Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Singareni Collieries Company Ltd vs M/S H.B.T Gmbh
2025 Latest Caselaw 2574 Tel

Citation : 2025 Latest Caselaw 2574 Tel
Judgement Date : 27 February, 2025

Telangana High Court

M/S Singareni Collieries Company Ltd vs M/S H.B.T Gmbh on 27 February, 2025

      THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA
                          AND
       THE HON'BLE JUSTICE B.R.MADHUSUDHAN RAO

                           COMCA No.3 of 2025

Sri E. Madan Mohan Rao, learned Senior Counsel representing Sri P.Sri Harsha Reddy,
learned counsel for the appellant.

Sri Vedula Srinivas, learned Senior Counsel appearing for Sri B.Sriram Reddy, learned
counsel for the respondent No.1


JUDGMENT:

(Per Hon'ble. Justice Moushumi Bhattacharya)

The subject matter of the Commercial Court Appeal is an

order dated 04.11.2024 passed by the Special Judge for Trial and

Disposal of Commercial Disputes, Ranga Reddy District at L.B.

Nagar (Commercial Court) allowing an Interlocutory Application

(I.A.No.60 of 2024 in C.O.S.No.46 of 2023) filed by the respondent

No.1 under Order VII Rule 11 r/w Section 151 of The Code of Civil

Procedure, 1908 (CPC), for rejection of plaint. By the impugned

order, the Commercial Court rejected the plaint filed by the

appellant in C.O.S.No.46 of 2023.

2. The appellant filed the Suit (C.O.S.No.46 of 2023) for a

permanent injunction restraining the respondent No.1/defendant

No.1 (M/s.H.B.T. GMBH) from continuing to resolve its claims

through arbitration before the defendant No.2 (the International

Court of Arbitration in International Chamber of Commerce) (ICA)

under the Agreements dated 18.12.2009 and 11.04.2011. The

defendant No.2 is the second respondent in this appeal. The cause

of action pleaded in the plaint arose on 29.04.2023 with the

respondent No.1/defendant No.1 invoking the arbitration clause in

the Agreement dated 18.12.2009 against the appellant and on

31.08.2023 when the defendant No.2 (ICA) directed the parties to

nominate their Co-Arbitrators. The cause of action pleaded in the

plaint includes 29.09.2023 when the respondent No.2/ICA directed

the appellant/plaintiff to nominate its Co-Arbitrator.

3. The respondent No.1 filed the Interlocutory Application

(I.A.No.60 of 2024 in C.O.S.No.46 of 2023) under Order VII Rule 11

of the C.P.C stating that the plaint in the C.O.S. deserves to be

rejected since the appellant had an equally efficacious remedy

under section 16 of The Arbitration and Conciliation Act, 1996

(1996 Act) and also under the law pronounced by the Supreme

Court declaring that a Civil Suit is not maintainable where the

existence or validity of an Arbitration Agreement has been

questioned by a party. The respondent No.1 accordingly sought for

rejection of the plaint on the ground that the plaint is barred by

law.

I. Submissions of the Appellant and the Respondent No.1

4. Learned Senior Counsel appearing for the appellant/plaintiff

submits that the parties executed Agreements on 18.12.2009 and

11.04.2011 for procurement of long wall equipment for extracting

coal from the appellant/plaintiff's underground mines, which

contained an arbitration clause. Counsel submits that disputes

arose between the parties during the course of execution of the

contract in 2015-16 and the respondent No.1 claimed amounts

from the appellant, which the latter refused to pay on the ground

that the predecessor of the respondent No.1 had committed default

in the guaranteed performance of the equipment supplied by the

respondent No.1 to the appellant for extracting coal from the

underground mines.

5. Counsel submits that the appellant was precluded from

invoking the Arbitration Clause (Clause 15 of the Agreement dated

18.12.2009) since the invocation was beyond the time limit

provided under Clause 15. Counsel relies on Clause 15A of the

Agreement to argue that the respondent No.1 could only have

initiated proceedings before the District Courts of Khammam/

Karimnagar since the respondent No.1 failed to initiate arbitral

proceedings within the time limit provided under Clause 15(a) of

the Agreement. Counsel submits that the parties had

unsuccessfully tried to resolve the dispute through negotiation and

that the respondent No.1 should have invoked the Arbitration

Clause within 30 days from 13.03.2016 i.e., the date on which the

negotiation came to an end. Counsel submits that Order VII Rule

11 of the C.P.C would not be applicable since the appellant's Suit

was not barred by any statute. It is further submitted that section

16 of The Arbitration and Conciliation Act, 1996 can only be

invoked after commencement of the arbitration proceedings which

is admittedly not the case in the present Appeal.

