/2022 INSC 0355/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS. 2935­2938 OF 2022 Swadesh Kumar Agarwal            ..Appellant (S) Versus Dinesh Kumar Agarwal & Ors, etc., etc.               ..Respondent (S) J U D G M E N T  M. R. Shah, J. 1. The   present   appeals   arise   out   of   impugned   common judgment and order dated 07.09.2017 passed by the High Court   of   Madhya   Pradesh   Principal   Seat   at   Jabalpur   in Arbitration   Case   (AC)   No.   29/2015   and   in   Writ   Petition Nos.   11258/2010   and   11259/2010   and   the   order   dated 17.11.2017   passed   in   Review   Petition   No.   655/2017,   by which, the High Court in exercise of powers under section 11(6)   of   the   Arbitration   and   Conciliation   Act,   1996 1 (hereinafter   referred   to   as   the   Act,   1996)   has   terminated the   mandate   of   sole   Arbitrator   appointed   by   the   parties themselves   and   has   substituted   the   sole   Arbitrator   and has   appointed   a   fresh   Arbitrator   on   the   ground   that   the mandate of the sole Arbitrator stood terminated in view of section 14(1)(a) of the Act, 1996.   This is on the basis that there   was   undue   and   unreasonable   delay   in   proceeding with   the   arbitration   proceeding   by   the   Sole   Arbitrator.   By the   impugned   judgment   and   order,   the   High   Court   has also confirmed the order passed by the learned Trial Court dismissing the application filed under Order VII Rule 11 of Code   of   Civil   Procedure   (CPC)   preferred   by   the   appellant herein.    2. The   facts   leading   to   the   present   appeals   in   a   nutshell   are as under: ­ 2.1 That   a   dispute   between   the   parties   which   as   such   is   a family   dispute   for   partition   of   the   properties   arose.   It   was referred   to   the   sole   Arbitrator.   The   learned   Arbitrator   was appointed as a sole Arbitrator by the parties themselves on 2 04.08.2008.   The   learned   Arbitrator   directed   the   parties  to appear   on   14.03.2009   for   deciding   the   pending applications.   On   the   request   of   the   parties,   the   Arbitrator adjourned the hearing on 30.03.2009. No proceedings were undertaken   on   30.03.2009   due   to   the   fact   that   the   sole Arbitrator   was   not   available   in   town.   Respondent   No.   1 and   3   herein   –   parties   to   the   arbitration   proceedings revoked   the   mandate   of   the   sole   Arbitrator   vide   letters dated   11.07.2009.   The   letters   were   replied   to   by   the   sole Arbitrator.   Thereafter,   respondent   No.   1   and   3   herein, parties   to   the   arbitration   proceedings   filed   applications under   section   14(1)(a)   of   the   Act,   1996   before   the concerned Court (District Court) to terminate the mandate of the sole Arbitrator on the ground of delay in concluding the   arbitration   proceedings.   The   appellant   herein   filed   an application under order VII Rule 11 of CPC for dismissal of the   said   applications   under   section   14   of   the   Act,   1996, submitting that there was no delay at all on the part of the sole   Arbitrator   and   therefore,   there   was   no   question   of terminating   the   mandate   of   sole   Arbitrator   under   section 14(1)(a) of the Act, 1996. Vide order dated 15.07.2010, the 3 learned   Trial   Court   dismissed   the   application   filed   under order VII Rule 11 of CPC preferred by the appellant herein. 2.2 Feeling aggrieved by the order passed by the learned Trial Court, rejecting the application under order VII Rule 11 of CPC,   the   appellant   herein   preferred   present   writ   petition Nos.  11259/2010  and   11258/2010   before  the   High  Court and pending the applications under section 14(1)(a) of the Act,   1996   one   of   the   parties   –   Dinesh   Kumar   Agarwal preferred an  arbitration  case before  the  High  Court under section   11(6)   of   the   Act,   1996   and   requested   to   terminate the   mandate   of   the   sole   Arbitrator   and   to   appoint   a   fresh Arbitrator. By the impugned judgment and order, the High Court   has   allowed   Arbitration   Case   No.   29/2015   and   has observed and held that there was undue and unreasonable delay   on   the   part   of   the   sole   Arbitrator   in   concluding   the arbitrating proceedings and his mandate stood terminated under  section 14(1)(a) of the Act, 1996. Consequently, the High   Court   has   appointed   a   fresh   Arbitrator.   By   the impugned   judgment   and   order,   the   High   Court   has   also dismissed   the   writ   petitions   preferred   by   the   appellant herein, in which the appellant challenged the order passed 4 by   the   learned   Trial   Court   rejecting   the   application   under Order VII Rule 11 of CPC. 2.3 Feeling   aggrieved   and   dissatisfied   with   the   impugned common   judgment   and   order   passed   by   the   High   Court terminating   the   mandate   of   sole   Arbitrator   under   section 14(1)(a)   of   the   Act,   1996,   on   an   application   filed   under section   11(6)   of   the   Act,   1996   and   dismissing   the   writ petitions  confirming  the   order   passed  by  the  learned  Trial Court rejecting the application under Order VII Rule 11 of CPC, the appellant has preferred the present appeals.  3. Shri   Divyakant   Lahoti,   learned   counsel   appearing   on behalf   of   the   appellant   has   strenuously   submitted   that   in the   facts   and   circumstances   of   the   case   the   High   Court has   materially   erred   in   terminating   the   mandate   of   the Arbitrator   under   section   14(1)(a)   of   the   Act,   1996   on   an application filed under section 11(6) of the Act, 1996.  3.1 It is further submitted that in a case, where an Arbitrator was   already   appointed   by   the   parties   themselves, subsequently,   no   application   under   section   11(6)   of   the 5 Act,   1996   was   maintainable   either   to   terminate   the mandate   of   the   sole   Arbitrator   and/or   to   substitute   the Arbitrator.  3.2 It   is   contended   by   Shri   Lahoti,   learned   counsel   that   the mandate   of   the   Arbitrator   can   be   terminated   and/or   may come   to   an   end   only   as   per   the   provisions   of   the Arbitration   and   Conciliation   Act,   1996.   Reliance   is   placed upon   sections   13,   14,   15,   25(a),   30   and   32   of   the   Act, 1996.   It   is   submitted   that   other   than   the   aforesaid provisions   under   the   Act,   1996,   there   is   no   provision   to terminate the mandate of the Arbitrator. 3.3 It is submitted that in case of the eventualities mentioned in section 14(1)(a) of the Act, 1996, the remedy available to the   aggrieved   party   would   be   to   approach   the   “court”   as defined under section 2(e) of the Act, 1996.  