Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Hyderabad Cricket Association vs M/S. Visaka Industries Limited
2025 Latest Caselaw 4224 Tel

Citation : 2025 Latest Caselaw 4224 Tel
Judgement Date : 25 June, 2025

Telangana High Court

The Hyderabad Cricket Association vs M/S. Visaka Industries Limited on 25 June, 2025

  IN THE HIGH COURT FOR THE STATE OF TELANGANA,
                        HYDERABAD
                             ***
                      I.A.No.1 of 2025
                           IN/AND
                  COMCA.No.32 of 2024
Between:
The Hyderabad Cricket Association
                                          Appellant
                             AND


M/s.Visaka Industries Limited and Others


                                                 Respondents


         JUDGMENT PRONOUNCED ON: 25.06.2025
     THE HON'BLE JUSTICE MOUSHUMI BHATTACHARYA
                         AND
      THE HON'BLE JUSTICE B.R.MADHUSUDHAN RAO

                       I.A.No.1 of 2025
                            IN/AND
                     COMCA.No.32 of 2024
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 Her Ladyship wishes to
      see the fair copy of the Judgment?              : No




                              _________________________________
                              MOUSHUMI BHATTACHARYA, J
                                  2




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

                      + I.A.No.1 of 2025
                            IN/AND
                     COMCA.No.32 of 2024
ORDER:

% Dated 25.06.2025 # Between:

The Hyderabad Cricket Association Appellant AND

M/s.Visaka Industries Limited and Others

Respondents ! Counsel for the appellant: Mr.C.S.Vaidyanathan, learned Senior Counsel representing Mr.Dharmesh D.K.Jaiswal.

^ Counsel for the respondent No.1: Mr.Sunil B.Ganu, learned Senior Counsel representing Mrs.Manjari S.Ganu.

< GIST :

> HEAD NOTE :

? Cases referred :

1. 2023 SCC OnLine Cal 827

2. 2019 SCC OnLine SC 904

3. 2010 15 SCC 717

4. 2024 SCC OnLine SC 3219

5. (2003) 5 SCC 705

6. (2011) 1 SCC 394

7. (2015) 4 SCC 136

8. 2025 SCC OnLine SC 830

9. (2019) 4 SCC 163

10. (2024) 3 SCC 623

11. (2022) 4 SCC 116

12. 2025 SCC OnLine SC 218

13. 2025 SCC OnLine SC 170

14. (2022) 3 SCC 1

15. AIR 1963 SC 1405

16. (2004) 13 SCC 44

17. (1994 (28) DRJ 482)

18. (2005 (80) DRJ 113

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

IN/AND

Sri C.S.Vaidyanathan, learned Senior Counsel appearing for Sri Dharmesh D.K. Jaiswal, learned counsel for the appellant.

Sri Sri Sunil B. Ganu, learned Senior Counsel appearing for Smt. Manjiri S Ganu, learned counsel for the respondent No.1

JUDGMENT:(Per Hon'ble. Justice Moushumi Bhattacharya)

1. The present Appeal arises out of an order dated

19.07.2024 passed by the learned Principal Special Court in the

Cadre of District Judge for Trial and Disposal of Commercial

Disputes, at Hyderabad ('the Commercial Court') dismissing the

appellant's application (C.O.P.No.83 of 2016) for setting aside

the arbitral Award dated 15.03.2016. The Appeal has been

preferred under section 37 of The Arbitration and Conciliation

Act, 1996 ('the 1996 Act').

2. M/s.Visaka Industries Limited ('Visaka') was the claimant

in the arbitration namely, COP No.83 of 2016. The dispute

between the parties arose out of the Agreement dated

16.10.2004. The appellant terminated the said Agreement on

16.07.2011 and Visaka invoked the arbitration clause i.e.,

clause 15(iii) of the Agreement dated 16.10.2004 by way of a

Notice dated 08.10.2010.

3. The brief facts forming the background to the arbitral

Award and the impugned order are as follows.

Facts:

3.1. Hyderabad Cricket Association ('HCA') and Visaka entered

into an Agreement dated 16.10.2004 for in-stadia advertisement

rights for construction of an International Cricket Stadium at

Uppal Kancha, Hyderabad, to conduct domestic and

international cricket matches, training and other programmes

for the development and popularization of the game of cricket.

The Recitals to the Agreement state, inter alia, that Visaka

(referred to as 'the Company' in the Agreement) paid Rs.6.50

Crores to HCA for the exclusive vesting of the irrevocable right

to name the Stadium as 'Visaka International Cricket Stadium'

in the Company/Visaka and for the advertisement, publicity

and display rights granted by HCA to Visaka. While things

remained so, HCA claimed that it had received a letter dated

15.03.2008 from the Board of Control for Cricket in India

('BCCI') with regard to the proposed DLF-Indian Premier League

('IPL') matches to be conducted at the Stadium and also

stipulated the terms and conditions towards the conduct of the

IPL matches and on 02.04.2008, wrote to Visaka expressing its

inability to honour its obligations under the Agreement dated

16.10.2004 by stating that their Agreement is not binding on

the BCCI-IPL arrangement.

3.2. On 19.04.2008, Visaka filed an Application under section

9 of the 1996 Act vide O.P.No.689 of 2008 before the learned

III Additional Chief Judge, City Civil Court, Hyderabad, for

restraining HCA from denying in-stadia advertisement rights

during the IPL matches between 22.04.2008 to 01.06.2008, in

violation of the Agreement dated 16.10.2004. By order dated

19.04.2008, the Trial Court granted a temporary injunction.

On 08.10.2010, Visaka issued a Notice under section 11 of the

1996 Act to resolve the disputes pertaining to the rights and

privileges arising out of the Agreement dated 16.10.2004

nominating Mr.M.R.Vikram as the Arbitrator. The fact that

Mr.M.R.Vikram was a partner of M/s. Anandam & Co. was

specifically mentioned in the said notice.

3.3. On 07.03.2011, HCA addressed a letter to Visaka stating

that as per the License Agreement between the HCA and Visaka,

the IPL matches are not included in the aforesaid Agreement. In

response, Visaka issued a reply on 14.03.2011 asserting that

the Agreement dated 16.10.2004 is not a License Agreement but

an agreement specifically acknowledging various rights of

Visaka. It also denied that IPL matches were excluded from the

Agreement.