6. Learned Senior Counsel appearing for the respondent No.1

submits that the respondent No.1 sought for rejection of the plaint

since the dispute is related to the existence and validity of the

Arbitration Clause which can only be decided by the Arbitral

Tribunal as opposed to a Civil Court. Counsel argues that a Civil

Court does not have jurisdiction to decide the competence of the

Arbitral Tribunal and cannot pass any injunction order to prevent

arbitration proceedings. Counsel argues that even if the appellant

contends that arbitration clause had been exhausted by expiry of

the prescribed timeframe, such issue can only be decided before

the Arbitral Tribunal. Counsel places several decisions to contend

that a Civil Court does not have the power to grant an injunction

restraining continuation of arbitral proceedings and that a Suit

seeking such an injunction is contrary to law.

7. We have heard learned Senior Counsel appearing for the

appellant and the respondent No.1 and we have carefully gone

through the material placed before us. The respondent No.2/ICA

is not represented.

8. Our decision in the matter is divided under sub-heads for a

better understanding of the issues involved.

II. Decision

A. Background facts:

9. The appellant/plaintiff and the respondent No.1 entered into

an Agreement on 18.12.2019 for procurement of equipment for

extracting coal from the underground mines of the appellant. The

respondent No.1 was to supply these goods to the appellant. A

further purchase order was executed between the parties on

11.04.2011 for procurement of additional equipment with similar

terms as the earlier Agreement. Clause 15 of the Agreement dated

18.12.2009 contains an Arbitration Clause. While Clause 15 (a) -

(c) provides for Arbitration, Clause 15A provides for parties to file

proceedings before the Courts having original civil jurisdiction in

the Districts of Khammam/Karimnagar.

10. Disputes arose between the parties in 2015-2016. The

parties exchanged letters on 19.01.2016 and 20.01.2016 with

regard to the start and end-points for negotiations and the

appointment of an Arbitrator under Clause 15 of the Agreement.

The appellant sent a letter to the respondent No.1 on 18.08.2018

with regard to the alleged poor performance of the equipment

supplied by the respondent No.1. The respondent No.1 replied to

the said letter on 06.09.2018 urging the appellant to take a more

collaborative approach to the dispute. The appellant thereafter

sent another letter to the respondent No.1 on 13.12.2018

reiterating the poor performance of the equipment supplied by the

respondent No.1. The parties also exchanged letters on 06.07.2020

and 13.09.2020 and held a meeting on 16.12.2020 for working out

the modalities of the appellant's claim.

11. The correspondence/discussions between the parties

escalated when the appellant sent a letter to the State Bank of

India on 20.03.2023 for invoking the Bank Guarantee furnished by

the respondent No.1 against the purchase orders dated 18.12.2009

and 11.04.2011. The appellant sent a further letter to the

respondent No.1 on 05.04.2023 for payment of Euro 2,507,044.51

and INR 1,65,33,612.05 towards insurance and other claims. The

respondent No.1, in turn, sent a notice to the appellant on

28.04.2023 invoking the Arbitration Clause under Clause 15 of the

Agreement and called upon the appellant to agree to one of the

names given by the respondent No.1 as the sole Arbitrator for

adjudicating the dispute within a period of 30 days from the date

of receipt of the notice. By a letter dated 22.05.2023, the appellant

rejected the request of the respondent No.1 for nominating the

Arbitrator on the ground that the reference was beyond the time

frame provided under Clause 15 of the Agreement.

12. The respondent No.2 (ICA) passed an order on 31.08.2023

requiring the respondent No.1/claimant to nominate its Co-

Arbitrator within 15 days under the ICC Rules of Arbitration, 2021

and the respondent No.1 to do the same upon receipt of the

claimant's nomination.

13. The appellant applied to the respondent No.2/ICA for

recalling the order dated 31.08.2023. Counsel for the respondent

No.1 sent a letter to the respondent No.2 (ICA) on 26.09.2023

requesting the respondent No.2 to direct the appellant to appoint

its nominee Arbitrator and refer all disputes under the Agreement

dated 18.12.2009 to the Arbitral Tribunal.

