Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Galore Infotech Pvt. Ltd vs M/S Sew Krishnagar Bahrampore Highways ...
2026 Latest Caselaw 305 Tel

Citation : 2026 Latest Caselaw 305 Tel
Judgement Date : 2 April, 2026

[Cites 8, Cited by 0]

Telangana High Court

M/S Galore Infotech Pvt. Ltd vs M/S Sew Krishnagar Bahrampore Highways ... on 2 April, 2026

Author: K. Lakshman
Bench: K. Lakshman
IN THE HIGH COURT FOR THE STATE OF TELANGANA
               AT: HYDERABAD

           HON'BLE SRI JUSTICE K. LAKSHMAN

      ARBITRATION APPLICATION No. 161 OF 2025

                        Date: 02 -04-2026

Between in ARB APPL .No.161 of 2025:

M/S Galore Infotech Pvt.Ltd                          ...Applicant

                                 And

M/s SEW Krishnagar Bahrampore
Highways Ltd                                       .....Respondent

This Court passed the following:-

                              ORDER

Heard Mr. M. Govind Reddy, learned counsel representing

Mr. E. Varun Kumar, learned counsel for the Applicant on the

maintainability of the present application filed under section 14

read with sections 15 and 11 of the Arbitration and Conciliation

Act, 1996 ( for short, 'the Act, 1996').

2. The present Arbitration Application arises out of disputes

between the Applicant, M/s. Galore Infratech Private Limited, and

the Respondent, M/s. SEW Krishnagar Bahrampore Highways

Limited, in relation to a work order-cum-agreement dated

KL,J AA_161_2025

26.09.2012 executed for the supply of aggregates in connection

with a national highway project.

3. The genesis of the dispute traces back to June 2012, when

a group company of the Applicant, namely M/s. Balajee Infratech

& Constructions Pvt. Ltd., received an enquiry from SEW

Infrastructure Limited for participation in the project concerning

the four-laning of the Krishnagar-Baharampore section of NH-34

in the State of West Bengal under the NHDP Phase-III on DBFOT

(Annuity) basis. Pursuant to negotiations, a Letter of Intent (LOI)

dated 13.07.2012 was issued, initially in favour of the said group

company. Subsequently, upon mutual understanding, the work was

transferred to the Applicant company, and a fresh offer was

submitted on 07.09.2012, followed by issuance of a Work Order

dated 26.09.2012 in favour of the Applicant.

4. Under the terms of the Work Order, the Applicant was

obligated to install two crushing plants of 200 TPH capacity and to

supply approximately 11,00,000 metric tons of crushed stone

within a stipulated period of one year. In compliance, the Applicant

mobilized substantial resources, installed the required machinery,

KL,J AA_161_2025

obtained necessary governmental permissions, and commenced

production from September/October 2012.

5. It is the case of the Applicant that despite fulfilling its

contractual obligations, the Respondent failed to lift the aggregates

produced, resulting in accumulation of stock at the site, disruption

of production, and incurring of additional costs such as re-handling

charges. The Applicant further alleges that the Respondent

defaulted in making timely payments of monthly bills, leading to

substantial outstanding dues. The situation allegedly compelled the

Applicant to demobilize its machinery and discontinue operations,

thereby suffering significant financial losses.

6. Subsequently, disputes arose between the parties

regarding non-payment of dues and damages for breach of

contract. The Applicant quantified its claim at approximately

Rs.12.21 crores towards losses suffered. Legal notices were issued

demanding payment; however, the Respondent failed to comply.

7. Invoking the arbitration clause contained in the Work

Order-cum-Agreement, the Applicant initially nominated a sole

arbitrator. The Respondent, however, disputed the same and

KL,J AA_161_2025

unilaterally appointed another arbitrator Sri V.V. Raghavan, a

retired District & Sessions Judge was appointed, according to the

terms of the contractual clause vesting such power in its Managing

Director. The Applicant raised objections regarding the

independence and impartiality of the appointed arbitrator under

Section 12 of the Act, 1996. The said arbitrator eventually recused

himself, and thereafter, Respondent has appointed Sri Dasari

Sambaiah, as a substitute Arbitrator.

