Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hindusthan Fluro Carbons Ltd., vs Rockwell Industries Ltd..
2025 Latest Caselaw 3838 Tel

Citation : 2025 Latest Caselaw 3838 Tel
Judgement Date : 12 June, 2025

Telangana High Court

Hindusthan Fluro Carbons Ltd., vs Rockwell Industries Ltd.. on 12 June, 2025

Author: P. Sam Koshy
Bench: P.Sam Koshy, N.Tukaramji
IN THE HIGH COURT FOR THE STATE OF TELANGANA, HYDERABAD
                           ***

           C.M.A. No. 918 OF 2018 AND COM.C.A.No.16 of 2020

Between:

M/s. Hindustan Fluro Carbons Ltd. Rep. by its Managing Director,
Hyderabad.
                                                               ..Appellant
                                 VERSUS
M/s. Rockwell Industries Ltd. And another
                                                          ...Respondents

        COMMON JUDGMENT PRONOUNCED ON: 12.06.2025

              THE HON'BLE SRI JUSTICE P.SAM KOSHY
                              AND
              THE HON'BLE SRI JUSTICE N. TUKARAMJI

1.    Whether Reporters of Local newspapers

      may be allowed to see the Judgments?                 : Yes

2.    Whether the copies of judgment may be

      Marked to Law Reporters/Journals?                    : Yes

3.    Whether His Lordship wishes to

      see the fair copy of the Judgment?                   : Yes



                                                     ________________
                                                     P. SAM KOSHY, J


                                                      ________________
                                                      N. TUKARAMJI, J
                                                                      PSK,J & NTR,J
                                    2                 CMA_918_2018&COMCA_16_2020




              * THE HON'BLE SRI JUSTICE P.SAM KOSHY
                                  AND
               THE HON'BLE SRI JUSTICE N. TUKARAMJI

         + C.M.A. No. 918 OF 2018 AND COM.C.A.No.16 of 2020

% 12.06.2025

# Between:

M/s. Hindustan Fluro Carbons Ltd. Rep. by its Managing Director,
Hyderabad.
                                                               ..Appellant
                                 VERSUS
M/s. Rockwell Industries Ltd. and another
                                                          ...Respondents

! Counsel for appellant (s)      : Mr. Y.Venkateshwarlu

^Counsel for the respondent(s)   : Mr. Prabhakar Sripada, leaned
                                   Senior Counsel appeared on
                                   behalf of Mr.Setty Ravi Teja, counsel.




<GIST:
> HEAD NOTE:

? Cases referred
                                                                   PSK,J & NTR,J
                                  3                CMA_918_2018&COMCA_16_2020




          THE HONOURABLE SRI JUSTICE P.SAM KOSHY
                          AND
          THE HONOURABLE SRI JUSTICE N.TUKARAMJI

                      C.M.A. No. 918 OF 2018
                              AND
                      COM.C.A.No.16 of 2020


COMMON JUDGMENT:

(Per Hon'ble Sri Justice N.Tukaramji)

We have heard Mr. Y. Venkateswarlu, learned counsel for the appellant, and Mr. Prabhakar Sripada, learned Senior counsel appearing on behalf of Mr. Setty Ravi Teja, counsel for respondent No.1.

2. Since both appeals arise out of disputes involving the same parties and pertain to interconnected issues stemming from arbitration proceedings, they were heard conjointly. Accordingly, this common judgment is rendered in disposal of both appeals.

3. Civil Miscellaneous Appeal No. 918 of 2018 has been filed by M/s Hindustan Fluorocarbons Limited, Hyderabad, challenging the decree and order dated 27.02.2017 passed in Arbitration O.P. No. 708 of 1998 by the learned Chief Judge, City Civil Court, Hyderabad.

4. Commercial Court Appeal No. 16 of 2020 has been preferred by the same appellant--M/s Hindustan Fluorocarbons Limited, Hyderabad--who was the respondent in C.O.P. No. 42 of 2019, assailing the order dated 05.02.2020 passed by the learned Judge, Commercial Court-cum-XXIV Additional Chief Judge, City Civil Court, Hyderabad.