14. The appellant filed the Commercial Original Suit

(C.O.S.No.46 of 2023) before the Commercial Court at Ranga

Reddy District on 19.10.2023 for restraining the respondent No.1

from seeking resolution of its claims through Arbitration before the

respondent No.2/ICA under the Agreements dated 18.12.2009 and

11.04.2011. The Commercial Court passed an ex parte interim

injunction on 20.10.2023 restraining the respondent No.l from

continuing the arbitration against the appellant till 03.11.2023.

The respondent No.1 filed its Statement of Objections on

24.01.2024 and I.A.No.60 of 2024 on 05.02.2024 before the

Commercial Court for rejection of plaint under Order VII Rule 11 of

the C.P.C.

15. The Commercial Court passed the impugned order on

04.11.2024 allowing I.A.No.60 of 2024 and rejecting the plaint filed

in C.O.S.No.46 of 2023.

16. The respondent No.2/ICA granted time to the appellant till

30.12.2024 to nominate its Arbitrator.

17. We propose to restrict our decision only to whether the plaint

was correctly rejected under Order VII Rule 11(d) of the CPC.

B. The statements in the plaint must be taken to be correct for a Decision on whether the Plaint was liable to be rejected.

18. The captioned heading is the test for application for rejection

of plaint under Order VII Rule 11 of the CPC, that is, whether the

rejection is warranted on any of the grounds under Clauses (a) - (f)

of Order VII Rule 11. In the present case, the ground taken by the

respondent was under Clause (d) i.e.,

"(d) where the suit appears from the statement in the plaint to be barred by any law;"

19. The test to be applied runs along the statements made in the

plaint which are taken to be correct in their entirety i.e., whether

the statements made in the plaint would alone entitle the plaintiff

to a decree: Liverpool & London S.P. & I Assn. Ltd. Vs. M.v. Sea

Success I 1 . The plea taken by the defendant in the written

statement or in the application for rejection of plaint is irrelevant

for a decision on whether the plaint was liable to be rejected:

Sopan Sukhdeo Sable Vs. Charity Commr., 2. Therefore, the starting

point of adjudication as to the correctness of the impugned order,

allowing the respondent's application for rejection of plaint, would

be the statements in the plaint itself.

C. Does the plaintiff's Suit appear to be barred by law from the statements made in the plaint ? Order VII Rule 11(d) of the CPC.

20. A summary of the relevant paragraphs/statements in the

plaint is given below:

 The Suit described itself as a "Suit for Permanent

Injunction".

 The parties could not arrive at a settlement under clause 15

of the Agreement dated 18.12.2009 within the time period

provided under the said clause i.e., by 15.03.2018

(paragraph No.6)

1 (2004) 9 SCC 512 2 (2004) 3 SCC 137

 The defendant No.1 sought to refer the disputes to

arbitration in May, 2023. Arbitration mechanism for

redressal is not permitted under the Agreement since clause

15 of the Agreement ceased to be in operation and Clause

15A was triggered instead. Thus, only a civil Suit can be

filed for redressal of grievance if any. (paragraph 9)

 A 5 - Judge Bench of the Supreme Court in N.N. Global

Mercantile Private Limited Vs. Indo Unique Flame Limited 3

(dated 25.04.2023) held that an insufficiently-stamped

Arbitration Agreement cannot be acted upon. (paragraph

10B)

 The Agreement dated 18.12.2019 is null and void in view of

the law laid down by the Supreme Court in N.N. Global

(paragraph 13)

 The claims referred to arbitration dated 29.04.2023 were

barred by the laws of limitation (paragraph 12)

 The plaintiff is entitled to and the Court has the power to

grant an anti-suit injunction. (paragraph 18)

(2023) 7 SCC 1

 Prayer (i) of the plaint is for permanent injunction

restraining the defendant No.1 from seeking resolution of its

claims through arbitration with the defendant No.2

(International Court of Arbitration) under the Agreements

dated 18.12.2009 and 11.04.2011.

21. These are the statements made in the plaint. The scrutiny of

this Court will hence be limited to the legality/preservation of the

plaint in light of the statements therein. It is clear from the

statements that the Suit is for restraining the defendant

No.1(respondent No.1 herein) from resolving its claims through

and/or continue with the arbitral process. The appellant/plaintiff

has grounded this prayer on a construction of clause 15 of the

Agreement dated 18.12.2009. The appellant says that the

respondent No.1/defendant No.1 was precluded from invoking

arbitration under clause 15 since the time to invoke arbitration

expired under clause 15(a).