3.4. HCA terminated the Agreement dated 16.10.2004 by a

letter dated 16.07.2011 on the ground of impossibility of

performance. Visaka objected to the said termination by a letter

dated 19.07.2011 and filed an application under section 9 of the

1996 Act vide O.P.No.754 of 2011 for interim protection before

the learned Chief Judge, City Civil Court, Hyderabad, in

September 2011. Visaka was granted interim protection by the

City Civil Court, Hyderabad, on 16.09.2011 by way of a

temporary injunction restraining HCA from interfering with any

of the rights available to Visaka under the Agreement dated

16.10.2004.

3.5. Other orders were passed against HCA including one on

16.09.2011 finding HCA guilty of disobedience of the ad-interim

injunction orders granted in favour of Visaka and ordering

attachment of the properties of HCA. An Appeal filed by HCA

under section 37(1)(a) of the 1996 Act, against the aforesaid

order, was dismissed by the High Court of Andhra Pradesh at

Hyderabad on 17.10.2011. On 16.03.2012, the Supreme Court

dismissed the SLP filed by the HCA against the order dated

17.10.2011. HCA wrote several letters to Visaka thereafter from

29.03.2012 to 29.05.2012 regarding its commitment under the

Agreement dated 16.10.2004.

3.6. The arbitral Award was made on 15.03.2016 wherein

Visaka's claim of Rs.25.92 Crores was allowed with costs

including the fee of the Arbitrators paid by Visaka as well as the

incidental costs incurred by Visaka. Visaka was also held to be

entitled to receive an interest @18% per annum till the date of

realization. Aggrieved by the Award, HCA filed COP No.83 of

2016 for setting aside of the arbitral Award and the same was

dismissed by the Commercial Court by the impugned order

dated 19.07.2024.

4. Although the Memorandum of Appeal contains several

grounds for challenging the impugned order dated 19.07.2024,

the appellant/HCA has restricted the challenge in the present

Appeal, essentially, to three grounds.

Arguments:

5. The grounds argued by learned Senior Counsel appearing

for the appellant are with regard to the dominant position of

Mr.G.Vinod and Dr.G.Vivekanand as the Vice-President and

Executive Member of the HCA, respectively. According to Senior

Counsel, Mr.G.Vinod served as the President of HCA as well as

the Director of Visaka in 2010 and 2004 respectively, whereas

Dr.G.Vivekanand was the Executive Member from July 2012 to

September 2014 and the President of HCA from March 2017-

2018 while also holding the position of the Managing Director in

Visaka. Senior Counsel argues that the dominance and

influence of these two persons resulted in HCA executing the

Agreement dated 16.10.2004 under economic duress which

unduly served the interests of Visaka.

6. Senior Counsel further argues that the appointment of

Mr.M.R.Vikram as a nominee arbitrator on behalf of Visaka

violates the requirements of fair disclosure as mandated under

section 12(1)(a) of the Act as Mr.M.R.Vikram was a partner of

M/s. M.Anandam & Co., which was the statutory auditor of

Visaka. Senior Counsel has also urged that the Award is in

conflict with sections 73 and 74 of The Indian Contract Act,

1872 ('the 1872 Act').

7. The particulars of these arguments will be discussed in

the captioned heading in the later part of this judgment.

8. Learned Senior Counsel appearing for the respondent

No.1/Visaka places emphasis on the limited scope of

interference in an appeal filed under section 37 of the 1996 Act.

Senior Counsel contends that the appellant is not entitled to

raise factual issues for challenging the Award and the impugned

order. Senior Counsel submits that the three grounds raised by

the appellant in the present Appeal lack any factual basis since

neither Mr.G.Vinod nor Dr.G.Vivekanad exerted any influence

on HCA at the relevant time i.e., at the time of executing the

Agreement dated 16.10.2004. It is further argued that the HCA

acted upon the terms of the Agreement for more than three

years and the rights granted to Visaka were minuscule in

comparison to the total rights available in relation to the

Stadium.

9. Senior Counsel further submits that Visaka invoked the

arbitration clause by a Notice dated 08.10.2010 nominating

Mr.M.R.Vikram as an Arbitrator upon full disclosure of

Mr.Vikram's position as a partner of M/s.M.Anandam & Co.

This is also evidenced by Mr.M.R.Vikram's letter dated

18.09.2011, which brought this information to the attention of

the appellant and was endorsed by Mr.K.Suryanarayana,

Advocate, who was representing HCA at the relevant time.

10. Counsel further relies on section 73 of The Indian

Contract Act, 1872 to argue that the compensation/damages

were rightly awarded by the Arbitral Tribunal since Visaka was

denied its rights under the Agreement dated 16.10.2004 and

consequentially suffered immeasurable losses due to the

appellant's termination of the Agreement.

Decision:

11. The claim of the respondent No.1/Visaka (claimant before

the Arbitral Tribunal consisting of three learned Arbitrators)

encompassed the following facts:

12. HCA was looking for corporate entities for considering

part-financing the construction of an International Cricket

Stadium in Uppal Kancha, Hyderabad. HCA requested Visaka

to act as one of the sponsors and to part-finance the project.

Visaka agreed to the proposal and invested a sum of Rs.4.32

Crores. In return, HCA granted specific rights to Visaka for

advertisement, publicity and display of Visaka's company name,

product, logo, trademark, promotional material or devices and

certain other benefits/privileges to Visaka and its nominees.

Incorporating the same, the parties executed an Agreement

dated 16.10.2004 and agreed to be bound by the terms and

conditions therein. Though some of the clauses in the

Agreement were later modified, Visaka continued to enjoy

advertisement rights and other benefits under Clauses 2A and

2B of the Agreement.

13. Disputes arose between the parties leading to HCA

terminating the Agreement dated 16.10.2004 on the ground of

alleged impossibility of performance. Visaka invoked the

arbitration clause i.e., clause 15(iii) of the Agreement dated

16.10.2004 and sought an award against HCA for recovery of

damages amounting to Rs.25.92 Crores, being six times the

consideration paid by Visaka to HCA under the Agreement

dated 16.10.2004. Visaka also claimed interest @ 18% per

annum and for an award declaring that the termination

conveyed in HCA's communication dated 16.07.2011 is void and

non-est. Visaka also sought for a direction on HCA to pay one-

time damages in terms of Clause 6(v) of the Agreement dated

16.10.2004.