PSK,J & NTR,J 4 CMA_918_2018&COMCA_16_2020

5. Brief Statement of Facts:

(a) The appellant, M/s Hindustan Fluorocarbons Limited, Hyderabad, a public sector undertaking under the Government of India, is engaged in the manufacture of Polytetrafluoroethylene (PTFE). Respondent No.1, M/s Rockwell Industries Limited, Secunderabad, entered into a supply agreement with the appellant for the purchase of Chlorodifluoromethane (CFM-22) gas. Pursuant to the said agreement, Respondent No.1 placed an order and remitted full payment for the same. However, the appellant failed to supply the gas, allegedly causing substantial financial loss to Respondent No.1.

Alleging breach of contractual obligations and resultant damages, Respondent No.1 invoked the arbitration clause contained in the agreement and appointed Respondent No.2 as the sole arbitrator and asked the appellant for consent. The appellant though agreed in the first instance, later objected to this appointment. Despite the objection, Respondent No.2 proceeded to act as sole arbitrator and passed an arbitral award dated 14.03.1998, directing the appellant to pay a sum of Rs. 2,69,00,000/-, along with interest at the rate of 18% per annum.

Aggrieved by the award, the appellant filed Arbitration O.P. No. 708 of 1998 under Section 34 of the Arbitration and Conciliation Act, 1996 (hereinafter referred to as "the Act"), seeking to set aside the award on the grounds of lack of jurisdiction and invalid unilateral appointment of the arbitrator.

By order dated 31.10.2001, the learned Chief Judge, City Civil Court, Hyderabad, allowed the appellant's petition and consequently set aside the arbitral award. However, upon an appeal preferred by Respondent No. 1, this Court, while allowing the appeal, set aside the PSK,J & NTR,J 5 CMA_918_2018&COMCA_16_2020

said order passed under Section 34 of the Act, and remanded the matter to the Chief Judge for fresh consideration in accordance with law. Pursuant to the remand, the learned Chief Judge, by a subsequent order dated 27.02.2017, dismissed the appellant's petition filed under Section 34 and upheld the validity of the arbitral award.

Aggrieved by this order, the appellant has preferred the present Civil Miscellaneous Appeal No. 918 of 2018, challenging the dismissal of its Section 34 petition and the affirmation of the arbitral award.

(b) In parallel, Respondent No.1 instituted C.O.P. No. 42 of 2019, asserting that though the petition under Section 34 was dismissed, citing the appellant's continued failure to satisfy the award, filed the petition under Section 9(1) of the Act, seeking a direction to the appellant to furnish a bank guarantee for Rs. 12,90,59,567/-, along with other incidental reliefs.

Upon evaluation of the pleadings and supporting materials, the Commercial Court-cum-XXIV Additional Chief Judge, City Civil Court, Hyderabad, allowed the petition with costs and directed the appellant to furnish, within thirty (30) days, either (i) security or third-party security to the satisfaction of the Court or (ii) a bank guarantee for securing the amount of Rs. 12,90,59,567/-. Aggrieved by this direction, the appellant preferred Commercial Original Miscellaneous Civil Appeal No. 16 of 2020.

6. Appellant's Pleadings: (a) Submissions in Civil Miscellaneous Appeal (CMA): Learned counsel for the appellant submitted that the Court, while adjudicating the petition under Section 34 of the Arbitration and Conciliation Act, 1996, erred in framing and PSK,J & NTR,J 6 CMA_918_2018&COMCA_16_2020

deciding the following issue: "Whether the award dated 14.03.1998 passed by respondent No. 2 is a reasoned one justifying the claim made by respondent No. 1 based on oral and documentary evidence?". It was contended that the Court failed to adequately consider the fact that the appellant had not participated in the arbitral proceedings and had submitted no documentary evidence during arbitration. This procedural lapse, it was argued, materially undermines the validity and enforceability of the arbitral award.

Further, it was asserted that (Late) Justice P. Rama Rao had been unilaterally appointed as the sole arbitrator by Respondent No. 1 without securing the appellant's consent, thereby violating the principles of party autonomy and the underlying objectives of arbitration. Counsel also questioned the competence of the witnesses (PWs.1 and 2) presented by Respondent No. 1, arguing that they were not properly or critically examined during the arbitral proceedings.