22. The appellant's case is that Clause 15(a) would be triggered

once the time to invoke arbitration expires. The only recourse

available under Clause 15(a) would be to approach the Courts

having original civil jurisdiction in the district of

Khammam/Karimnagar in the State of Telangana. This ground

was taken in the statements made in the plaint as enumerated

above.

23. We reiterate that the contra-interpretation given by the

respondent No.1 to Clause 15 or the correspondence relied upon

by the said respondent is strictly outside the purview of an Order

VII Rule 11 issue where the plaint stands front and center of the

adjudication. We shall therefore proceed to answer the issue on

the legality of the plaint.

24. The answer can be found in The Arbitration and Conciliation

Act, 1996 and the law pronounced by the Supreme Court, which is

discussed below.

D. The Arbitration and Conciliation Act, 1996 provides the statutory bulwark against Court - Intervention

25. The fetters to judicial interference are built into the Scheme

of the 1996 Act. Section 5 of the Act curtails the powers of the

Courts to intervene in matters governed by Part I of the Act relating

to arbitrations anchored in India.

26. Section 16 underscores the principle of kompetenz-

kompetenz by bestowing the power to the Arbitral Tribunal to rule

on its own jurisdiction including on any objections with respect to

the existence or validity of the Arbitration Agreement.

27. The doctrine of kompetenz-kompetenz implies conferment of

this very power on the Arbitral Tribunal and intends to minimise

judicial intervention in the arbitral process. The only exception to

this doctrine is where the Arbitration Agreement itself is

impeached by fraud or analogous principles thereto or lacks any of

the requirements under section 7 of the Act which lends form and

substance to an "Arbitration Agreement" as defined under section

2(1)(b) of the 1996 Act. The exception also covers matters where

the arbitrability of the dispute is called into question: M/s.

Uttarakhand Purv Sainik Kalyan Nigam Ltd. Vs. Northern Coal Field

Limited 4.

E. The law with regard to Anti-Arbitration Suits.

28. The consensus of the Courts, as would be evident from the

decisions placed before us, is that Civil Courts should adopt a

hands-off approach in respect of arbitration matters. The decisions

(2020) 2 SCC 455

emphasise limited judicial intervention under section 5 of the 1996

Act concerning matters governed by Part I of the 1996 Act and on

the principle of kompetenz-kompetenz, which preserves the sanctity

of the power conferred on the Arbitral Tribunal to rule on its own

jurisdiction.

29. A brief statement of the decisions reinforcing the above view

is given below. The list ends with the most recent decision on the

subject.

F. Judicial Non-Interference permeates the scheme of The Arbitration and Conciliation Act, 1996

 Kvaerner Cementation India Limited Vs. Bajranglal Agarwal 5 -

Section 16 of the 1996 Act confers power on the Arbitral

Tribunal to rule on its own jurisdiction including on any

objection in respect to the existence or validity of the

Arbitration Agreement. A Civil Court does not have

jurisdiction to go into that question.

 National Aluminium Company Limited Vs. Subash Infra

Engineers Private Limited 6 - the Supreme Court followed the

decision in Kvaerner Cementation India Limited (supra).

(2012) 5 SCC 214

(2020) 15 SCC 557

 Sushma Shivkumar Daga Vs. Madhurkumar Ramkrishnaji

Bajaj 7 - the Supreme Court held that section 16 of the 1996

Act gives immense powers to the Arbitral Tribunal, including

the power to rule on its own jurisdiction. Hence, all

jurisdictional issues can be gone into by the Arbitral

Tribunal. Party autonomy and minimal judicial intervention

in the arbitral process underscores the legislative intent in

enacting the 1996 statute. It was further held that the scope

of judicial scrutiny at the stage of section 11(6) or section 8

is extremely limited after the 2015 amendment to the Act.

The only exception to this rule is where the dispute itself is

non-arbitrable or statutorily protected under a special

legislation.

 In Re: Interplay between Arbitration Agreements under

Arbitration and Conciliation Act, 1996 and Stamp Act, 1899 8 -

A 7-Judge Bench of the Supreme Court reiterated that the

principle of party autonomy is an integral element of the

ever-evolving domain of arbitration law and means that the

parties to an Arbitration Agreement can exercise their

AIR 2024 SC 197

(2024) 6 SCC 1

contractual freedom to bestow the Arbitral Tribunal with the

authority to decide disputes that may arise between them.