3.4 Shri   Lahoti,   learned   counsel   appearing   on   behalf   of   the appellant   further   submitted   that   in   the   present   case   as such   respondent   No.   1   and   3   herein   –   parties   to   the arbitration   proceedings,   in   fact,   did   submit   the 6 applications   under   section   14(2)   of   the   Act,   1996,   which were pending before the concerned court at the time when the   present   applications   under   section   11(6)   of   the   Act, 1996 was filed. 3.5 It   is   further   urged   that   in   fact,   there   is   a   difference   and distinction   between   section   11(5)   and   section   11(6)   of   the Act, 1996. 3.6 That in the absence of any written contract containing the arbitration agreement, section 11(6) of the Act, 1996 shall not be applicable and therefore, an application under that provision shall not be maintainable.  3.7 That   even   otherwise,   there   was   no   undue   delay   in   the arbitration   proceedings   on   the   part   of   the   sole   Arbitrator which   could   have   led   to   termination   of   his   mandate   that too,  in  exercise  of  powers  under  section   11(5)  and  section 11(6) of the Act, 1996.  3.8 It   is   further   submitted   by   Shri   Lahoti,   learned   counsel appearing  on behalf of the  appellant  that  as there was no 7 undue   delay   on   the   part   of   the   sole   Arbitrator   therefore, section   14(1)(a)   would   not   be   attracted.     Therefore, application under section 14 of the Act, 1996 was liable to be   dismissed   and   the   learned   Trial   Court   ought   to   have allowed the application filed by the appellant, to reject the application under section 14 of the Act, 1996 in exercise of powers   under   Order   VII   Rule   11   of   CPC.   It   is   submitted that the High Court committed a grave error in dismissing the   writ   petitions   and   confirming   the   order   passed   by   the learned   Trial   Court   in   dismissing   the   application   under Order VII Rule 11 of CPC. 3.9 Shri   Lahoti,   learned   counsel   appearing   on   behalf   of   the appellant heavily relied upon the decision of this Court in the   case   of   Antrix   Corporation   Limited   v.   Devas Multimedia   Private   Ltd.;   (2014)   11   SCC   560   (para   31   & 33) and the subsequent decision of this Court in the case of   S.P. Singla Constructions Private Limited v. State of Himachal Pradesh and Anr.;  (2019) 2 SCC 488 in support of his submissions that once the parties have invoked the arbitration   proceedings   and   the   Arbitrator   has   been 8 appointed,   subsequent   application   under   section   11(6)   of the Act, 1996 shall not be maintainable. 4. The   present   appeal   is   vehemently   opposed   by   Shri   Ashok Lalwani,   learned   counsel   appearing   on   behalf   of respondent   No.   1   and   Shri   Rajesh   Inamdar,   learned counsel   appearing   on   behalf   of   respondent   No.   2.   Shri Lalwani,   learned   counsel   appearing   on   behalf   of respondent   No.   1   has   vehemently   submitted   that   in   the facts   and   circumstances   of   the   case,   when   it   was   found that there was an undue delay on the part of the Arbitrator in   concluding   the   arbitration   proceedings,   his   mandate was   rightly   terminated   considering   section   14(1)(a)   of   the Act, 1996.  4.1 It is submitted that as per section 14(1) of the said Act, the word   used   is   “shall” .  It  is  submitted  that   it   provides  that the   mandate   of   an   arbitrator   “shall”   terminate   and   he shall be substituted by another arbitrator, if he,   de jure   or de   facto   is   unable   to   perform   his   functions   or   for   other reasons   fails   to   act   without   undue   delay.   It   is   submitted 9 that therefore, once it is found that the arbitrator is unable to perform his functions due to eventualities mentioned in section 14(1) of the Act, 1996, there shall be an automatic termination   of   the   mandate   of   the   arbitrator   and   he   shall be   substituted   by   another   arbitrator.   Reliance   is   placed upon   the   decisions   of   this   Court   in   the   cases   of   ACC Limited   v.   Global   Cements   Limited ;   (2012)   7   SCC   71 and   Union   of   India   and   Ors.   v.   Uttar   Pradesh   State Bridge Corporation Limited ; (2015) 2 SCC 52.   4.2 Shri   Lalwani,   learned   counsel   appearing   on   behalf   of respondent   No.   1   has   further   submitted   that   in   the   facts and circumstances of the case, the learned Trial Court did not   commit   any   error   in   rejecting   the   application   under Order  VII  Rule  11  of  CPC.  It is  urged  that   whether  or   not there was undue delay on the part of the sole Arbitrator is a question which is to be adjudicated by the Court and at the   most   the   same   can   be   said   to   be   a   defence.     That   as per  the  settled position of law at  the stage of deciding  the application   under   Order   VII   Rule   11   of   CPC   only   the averments   in   the   application/plaint   are   required   to   be 10 considered   and   not   the   defence   and/or  the   case   stated   in the written statement and/or reply to any application. It is submitted   that   therefore,   the   learned   Trial   Court   rightly rejected   the   application   under   Order   VII   Rule   11   of   CPC and   rightly   refused   to   reject   the   application   submitted under  section 14 of the Act, 1996. That in any case, after passing   the   impugned   order,   the   original   applicants   ­ respondents   have   already   withdrawn   their   applications under section 14(2) of the Act, 1996.  4.3 Making the above submissions and relying upon the above decisions, it is prayed to dismiss the present appeals.      5. We have heard learned counsel appearing on behalf of the respective parties at length. 6. The following questions arise for our consideration: ­ (i) Whether   the   High   Court   in   exercise   of   powers   under section   11(6)   of   the   Act,   1996,   can   terminate   the mandate of the sole arbitrator? 11 (ii) Whether   in   the   absence   of   any   written   contract containing the arbitration agreement, the application under   section   11(6)   of   the   Act,   1996   would   be maintainable? (iii) Is   there   any   difference   and   distinction   between   sub­ section (5) of section 11 and sub­section (6) of section 11 of the Act, 1996? (iv) Whether   the   application   under   sub­section   (6)   of section 11 shall be maintainable in a case where the parties   themselves   appointed   a   sole   arbitrator   with mutual consent? (v) Whether   in   the   facts   and   circumstances   of   the   case the   High   Court   was   justified   in   terminating   the mandate   of   the   sole   arbitrator   on   the   ground   that there   was   undue   delay   on   the   part   of   the   sole arbitrator   in   concluding   the   arbitration   proceedings which would lead  to the termination  of  his mandate, in   an   application   under   section   11(6)   of   the   Act, 1996? 12 (vi) Whether   in   the   facts   and   circumstances   of   the   case, the learned Trial Court was justified in dismissing the application  submitted  by  the  appellant,  submitted  to reject   the   application   under   section   14(2)   of   the   Act, 1996 in exercise of powers under Order VII Rule 11 of CPC?    Question No. (i) to (v) are interconnected. Therefore, all are considered and decided together.   6.1 In   the   present   case   the   sole   Arbitrator   was   appointed   by the   parties   themselves   by   mutual   consent.   There   was   no written   agreement/contract   containing   the   arbitration clause.  6.2 As per sub­section (2) of section 11, subject to sub­section (6),   the   parties   are   free   to   agree   on   a   procedure   for appointment   of   the   arbitrator   or   arbitrators.   Sub­section (5) of section 11 provides that in an arbitration with a sole arbitrator, failing any agreement referred to in sub­section (2), if the parties fail to agree on the arbitrator within thirty days from receipt of a request by one party from the other 13 party   to   so   agree,   the   court   may   appoint   an   arbitrator. However, in a case where there is an arbitration agreement and the written contract and the appointment procedure is agreed upon by the parties, sub­section (6) of section 11 of the   Act,   1996   shall   be   attracted   and   on   the   eventualities occurring   in   sub­section   (6)   of   section   11,   a   party   may approach   the   High   Court   and   request   for   appointment   of an   arbitrator,   in   exercise   of   powers   under   sub­section   (6) of section 11 of the Act, 1996. Therefore, sub­section (5) of section   11   shall   be   attracted   in   a   case   where   there   is   no procedure for appointment of an arbitrator agreed upon as per   sub­section   (2)   of   section   11   and   sub­section   (6)   of section   11   shall   be   applicable   in   a   case   where   there   is   a contract   containing   an   arbitration   agreement   and   the appointment   procedure   is   agreed   upon.   Thus,   while referring   the   matter   for   arbitration   there   need   not   be   any written contract containing any arbitration agreement. But the  parties  may  themselves decide to refer  the  dispute for arbitration   to   the   sole   arbitrator   by   mutual   consent.   In that case or eventuality, sub­section (6) of section 11 shall not   be   attracted   at   all   and   therefore,   in   such   a   situation, 14 the   application   under   sub­section   (6)   of   section   11   shall not be maintainable. An  application under  sub­section (6) of   section   11   shall   be   maintainable   only   in   a   case   where there   is   a   contract   between   the   parties   containing   the arbitration   agreement   and   the   appointment   procedure   is prescribed and is agreed upon in writing.  6.3 In   the   present   case,   the   sole   arbitrator   was   appointed   by the   parties   themselves   by   mutual   consent   and   in   the absence of any  written contract  containing  the arbitration agreement.   Therefore,   application   under   section   11(6)   of the   Act,   1996   in   absence   of   any   written   agreement containing   arbitration   agreement   was   not   maintainable   at all.  6.4 Now the next question which is posed for consideration of this   Court   is,   whether,   in   exercise   of   powers   under   sub­ section   (6)   of   section   11   of   the   Act,   1996,   the   High   Court can   terminate   the   mandate   of   the   sole   arbitrator   and substitute   the   arbitrator   in   view   of   section   14(1)(a)   of   the Act, 1996 on the ground that  he has failed to act without 15 undue delay and in such a situation aggrieved party has to approach the “court” to terminate his mandate. 6.4.1 While answering the aforesaid question/issue, the relevant provisions of the Act, 1996 on termination of the mandate of   the   arbitrator   and   the   procedure   to   be   followed   are required to be referred to: ­  “ 11.  Appointment of arbitrators­ (1) A person of any nationality   may   be   an   arbitrator,   unless   otherwise agreed by the parties.  (2)   Subject   to   sub­section   (6),   the   parties   are   free   to agree   on   a   procedure   for   appointing   the   arbitrator   or arbitrators.  (3) Failing any agreement referred to in sub­section (2), in   an   arbitration   with   three   arbitrators,   each   party shall   appoint   one   arbitrator,   and   the   two   appointed arbitrators shall appoint the third arbitrator who shall act as the presiding arbitrator.  (3A) The Supreme Court and the High Court shall have the power to designate, arbitral institutions, from time to time, which have been graded by the Council under section 43­I, for the purposes of this Act:  Provided   that   in   respect   of   those   High   Court jurisdictions,   where   no   graded   arbitral   institution   are available,   then,   the   Chief   Justice   of   the   concerned High   Court   may   maintain   a   panel   of   arbitrators   for discharging   the   functions   and   duties   of   arbitral institution and any reference to the arbitrator shall be deemed to be an arbitral institution for the purposes of this   section   and   the   arbitrator   appointed   by   a   party shall be entitled to such fee at the rate as specified in the   Fourth   Schedule:   Provided   further   that   the   Chief Justice of the concerned High Court may, from time to time, review the panel of arbitrators.]  16 (4)   If   the   appointment   procedure   in   sub­section   (3) applies and— (a) a party fails to appoint  an arbitrator within thirty days from the receipt of a request to do so from   the   other   party;   or (b)   the   two   appointed arbitrators   fail   to   agree   on   the   third   arbitrator   within thirty   days   from   the   date   of   their   appointment,   [the appointment   shall   be   made,   on   an   application   of   the party,   by   the   arbitral   institution   designated   by   the Supreme   Court,   in   case   of   international   commercial arbitration,   or   by   the   High   Court,   in   case   of arbitrations   other   than   international   commercial arbitration, as the case may be;] (5) Failing any agreement referred to in sub­section (2), in   an   arbitration   with   a   sole   arbitrator,   if   the   parties fail   to   agree   on   the   arbitrator   within   thirty   days   from receipt   of  a  request  by   one  party   from  the  other  party to   so   agree   11[the   appointment   shall   be   made   on   an application   of   the   party   in   accordance   with   the provisions contained in sub­section (4);]  (6)   Where,   under   an   appointment   procedure   agreed upon by the parties,­ (a) a party fails to act as required under   that   procedure;   or   (b)   the   parties,   or   the   two appointed   arbitrators,   fail   to   reach   an   agreement expected   of   them   under   that   procedure;   or   (c)   a person,   including   an   institution,   fails   to   perform   any function entrusted to him or it under that procedure, a [the   appointment   shall   be   made,   on   an   application   of the party, by the arbitral institution designated by the Supreme   Court,   in   case   of   international   commercial arbitration,   or   by   the   High   Court,   in   case   of arbitrations   other   than   international   commercial arbitration, as the case may  be] to take the necessary measure,   unless   the   agreement   on   the   appointment procedure   provides   other   means   for   securing   the appointment.  (6B)   The   designation   of   any   person   or   institution   by the   Supreme   Court   or,   as   the   case   may   be,   the   High Court,   for   the   purposes   of   this   section   shall   not   be regarded   as   a   delegation   of   judicial   power   by   the Supreme Court or the High Court.] (8)   The   arbitral   institution   referred   to   in   sub­sections (4),   (5)   and   (6)],   before   appointing   an   arbitrator,   shall seek   a   disclosure   in   writing   from   the   prospective 17 arbitrator in terms of sub­section (1) of section 12, and have due regard to­­ (a) any qualifications required for the arbitrator by the agreement of the parties; and (b) the contents of the disclosure and other considerations as   are   likely   to   secure   the   appointment   of   an independent and impartial arbitrator. (9)   In   the   case   of   appointment   of   sole   or   third arbitrator   in   an   international   commercial   arbitration, 16[the   arbitral   institution   designated   by   the   Supreme Court] may appoint an arbitrator of a nationality other than  the   nationalities   of   the   parties   where   the   parties belong to different nationalities. (11)   Where   more   than   one   request   has   been   made under sub­section (4) or sub­section (5) or sub­section (6)   to   different   arbitral   institutions,   the   arbitral institution   to   which   the   request   has   been   first   made under   the   relevant   sub­section   shall   be   competent   to appoint. (12)   Where   the   matter   referred   to   in   sub­sections   (4), (5),   (6)   and   (8)   arise   in   an   international   commercial arbitration   or   any   other   arbitration,   the   reference   to the   arbitral   institution   in   those   subsections   shall   be construed   as   a   reference   to   the   arbitral   institution designated under sub­section (3A).  (13)   An   application   made   under   this   section   for appointment   of   an   arbitrator   or   arbitrators   shall   be disposed   of   by   the   arbitral   institution   within   a   period of thirty days from the date of service of notice on the opposite party.  (14) The arbitral institution shall determine the fees of the arbitral tribunal and the manner of its payment to the   arbitral   tribunal   subject   to   the   rates   specified   in the Fourth Schedule.  Explanation.­­   For   the   removal   of   doubts,   it   is   hereby clarified   that   this   sub­section   shall   not   apply   to international   commercial   arbitration   and   in arbitrations   (other   than   international   commercial arbitration)   where   parties   have   agreed   for determination   of   fees   as   per   the   rules   of   an   arbitral institution.] 18 12.   Grounds   for   challenge­   (1)   When   a   person   is approached   in   connection   with   his   possible appointment   as   an   arbitrator,   he   shall   disclose   in writing  any  circumstances,­­ (a) such as the existence either   direct   or   indirect,   of   any   past   or   present relationship with or interest in any of the parties or in relation   to   the   subject­matter   in   dispute,   whether financial,   business,   professional   or   other   kind,   which is   likely   to   give   rise   to   justifiable   doubts   as   to   his independence   or   impartiality;   and   (b)   which   are   likely to   affect   his   ability   to   devote   sufficient   time   to   the arbitration and in particular his ability to complete the entire   arbitration   within   a   period   of   twelve   months. Explanation   1.­­   The   grounds   stated   in   the   Fifth Schedule   shall   guide   in   determining   whether circumstances   exist   which   give   rise   to   justifiable doubts   as   to   the   independence   or   impartiality   of   an arbitrator.   Explanation   2.­­   The   disclosure   shall   be made by such person in the form specified in the Sixth Schedule.]  (2) An arbitrator, from the time of his appointment and throughout   the   arbitral   proceedings,   shall,   without delay,   disclose   to   the   parties   in   writing   any circumstances   referred   to   in   sub­section   (1)   unless they have already been informed of them by him. (3)   An   arbitrator   may   be   challenged   only   if­   (a) circumstances exist that give rise to justifiable doubts as   to   his   independence   or   impartiality,   or   (b)   he   does not possess the qualifications agreed to by the parties.  (4)   A   party   may   challenge   an   arbitrator   appointed   by him,   or   in   whose   appointment   he   has   participated, only   for   reasons   of   which   he   becomes   aware   after   the appointment has been made.  [(5)   Notwithstanding   any   prior   agreement   to   the contrary,   any   person   whose   relationship,   with   the parties or counsel or the subject­matter of the dispute, falls   under   any   of   the   categories   specified   in   the Seventh Schedule shall be ineligible to be appointed as an   arbitrator:   Provided   that   parties   may,   subsequent to   disputes   having   arisen   between   them,   waive   the applicability   of   this   sub­section   by   an   express agreement in writing.] 19 13. Challenge procedure .— (1) Subject to sub­section (4),   the   parties   are   free   to   agree   on   a   procedure   for challenging an arbitrator.  (2) Failing any agreement referred to in sub­section (1), a   party   who   intends   to   challenge   an   arbitrator   shall, within   fifteen   days   after   becoming   aware   of   the constitution   of   the   arbitral   tribunal   or   after   becoming aware  of  any   circumstances  referred  to in  sub­section (3)   of   section   12,   send   a   written   statement   of   the reasons for the challenge to the arbitral tribunal.  (3) Unless the arbitrator challenged under sub­section (2) withdraws from his office or the other  party agrees to   the   challenge,   the   arbitral   tribunal   shall   decide   on the challenge.  (4) If a challenge under any procedure agreed upon by the   parties   or   under   the   procedure   under   sub­section (2)   is   not   successful,   the   arbitral   tribunal   shall continue the arbitral proceedings and make an arbitral award.  (5) Where an arbitral award is made under sub­section (4),   the   party   challenging   the   arbitrator   may   make   an application for setting aside such an arbitral award in accordance with section 34.  (6)   Where   an   arbitral   award   is   set   aside   on   an application made under sub­section (5), the Court may decide   as   to   whether   the   arbitrator   who   is   challenged is entitled to any fees. 14.   Failure   or   impossibility   to   act. —(1)   3   [The mandate   of  an  arbitrator   shall  terminate   and   he  shall be   substituted   by   another   arbitrator,   if]—   (a)   he becomes   de   jure   or   de   facto   unable   to   perform   his functions   or   for   other   reasons   fails   to   act   without undue   delay;   and   (b)   he   withdraws   from   his   office   or the parties agree to the termination of his mandate.  (2)   If   a   controversy   remains   concerning   any   of   the grounds   referred   to   in   clause   (a)   of   sub­section   (1),   a party   may,   unless   otherwise   agreed   by   the   parties, apply  to the Court to decide on the termination of the mandate.  20 (3)   If,   under   this   section   or   sub­section   (3)   of   section 13,   an   arbitrator   withdraws   from   his   office   or   a   party agrees   to   the   termination   of   the   mandate   of   an arbitrator, it shall not imply acceptance of the validity of any ground referred to in this section or sub­section (3) of section 12. 15.   Termination   of   mandate   and   substitution   of arbitrator .—(1)   In   addition   to   the   circumstances referred to in section 13 or section 14, the mandate of an arbitrator shall terminate— (a) where he withdraws from   office   for   any   reason;   or   (b)   by   or   pursuant   to agreement of the parties.  (2)   Where   the   mandate   of   an   arbitrator   terminates,   a substitute   arbitrator   shall   be   appointed   according   to the   rules   that   were   applicable   to   the   appointment   of the arbitrator being replaced.  (3)   Unless   otherwise   agreed   by   the   parties,   where   an arbitrator   is   replaced   under   sub­section   (2),   any hearings   previously   held   may   be   repeated   at   the discretion of the arbitral tribunal.  (4) Unless otherwise agreed by the parties, an order or ruling   of   the   arbitral   tribunal   made   prior   to   the replacement   of   an   arbitrator   under   this   section   shall not be invalid solely because there has been a change in the composition of the arbitral tribunal. xxx xxx xxx 25.   Default   of   a   party .—Unless   otherwise   agreed   by the parties, where, without showing sufficient cause,— (a)  the claimant fails to communicate his statement of   claim   in   accordance   with   sub­section   (1)   of section   23,   the   arbitral   tribunal   shall   terminate the proceedings;  (b)  the   respondent   fails   to   communicate   his statement   of   defence   in   accordance   with   sub­ section   (1)   of   section   23,   the   arbitral   tribunal shall   continue   the   proceedings   without   treating that   failure   in   itself   as   an   admission   of   the allegations by the claimant 3 [and shall have the discretion to treat the right of the respondent to 21 file   such   statement   of   defence   as   having   been forfeited].  (c)  a   party   fails   to   appear   at   an   oral   hearing   or   to produce   documentary   evidence,   the   arbitral tribunal   may   continue   the   proceedings   and make   the   arbitral   award   on   the   evidence   before it. xxx xxx xxx 30.   Settlement .—(1)   It   is   not   incompatible   with   an arbitration   agreement   for   an   arbitral   tribunal   to encourage   settlement   of   the   dispute   and,   with   the agreement of the parties, the arbitral tribunal may use mediation, conciliation or other procedures at any time during   the   arbitral   proceedings   to   encourage settlement.  (2) If, during arbitral proceedings, the parties settle the dispute,   the   arbitral   tribunal   shall   terminate   the proceedings   and,   if   requested   by   the   parties   and   not objected   to   by   the   arbitral   tribunal,   record   the settlement   in  the   form   of   an   arbitral  award   on   agreed terms.  (3) An arbitral award on agreed terms shall be made in accordance with section 31 and shall state that it is an arbitral award.  (4)   An   arbitral   award   on   agreed   terms   shall   have   the same status and effect as any other  arbitral award on the substance of the dispute. xxx xxx xxx 32.   Termination   of   proceedings .—(1)   The arbitral   proceedings   shall   be   terminated   by   the   final arbitral   award   or   by   an   order   of   the   arbitral   tribunal under sub­section (2).  (2)   The   arbitral   tribunal   shall   issue   an   order   for   the termination of the arbitral proceedings where—  (a)  the   claimant   withdraws   his   claim,   unless the   respondent   objects   to   the   order   and the   arbitral   tribunal   recognises   a legitimate interest on his part in obtaining a final settlement of the dispute,  22 (b)  the parties agree on the termination of the proceedings, or  (c)  the   arbitral   tribunal   finds   that   the continuation   of   the   proceedings   has   for any   other   reason   become   unnecessary   or impossible.  (3) Subject to section 33 and sub­section (4) of section 34,   the   mandate   of   the   arbitral   tribunal   shall terminate   with   the   termination   of   the   arbitral proceedings.” Except   the   aforesaid   provisions,   there   is   no   other provision  under  the  Act,  1996 dealing  with   termination  of the   mandate   of   the   arbitrator   and/or   termination   of   the arbitral proceedings.  6.4.2 Section   13   provides   that   subject   to   sub­section   (4),   the parties are free to agree on a procedure for challenging an arbitrator   and   failing   any   agreement   on   a   procedure   for challenging an arbitrator, a party who intends to challenge an   arbitration   shall,   within   fifteen   days   after   becoming aware   of   the   constitution   of   the   arbitral   tribunal   or   after becoming   aware   of   any   circumstances   referred   to   in   sub­ section   (3)   of   section   12,   send   a   written   statement   of   the reasons   for   the   challenge   to   the   arbitral   tribunal.   As   per sub­section   (3)   of   section   13,   unless   the   arbitrator challenged under sub­section (2) withdraws from his office 23 or   the   other   party   agrees   to   the   challenge,   it   is   for   the arbitral tribunal  to  decide on the  challenge. If a  challenge to the arbitrator is not successful in that case, the arbitral tribunal shall continue the arbitral proceedings and make an   arbitral   award   and   when   an   arbitral   award   is   made under  sub­section (4), the party  challenging  the arbitrator may make an application for setting aside such an arbitral award   in   accordance   with   section   34   of   the   Act,   1996. Therefore, as per section 13 of the Act, the challenge to the arbitrator shall be made before the arbitral tribunal itself.  However,   section   13   of   the   Act,   1996   shall   be applicable only in a case where the arbitrator is challenged on the grounds mentioned in section 12 of the Act, 1996.  6.5 Sections 14 and 15 provide for termination of the mandate of the arbitrator. Section 14 of the Act, 1996 provides that the mandate of the arbitrator shall terminate and he shall be   substituted   by   another   arbitrator   in   case   of   any eventuality   mentioned   in   section   14(1)(a).   As   per   sub­ section   (2)   of   section   14,   if   a   controversy   remains concerning   any   of   the   grounds   referred   to   in   clause   (a)   of 24 sub­section (1), a party may, apply to the “court” to decide on the termination of the mandate. The expression “court” is defined under section 2(e) of the Act, 1996, which reads as under:­   “(e) “Court” means—  (i)  in   the   case   of   an   arbitration   other   than international   commercial   arbitration,   the principal   Civil   Court   of   original   jurisdiction   in  a district, and includes the High Court in exercise of   its   ordinary   original   civil   jurisdiction,   having jurisdiction   to   decide   the   questions   forming   the subject­matter of the arbitration if the same had been   the   subject­matter   of   a   suit,   but   does   not include   any   Civil   Court   of   a   grade   inferior   to such principal Civil Court, or any Court of Small Causes;  (ii)  in   the   case   of   international   commercial arbitration,   the   High   Court   in   exercise   of   its ordinary   original   civil   jurisdiction,   having jurisdiction   to   decide   the   questions   forming   the subject­matter of the arbitration if the same had been   the   subject­matter   of   a   suit,   and   in   other cases,   a   High   Court   having   jurisdiction   to   hear appeals   from   decrees   of   courts   subordinate   to that High Court;]” 6.6 Section   15   provides   other   grounds   for   termination   of   the mandate   of   the   arbitrator.   It   provides   that   in   addition   to the   circumstances  referred   to   in   section   13   or   section   14, the   mandate   of   an   arbitrator   shall   terminate   (a)   where   he withdraws from office for any reason; or (b) by or pursuant to an agreement of the parties.  25 Where   the   mandate   of   an   arbitrator   is   terminated   on the aforesaid grounds mentioned in section 15(1)(a) and (b) in such a situation a substitute arbitrator shall have to be appointed   and   that   too,   according   to   the   rules   that   were applicable   to   the   appointment   of   the   arbitrator   being replaced.  6.7 Therefore, on a conjoint reading of section 13, 14 and 15 of the Act, if the challenge to the arbitrator is made on any of the grounds mentioned in section 12 of the Act, the party aggrieved has   to  submit  an  appropriate  application   before the  Arbitral Tribunal  itself. However, in  case of any  of the eventualities mentioned in section 14(1)(a) of the Act, 1996 and   the   mandate   of   the   arbitrator   is   sought   to   be terminated   on   the   ground   that   the   sole   arbitrator   has become   de   jure   and/or   de   facto   unable   to   perform   his functions   or   for   other   reasons   fails   to   act   without   undue delay,   the   aggrieved   party   has   to   approach   the   concerned “court” as defined under section 2(e) of the Act, 1996.  The concerned court has to adjudicate on whether, in fact, the sole   arbitrator/arbitrators   has/have   become   de   jure   and 26 de facto   unable to perform his/their functions or for other reasons   he   fails   to   act   without   undue   delay.   The   reason why such a dispute is to be raised before the court is that eventualities   mentioned   in   section   14(1)(a)   can   be   said   to be   a   disqualification   of   the   sole   arbitrator   and   therefore, such   a   dispute/controversy   will   have   to   be   adjudicated before the concerned court as provided under section 14(2) of the Act, 1996.  So   far   as   the   termination   of   the   mandate   of   the arbitrator   and/or   termination   of   the   proceedings mentioned   in   other   provisions   like   in   section   15(1)(a) where he withdraws from office for any reason; or (b) by or pursuant to an agreement of the parties, the dispute need not   be   raised   before   the   concerned   court.   For   example, where the sole arbitrator himself withdraws from office for any   reason   or   when   both   the   parties   agree   to   terminate the   mandate   of   the   arbitrator   and   for   substitution   of   the arbitrator,   thereafter,   there   is   no   further   controversy   as either   the   sole   arbitrator   himself   has   withdrawn   from office   and/or   the   parties   themselves   have   agreed   to terminate the mandate of the arbitrator and to substitute 27 the arbitrator. Thus, there is no question of raising such a dispute   before   the   court.   Therefore,   the   legislation   has deliberately   provided   that   the   dispute   with   respect   to   the termination of the mandate of the arbitrator under section 14(1)(a)   alone   will   have   to   be   raised   before   the   “court”. Hence,   whenever   there   is   a   dispute   and/or   controversy that  the mandate  of the  arbitrator  is to  be terminated on the   grounds   mentioned   in   section   14(1)(a),   such   a controversy/dispute has to be raised before the concerned “court”   only   and   after   the   decision   by   the   concerned “court” as defined under section 2(e) of the Act, 1996 and ultimately   it   is  held  that   the  mandate  of  the   arbitrator   is terminated,   thereafter,   the   arbitrator   is   to   be   substituted accordingly,   that   too,   according   to   the   rules   that   were applicable   to   the   initial   appointment   of   the   arbitrator. Therefore,   normally   and  generally,   the  same  procedure  is required  to  be  followed which  was followed  at  the time of appointment   of   the   sole   arbitrator   whose   mandate   is terminated and/or who is replaced.             28 7. Now the next question which is posed for consideration of this   Court   is,   whether,   in   a   case   where   the   parties themselves   have   referred   the   dispute   for   arbitration   and appointed and/or nominated the sole arbitrator by mutual consent   and   in   the   absence   of   any   arbitration   agreement and contract containing an arbitration agreement once the arbitrator is appointed, an application under section 11(6) of the Act, 1996 to terminate the mandate of the arbitrator and to substitute the arbitrator would be maintainable. 7.1 It   is   to   be   noted   that   in   the   present   case   as   such   the application   under   section   14(2)   of   the   Act,   1996   to terminate   the   mandate   of   the   arbitrator   was   already pending before the concerned court on the ground that his mandate stood terminated in view of section 14(1)(a) of the Act, 1996.  7.2 As   observed   hereinabove,   there   is   a   difference   and distinction   between   the   arbitrator   to   be   appointed   under section 11(5) and under section 11(6) of the Act, 1996. As observed   above,   even   in   the   absence   of   any   arbitration agreement in writing between the parties, with consent the 29 parties may refer the dispute for arbitration and appoint a sole   arbitrator/arbitrators   by   mutual   consent   and   parties may   agree   mutually   on   a   procedure   for   appointing   an arbitrator or arbitrators even in the absence of any written agreement.   In   such   a   situation   and   failing   an   agreement referred   to   sub­section   (2),   the   aggrieved   party   may approach  the   High  Court   for   appointment  of  an arbitrator under sub­section (5) of section 11 and in such a situation sub­section   (5)   of   section   11   shall   be   attracted.   However, where   there   is   a   written   agreement   on   the   appointment procedure agreed upon by the parties and there is a failure to   appoint   an   arbitrator   or   arbitrators,   in   that   case,   sub­ section   (6)   of   section   11   shall   be   attracted   and   an aggrieved   party   may   approach   the   High   Court   for appointment   of   an   arbitrator   under   sub­section   (6)   of section   11   of   the   Act,   1996.   Therefore,   an   application under section 11(6) of the Act, 1996 shall be maintainable only   in   a   case   where   there   is   a   written   agreement   and/or the  contract containing  the  arbitration  agreement  and the appointment   procedure   agreed   upon   by   the   parties, application   under   section   11(6)   of   the   Act,   1996   shall   be 30 maintainable.   Otherwise,   the   application   under   section 11(6) of the Act, 1996 shall not be maintainable.  7.3 In   the   present   case,   the   parties   themselves   agreed   on   a procedure for appointment of the arbitrator and appointed and   nominated   an   arbitrator   by   mutual   consent. Therefore,   the   application   under   section   11(6)   of   the   Act, 1996 was not maintainable at all.  8. Even   otherwise,   once   the   arbitrator   was   appointed   by mutual consent and it was alleged that the mandate of the sole arbitrator  stood terminated in view of section 14(1)(a) of the Act, 1996, the application under section 11(6) of the Act,   1996   to   terminate   the   mandate   of   the   arbitrator   in view   of   section   14(1)(a)   of   the   Act   shall   not   be maintainable.   Once   the   appointment   of   the   arbitrator   is made,   the   dispute   whether   the   mandate   of   the   arbitrator has   been   terminated   on   the   grounds   set   out   in   section 14(1)(a)   of   the   Act,   shall   not   have   to   be   decided   in   an application   under   section   11(6)   of   the   Act,   1996.   Such   a dispute cannot be decided on an application under section 31 11(6)   of   the   Act   and   the   aggrieved   party   has   to   approach the   concerned  “court”   as  per   sub­section  (2)   of  section   14 of   the   Act.   In   the   case   of   Antrix   Corporation   Limited (supra)   in   para   31   and   33,   it   is   observed   and   held   as under: ­     “31.   The   matter  is   not   as  complex   as  it   seems   and   in our   view,   once   the   arbitration   agreement   had   been invoked   by   Devas   and   a   nominee   arbitrator   had   also been   appointed   by   it,   the   arbitration   agreement   could not   have   been   invoked   for   a   second   time   by   the petitioner,   which   was   fully   aware   of   the   appointment made   by   the   respondent.   It   would   lead   to   an anomalous   state   of   affairs   if   the   appointment   of   an arbitrator   once   made,   could   be   questioned   in   a subsequent   proceeding   initiated   by   the   other   party also for the appointment of an arbitrator. In our view, while the petitioner was certainly entitled to challenge the   appointment   of   the   arbitrator   at   the   instance   of Devas,   it   could   not   do   so   by   way   of   an   independent proceeding under Section 11(6) of the 1996 Act. While power  has been vested in the Chief Justice to appoint an   arbitrator   under   Section   11(6)   of   the   1996   Act, such appointment can be questioned under Section 13 thereof. In a proceeding  under  Section 11 of the 1996 Act,   the   Chief   Justice   cannot   replace   one   arbitrator already   appointed   in   exercise   of   the   arbitration agreement. 33.   Sub­section (6) of Section 11 of the 1996 Act, quite categorically provides that where the parties fail to act in   terms   of   a   procedure   agreed   upon   by   them,   the provisions of sub­section (6) may be invoked by any of the   parties.   Where   in   terms   of   the   agreement,   the arbitration  clause  has  already   been  invoked  by   one  of the parties thereto under the ICC Rules, the provisions of   sub­section   (6)   cannot   be   invoked   again,   and,   in case the other party is dissatisfied or aggrieved by the appointment   of   an   arbitrator   in   terms   of   the agreement,   his/its   remedy   would   be   by   way   of   a 32 petition   under   Section   13,   and,   thereafter,   under Section 34 of the 1996 Act.” 9. Following   the   aforesaid   decision   in   the   subsequent decision   of   this   Court   in   the   case   of   S.P.   Singla Constructions Private Limited  (supra), it is observed and held   by   this   Court   that   once   the   arbitrator   had   been appointed as per clause 65 of the agreement (in that case) and as per provisions of the law, the arbitration agreement could not have been invoked for second time.  9.1 Now  so  far   as  reliance  being   placed  upon   the  decisions  of this   Court   by   learned   counsel   appearing   on   behalf   of respondent No. 1 in the cases of  ACC Limited  (supra) and Uttar Pradesh State Bridge Corporation Limited   (supra) are   concerned   as   such   there   cannot   be   any   dispute   with respect   to   the   position   of   law   laid   down   by   this   Court   in the   aforesaid   decisions   to   the   effect   that  in   case   of   any   of the eventualities occurring as mentioned in section 14 and 15   of   the   Act,   1996,   the   mandate   of   the   arbitrator   shall stand terminated. However, the question is in a case where there   is   a   dispute/controversy   on   the   mandate   of   the 33 arbitration   being   terminated   on   the   ground   set   out   in section   14(1)(a)   of   the   Act,   whether   such   a   dispute   shall have   to   be   raised   before   the   concerned   “court”   defined under   section   2(e)   of   the   Act   or   such   a   dispute   can   be considered   on   an   application   under   section   11(6)   of   the Act?   Before   this   Court   in   the   aforesaid   decisions   such   a controversy   was   not   raised.   Therefore,   the   aforesaid decisions   shall   not   be   of   any   assistance   to   respondents and/or the same shall not be applicable to the facts of the case   on   hand,   while   deciding   the   issue,   whether termination of the mandate of the arbitrator on the ground mentioned   under   section   14(1)(a)   of   the   Act,   1996   can   be decided   under   section   14(2)   or   under   section   11(6)   of   the Act, 1996.  10. It   is   to   be   noted   that   as   such   in   the   present   case   the proceedings   before   the   concerned   court   under   section 14(2) of the Act, 1996 at the instance of respondent No. 1 and   3   herein   to   terminate   the   mandate   of   the   sole respondent   under   section   14(1)(a)   of   the   Act   were   already pending before the concerned court when respondent No. 1 moved   an   application   under   section   11(6)   of   the   Act   and 34 such   a   dispute   was   at   large   before   the   court   in   a proceeding under section 14(2) of the Act.  11. In   view   of   the   aforesaid   discussion   and   for   the   reasons stated above, it is observed and held as under: ­  (i) That   there   is   a   difference   and   distinction   between section 11(5) and section 11(6) of the Act, 1996; (ii) In   a   case   where   there   is   no   written   agreement between   the   parties   on   the   procedure   for   appointing an   arbitrator   or   arbitrators,   parties   are   free   to   agree on a procedure by mutual consent and/or agreement and   the   dispute   can   be   referred   to   a   sole arbitrator/arbitrators   who   can   be   appointed   by mutual consent and failing any agreement referred to section   11(2),   section   11(5)   of   the   Act   shall   be attracted and in such a situation, the application for appointment   of   arbitrator   or   arbitrators   shall   be maintainable   under   section   11(5)   of   the   Act   and   not under section 11(6) of the Act;  35 (iii) In  a  case  where  there  is  a  written   agreement   and/or contract containing the arbitration agreement and the appointment   or   procedure   is   agreed   upon   by   the parties, an application under section 11(6) of the Act shall   be   maintainable   and   the   High   Court   or   its nominee   can   appoint   an   arbitrator   or   arbitrators   in case any of the eventualities occurring under section 11(6) (a) to (c) of the Act; (iv) Once   the   dispute   is   referred   to   arbitration   and   the sole arbitrator  is appointed by  the parties by  mutual consent   and   the   arbitrator/arbitrators   is/are   so appointed,   the   arbitration   agreement   cannot   be invoked for the second time; (v) In a case where there is a dispute/controversy on the mandate   of   the   arbitrator   being   terminated   on   the ground mentioned in section 14(1)(a), such a dispute has   to   be   raised   before   the   “court” ,   defined   under section   2(e)   of   the   Act,   1996   and   such   a   dispute cannot   be   decided   on   an   application   filed   under section 11(6) of the Act, 1996.            36 12. Now the next question which is posed for consideration of this Court is whether the learned Trial Court was justified in   rejecting   the   application   submitted   by   the   appellant, which was filed to reject the applications under section 14 of the Act, in exercise of powers under Order VII Rule 11 of CPC   is   concerned,   having   gone   through   the   averments   in the application under Order VII Rule 11 of CPC, it appears and it is not in dispute that the application under section 14(2)   of   the   Act   was   sought   to   be   rejected   on   the   ground that there was no undue delay on the part of the arbitrator and   therefore,   his   mandate   is   not   required   to   be terminated   under   section   14(1)(a)   of   the   Act,   1996. However, such a dispute is to be adjudicated on merits by the   concerned   court   before   whom   the   proceedings   under section   14(2)   of   the   Act   were   initiated   and   at   the   most,   it can be said to be the defence, which was to be adjudicated by the concerned court. As per the settled position of law, at   the   stage   of   deciding   the   application   under   Order   VII Rule 11 of  CPC  only  the  averments and allegations  in  the application/plaint are to be considered and not the written 37 statement   and/or   reply   to   the   application   and/or   the defence. Therefore, as such the learned Trial Court rightly dismissed the application under Order VII Rule 11 of CPC. 13. In   view   of   the   aforesaid   discussion   and   for   the   reasons stated above, the impugned judgment and order passed by the High Court is unsustainable and the same deserves to be quashed and set aside and is accordingly quashed and set aside. The controversy and/or the dispute, whether the mandate of the sole arbitrator under section 14(1)(a) of the Act,   1996   stands   terminated   or   not   shall   have   to   be considered   by   the   court   on   an   application   filed   under section 14(2) of the Act, 1996. It is reported that after the impugned   order   passed   by   the   High   Court,   respondent Nos.   1   and   3   have   withdrawn   their   applications   under section   14(2)   of   the   Act,   1996.   To   do   substantial   justice between the parties and to ensure that respondent Nos. 1 and   3   are   not   left   remediless,   we   direct   that   the application/applications   submitted   by   respondent   Nos.   1 and   3   before   the   concerned   court   under   section   14(2)   of the Act, 1996 shall stand revived. Now the concerned court 38 before   whom,   the   application/applications   under   section 14(2)   of   the   Act,   1996   were   filed,   shall   consider   the   same in   accordance   with   law   and   on   their   own   merits   at   the earliest and preferably within a period of four months from the   date   of   receipt   of   the   present   order.   It   goes   without saying,   that   if,   ultimately,   it   is   held   that   the   mandate   of the   sole   arbitrator   is   terminated   as   per   section   14(1)(a)   of the   Act,   1996   and   more   particularly   on   the   ground   that there   was   undue   delay   on   the   part   of   the   arbitrator   in concluding   the   arbitration   proceedings,   the   arbitrator   has to   be   substituted   and   a   fresh   arbitrator   has   to   be appointed   by   following   the   same   procedure   which   was followed   earlier   while   appointing   the   present   sole arbitrator.  In case the parties do not agree to the name of the   sole   arbitrator,   the   aggrieved   party   may   approach   the appropriate   court   for   appointment   of   an   arbitrator   under section   11(5)   of   the   Act.   In   case   application(s)   under section 14(2) of the Act is/are dismissed and it is held that the   mandate   of   the   sole   arbitrator   is   not   terminated   and there was no undue delay on his part, in such a situation the sole arbitrator  to conclude the arbitration proceedings 39 and declare the award within a period of nine months from the   decision   of   the   court   that   will   be   taken   under   section 14(2)   of   the   Act,   1996.   The   impugned   judgment(s)   and order(s) passed by the High Court in AC No. 29/2015 and in   Review   Petition   No.   655/2017   are   hereby   quashed   and set   aside.   The   appeals   arising   out   of   the   aforesaid   orders are   hereby   accordingly   Allowed.   However,   the   appeals challenging   the   impugned   judgment   and   order   passed   in W.P.   No.   11258/2010   and   W.P.   No.   11259/2010, confirming   the   order/orders   passed   by   the   learned   Trial Court rejecting the application under Order VII Rule 11 of CPC   are   hereby   dismissed.   In   the   facts   of   the   case,   there shall be no order as to costs.  …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  May 5, 2022. 40