It was emphasized that the arbitral award was passed ex parte, despite the appellant's explicit communication of its objection to the jurisdiction of the arbitrator and refusal to participate in proceedings conducted by a unilaterally appointed sole arbitrator. Consequently, it was submitted that both the impugned arbitral award and the Court's order rejecting the Section 34 petition are unsustainable in law and fact, and that CMA No. 918 of 2018 deserves to be allowed.

(b) In the connected appeal (CMACA), the appellant challenged the maintainability and propriety of the impugned order directing it to furnish a bank guarantee equivalent to the amount awarded under the arbitral award, pending adjudication of the CMA. It was argued that such a direction is both premature and untenable.

PSK,J & NTR,J 7 CMA_918_2018&COMCA_16_2020

The appellant brought to the Court's attention that, as of the date of the arbitral award, it had already been declared a "sick industrial company" under the provisions of the Board for Industrial and Financial Reconstruction (BIFR) Proceedings No. 507 of 1994. Accordingly, by virtue of Section 22 of the Sick Industrial Companies (Special Provisions) Act, 1985 (SICA), all legal proceedings, including execution or enforcement of awards, are required to be suspended during the formulation, consideration, or implementation of any sanctioned rehabilitation scheme.

It was further submitted that a modified rehabilitation scheme was duly sanctioned by BIFR and the Industrial Development Bank of India (IDBI) on 24.08.2007. The certified copy of the BIFR-approved scheme was filed along with an interlocutory application under Order VIII Rule 1(3) read with Section 151 of the Civil Procedure Code, and this application was allowed by the Commercial Court on 03.01.2020. Despite this, the Commercial Court failed to appreciate the legal embargo imposed by Section 22 of SICA, rendering the enforcement of the arbitral award unsustainable.

Additionally, it was contended that under Section 42 of the Act, all applications pertaining to arbitration proceedings must be filed before the Court that has jurisdiction over the arbitral matter. Since the petition under Section 34 (vide O.P. No. 708 of 1998) was entertained and adjudicated by the Court of the Chief Judge, only that Court retains jurisdiction over all subsequent applications arising out of the same arbitration.

Lastly, reference was made to the 2016 amendments to the Act, particularly Sections 9(2) and 9(3). It was argued that, where effective interim measures are available under Section 17 from the PSK,J & NTR,J 8 CMA_918_2018&COMCA_16_2020

Arbitral Tribunal itself, recourse to Section 9 is not maintainable. On this ground as well, the petition under Section 9 ought to be dismissed for want of maintainability.

7. Pleadings of Respondent No.1 : (a) Learned Senior Counsel for Respondent No. 1 rebutted the appellant's arguments by emphasizing that the appellant had, in writing, expressed agreement to the appointment of the arbitrator. Although the appellant later issued a letter disputing such consent, it is noteworthy that during the arbitral proceedings, a duly authorized representative of the appellant appeared before the arbitrator and sought time to file a counter statement. This act amounted to a clear waiver of the initial objection regarding the arbitrator's appointment.

Given this conduct, the appellant's subsequent absence from the proceedings appears to have been voluntary. Therefore, the arbitrator's decision to proceed ex parte and issue the arbitral award based on the material available was legally justified. The appellant, having abandoned the proceedings at its own volition, cannot now validly impugn the arbitrator's appointment. Such a challenge, raised belatedly, appears to be a tactic to cause undue delay and substantial prejudice to Respondent No. 1.

Furthermore, the court below, after a thorough and reasoned evaluation of the facts and the objections raised, rightly dismissed the appellant's petition under Section 34 of the Arbitration and Conciliation Act, 1996. As the present Civil Miscellaneous Appeal (CMA) is premised on identical grounds, it is devoid of merit and liable to be dismissed accordingly.

(b) Additionally, the appellant has failed to discharge any part of the awarded sum, which, inclusive of accrued interest, has PSK,J & NTR,J 9 CMA_918_2018&COMCA_16_2020

escalated to Rs.12,90,59,567/-. In light of the likelihood of further delay, Respondent No. 1 filed an application under Section 9 of the Act--being COP No. 42 of 2019--seeking interim protection to secure the arbitral dues. Considering the urgency and propriety of such a request, the court justly directed the appellant to furnish security. In these circumstances, there exists no justifiable reason to interfere with the said order. Consequently, the present appeal (COMCA) also deserves to be dismissed.