8. The disputes between the parties were earlier subject

matter of Arbitration Application No.110 of 2016 filed by the

Applicant herein under Section 11(6) of the Act, 1996, wherein the

Applicant sought appointment of an independent Arbitrator. The

said application was dismissed by this Court by order dated

09.06.2020, upholding the appointment made in terms of the

contractual clause and holding that the arbitration was governed by

the pre-Amendment Act, 2015 regime.

9. The said order was carried in Special Leave Petition (C)

No.13500 of 2020 before the Hon'ble Supreme Court, which came

to be dismissed by order dated 15.03.2024, thereby affirming the

KL,J AA_161_2025

judgment of this Court and rendering the issue final between the

parties.

10. Aggrieved by the unilateral appointment mechanism and

the continuation of arbitral proceedings, the Applicant approached

this Court by filing the present arbitration under Section 14, read

with Sections 15 and 11 of the Act, 1996, seeking appropriate

reliefs including termination of the mandate of the arbitrator and

appointment of an independent arbitrator.

11. The present Arbitration Application, therefore, arises in

the backdrop of the said proceedings, centering around the validity

of the arbitral process, the legality of unilateral appointment of the

arbitrator, and the consequential rights of the parties under the

Arbitration and Conciliation Act, 1996.

12. CONTENTIONS OF THE APPLICANT

i) The Applicant assails the impugned proceedings primarily

on the ground that the arbitral process initiated by the Respondent

is vitiated in law and contrary to the mandate of the Act, 1996.

ii) At the outset, it is contended that the Respondent has

exercised unilateral control over the constitution of the Arbitral

KL,J AA_161_2025

Tribunal by invoking the contractual clause empowering its

Managing Director to appoint sole arbitrator. According to the

Applicant, such unilateral appointment strikes at the root of the

principles of neutrality, independence, and impartiality of the

arbitral process, which are foundational to arbitration law. The

Applicant submits that once disputes had arisen between the

parties, the Respondent, being an interested party, could not have

retained exclusive authority to appoint the arbitrator.

iii) It is further contended that the initial appointment made

by the Respondent was itself legally unsustainable, and although

the said arbitrator subsequently recused, the Respondent again

proceeded to appoint a substitute arbitrator unilaterally. The

Applicant submits that such successive appointments by one party

demonstrate a continued dominance over the arbitral process and

render the proceedings inherently biased and contrary to Sections

12 and 18 of the Act.

iv) The Applicant also asserts that it had raised specific

objections under Section 12(3) of the Act, 1996 regarding

justifiable doubts as to the independence and impartiality of the

KL,J AA_161_2025

arbitrator. These objections, according to the Applicant, were not

adequately addressed, thereby necessitating judicial intervention

under Sections 14 and 15 of the Act, for termination of the

arbitrator's mandate.

v) Another principal contention advanced is that once the

originally appointed arbitrator recused, the Respondent forfeited its

contractual right, if any, to appoint a substitute arbitrator,

particularly in light of the disputes having crystallized and the

Applicant having expressed lack of confidence in such unilateral

mechanism. It is argued that, in such circumstances, the

appointment ought to have been made through the intervention of

the Court under Section 11 of the Act, to ensure fairness and

neutrality.

vi) The Applicant further submits that the Respondent has

acted in breach of the statutory scheme introduced by the Act,

2015, which emphasizes independence and impartiality of

arbitrators and restricts party autonomy where it conflicts with

these principles. The unilateral appointment procedure, it is

KL,J AA_161_2025

contended, is hit by the ineligibility provisions and the broader

doctrine against bias.

vii) In addition, the Applicant contends that the arbitral

proceedings themselves are liable to be set aside or stayed, as they

are being conducted pursuant to an invalid constitution of the

Tribunal. It is argued that continuation of such proceedings would

cause grave prejudice to the Applicant and defeat the very purpose

of a fair adjudicatory mechanism.

viii) Lastly, the Applicant submits that the Court, while

exercising jurisdiction in the present proceedings, ought to ensure

that the arbitral tribunal is constituted in a manner consistent with

the principles of natural justice, equality of parties, and statutory

safeguards, and accordingly seeks termination of the mandate of

the unilaterally appointed arbitrator and appointment of an

independent arbitrator through the Court.