14. The Arbitral Tribunal framed six issues, namely,

(i) whether the Agreement dated 16.10.2004 was unenforceable

for being executed by HCA under financial duress; (ii) whether

HCA was entitled to terminate the said Agreement on the

ground of impossibility of performance; (iii) whether only 'Test

Cricket Matches' and 'One Day International Cricket Matches'

were within the purview of the Agreement; (iv) whether Visaka

was entitled to an award of Rs.25.92 Crores; (v) whether Visaka

was entitled to a declaration that the termination of the

Agreement dated 16.10.2004 was void and non-est and (vi)

whether Visaka was entitled to any other reliefs?.

15. The Arbitral Tribunal found that HCA had failed to bring

the existing rights of Visaka and the difficulties that would arise

if Visaka was denied its rights under the terms of the Agreement

to the notice of the BCCI. The Arbitral Tribunal also relied on

the evidence given by the witness examined on behalf of HCA

(RW.1), who specifically deposed that BCCI was never informed

about the existing rights of Visaka/sponsor with regard to the

Cricket Stadium. The Tribunal found that HCA failed to take

necessary steps to inform BCCI about Visaka's rights in the

Stadium, particularly in the context of IPL matches to be held

there. The Arbitral Tribunal accordingly held that the

termination of the Agreement dated 16.10.2004 was

unsustainable and further that IPL matches were within the

purview of the said Agreement. The Arbitral Tribunal also held

that the Agreement dated 16.10.2004 was enforceable and had

not been executed by HCA under financial duress.

16. The Arbitral Tribunal found the termination of the

Agreement by the HCA to be unjustified since HCA had failed to

establish the element of impossibility or duress. The Award

contains a specific finding that HCA did not allow Visaka to

enjoy its rights under the Agreement and relied on Clause 6(v) of

the Agreement dated 16.10.2004 which provided that HCA

would be liable to pay Visaka liquidated damages amounting to

six times the consideration paid by Visaka to HCA in the event

HCA failed to provide to Visaka advertisement space and

benefits in any year during the currency of the Agreement. The

Arbitral Tribunal held that Visaka was entitled to Rs.25.92

Crores which is six times the amount paid by Visaka i.e.,

Rs.4.32 Crores along with 18% interest till realization. Visaka

was also awarded costs of Rs.35,15,731/- along with 12%

interest till realization.

Positions of Conflict and Execution of the Agreement dated

16.10.2004 by HCA under Economic Duress

17. The case of the appellant/HCA is that Mr.G.Vinod and

Dr.G.Vivekanand, who were the Chairman/Director and

shareholders of Visaka, held important positions as the

President/Vice-President and Executive Committee Member in

HCA and exercised rampant control in the affairs of HCA. The

appellant says that Mr.G.Vinod and Dr.G.Vivekanand were

instrumental in HCA executing the Agreement dated 16.10.2004

giving undue privileges to Visaka.

18. Before giving our view on this argument, it is important to

note that the alleged dominant position and exercise of power by

these two gentlemen do not form the grounds in the

Memorandum of Appeal. The only ground taken is that the

Agreement was executed under economic duress and was

impossible to perform.

19. The appellant sought to take the ground of the alleged

dominant position exercised by Mr.G.Vinod and

Dr.G.Vivekanand only as part of the additional grounds in

February, 2025, whereas the Award is of 15.03.2016 and the

impugned order forming the basis of the present Appeal is dated

19.07.2024.

20. We have perused the 20th Annual Report of Visaka, which

is a part of the Appeal papers. Clause 2 of the Annual Report for

the Year 2001-2002 specifically records that Mr.G.Vinod ceased

to be a Director of Visaka under section 283(1)(g) of The

Companies Act, 1956. The Certified Copy of the Company

Certificate of Visaka is also part of the records. Since the

Agreement was executed after two years of the cessation of office

by Mr.G.Vinod on 16.10.2004, we do not find any conflict of

interest in the management of affairs of HCA or any basis to the

argument of Mr.G.Vinod coercing HCA into executing the

Agreement dated 16.10.2004. The HCA also has a Managing

Committee as is reflected from the Annual Report for the year

2004-2005 which also discloses a list of office bearers consisting

of former Test Cricketers, IPS Officers and members of the

Managing Committee. Therefore, the argument of a single

individual (Mr.G.Vinod) exercising all-pervasive control over the

affairs of HCA and forcing the Agreement on HCA to the

exclusion of its Managing Committee and office bearers is far-

fetched. The evidence of Mr.N.Shivlal Yadav (RW.1) who was the

Honorary Secretary of the HCA at the time of execution of the

Agreement reinforces the all-important role of the Managing

Committee of HCA at the relevant point of time. HCA has also

not led any evidence in the Arbitration or before the Commercial

Court or even in the present Appeal to substantiate such

allegations.

21. Dr.G.Vivekanand also ceased to be the President of HCA

after 2018. The reasons given for rejecting the allegations made

against Mr.G.Vinod would be equally applicable for

Dr.G.Vivekanand since there is no evidence of any conflict of

interest on the part of this gentleman as well. In such a case, it

is impossible to accept a case of unilateral control over the

affairs of HCA to the exclusion of its Managing Committee and

office bearers.

22. The appellant/HCA has laboured to make out a case of

undue influence and economic duress only to nullify the

Agreement dated 16.10.2004 and to justify its termination on

16.07.2011. The appellant's plea of impossibility of performance

of the Agreement is linked to this argument. However, it is

undisputed that the appellant acted upon and gave effect to the

Agreement from 2004 till 2011 or at least four years before

disputes arose between the parties.

23. The argument of impossibility of performance on the

ground of the Agreement being one-sided i.e., in favour of

Visaka, is purely a matter of construction of the contractual

terms and one which is within the decision-making domain of

the Arbitral Tribunal. The absence of any evidence on the

conflict of interest of Mr.G.Vinod or Dr.G.Vivekanand or

economic duress deflates the substance of the appellant's

argument. The appellant failing to even include these grounds

in the Memorandum of Grounds in the present Appeal and

seeking to supplement the same in February, 2025 that too by

way of Additional Grounds goes to the root of the credibility of

the argument.

24. I.A.No.1 of 2025 was filed by HCA on 10.02.2025 seeking

permission to raise additional Grounds 'W' and 'X'.

25. Ground 'W' pertains to the alleged dominant position

wielded by Visaka in the management of HCA through Mr. G.