8. Upon a careful and considered examination of the submissions advanced by the learned counsel for both parties, and having duly reviewed the pleadings on record, the following issues arise for determination:

I) Whether the order dated 27.02.2017, rendered by the learned Chief Judge of the City Civil Court, Hyderabad, in Arbitration O.P. No. 708 of 1998, is legally valid and factually sustainable in view of the material placed on record?

II) Whether the order dated 05.02.2020, passed by the Commercial Court in C.O.P. No. 42 of 2019, withstands judicial scrutiny and is justified both in law and on facts?"

9. The principal contention advanced by the appellant in seeking to set aside the arbitral award is that the appointment of the arbitrator (respondent No. 2) is legally invalid. The appellant asserts that, despite having communicated its non-acceptance of the appointment, the arbitrator proceeded with the matter and rendered an award that is alleged to be untenable.

PSK,J & NTR,J 10 CMA_918_2018&COMCA_16_2020

10. With respect to the appointment, respondent No. 1, invoking the arbitration Clause of the agreement by letter dated 22.12.1997, nominated Justice P. Rama Rao (Retired Judge of the High Court) as the sole arbitrator, and requested the appellant's consent to the same within the period prescribed under the Arbitration and Conciliation Act, 1996. In response, the Assistant Manager (P&A) of the appellant addressed a letter dated 19.01.1998 to the Managing Director of respondent No. 1, expressing acceptance of the proposed appointment.

11. Subsequently, by letter dated 27.01.1998, the appellant communicated to respondent No. 1 that the individual who had sent the earlier communication was neither involved in the transaction concerning the supply of Chlorodifluoromethane (CFM-22) nor authorized to issue such correspondence. It was asserted that the earlier letter had been issued as a matter of routine without requisite approval from the competent authority and that the same should be treated as cancelled and its disagreement in appointing the sole arbitrator. However in the same letter, the appellant proposed a panel of three arbitrators and to choose one among them for adjudication of the dispute.

12. Further, on 04.02.1998, the Chief Manager (Marketing) of the appellant addressed another letter to respondent No. 2 (the arbitrator), indicating that appropriate steps were being taken in accordance with the earlier letter dated 27.01.1998.

PSK,J & NTR,J 11 CMA_918_2018&COMCA_16_2020

13. Nonetheless, the appellant reiterated its objection to the appointment of the arbitrator in its letter dated 16.02.1998, claiming the appointment to be unacceptable.

14. Thereafter, on 19.02.1998, respondent No. 1 issued a letter to the appellant stating that the appointment of the arbitrator had initially been accepted without any objection and that the appellant's Chief Manager (Marketing) had personally appeared before the arbitrator, sought an extension of time of two weeks, and also received a copy of the claim statement -- conduct which, according to respondent No. 1, amounted to participation in the arbitral proceedings.

15. Thereafter, the Chief Manager (Marketing) addressed a further letter dated 24.02.1998 to the arbitrator acknowledging receipt of the proceedings dated 19.02.1998. The appellant reiterated its prior objections and stated that continuing with the arbitration proceedings in such circumstances would be improper. It was also indicated that, should the arbitrator persist in the matter, the appellant would be constrained to seek redress before a court of law. Consequently, the appellant requested that the arbitrator recuse himself and withdraw from the arbitral proceedings.

16. On the other hand, the arbitral record dated 21.01.1998 indicates that the appellant and the respondent No.1 were notified to attend for the proceedings on 05.02.1998 at 11:00 a.m., for the purpose of organizing the conduct of arbitration. On 05.02.1998, the representative of the appellant company appeared and sought a two- week adjournment. Accordingly, the matter was adjourned to 28.02.1998. However, on that date, the appellant failed to appear, PSK,J & NTR,J 12 CMA_918_2018&COMCA_16_2020

prompting the arbitral tribunal to proceed ex parte. The matter was then posted to 07.03.1998 and 10.03.1998, to record evidence. On those dates, the appellant remained absent and the witness of respondent No.1 was examined, and the arbitral award was ultimately rendered on 14.03.1998.