13.LAW AND ANALYSIS

i) The principal question that arises for consideration in the

present proceedings is whether the application filed under Sections

KL,J AA_161_2025

14 read with Sections 11 and 15 of the Act, 1996 is maintainable in

the facts and circumstances of the case.

ii) At the outset, it is necessary to advert to the prior

litigation between the parties, which has a direct bearing on the

issue at hand. The Applicant had earlier invoked the jurisdiction of

this Court by filing an Arbitration Application No.110 of 2016

under Section 11(6) of the Act, seeking appointment of an

independent arbitrator in substitution of the arbitrator appointed by

the Respondent in terms of the Work Order-cum-Agreement dated

26.09.2012.

iii) By judgment dated 09.06.2020 in Arbitration

Application No. 110 of 2016, this Court declined to interfere

with the appointment so made and upheld the contractual

mechanism of appointment. This Court, upon a detailed

consideration of the statutory scheme and the law declared by the

Hon'ble Supreme Court, held that the arbitration agreement in

question was governed by the pre-Amendment Act, 2015 regime

and that the arbitral proceedings had commenced prior to the

coming into force of the Amendment Act. It was further held that

KL,J AA_161_2025

the provisions introduced by the Arbitration and Conciliation

(Amendment) Act, 2015, including Section 12(5), would not apply

retrospectively so as to invalidate the agreed procedure of

appointment.

iv) The said judgment has attained finality. The Special

Leave Petition vide SLP (C) No.13500 of 2020 preferred by the

Applicant came to be dismissed by the Hon'ble Supreme Court by

order dated 15.03.2024, observing that it was not inclined to

interfere with the impugned judgment and order passed by this

Court.

v) Thus, the validity of the unilateral appointment

mechanism contained in the agreement as also the applicability of

the pre-amendment regime, stands conclusively determined inter

partes.

vii) The Applicant, thereafter, invoked the provisions of

Sections 12 and 13 of the Act, seeking recusal of the Arbitrator on

the ground of alleged bias. The said application came to be

rejected, and the statutory scheme, which contemplates

KL,J AA_161_2025

continuation of the arbitral proceedings subject to challenge under

Section 34, was reiterated.

viii) In the aforesaid backdrop, the present proceedings

under Sections 14, read with Sections 11 and 15 fall for

consideration.

ix) Section 14 of the Act, provides for termination of the

mandate of an arbitrator where he becomes de jure or de facto

unable to perform his functions or fails to act without undue delay.

The scope of the provision is narrow and is confined to situations

where the arbitrator suffers from a legal or factual incapacity which

renders continuation of the mandate impossible. The provision

cannot be invoked as a substitute for challenging the validity of the

appointment itself.

ix) Section 15 of the Act, which deals with substitution of an

arbitrator, is consequential in nature and comes into operation only

upon termination of the mandate under Section 14 or in

circumstances expressly contemplated therein. It does not confer an

independent right to seek reconstitution of the arbitral tribunal.