Vinod and Dr.G.Vivekanand. Ground 'X' relates to the alleged

ineligibility of Mr. M.R.Vikram as an Arbitrator including the

contention that the letter issued by Mr. M.R.Vikram dated

18.09.2011 and the letter issued by HCA's Advocate dated

20.09.2011 were not part of the records before the Arbitral

Tribunal.

26. It is pertinent to note that the Appeal was filed by HCA on

27.09.2024 and was heard on several occasions by a Co-

ordinate Bench commencing from 29.10.2024. The Appeal was

thereafter considered by this Bench from 27.01.2025. However,

the I.A. for raising additional grounds was filed only on

10.02.2025, and that too, only after the respondent pointed out

that the Memorandum of Appeal did not contain any grounds

pertaining to Mr.G.Vinod or Dr.G.Vivekanand.

27. The proceeding sheets would further show that the filing

of the I.A. was brought to the notice of the Court only on

21.04.2025. Therefore, the inordinate delay on the part of the

appellant in raising additional Ground 'W' remains unaccounted

for. This delay is palpable in view of the fact that the appellant

failed to raise such a ground either during the arbitration

proceedings, which culminated in the Award dated 15.03.2016,

or in the Trial Court proceedings including in the application for

setting aside the Award. The dilatory tactics of the appellant

even in the present Appeal are evident from the proceeding

sheets and further weaken the appellant's case for introducing

additional grounds at this belated stage.

28. Ground 'X' is completely misconceived and devoid of

merit, since the disclosure letters of Mr.M.R.Vikram dated

18.09.2011 and the acknowledgment thereof by HCA's Advocate

on 20.09.2011 were produced before this Court during the

course of the hearing of the Appeal. HCA did not dispute the

existence or content of these letters.

29. We, hence, do not find any reason to allow I.A.No.1 of

2025, which is clearly an afterthought and is liable to be

rejected. I.A.No.1 of 2025 is accordingly dismissed.

30. The contention of economic duress would also be

contradicted by the admitted fact of Visaka taking a loan of

Rs.4.32 Crores from the Industrial Development Bank of India

for the purpose of investing in the construction of an

International Cricket Stadium at a huge interest rate liability.

Having availed of the loan from Visaka and utilizing the same

for construction of the International Cricket Stadium, it

certainly does not behove HCA from the unsubstantiated and ex

post-facto allegations of irregularities and misappropriation of

funds of HCA on the part of the office bearers of Visaka.

31. The orders passed by the Ombudsman on 08.03.2018

with regard to Dr.G.Vivekanand or the orders of the High Court

and thereafter by the Supreme Court are not relevant for the

overall factual conspectus including the attempt to link

Mr.G.Vinod and Dr.G.Vivekanand on their commercial interest

in HCA. The orders are of 2017 and 2018 whereas the disputes

between the parties arose in 2008 and the Agreement was

terminated on 16.07.2011.

Ineligibility of Mr.M.R.Vikram as Arbitrator

32. Learned Senior Counsel has argued on behalf of the

appellant/HCA that the third Arbitrator, is a Partner of

M/s.M.Anandam & Co., which served as the statutory auditors

of Visaka. HCA urges that Mr.M.R.Vikram's appointment as

one of the three Arbitrators is hit by section 12(1) of The

Arbitration and Conciliation Act, 1996.

33. The documents forming part of the Appeal reflect the

undisputed facts which include the Notice of invocation of the

Arbitration Agreement by Visaka dated 08.10.2010 nominating

Mr.M.R.Vikram as an Arbitrator. The Notice specifically

mentions that Mr.M.R.Vikram is a Partner of M/s.M.Anandam

& Co., Chartered Accountants, 7-A Surya Towers, S.P. Road,

Secunderabad. This was followed by a letter issued by

Mr.M.R.Vikram on 18.09.2011 informing both the parties that

he is one of the partners of the statutory auditors of Visaka.

This letter bears an endorsement of Mr.K.Suryanarayana,

Advocate who was representing HCA at the material point of

time. Mr.K.Suryanarayana also sent a letter dated 20.09.2011

on his letterhead which refers to the disclosure made by

Mr.M.R.Vikram on 18.09.2011.

34. Both these documents were filed by Visaka along with its

counter affidavit which is part of the record. HCA has not filed

any reply affidavit to the aforesaid letters disclosed by Visaka or

denied their existence. Admittedly, HCA did not raise the issue

with regard to the alleged conflict of interest of Mr.M.R.Vikram

till the proceedings before the Commercial Court in the section

34 application filed by HCA.

35. It is also undisputed that Mr.M.R.Vikram did not sign on

the Balance Sheet of Visaka at any point of time and only served

as one of the many partners of M/s. M.Anandam & Co.

Further, there is no evidence of M/s. M.Anandam & Co.,

exercising any control over the management of Visaka which

would give rise to the possibility of bias or conflict of interest on

the part of Mr. M.R. Vikram.

36. The issue of conflict of interest and bias of arbitrators has

been addressed in section 12 of the 1996 Act read with the Fifth

and Seventh Schedules thereto. Both these Schedules were

introduced into the Act by the 2016 Amendment, which came

into effect on 23.10.2015. In the present case, the arbitration

agreement was invoked by Visaka's Notice dated 08.10.2010

nominating Mr.M.R.Vikram as an Arbitrator much prior to the

Amendment. As stated above, Mr.M.R.Vikram's disclosure letter

was sent to both the parties on 18.09.2011 followed by the letter

of the HCA's Advocate - Mr.Suryanarayana dated 20.09.2011.

Therefore, the nomination of Mr.M.R.Vikram, the disclosure

thereof and HCA's acceptance of the same without demur were

all completed prior to the amendment to the 1996 Act in 2016,

which came into effect on 23.10.2015: West Bengal Housing

Board Vs. Abhishek Construction 1.

2023 SCC OnLine Cal 827

37. It is undisputed that the date of the commencement of the

arbitral proceedings in the present case was 08.10.2010, when

Visaka invoked the arbitration clause in the agreement. The

notice was received by HCA on 12.10.2010. Section 21 of the

1996 Act defines 'commencement of arbitral proceedings' as the

date on which the request for reference of the dispute to

arbitration is received by the respondent, unless otherwise

agreed to by the partners. Both Visaka's notice of invocation

and HCA's receipt/acknowledgment of the same are part of

records.