The principle of judicial non-interference reflects the

autonomy of Arbitral Tribunals. The competence of an

Arbitral Tribunal to rule on its own jurisdiction including on

any objections with regard to the existence or validity of the

Arbitration Agreement indicates that the Arbitral Tribunal

enjoys sufficient autonomy from the national courts. The

principle of judicial non-interference is fundamental to both

domestic and international commercial arbitration and finds

statutory expression in section 5 of the Act which is a

reproduction of Article 5 of the Model Law on the extent of

Court intervention. Section 5 of the Act in fact has more

teeth since it begins with a non-obstante clause. The

doctrine of kompetenz-kompetenz implies that Arbitrators are

empowered to make a final ruling on their own jurisdiction

with no subsequent judicial review of the decision by any

Court.

 SBI General Insurance Com. Ltd. Vs. Krish Spinning 9 - The

Supreme Court held that the principle of judicial non-

2024 SCC OnLine SC 1754

interference permeates the scheme of the 1996 Act and is

contained in section 16 thereof. Section 5 of the 1996 Act

minimises the supervisory role of Courts. Judicial

authorities are prohibited from intervening in the arbitral

proceedings where the Arbitral Tribunal has been conferred

with exclusive jurisdiction. Section 16 recognises the

intention of the parties in choosing arbitration as the dispute

- resolution mechanism and prevents the parties from

initiating parallel proceedings before Courts.

 Cox and Kings Limited Vs. SAP India Private Limited 10 and

Aslam Ismail Khan Deshmukh Vs. ASAP Fluids Private

Limited 11 - In both these decisions, the Supreme Court

reiterated the limited role of the Court in an application for

appointment of Arbitrator under section 11(6) of the 1996

Act. The Supreme Court held that it was open for the parties

to raise all available objections in law including that of

limitation before the Arbitral Tribunal. The principle of

judicial non-interference permeates the Scheme of the 1996

Act and sections 16 and 5 indicate that the Arbitral Tribunal

enjoys sufficient autonomy from the national courts.

(2025) 1 SCC 611

(2025) 1 SCC 502

G. Anti-Arbitration Injunctions militate against Party Autonomy

30. Apart from the law laid down by the Supreme Court, the

broad parameters governing anti-arbitration injunctions may be

summarized in the following manner:

31. A Court should be extremely circumspect in granting an

Anti-Arbitration injunction and such an injunction should only be

granted upon the considered view that the proceedings initiated

are vexatious or oppressive to the party resisting arbitration. An

injunction may also be granted where the authenticity of the very

Arbitration Agreement has been questioned or the arbitration

proceedings are found to be unconscionable. In the context of an

Anti-Suit Injunction, the Supreme Court in Modi Entertainment

Network Vs. W.S.G. Cricket PTE Ltd. 12 held that such an injunction

would not be granted to nullify the exercise of jurisdiction of the

forum chosen by the parties.

32. In general, the overarching consideration of the Court is that

underpinning section 45 of the 1996 Act i.e., when the Court prima

facie finds that the arbitration agreement is null and void,

inoperative or incapable of being performed.

(2003) 4 SCC 341

33. The expression 'null and void' would cover those cases where

the arbitration agreement is affected by invalidity right from the

beginning, such as lack of consent due to misrepresentation,

duress, fraud or undue influence. The word 'inoperative' would

apply where the arbitration agreement has ceased to have effect,

such as revocation by the parties. 'Incapable of being performed'

would apply where the arbitration cannot effectively be set into

motion, either because it is vaguely - worded or the terms of the

contract contradicts the parties' intention to arbitrate: Albert Jan

Van Den Berg in an article titled "The New York Convention, 1958 -

An Overview" published in the website of ICCA.

34. In essence, the threshold tests for an Anti-Arbitration

injunction are exacting and are rarely entertained or applied by the

Courts, given the all-pervasive remedy under section 16 of the

1996 Act.

35. It is important to bear in mind that the focus of the 1996 Act

is to minimise interference in the arbitration process and the

parties' forum of choice. The thrust should be to carry the

legislative intention forward rather than taking a regressive view of

the object of the Act.

