learned counsel for the petitioner that the Commercial Court

is not having jurisdiction to entertain the C.E.Ps., filed by the

respondents is not tenable under law. Further, the

respondents have not filed review applications seeking to

review the order basing on the present market value

certificate. The respondents have filed review applications

basing on the valuation mentioned in Arbitration Applications

under Section 11 of the Act in the year 2019 pursuant to the

market value certificates of the year 2019 only and the same

was not disputed by the petitioner.

21. The principle established in BGS SGS Soma JV (supra)

is that the jurisdiction for appeals in commercial disputes

under the Commercial Courts Act, 2015 is governed by the

specific provisions of the Arbitration Act, 1996, particularly

Section 37, which limits the grounds for appeal. The

Commercial Courts Act does not provide an independent right

of appeal but rather sets the forum for appeals, which must

align with the specific conditions set out in the Arbitration Act.

The case reinforces the need for a harmonious interpretation

of both statutes to ensure the speedy resolution of commercial

disputes and the expeditious enforcement of foreign

arbitration awards.

22. In Simentech India Private Limited (supra), the Delhi

High Court held that in any arbitration case, the Specified

Value would continually get revised. Consequently, if the

Specified Value is initially below the pecuniary jurisdiction of

this Court, it would eventually fall within the jurisdiction of a

High Court simply due to the accrual of interest over time.

This outcome would contravene the legislative intent behind

establishing a specific threshold for the pecuniary jurisdiction

of the Courts. Hence, it is necessary to consider the portion of

interest accrued up to the date of invocation of arbitration as

part of the 'aggregate value' in accordance with Section 12(2)

of Commercial Courts Act, 2015.

23. The decisions in BGS SGS Soma JV (supra) and

Simentech India Private Limited (supra) are not applicable

to the facts and circumstances of the case on the ground that

the respondents have specifically mentioned the value of the

subject property in the Arbitration Applications, which are

filed in the year 2019 along with market value certificates, the

value of the property is more than Rupees One Crore and the

nature of the dispute is commercial dispute.

24. For the foregoing reasons, this Court does not find any

illegality, irregularity or jurisdictional error in the impugned

order dated 13.02.2024 passed by the Special Judge for Trial

and Disposal of Commercial Disputes, Ranga Reddy District at

L.B.Nagar in E.A.Nos.27, 28 and 29 of 2023 as well as the

impugned order dated 28.02.2024 passed by the XI Additional

District and Sessions Judge at L.B.Nagar, Ranga Reddy

District, in I.A.No.667 of 2023 in A.O.P.No.505 of 2023 and

I.A.No.819 of 2023 in A.O.P.No.507 of 2023 exercising the

supervisory jurisdiction under Article 227 of the Constitution

of India.

25. Accordingly, the civil revision petitions are dismissed.

No costs.

Miscellaneous applications pending, if any, shall stand

closed.

______________________________________ ALOK ARADHE, CJ

______________________________________ J. SREENIVAS RAO, J

Date: 18.11.2024 L.R. Copy to be marked (b/o) mar

 
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 : MAIMS

 
 
Latestlaws Newsletter