17. The above factual narrative remains undisputed.

18. CMA NO.918 OF 2018: From the documentary record, including the appellant's own correspondence, it is evident that the appellant initially accepted the appointment of the sole arbitrator. However, later by 27.01.1998 retracted its consent on the ground that the person who issued the letter of acceptance lacked the authority to bind the appellant. Be that as it may, it is also clear that the appellant's representative appeared before the arbitrator on 05.02.1998, sought an adjournment and the proceeding recorded by the arbitrator is not indicating that the adjournment was sought for filing counter pleadings. However the appellant addressed further correspondence requesting the arbitrator to voluntarily withdraw from the proceedings, warning of prospective legal action.

19. In the present context, it is imperative to emphasize that the unilateral appointment of an arbitrator by one party to a dispute undermines the fundamental principles of fairness, neutrality, and equality--cornerstones of the arbitral process. To address such concerns, the Act provides safeguards under Sections 12 and 13 to uphold the impartiality and independence of arbitral tribunals.

20. Under Section 12(1), an arbitrator is required to disclose in writing any circumstances that may give rise to justifiable doubts PSK,J & NTR,J 13 CMA_918_2018&COMCA_16_2020

concerning their impartiality or independence. Section 12(2) imposes a continuing obligation on the arbitrator to make such disclosures throughout the arbitral proceedings. Section 12(3) allows for a challenge to an arbitrator's appointment if: (a) justifiable doubts exist as to their independence or impartiality, or (b) they lack the qualifications agreed upon by the parties. Section 12(4) permits a party to challenge an arbitrator it has appointed or participated in appointing, and Section 12(5)--introduced via the 2015 Amendment--renders an arbitrator ineligible if any of the relationships enumerated in the Seventh Schedule exist, unless both parties expressly waive such disqualification in writing.

21. Section 13 of the Act outlines the procedure for challenging an arbitrator. Pursuant to Section 13(2), a party must submit a written statement of reasons for the challenge within 15 days of becoming aware of the circumstances giving rise to the objection. Under Section 13(3), if the arbitrator does not withdraw and the opposing party does not agree to the challenge, the arbitral tribunal itself shall decide on the challenge. If the challenge is unsuccessful, the aggrieved party retains the right to raise the issue under Section 34 while seeking to set aside the award.

22. Upon close examination of the facts, it is undisputed that the appellant was aware of the appointment of the sole arbitrator by Respondent No. 1, as communicated in the letter dated 22.12.1997. Further, the arbitrator issued notice dated 21.01.1998 summoning both parties for a procedural meeting scheduled on 05.02.1998. The appellant's representative appeared on that date and sought two PSK,J & NTR,J 14 CMA_918_2018&COMCA_16_2020

weeks' time. Despite this engagement, the appellant failed to participate in any further proceedings.

23. It is apparent from the record that the appellant had full knowledge of the arbitrator's appointment by at least 05.02.1998, when it attended the meeting. The appellant's communication dated 24.02.1998, wherein it requested the arbitrator's withdrawal, indicates its continued awareness and engagement. Nevertheless, the appellant failed to file a formal challenge under Section 13(2), even if the statutory 15-day timeline were to be interpreted with some leniency. Though the letters sent may be interpreted as objections, the failure of the arbitrator to withdraw, coupled with Respondent No. 1's opposition, effectively triggered Section 13(3), wherein the arbitral tribunal's decision to proceed shall be deemed a rejection of the challenge.

24. Accordingly, in the absence of a proper application or formal steps under Section 13(4), and given that the tribunal continued the proceedings, the objection must be treated as having been conclusively decided. Hence, the arbitration was conducted in accordance with the statutory scheme.

25. The pivotal issue under Section 34 now becomes whether the appellant presented tenable grounds to contest the arbitrator's appointment and the fairness of the procedure.