36. The unimpeachable conclusion is that any question as to the

existence or validity of the arbitration agreement or a doubt as to

the invocation of the arbitration clause must inevitably be decided

by the Arbitral Tribunal. The parties cannot approach the Civil

Courts for thwarting the arbitral process particularly where the

arbitration agreement has not been disputed. The case sought to

be made out by the appellant is contrary to the position under the

1996 Act and the decisions referred to above.

37. The plaint also contains one other statement/ground which

is contrary to law. The plaintiffs rely on the 5 - Judge Bench

judgment of the Supreme Court in N.N. Global (supra) decided on

25.04.2023 in paragraph 10(B) and 13 of the plaint stating that

the defendant No.1 is not entitled to invoke arbitration mechanism

on an un-stamped agreement. The 5 - Judge Bench of the

Supreme Court in N.N. Global (supra) was overruled in a Curative

Petition decided by a 7 - Judge Bench of the Supreme Court in

Interplay between Arbitration Agreements under Arbitration and

Conciliation Act, 1996 and Stamp Act, 1899 (supra).

38. Therefore, the proposition stated in the plaint for restraining

the defendant No.1 from invoking or continuing with arbitration is

on an incorrect and patently erroneous legal premise.

39. We are accordingly of the firm view that the Suit (COS.No.46

of 2023) filed by the appellants appears to be barred by law from

the statements made in the plaint under Order VII Rule 11 (d).

III. The impugned Order dated 04.11.2024

40. The impugned order does not give any scope for interference

in the context of our decision in the foregoing paragraphs of this

judgment. The Trial Court relied on sections 9 and 16 of the 1996

Act together with the decisions pronounced by the Supreme Court

to allow the petition for rejection of plaint.

41. In Oriental Insurance Vs. Narbheram Power and Steel Private

Limited 13, the Supreme Court came to a specific finding that there

was absence of an unequivocal intention of the parties to arbitrate.

A Single Bench decision of the Delhi High Court in Techfab

International Private Limited Vs. Midima Holdings Limited 14 is not

applicable to the issue at hand since the appointment of the Sole

13 (2018) 6 SCC 534 14 2024 SCC OnLine Del 699

Arbitrator was found to be contrary to the procedure agreed upon

by the parties. Board of Trustees of the Port of Kolkata Vs. Louis

Dreyfus Armatures SAS 15 questioned the initiation of the

proceedings under the arbitration rules of the United Nations

Commission on International Trade Law, 1976 by a French

National on the basis of a bilateral treaty between Government of

India and the Government of France. The facts are hence totally

distinguishable from this case. B and T AG Vs. Ministry of

Defence 16 dealt with a belated plaint which the Supreme Court

found to be hopelessly time-barred. The said proposition has no

application to the present facts of the case. World Sport Group

(Mauritius) Vs. MSM Satellite (Singapore) PTE17 was pronounced in

relation to the proceedings under section 45 of the 1996 Act in a

foreign-seated arbitration in Part - II of the said Act. Emaar India

Limited Vs. Tarun Aggarwal Projects LLP 18, Magic Eye Developers

Private Limited Vs. Green Edge Infrastructure Private Limited 19 and

Indian Oil Corporation Limited Vs. NCC Limited 20 are in relation to

15 2014 SCC OnLine Cal 17695 16 (2024) 5 SCC 358 17 (2014) 11 SCC 639 18 (2023) 13 SCC 661 19 (2023) 8 SCC 50 20 (2023) 2 SCC 539

section 11(6) of the 1996 Act which is also not applicable to the

facts before us.

IV. Conclusion

42. None of the aforesaid or the other decisions cited by the

appellant are relevant to the adjudication in the present Appeal.

Counsel for the appellant has not cited any decision on Order VII

Rule 11 of the CPC which was the issue before the Trial Court and

forms the fulcrum of consideration before us in the present Appeal.

43. We should also add that the appellant's contention of the

inapplicability of section 16 at a stage before constitution of the

Arbitral Tribunal is iniquitous and self-serving, to say the least.

The appellant cannot take advantage of its inaction having

obtained an ex parte interim injunction from the Trial Court on

20.10.2023 for restraining the respondent No.1 from continuing

with the arbitration and thereafter failing to nominate its Arbitrator

in the International Court of Arbitration. In essence, the appellant

cannot contend that section 16 of the 1996 Act will only apply after

constitution of the Arbitral Tribunal.

44. We accordingly find sufficient basis to affirm the impugned

order dated 04.11.2024 as correct. The impugned order does not

give any scope for interference.

45. COMCA.No.3 of 2025 is accordingly dismissed. All

connected applications are disposed of. Interim orders, if any,

shall stand vacated. There shall be no order as to costs.

_________________________________ MOUSHUMI BHATTACHARYA, J

_____________________________ B.R.MADHUSUDHAN RAO, J Date: 27.02.2025 VA/BMS

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter