Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Alan Mervyn Arthur Stephenson Vs. J. Xavier Jayarajan
2025 Latest Caselaw 990 SC

Citation : 2025 Latest Caselaw 990 SC
Judgement Date : 14 Oct 2025
Case No : ARBIT.PETITON No.-000021-000021 - 2025

    
   SC Pdf Link

Alan Mervyn Arthur Stephenson Vs. J. Xavier Jayarajan

[Arbitration Petition No. 21 of 2025]

K. Vinod Chandran, J.

1. The petitioner who is residing in United Kingdom, having entered into a partnership, the deed of which contained an arbitration clause, seeks for the appointment of an arbitrator under Section 11(5) of the Arbitration and Conciliation Act, 1996. The respondent contends that the claim is hopelessly barred by limitation.

2. The brief fact to be noticed is that the partnership was entered into by the petitioner's sister and the respondent on 10.04.2008 with the objective of engaging in a real estate business; inter alia of construction of service apartments. The business was carried on, according to the respondent, with the active involvement of the petitioner, the brother of one of the partners.

Later, the said partnership was dissolved on 22.12.2008. Both parties admit that a new partnership was entered into between the petitioner and the respondent on 20.09.2014. The petitioner alleges that substantial amounts were paid by him amounting to Rs.2,31,85,600/-, on the strength of Clause 6 of the Partnership Agreement which obligated 75% of the profits to be transferred to the petitioner, nothing was done in the property purchased on 04.05.2016. It is hence the prayer for appointment of an arbitrator.

3. Admittedly, the purchase of the land alleged, was on 04.05.2016 and as per the notice dated 09.12.2020 produced as per the Annexure P-1, the amounts were paid before the said date. As on the date of notice, hence the claim for recovery of amounts was barred by limitation.

4. It is also pertinent that the petitioner, in their arbitration request itself, admits that on 06.05.2017, a Police Complaint was raised before the Police Commissioner, Bangalore against the respondent for fraud and cheating. This complaint obviously was closed since the petitioner had approached the Chief Metropolitan Magistrate, Mayohall at Bangalore under Section 200 of the Criminal Procedure Code, 1973, which stood rejected on 16.06.2017. After the recital of the above facts, the petitioner in the arbitration request speaks of the receipt of payment of Rs. 1 lakh on 04.08.2017. Even if limitation is computed from the said date, the claim stands barred on 09.12.2020, when the notice was issued seeking appointment of arbitrator.

5. The Counter Affidavit of the respondent also speaks of a delayed challenge having been made to the order of the Magistrate after about a year which was also rejected by the Sessions Judge for reason of no explanation having been offered for the delay of 234 days.

Even after the notice issued on 09.12.2020, the arbitration request was first made before the High Court of Karnataka at Bengaluru on 22.06.2022 which remained in that Court till 20.01.2025, when the same was disposed of leaving liberty to take appropriate remedies. Relying on it, the petitioner filed the current petition. It goes without saying even the notice of arbitration was delayed and barred by limitation and the arbitration request itself was made two years after the initial notice.

6. The Arbitration Petition seeking appointment of arbitrator stands dismissed.

7. Pending applications, if any, shall stand disposed of.

..................CJI. (B.R. Gavai)

....................J. (K. Vinod Chandran)

New Delhi;

October 14, 2025.

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