/2022 INSC 0940/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  6876 OF 2022 Jaycee Housing Pvt. Ltd. & Ors.        ...Appellant(S) Versus Registrar (General), Orissa High Court,         …Respondent(S) Cuttack & Ors.  With  CIVIL APPEAL NO. 6878 OF 2022 With  CIVIL APPEAL NO. 6877 OF 2022 J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned common judgment and order  dated 12.04.2022 passed by the   High   Court   of   Orissa   at   Cuttack   in   respective   writ petitions,  by   which,   the   Division  Bench   of  the  High   Court has   dismissed   the   respective   writ   petitions   in   which   the appellants   herein   –   original   writ   petitioners   challenged   a 1 notification   dated   13.11.2020,   issued   by   the   State   of Odisha through its Principal Secretary, Law Department in establishing   the  Court   of   the   Civil   Judge   (Senior   Division) as   Commercial   Courts   for   the   purposes   of   exercising jurisdiction and powers under the Commercial Courts Act, 2015,   the   original   writ   petitioners   have   preferred   the present appeals.  2. In   exercise   of   powers   conferred   by   Section   3   and   sub­ section (1) of Section 9 read with Section 10 of the Odisha Civil   Courts   Act,   1984   and   Section   30   of   the   Commercial Courts Act, 2015 (hereinafter referred to as the Act, 2015), the State Government on the recommendation of and after consultation with the High Court of Orissa has established the   Courts   of   Civil   Judge   (Senior   Division)   as   Commercial Courts   for   the   purposes   of   exercising   the   jurisdiction   and powers under the Act, 2015.  2.1 The   original   writ   petitioners   –   appellants   herein   initially filed   the   proceedings   under   Section   34   of   the   Arbitration and   Conciliation   Act,   1996   (hereinafter   referred   to   as   the Arbitration   Act,   1996)   in   the   Court   of   learned   District Judge.   However,   on   establishment   of   the   Commercial 2 Courts   under   the   aforesaid   notification,   the   said proceedings were transferred to the Commercial Court i.e., the   Court   of   Civil   Judge   (Senior   Division)   [designated   as Commercial   Court].   Therefore,   the   appellants   herein challenged   the   aforesaid   notification   and   designating   the Courts   of   Civil   Judge   (Senior   Division)   as   Commercial Courts under the Act, 2015 before the High Court by  way of   present   writ   petitions.   It   was   the   case   on   behalf   of   the appellants   –   original   writ   petitioners   that   constituting and/or   designating   the   Courts   of   Civil   Judge   (Senior Division) as Commercial Courts and to exercise the powers under the Commercial Courts Act would be in conflict with the   provisions   of   Section   2(1)(e)   of   the   Arbitration   Act, 1996.   It   was   the   case   on   behalf   of   the   appellants   herein that under Section 2(1)(e) of the Arbitration Act, 1996, only the Principal Civil Court of original jurisdiction in a district (Court  of Principal District Judge)  shall  be  the “Court”  for the purpose of deciding the disputes under the Arbitration Act, 1996 and in case of an arbitration it does not include any Civil Court of a grade inferior to such Principal District Judge.     Therefore,   it   was   the   case   on   behalf   of   the 3 appellants that to confer the jurisdiction upon the Court of Civil  Judge  (Senior  Division)   to  exercise  the  powers  under the   Commercial   Courts   Act   including   the   proceedings under   the   Arbitration   Act,   1996   would   be   contrary   to Section   2(1)(e)   of   the   Arbitration   Act,   1996,   which   is   the Special Act. By the impugned common judgment and order the High Court has dismissed the said writ petitions which has given rise to the present appeals.  3. Ms.   Uttara   Babbar,   learned   counsel   has   appeared   on behalf   of   the   respective   appellants   –   original   writ petitioners and Shri Gaurav Aggarwal, learned counsel has appeared as Amicus Curiae appointed by the Court.  3.1 Ms.   Babbar,   learned   counsel   appearing   on   behalf   of   the appellants   has   vehemently   submitted   that   there   is   a conflict   between   Section   3   of   the   Act,   2015   and   Section 2(1)(e)   of   the   Arbitration   Act,   1996.   It   is   submitted   that Section   2(1)(e)   of   the   Arbitration   Act,   1996   provides   that the Principal Civil Court of original jurisdiction in a district shall   be   the   “Court”   in   the   case   of   an   arbitration   other than   international   commercial   arbitration.   It   is   submitted that Section 2(1)(e) of the Arbitration Act, 1996 specifically 4 provides that it does not include any Civil Court of a grade inferior   to   such   Principal   Civil   Court.   It   is   submitted   that therefore,   under   Section   2(1)(e)(i)   of   the   Arbitration   Act, 1996,   all   courts   inferior   to   Principal   Civil   Court   are excluded. It is submitted that wherever an application has to   lie   to   a   “court”   (under   the   Commercial   Courts   Act),   it must lie to the Principal Civil Court and the jurisdiction of all inferior courts is excluded.  3.2 It is  submitted that  when  in exercise of  the powers under Section 3 of the Act, 2015, jurisdiction to hear applications under   Sections   9,   14,   34   of   the   Arbitration   Act,   1996,   is conferred   on   commercial   courts   which   are   subordinate   to the   Principal   Civil   Court   of   original   jurisdiction   in   the district,   there   is   a   clear   conflict   with   the   provisions   of Section 2(1)(e) of the Arbitration Act, 1996. 3.3 It   is   further   submitted   by   Ms.   Babbar,   learned   counsel appearing   on   behalf   of   the   appellants   that   the   “Court” under   Section   2(1)(e)   of   the   Arbitration   Act,   1996   is   the superior most court in the district and as such legislature intended to  minimize  the  supervisory  role  of the  courts in the arbitral process. Reliance is placed on the decisions of 5 this Court in the cases of   State of Maharashtra and Anr. Vs. Atlanata Ltd.; (2014) 11 SCC 619  and  State of West Bengal   and   Ors.   Vs.   Associated   Contractors;   (2015)   1 SCC 32.  3.4 It   is   further   submitted   by   Ms.   Babbar,   learned   counsel appearing   on   behalf   of   the   appellants   that   the   Arbitration and   Conciliation   Act,   being   a   special   statute   vis­à­vis   the Commercial Courts Act, shall prevail over the Commercial Courts Act in the case of any conflict as held by this Court in   the   cases   of   Fuerst   Day   Lawson   Ltd.   Vs.   Jindal Exports   Ltd.;   (2011)   8   SCC   333   and   Kandla   Export Corporation   and   Anr.   Vs.   OCI   Corporation   and   Anr.; (2018)   14   SCC   715,   the   Arbitration   and   Conciliation   Act shall prevail.  3.5 It is further  submitted that the High Court has proceeded on   an   erroneous   premise   that   the   Arbitration   and Conciliation   Act   must   yield   to   the   Commercial   Courts   Act as   both   are   special   statutes,   and   the   Commercial   Courts Act   is   the   later   statute.   It   is   submitted   that   aforesaid   is contrary  to   the   aforesaid  two   decisions  of   this   Court.  It  is 6 submitted  that   as   observed  and   held  by   this   Court   in   the case   of   Fuerst   Day   Lawson   Ltd.   (supra)   the   Arbitration Act is a self­contained code and exhaustive and therefore, the   same   shall   prevail   over   the   Commercial   Courts   Act being   a   Special   Act.     It   is   further   submitted   that   the decision   of   this   Court   in   the   case   of   Kandla   Export Corporation  (supra) has been subsequently approved by a bench   of   three   Hon’ble   Judges   in   the   case   of   BGS   SGS SOMA   JV   Vs.   NHPC   Ltd.;   (2020)   4   SCC   234.   It   is submitted   that   in   the   said   decision,   this   Court   has categorically   held   that   the   Arbitration   Act   is   a   complete code   and   a   Special   Act   which   excludes   the   general   law, including  the Commercial Courts Act. It is submitted that therefore the view taken by the High Court in the common impugned   judgment   and   order   is   just   contrary   to   the decision   of   this   Court   in   the   case   of   Kandla   Exports Corporation   (supra)   and   another   decision   referred hereinabove.  3.6 It   is   further   submitted   by   Ms.   Babbar,   learned   counsel appearing on behalf of the appellants that the objective of 7 the   Arbitration   Act   is   to   ensure   speedy   disposal   of   cases which   minimal   court’s   interference.   If   the   Civil   Judge (Senior  Division) is designated as Commercial  Court, then the   litigant   would   be   provided   another   challenge   to   the High   Court   under   Article   227   even   after   disposal   of   the appeal   by   the   District   Judge,   which   shall   defeat   the objective of speedy disposal. Reliance is placed on para 27 of the decision of this Court in the case of  Kandla Exports Corporation  (supra). 3.7 Ms.   Babbar,   learned   counsel   appearing   on   behalf   of   the appellants has pointed that there is a conflict in the views of   various   High   Courts.   It   is   submitted   that   the   Gujarat High   Court   and   the   Madhya   Pradesh   High   Court   have taken the view that the Arbitration Act will prevail over the Commercial   Courts   Act   and   on   other   hand   the   Bombay High  Court,  Rajasthan  High  Court  and  Orissa High  Court have taken a contrary view.  3.8 Making the above submissions and relying upon the above decisions,   it   is   prayed   to   declare   and   hold   that   the notification   issued   by   the   State   of   Odisha   conferring   the powers upon the Commercial Court – Court of Civil Judge 8 (Senior   Division)   to   exercise   the   powers   under   the Commercial   Courts   Act   in   respect   of   arbitration   disputes as   illegal,   bad   in   law   and   consequently   to   quash   and   set aside   the   impugned   common   judgment   and   order   passed by the High Court. 4. Shri Gaurav Aggarwal, learned counsel and Amicus Curiae has   taken   us   to   the   object   and   purpose   of   enactment   of Commercial   Courts   Act   and   establishment   of   the Commercial Courts, Commercial Division and Commercial Appellate   Division   of   the   High   Court.   It   is   submitted   that the   Commercial   Courts   Act   and   the   establishment   of Commercial   Courts   are   with   a   view   to   facilitate   early disposal   of   the   high   value   disputes/commercial   disputes. It   is   submitted   that   with   a   view   to   achieving   the   object   of speedy disposal of the commercial disputes, the legislature has   enacted   the   Commercial   Courts   Act,   2015.   It   is submitted that under  Section 3 of the Commercial Courts Act,   2015,   a   commercial   Court   can   be   set   up   and   a commercial   Appellate   Court   can   be   set   up   under   Section 3A   of   the   Commercial   Courts   Act,   2015.   It   is   submitted that   a   dispute   relating   to   arbitration   is   a   commercial 9 dispute   under   Section   2(c)   of   the   Commercial   Courts   Act, 2015.   It   is   submitted   that   Section   10   of   the   Commercial Courts   Act,   2015   is   a   special   provision   in   respect   of arbitration matters. It is submitted that as per sub­section (3)   of   Section   10,   if   the   arbitration   is   other   than   an international   commercial   arbitration,   all   applications   or appeals   arising   out   of   such   arbitration   under   the provisions   of   the   Arbitration   Act   that   would   ordinarily   lie before any principal civil court of original jurisdiction in a district, shall be filed in, and heard and disposed of by the Commercial   Court   exercising   territorial   jurisdiction   over such   arbitration   where   such   Commercial   Court   has   been constituted.   It   is   submitted   that   the   Commercial   Courts Act – being a later Act and has been enacted for a specific purpose   for   speedy   disposal   of   the   commercial   disputes, the   same   shall   prevail.   It   is   submitted   that   when   the legislature   in   its   wisdom   in   a   later   enactment   has specifically provided as per sub­section (3) of Section 10 of the   Commercial   Courts   Act,   2015   that   all applications/appeals   arising   out   of   the   Arbitration   Act other than the international commercial arbitration would 10 be   heard   and   disposed   of   by   the   Commercial   Court,   the same shall prevail. It is submitted that if the submissions made   on   behalf   of   the   appellants   is   accepted   in   that   case Section   10   would   become   otiose   or   redundant   and/or nugatory. It is submitted that therefore, it is requested not to have the interpretation which shall result any provision of the Act nugatory and/or otiose. 4.1 Now so far as the reliance placed upon the decision of this Court in the case of  Kandla Export Corporation  (supra) is concerned,   it   is   vehemently   submitted   that   the   said decision   does   not   imply   that   all   provisions   of   the Arbitration   Act   would   prevail   over   the   Commercial   Courts in case of any conflict and inconsistency.  4.2 It is  submitted that  similarly   the decision  of this Court in the   case   of   BGS   SGS   SOMA   JV   (supra)   shall   not   be applicable to the facts of the case on hand, it is submitted that in the said decision it is held that Section 13(1) of the Commercial   Courts   Act   does   not   provide   for   independent right of appeal, but merely provides forum of filing appeal. 4.3 Making  the  above  submissions  it  is prayed  to  dismiss  the present   appeals   and   hold   that   in   the   present   case   the 11 notification   issued   by   the   State   Government   conferring powers upon the Commercial Court – Court of Civil Judge (Senior   Division)   to   exercise   the   powers   under   the Commercial Courts Act is neither illegal nor bad in law.      5. We   have   heard   Ms.   Uttara   Babbar,   learned   counsel appearing   for   the   appellants   and   Shri   Gaurav   Aggarwal, learned Amicus Curiae. 