38. Hence, it is undisputed that the arbitral proceedings

commenced at least 5 years prior to the amendment to the 1996

Act, particularly, section 12(1) thereof. The amendment provided

for a challenge to the appointment of an Arbitrator under

clauses (a) and (b) of section 12(1) i.e. for failure to disclose any

direct or indirect relationship or interest with any of the parties

or the subject matter of the dispute which would give rise to

justifiable doubts as to the Arbitrator's independence: West

Bengal Housing Board v. Abhishek Construction. Although

section 12(1) of the 1996 Act guards against the possibility of

bias or conflict of interest on the part of the Arbitrator, the very

fact that Mr. M.R.Vikram disclosed his position as a partner of

Visaka's statutory auditor and that Visaka accepted the same

without raising any objection as far back as in 2011 renders the

Amendment argument irrelevant and settles the issue in favour

of Visaka.

39. The decisions relied on by the appellant on the issue of

bias and conflicts are distinguishable on facts. In Vinod

Bhaiyalal Jain Vs. Wadhwani Parmeshwari Cold Storage Private

Limited 2 , counsel for one of the parties was appointed as the

Arbitrator and had proceeded to deal with the dispute despite

objections raised to his appointment. The Advocate had also

not disclosed his association as counsel for the party concerned.

In V.K.Dewan and Company Vs. Delhi Jal Board 3, the Arbitrator

was hired as a full-time consultant of Delhi Jal Board prior to

his appointment as an Arbitrator. The issue before the Supreme

Court in the recent decision of Central Organisation for Railway

Electrification Vs. Eci Spic Smo Mcml (Jv) A Joint Venture

Company 4 was empanelment of the Arbitrators by Public Sector

Undertakings and the restriction imposed on the other party in

the matter of selection of its arbitrator from a panel curated by

the Public Sector Undertakings. The Supreme Court however

2019 SCC OnLine SC 904

2010 15 SCC 717

2024 SCC OnLine SC 3219

made a distinction between 'ineligibility' and 'unilateral'

appointment of an arbitrator and held that the appointment of

an arbitrator who is otherwise eligible under the Seventh

Schedule to the Act should be permitted and that the

impartiality of the arbitrator must be examined within the

statutory framework of section 12(5) read with section 18 of the

1996 Act.

40. It is also relevant that Central Organisation (supra)

frowned upon one of the parties to an arbitration agreement

unilaterally constituting the Arbitral Tribunal or appointing a

Sole Arbitrator which would hinder equal participation of the

other party in the appointment process. The Supreme Court

opined that such denial would militate against section 18 of the

1996 Act, which provides for equal treatment of the parties in

the arbitration. The conclusions of the majority view in Central

Organisation (supra) in paragraph 169 of the Report do not align

with the factual conspectus of the present day.

41. In the facts before us, there is no doubt that

Mr.M.R.Vikram duly disclosed his partnership in

M/s.M.Anandam & Co., to the appellant which was

acknowledged and referred to by the appellant's counsel two

days later. The appellant did not raise any objection regarding a

potential conflict of interest or bias on the part of Mr. M.R.

Vikram at any point during the arbitration proceedings which

culminated in the Award dated 15.03.2016. The objection was

raised much later before the Commercial Court in the section 34

proceedings.

42. As stated earlier, the appellant also did not respond to the

disclosure letter of Mr. M.R.Vikram or to the letters of HCA's

Advocate dated 18.09.2011 and 20.09.2011 respectively, which

formed part of Visaka's counter affidavit filed on 12.02.2020.

The appellant's conduct and acquiescence would clearly fall

under the express waiver exception in section 12(5) of the 1996

Act. The appellant's acceptance of the appointment of Mr. M.R.

Vikram is not one which is drawn by inference but one which is

explicitly reflected in the communications between

Mr.M.R.Vikram and the appellant in September, 2011.

43. The appellant subjecting itself to the Panel of the

Arbitrators consisting of Mr.M.R.Vikram for the next five years

amounts waiver of any objection to the appointment which is

now being raised under the bar contained in section 12(1) read

with the Fifth and Seventh Schedules thereto.

44. To sum up, we do not find the appointment of

Mr.M.R.Vikram as one of the three Arbitrators in the panel to be

in violation of the statutory safeguards against bias and lack of

independence. Needless to say, there is a palpable difference

between the unilateral appointment of a sole Arbitrator and the

nomination of one Arbitrator in a panel of three Arbitrators. The

1996 Act guards against both unilateral and ineligible

appointments. The perception of conflict or bias is relevant in

cases involving the latter where the Act specifies the

relationships which would give rise to conflict. Allegations of

bias or conflict are serious in nature and cannot be used to

dismantle an Arbitral Tribunal or discredit an Arbitrator unless

the appointment falls under one or more of the prohibited

relationships. Moreover, any claim of conflict or bias would

stand negated in the face of an express waiver by the objecting

party as is in the present case. The conduct of HCA amounted

to such an express waiver even if it is assumed that Mr.M.R.

Vikram was disqualified from acting as an Arbitrator.

45. We accordingly reject the issue of eligibility of Mr.M.R.

Vikram as one of the three Arbitrators constituting the Arbitral

Tribunal.

Is the Award in Conflict with sections 73 and 74 of The Indian Contract Act, 1872 ?

46. The appellant has sought to make out a case of the

Arbitral Tribunal awarding damages to the respondent

No.1/Visaka without considering the settled legal principles of

sections 73 and 74 of The Indian Contract Act, 1872. The

appellant argues that the Arbitral Tribunal failed to provide

reasons for treating the amount specified in Clause 6(v) of the

Agreement dated 16.10.2004 as a genuine pre-estimate of

damages. According to Senior Counsel, liquidated damages can

only be recovered if an actual loss has been suffered and not

otherwise. Senior Counsel has also argued that the party

alleging breach is under an obligation to lead evidence

substantiating the compensation being claimed.

47. The intention of the parties, particularly HCA, as reflected

in the Agreement dated 16.10.2004, is crucial for our decision

under the captioned heading.

48. Clause 6(v) of the Agreement clearly stipulates that HCA

shall be liable to pay Visaka liquidated damages equivalent to

six times the consideration paid by Visaka to HCA. The specific

words of Clause 6(v) of the Agreement is set out below:

'In the event respondent fails to provide to the petitioner in any year during the currency of the agreement advertisement and publicity and display place or space or any one or more of the facilities, privileges and benefits aforesaid, the respondent shall all be liable to pay to the company liquidated damages of an amount equal to six times the consideration paid by the company to the association.'

49. It is undisputed that HCA entered into the Agreement

with Visaka unequivocally agreeing to this clause. It is also

undisputed that HCA neither raised any complaint nor objection

to any clause thereof during or after signing the Agreement for

almost four years thereafter. Hence, HCA's objection to the

award of damages to Visaka which is stipulated within the

parameters of Clause 6(v) of the Agreement is not only an

afterthought but also contrary to section 74 of the Act, as

discussed in the following paragraphs.

50. Section 74 of the 1872 Act is relevant to the present

proceeding. Section 74 provides for compensation for breach of

contract where the penalty has been stipulated, following the

allegation of breach alleged by the claiming party. Section 73,

on the other hand, provides for compensation for loss or

damage caused by a breach of a contract entitling the aggrieved

party to receive compensation from the party in breach.

Compensation for the loss suffered by the first party naturally

arises in the course of events following such a breach. The key

difference between the two sections lies in the quantification or

stipulation of the penalty which is to be paid by the party

committing the breach to the other.

51. The present case falls under section 74 of the 1872 Act

since Clause 6(v) of the Agreement clearly stipulates that HCA

shall be liable to pay Visaka liquidated damages equal to six

times the consideration paid by Visaka to HCA. Considering the

intention of the parties, as reflected in Clause 6(v) of the

Agreement, the decision of the Arbitral Tribunal to award

Rs.25.92 Crores (i.e., Rs.4.32 Crores x 6) is straightforward and

strictly in accordance with the contractual terms. The award

does not constitute any deviation from the Agreement nor any

reflection of an unreasonable quantum arrived at by the Arbitral

Tribunal. We accordingly do not find the amount of Rs.25.92

Crores awarded towards damages as unfounded or arbitrary.

52. We also wish to reiterate that section 74 of the Act

specifies, inter alia, that the party complaining of the breach is

entitled to receive reasonable compensation from the other

party whether or not actual damage or loss is proved to have

been caused thereby (underlined for emphasis). In other words,

section 74 does not require the complaining party to adduce

evidence of loss, provided the contract stipulates the quantum

of damages to be payable in the event of a breach.

53. We should briefly refer to the nature of the rights granted

to Visaka under the Agreement in this context and the near-

impossible task of quantifying the damages. Clause 2A(ix) of the

Agreement dated 16.10.2004 specifically records that the

rights/facilities extended to Visaka under the Agreement shall

be reserved for the exclusive use of Visaka at all times,

irrespective of whether any matches or other events are being

held or conducted in the Stadium or at any part thereof. Clause

2A specifically provides for exclusive development/promotion

space for the use of Visaka's name, products, logo, trademark

and other promotional material for advertisement and publicity.

The extent of the space provided to Visaka for in-stadia

advertisement would show that Visaka's right cannot be

restricted to designated places but must be measured in terms

of the visibility of its advertisements in relation to the viewers

present in the stadium seeing advertisement at a given point of

time.

54. The broadcast coverage of the IPL matches would have

ensured that the advertisements were viewed by millions of

eyeballs during the telecast of the match with shots of the

Cricket Stadium in the background prominently displaying

Visaka's branding. In essence, Visaka's in-stadia rights were

secured for the lifetime of the stadium, regardless of the nature

of the match being played.

55. Therefore, by being deprived of its contractual right to air

its advertisements to millions of viewers during the telecast of

IPL matches, Visaka suffered damages for an unquantifiable

sum. The visibility of Visaka's advertisements during the

broadcast would have depended on the number of shots and

camera angles shown on the screen making it virtually

impossible to quantify the injury suffered by Visaka due to the

termination of the contract by HCA. Moreover, it is undeniable

that at least three seasons of IPL Matches, T20 Championship

League Matches, Test Matches and 1-Day Internationals would

have been played in the Stadium each year, reinforcing Visaka's

entitlement to reasonable damages for being deprived of its

rights under the Agreement. The reasonableness of the amount

specified in Clause 6(v) of the Agreement is further supported in

the context of Visaka's rights under the Agreement.

56. We, therefore, do not find any reason to hold that the

award of damages, made strictly within the Clause 6(v) of the

Agreement, was unreasonably quantified and there is no scope

of coming to any finding contrary to the record.

57. The law as settled by the Supreme Court is that the terms

of the contract are required to be taken into consideration

before arriving at any conclusion regarding a party's entitlement

to damages particularly when the terms of the contract are clear

and unambiguous. The Court is also competent to award

reasonable compensation in case of breach even if no actual

damage is proved to have been suffered in consequence of the

breach of a contract: Oil & Natural Gas Corporation Ltd Vs. Saw

Pipes Ltd. 5 The fact that damages are difficult to assess with

precision strengthens the position that a sum agreed to between

the parties represents a genuine attempt to estimate it and to

overcome difficulties of proof at the trial: Bharat Sanchar Nigam

Limited Vs. Reliance Communication Limited 6.

(2003) 5 SCC 705

(2011) 1 SCC 394

58. In Kailash Nath Associates Vs. Delhi Development

Authority 7 , the Supreme Court held that the requirement to

prove actual damage or loss is not dispensed with where it is

possible to prove such damage or loss. However, the liquidated

amount named in the contract, as a genuine pre-estimate of

damage or loss, can be awarded when the damage or loss is

difficult or impossible to prove. A similar view was taken in

Larsen & Toubro Limited Vs. Puri Construction Private Limited 8,

where it was held that the correct method of computing

damages would be to determine the prevailing market rate at

the time of the breach and the proceeds which the party would

have received from the sale of its shares at the relevant point of

time.

59. The above reasons persuade us to reject the argument

that the Award is contrary to sections 73 and 74 of The Indian

Contract Act,1872.

(2015) 4 SCC 136

2025 SCC OnLine SC 830

The Impugned Order dated 19.07.2024

60. The appellant/HCA (the petitioner before the Commercial

Court in the application under section 34 of the 1996 Act for

setting aside of the Award dated 15.03.2016), raised several

objections with regard to the illegality in the constitution of the

Arbitral Tribunal, denial of equal treatment to the appellant and

the procedure adopted by the Arbitral Tribunal.