26. Under Section 12(3) and relevant jurisprudence, valid grounds for challenging an arbitrator include: demonstrable bias, close relationship with a party, lack of qualifications, misconduct, refusal to exercise jurisdiction, inordinate delays, indebtedness, collusion, and PSK,J & NTR,J 15 CMA_918_2018&COMCA_16_2020

any circumstance leading to a miscarriage of justice. However, in this case, the appellant's letters dated 27.01.1998 and 24.02.1998 merely asserted non-acceptance of the arbitrator without articulating any of the legally recognized grounds, nor did they furnish any substantiating material.

27. The appellant also contended that the award was rendered ex parte and without witness examination, thereby violating principles of natural justice. However, the record reveals that the appellant was duly served, appeared initially, and then willfully abstained from further participation despite multiple Arbitral hearings on 28.02.1998, 07.03.1998, 09.03.1998, 10.03.1998, and 11.03.1998. Given the circumstances, there is no basis to allege misconduct or procedural impropriety by the arbitrator.

28. The Hon'ble Supreme Court in Kailash Rani Dang v. Rakesh Bala Aneja & Anr., (2009) 1 SCC 732, held that a party who deliberately avoids participation to derail the proceedings cannot later allege bias or misconduct. Similarly, in the present case, the appellant failed to invoke any legal remedy despite threatening to do so and voluntarily refrained from engaging with the tribunal. The arbitrator's conduct is in conformity with procedural fairness and statutory norms.

29. Lastly, Judicial intervention under Section 34 of the Arbitration and Conciliation Act, 1996 is strictly limited to specified statutory grounds, such as incapacity, improper notice, excess of jurisdiction, procedural irregularity, or conflict with public policy and patent illegality. The court's role is supervisory, not appellate--it may set PSK,J & NTR,J 16 CMA_918_2018&COMCA_16_2020

aside an award only in cases involving serious procedural or legal violations, without re-appreciating evidence or substituting its view for that of the arbitral tribunal. In this framework it is pertinent to note that as per the petition dated 12.06.1999 and in the written arguments of the appellant dated 10.10.2001 and in the grounds of appeal dated 24.01.2018 the appointment of the Arbitrator and certain points on merit have been contested but never referred to any proceedings against the appellant under Sick Industrial Companies Act, 1985 (SICA). In this view and though there is no challenge before us on findings of fact or law or merits recorded by the arbitrator upon perusing the impugned order, we are of the considered view that the learned Chief Judge, City Civil Court, Hyderabad, in Arbitration O.P. No. 708 of 1998, had duly examined the record and rightly confirmed the award dated 14.03.1998 by the decree and order dated 27.02.2017. Hence the impugned order in CMA No.918 of 2018 is found sustainable.

30. COMCA NO.16 OF 2020: In the first, the appellant contested that, the Commercial Court lacked jurisdiction to entertain the petition under Section 9 of the Act, on the basis that the order under Section 34 of the Act had already been passed by the Principal District Court. This contention is untenable in light of subsequent legislative developments, particularly the enactment of the Commercial Courts Act, 2015, which resulted in the reallocation of jurisdiction over commercial disputes, including those arising under the Arbitration Act. Thus, the mere fact that an order under Section 34 was passed by the Chief Judge, City Civil Court, does not oust the jurisdiction of the Commercial Court to entertain a petition under Section 9. The jurisdiction of the Commercial Court flows from the nature of the PSK,J & NTR,J 17 CMA_918_2018&COMCA_16_2020

dispute and is consistent with the current statutory framework governing commercial litigation.

31. In this context, reference may be made to the judgment of the Delhi High Court in Union of India v. Bongo Construction (P) Ltd., 2022 SCC OnLine Del 3457, wherein the Court held that the Commercial Court retains jurisdiction to entertain an application under Section 9 even in cases where a challenge under Section 34 had been decided by the District Court, prior to the establishment of the Commercial Court, owing to the commercial nature of the dispute.

32. The second ground urged by the appellant was that, pending the CMA filing petition under section 9 of the Act, seeking bank guarantee would expressly amount to implementation of the Award, which is still under challenge under section 37 of the Act in CMA, thus the petition was premature and not maintainable.

33. It is now well established that an application under Section 9 of the Arbitration and Conciliation Act, 1996 is maintainable even after an arbitral award has been passed, including during the pendency of an appeal under Section 37, provided that the award has not yet been enforced.