KL,J AA_161_2025

x) The contention of the Applicant, though couched in the

language of Sections 14 and 15, is in substance a challenge to the

very appointment of the Arbitrator in terms of the agreement. Such

a challenge, having been raised and negatived in the earlier round

of litigation, cannot be permitted to be re-agitated under the guise

of the present proceedings.

xi) The invocation of Section 11 of the Act, is equally

misconceived. Once an arbitrator has been appointed in accordance

with the agreed procedure and such appointment has been upheld

by this Court, the jurisdiction under Section 11 stands exhausted

and cannot be invoked repeatedly on the same grounds.

xii) In SP Singla Constructions Pvt. Ltd. v. State of

Himachal Pradesh1, the Hon'ble Supreme Court, while dealing

with the applicability of the Arbitration and Conciliation

(Amendment) Act, 2015, held that the amended provisions would

not apply to arbitral proceedings which had commenced prior to

the coming into force of the Amendment Act, unless the parties

otherwise agree. The Court emphasized that the contractual

mechanism of appointment and the legal regime governing such

(2019) 2 SCC 488

KL,J AA_161_2025

proceedings must be tested in accordance with the un-amended Act

where the arbitration had already commenced.

xiii) Similarly, in M/s. Shree Vishnu Constructions v. The

Engineer-in-Chief2, the Hon'ble Supreme Court, following the

decision in BCCI v. Kochi Cricket Pvt. Ltd 3., elaborated upon

Section 26 of the Amendment Act and held that the amendment is

prospective in nature. It was held that while arbitral proceedings

commenced prior to the Amendment Act would continue to be

governed by the un-amended provisions, even court proceedings

"in relation to" such arbitral proceedings must be examined in light

of the stage at which they are initiated, thereby reaffirming the

non-retrospective application of the amended provisions.

xiv) In Central Organization for Railway Electrification

v. ECI-SPIC-SMO-MCML (JV) 4, the Hon'ble Supreme Court,

while considering the issue of unilateral appointment of arbitrators,

reiterated the importance of independence and impartiality in

arbitral appointments. However, the Court recognized that the legal

principles evolved under the amended regime operate prospectively

(2023) 8 SCC 329

(2018) 6 SCC 287

(2025) 4 SCC 641

KL,J AA_161_2025

and would not unsettle arbitral proceedings commenced prior to the

2015 Amendment. Thus, the decision does not invalidate

appointments made under pre-amendment agreements where the

arbitral process had already been set in motion.

14) To conclude while the post-amendment jurisprudence

has evolved to strengthen the principles of neutrality and

independence, the same cannot be applied retrospectively so as to

invalidate an appointment which has already been upheld and has

attained finality between the parties. The legal position in this

regard is no longer res integra.

15. In the present case, the arbitration agreement is dated

26.09.2012, the arbitral proceedings had commenced prior to the

2015 Amendment; the validity of the appointment mechanism has

already been upheld by this Court in Arbitration Application

No.110 of 2016; the said finding has attained finality upon

dismissal of the Special Leave Petition (SLP) by the Supreme

Court; and the Applicant has already availed the statutory remedy

under Sections 12 and 13 of the Act.

KL,J AA_161_2025

16. No material has been placed on record to demonstrate

that the arbitrator has become de jure or de facto unable to perform

his functions or has failed to act without undue delay so as to

attract Section 14 of the Act.

17. In such circumstances, the present proceedings, in

substance, constitute an attempt to reopen and re-agitate an issue

which stands concluded between the parties and to indirectly

challenge the constitution of the arbitral tribunal. Such an exercise

is clearly impermissible, both on the principles of finality of

judicial determinations and under the statutory scheme of the Act,

which mandates minimal judicial interference in arbitral

proceedings.

18. Accordingly, this Court holds that the application filed

under Section 14 read with Sections 15 and 11 of the Act, 1996 is

not maintainable in law. The arbitral proceedings shall, therefore,

continue in accordance with law, leaving it open to the Applicant

including bias and raise all the grounds and contentions which it

has raised in the present Application in all the consequential

proceedings.

KL,J AA_161_2025

19. In the light of the aforesaid discussion, this Arbitration

Application dismissed as not maintainable. No order as to costs.

As a sequel thereto, miscellaneous petitions, if any, pending

in this arbitration application shall stand closed.




                                       _________________________
                                        JUSTICE K. LAKSHMAN
Date:     02 .04.2026
Vvr.
 

 
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