61. We do not find it necessary to deal with these points since

the appellant has limited the scope of the present Appeal only to

the captioned headings, i.e., undue influence exerted by

Mr.G.Vinod and Dr.G. Vivekanand, conflict of interest involving

Mr.M.R. Vikram and the award of damages being contrary to

The Indian Contract Act, 1872. We, accordingly propose to

examine only the view taken by the Commercial Court on these

three issues.

62. The Commercial Court relied on the Notice issued by

Mr.M.R.Vikram on 08.10.2010 wherein Mr.Vikram had

disclosed his position in M/s.Anandam & Co. and the fact that

HCA failed to raise any objection before the Arbitral Tribunal

regarding his appointment or participation as an Arbitrator.

The Commercial Court also noted that HCA raised this objection

only in an I.A. filed in 2017 under Order VII Rule 14 of The Code

of Civil Procedure, 1908, for deciding the point as a preliminary

issue. The Commercial Court relied on section 12 of the 1996

Act, as it stood prior to the 2015 Amendment, and held that

HCA's failure to establish justifiable doubt on Mr.M.R.Vikram's

independence could not amount to a challenge to his

appointment.

63. On the ground of financial duress exerted by Mr. Vinod

and Dr.G.Vivekanand, the Commercial Court found that HCA

failed to raise any such objection after the execution of the

Agreement on 16.10.2004. The Commercial Court noted that

the Arbitral Tribunal found no evidence suggesting that the

Agreement was either unenforceable or obtained under financial

duress. The Commercial Court also noted that HCA adhered to

the terms and conditions of the Agreement from 2004 to 2011,

granting Visaka in-stadia advertisement rights for all matches

which were to be held in the stadium but had failed to mention

the ground of economic duress or undue influence in its

termination notice dated 16.07.2011.

64. The Commercial Court further found that after having

honoured the terms and conditions of the Agreement dated

16.10.2004 for seven years till 2011, HCA cannot now take the

stand of impossibility of performance as a justification for

terminating the Agreement. The Commercial Court also held

that HCA had agreed to discuss the matter with BCCI to protect

the interest of Visaka in its letter dated 19.04.2009 but

admitted in the cross-examination that it had failed to bring

existing rights of Visaka under the Agreement to the notice of

BCCI.

65. The Commercial Court also relied on sections 73 and 74

of the Indian Contract Act, 1872 which provides for

compensation for loss or damage caused as a result of breach of

contract and relied on Clause 6(v) of the Agreement to hold that

the parties had already specified the amount to be paid as

liquidated damages in case of breach.

66. The Commercial Court accordingly found that HCA had

failed to make out valid grounds for setting aside the Award

dated 15.03.2016 and that the Award did not call for

interference. The Commercial Court accordingly dismissed

HCA's application (COP.No.83 of 2016) under section 34 of the

1996 Act for setting aside of the Award dated 15.03.2016.

67. We have given a comprehensive narration of the Arbitral

Award as well as the impugned order for a complete

understanding of the reasons given by the Arbitral Tribunal for

awarding damages to the claimant/Visaka and for declaring

that HCA's termination of the Agreement to be void ab initio.

The reasons given by the Commercial Court for upholding the

Arbitral Award would show that both the Award as well as the

impugned order are not only replete with reasons but also

articulate Visaka's entitlement to damages and a declaration

against the termination of the Agreement. The reasons are

strictly within the statutory parameters including of the Indian

Contract Act, 1872 and within the interference-barriers under

the scheme of The Arbitration and Conciliation Act, 1996.

68. We have no doubt that the Arbitral Tribunal considered

the entire material before it including the evidence given by the

witnesses for HCA for coming to just conclusions. There is no

scope for holding that the Arbitral Tribunal took into account

irrelevant considerations or ignored the actual issues brought

before it. Likewise, the Commercial Court in the application for

setting aside of the Award, gave due weightage to the findings of

the Arbitral Tribunal as the Master of facts and refused to

interfere with the Award since there was, in fact, no scope for

interference in the findings arrived at by the Arbitral Tribunal.

In other words, we do not find the Award or the impugned order

to be patently illegal, perverse or contrary to the law of the land.

Curtailment of Interference

69. We started the judgment with the important caveat of the

limited powers of the Appeal Court in re-appraising the factual

conspectus before the Arbitral Tribunal. This restriction is an

inalienable part of section 34(2)(b) and the Explanation 2

thereto. The proviso to 34(2)(a) of the 1996 Act only strengthens

the position.

70. Section 34(2)(b) of the 1996 Act and the Explanation 2

thereto are set out below:

'(2) An arbitral award may be set aside by the Court only if -

(a)................

(b) the Court finds that -

(i) the subject-matter of the dispute is not capable of settlement by arbitration under the law for the time being in force, or

(ii) the arbitral award is in conflict with the public policy of India.

.....

Explanation 2.--For the avoidance of doubt, the test as to whether there is a contravention with the fundamental policy of Indian law shall not entail a review on the merits of the dispute.'

71. The scope of interference of the Appeal Court under

section 37 is a continuation of proceedings from section 34 of

the said Act and hence puts further fetters on a re-assessment

of the decision of the setting-aside proceeding. In other words,

the Act contemplates tightening the contours of interference as

the Award travels up the litigation-ladder.

72. The consensus which can be gleaned from the cited cases

is that interference in an appeal under section 37 of the 1996

Act cannot travel beyond the restrictions laid down under

section 34 of the 1996 Act i.e., the Court cannot undertake an

independent assessment of the merits of the award and must

only ascertain whether the power exercised by the section 34

Court had exceeded beyond the recourse under the said

provision: MMTC Limited Vs. Vedanta Limited 9. The Supreme

Court expressed its agreement with the aforesaid view in S.V.

Samudram Vs. State of Karnataka 10 and relied upon UHL Power

(2019) 4 SCC 163

(2024) 3 SCC 623

Company Ltd. Vs. State of Himachal Pradesh 11 to emphasize the

circumscribed nature of the exercise of power under sections 34

and 37 of the Act unless the award is found to be perverse or

contrary to public policy. The hands-off approach of the Court

in a section 37 appeal was again reiterated by the Supreme

Court in C&C Constructions Ltd. Vs. IRCON International Ltd. 12

and in Somdatt Builders - NCC - NEC(JV) Vs. National Highways

Authority of India 13

Cases cited on behalf of the Appellant/Award-debtor

73. Vinod Bhaiyalal Jain Vs. Wadhwani Parmeshwari Cold

Storage Private Limited (supra) involved a case where the

Arbitrator had filed a Vakalath to represent one of the parties to

the arbitration but appeared as the Arbitrator in the dispute two

years thereafter. The Supreme Court found that the Arbitrator

had failed to disclose that he had appeared as counsel for one of

the parties in another case. In V.K.Dewan and Company Vs.