34. In SR Steel Private Limited v. ArcelorMittal Nippon Steel India Limited : [(2022) 1 SCC 497], the Hon'ble Supreme Court affirmed that Section 9 may be invoked post-award to secure the interests of the successful party, particularly to preserve the fruits of the award pending its enforcement. The Court underscored the importance of such interim measures in safeguarding the subject matter of the PSK,J & NTR,J 18 CMA_918_2018&COMCA_16_2020

dispute or protecting the efficacy of the arbitral process during appellate proceedings.

35. The other point raised was during the pendency of the proceedings, the appellant was declared a "sick industry" under the provisions of the Sick Industrial Companies (Special Provisions) Act, 1985 (SICA). This declaration carries significant legal consequences with respect to the execution of an arbitral award.

36. It is uncontroverted fact that the appellant company's draft rehabilitation was approved on 24.08.2007 and after commencement of Insolvency and Banking Code continuing the benefit of the order passed by BIFR. In light of this, it is imperative to recognize that under Section 22 of the Sick Industrial Companies (Special Provisions) Act, 1985 ("SICA"), once a company is declared a "sick industrial company" by the Board for Industrial and Financial Reconstruction (BIFR), as defined under Section 3(1)(o) of the Act, it is statutorily protected from coercive legal proceedings. This statutory shield includes an automatic suspension of any legal action for recovery, execution, distress, or enforcement of any decree, order, or arbitral award against the company or its assets, unless prior consent from the BIFR is expressly obtained.

37. These statutory protections extend to execution proceedings arising from arbitral awards. The Hon'ble Supreme Court, in Real Value Appliances Ltd. v. Canara Bank, [(1998) 5 SCC 554], categorically held that the term "proceedings" as employed in Section 22 of SICA encompasses execution actions under Section 36 of the Arbitration and Conciliation Act, 1996. Consequently, any attempt to PSK,J & NTR,J 19 CMA_918_2018&COMCA_16_2020

enforce an arbitral award against a company protected under SICA, without the prior sanction of the BIFR, is rendered void ab initio and is liable to be stayed or set aside.

38. While SICA has since been repealed, its functional framework has, in substance, been succeeded by the Insolvency and Bankruptcy Code, 2016 (IBC). Under Section 14 of the IBC, the commencement of the Corporate Insolvency Resolution Process (CIRP) imposes a statutory moratorium on all proceedings, including execution actions, against the corporate debtor. Although the IBC regime may not be directly applicable to the present factual matrix, the core principle persists in regard to enforcement proceedings-- including those relating to arbitral awards--against a company declared as a sick industrial unit are barred absent statutory consent, as such protection is integral to preserving the viability of the company's rehabilitation process.

39. For this reason, although the Section 9 petition was filed during the pendency of the Civil Miscellaneous Appeal (CMA) and relief has been granted, as the order was against an entity classified as a "sick industry" and cloaked in rehabilitation proceedings, the impugned order cannot be sustained.

40. In conclusion, (a) we find no infirmity in the arbitral proceedings or the award or the impugned order passed under Section 34 of the Act. Additionally the objections raised are legally unsustainable and unsupported by factual material. Thus in the absence of merit, the C.M.A. No. 918 of 2018 filed by the appellant is liable to be and is PSK,J & NTR,J 20 CMA_918_2018&COMCA_16_2020

accordingly dismissed. In effect, the decree and order passed by the learned Chief Judge, City Civil Court, Hyderabad, stands confirmed.

(b) Further as the appellant is in rehabilitation process and any proceedings thereafter are to be conducted with the prior consent of the authority regulating the rehabilitation process, the order passed in COP No.42 of 2019 is liable to be and is accordingly set aside. Nonetheless the rights and liberties of respondent No. 1 to pursue appropriate legal remedies before the authority concerned of the appellant company rehabilitation process, in accordance with law, are expressly reserved.

41. In the result, the CMA 918 of 2018 is dismissed and the COMCA No. 16 of 2020 is allowed. There shall be no order as to costs.

As a sequel, pending miscellaneous applications, if any, are closed.

_______________ P.SAM KOSHY, J

_______________ N. TUKARAMJI, J Date:12.06.2025

Note:

L.R. Copy to be marked.

B/O ccm/svl

 
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