Delhi Jal Board (supra) the respondent - Delhi Jal Board had

appointed the Arbitrator as a full-time consultant on a

stipulated salary during the course of Arbitration.

(2022) 4 SCC 116

2025 SCC OnLine SC 218

2025 SCC OnLine SC 170

74. Central Organisation (supra) involved a clear case of

denying equal participation to the other party by limiting the

choice to a panel curated by the Railways. A majority of the 5-

Judge Bench accordingly found the clause to be in violation of

equal rights enshrined in Article 14 of the Constitution of India.

75. Ellora Paper Mills Limited Vs. State of Madhya

Pradesh 14was a case of actual bias since the Arbitral Tribunal

consisted of the Stationery Purchase Committee comprising of

the officers of the respondent State. The Supreme Court thus

found the Arbitral Tribunal to be ineligible under section 12(5)

of the 1996 Act read with Seventh Schedule.

76. Thus, it can be seen that the cases relied on by the

appellant/Award-debtor are wholly different on facts and

involved a direct possibility of bias and lack of neutrality. In the

present case, apart from the arbitration being commenced much

before the 2015 amendment to the 1996 Act, there was also a

specific disclosure by the Arbitrator at the time of his

appointment which was received and acknowledged on behalf of

the Award-debtor.

14(2022) 3 SCC 1

77. In Kailash Nath Associates Vs. Delhi Development

Authority (supra) the Supreme Court reinforced that damages

can be awarded in cases where the damage or loss is difficult or

impossible to prove and the liquidated amount is named in the

contract. Fateh Chand Vs. Balkishan Dass 15 laid down the legal

position of section 74 of The Indian Contract Act, 1872, that the

Court will award the aggrieved party only reasonable

compensation not exceeding the penalty stipulated in the

contract where the contract pre-determines the damages or

provides for forfeiture of property by way of penalty. It was

further held that the compensation is to be ascertained having

regard to the conditions existing on the date of the breach. It is

a settled position of law that whether a contractual provision is

to be treated as penalty is a matter of construction which is to

be resolved by asking whether the pre-dominant contractual

function was to deter a party from breaking the contract or to

compensate the innocent party for the breach. The question to

be asked is whether the alleged penalty clause can pass muster

as a genuine pre-estimate of loss: Chitty on Contracts 30thEdn -

paragraphs 26 - 136.

15AIR 1963 SC 1405

78. The case law on the subject also lays down that the terms

of the contract are required to be taken into consideration and

that section 74 should be read with section 73 of the 1872 Act

for awarding reasonable compensation in case of breach even if

there is no proof of actual damage being suffered: Oil & Natural

Gas Corporation Ltd Vs. Saw Pipes Ltd., (supra). Moreover, there

is no general liberty reserved to the Courts to absolve a party

from the liability to perform his/her part of the contract merely

on account of an uncontemplated turn of events: Travancore

Devaswom Board Vs. Thanath International 16.

79. Contrary to the allegations made by the Award-debtor

with regard to undue influence and financial duress on the part

of the Award-holder, there is no evidence of the former

registering any protest before or soon after the Agreement or

taking any steps to avoid the contract at any point of time:

M/s.Unikol Bottlers Ltd. vs. M/s.Dhillon Kool Drinks 17:: Double

Dot Finance Ltd. Vs. Goyal MG Gases Ltd., 18. Indeed, the Award-

debtor has not brought any evidence of the Award-debtor being

left with no other option but to give consent or unable to take

16(2004) 13 SCC 44 17 (1994 (28) DRJ 482)

(2005 (80) DRJ 113

independent action by reason of duress or coercion exerted by

the Award-holder.

80. Oil & Natural Gas Corporation Ltd Vs. Western Geco

International Ltd., dwelt on perversity and irrationality of

decisions on the touchstone of the Wednesbury Principles of

reasonableness and held that decisions which fall short of that

standard are open to challenge in a Court of law. The Supreme

Court however reiterated that the Arbitral Tribunal enjoys

considerable latitude in making awards unless the award is

untenable on the face of it or results in miscarriage of justice.

The Award in the present case does not invite any interference

on the ground of either being unreasonable or perverse as in

ignoring relevant evidence or taking into account irrelevant

matters. The Award contains sufficient reasons to justify the

conclusions.

Conclusion

81. The diverse judgments relied on by the Award-debtor from

2015-2018 and the orders passed by the Supreme Court in

2022 and 2023, in matters involving BCCI and the HCA are

irrelevant to the present dispute. All these judgments/orders

were passed on totally different factual considerations involving,

inter alia, the internal affairs of HCA. We fail to see how the

aforesaid judgments can have a bearing on the present matter

where the dispute arises out of the Agreement dated 16.10.2004

and the Award dated 15.03.2016 passed by the Arbitral

Tribunal consisting of three learned Arbitrators. The fact-

situation of the present Appeal filed under section 37 of the

1996 Act is entirely different and the Court must restrict the

adjudication only to the Award and the impugned order.

82. Given the said position of law and the bona fides of

Visaka's claim against HCA, we do not find any reason to mark

a departure from the Award or the impugned order. We

accordingly hold that HCA has failed to make out any grounds

for interference in the impugned order passed by the

Commercial Court on 19.07.2024 or the Arbitral Award dated

15.03.2016.

83. It is also worthwhile to mention that HCA has blown hot

and cold even in the present Appeal in terms of pursuing the

application for interim stay of the Arbitral Award (after nine

years) and hearing of the main Appeal. HCA was never inclined

to provide statutory security for stay of the Award but tested its

luck at all levels only to get an unfair and shortlived edge over

Visaka. In short, HCA exposed its unsportsman-like colours

and whatever game it may have played, it was certainly not

cricket in the fairest sense of the term.

84. COMCA.No.32 of 2024, along with I.A.No.1 of 2025, is

dismissed. All other connected Applications are disposed of.

Interim orders, if any, shall stand vacated.

_________________________________ MOUSHUMI BHATTACHARYA, J

____________________________ B.R.MADHUSUDHAN RAO,J Date: 25.06.2025 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