6. The question of law arising for consideration in the present appeal is, whether in exercise of powers under Section 3 of the   Commercial   Courts   Act,   2015,   the   State   Government can confer jurisdiction to hear applications under Sections 9, 14 and 34 of the Arbitration and Conciliation Act, 1996, upon   Commercial   Courts   which   are   subordinate   to   the rank of the Principal Civil Judge in the District, contrary to the provisions of Section 2(1)(e) of the Arbitration Act? 7. While   considering   the   aforesaid   question   of   law,   relevant provisions of the Arbitration Act, 1996 and the Commercial Courts   Act,   2015   are   required   to   be   referred   to   and considered,   namely,   Section   2(1)(e)   of   the   Arbitration   Act and Sections 3, 10, 15 & 21 of the Commercial Courts Act, 2015, which read as under: 12 “ Section 2(1)(e) of the Arbitration Act, 1996 : (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   appears   from   decrees   of   courts subordinate to that High Court” Sections   3,   10,   15   &   21   of   the   Commercial   Courts   Act, 2015: 3.   Constitution   of   Commercial   Courts   ­   (1)   The   State Government,   may   after   consultation  with   the   concerned  High Court, by notification, constitute such number of Commercial Courts   at   District   level,   as   it   may   deem   necessary   for   the purpose of exercising the jurisdiction and powers conferred on those courts under this Act: Provided that with respect to the High Courts having ordinary original   civil   jurisdiction,   the   State   Government   may,   after consultation   with   the   concerned   High   Court,   by   notification, constitute Commercial Courts at the District Judge level: Provided further that with respect to a territory over which the High Courts have ordinary original civil jurisdiction, the State Government   may,   by   notification,   specify   such   pecuniary value which shall not be less than three lakh rupees and not more   than   the   pecuniary   jurisdiction   exercisable   by   the District Courts, as it may consider necessary.] (1­A)   Notwithstanding   anything   contained   in   this   Act,   the State Government may, after consultation with the concerned High   Court,   by   notification,   specify   such   pecuniary   value 13 which shall not be less than three lakh rupees or such higher value,   for   whole   or   part   of   the   State,   as   it   may   consider necessary.] (2)   The   State   Government   shall,   after   consultation,   with   the concerned  High  Court  specify,  by  notification, the  local  limits of   the   area   to   which   the   jurisdiction   of   a   Commercial   Court shall   extend   and   may,   from   time   to   time,   increase,   reduce   or alter such limits. (3)   The   [State   Government   may],   with   the   concurrence   of   the Chief   Justice   of   the   High  Court   appoint   one   or   more   persons having   experience   in   dealing   with   commercial   disputes   to   be the   Judge   or   Judges,   of   a   [Commercial   Court   either   at   the level   of   District   Judge   or   a   court   below   the   level   of   a   District Judge]. 10.   Jurisdiction   in   respect  of   arbitration   matters  ­  Where the   subject­matter   of   an   arbitration   is   a   commercial dispute of a specified value and— (1)   If   such   arbitration   is   an   international   commercial arbitration,   all   applications   or   appeals   arising   out   of   such arbitration   under   the   provisions   of   the   Arbitration   and Conciliation   Act,   1996   (26   of   1996)   that   have   been   filed   in   a High Court, shall be heard and disposed of by the Commercial Division   where   such   Commercial   Division   has   been constituted in such High Court. (2)   If   such   arbitration   is   other   than   an   international commercial arbitration, all applications or appeals arising out of such arbitration under the provisions of the Arbitration and Conciliation Act, 1996 (26 of 1996) that have been filed on the original side of the High Court, shall be heard and disposed of by   the   Commercial   Division   where   such   Commercial   Division has been constituted in such High Court. (3)   If   such   arbitration   is   other   than   an   international commercial arbitration, all applications or appeals arising out of such arbitration under the provisions of the Arbitration and Conciliation   Act,   1996   (26   of   1996)   that   would   ordinarily   lie before   any   principal   civil   court   of   original   jurisdiction   in   a district   (not   being   a   High   Court)   shall   be   filed   in,   and   heard and disposed of by the Commercial Court exercising territorial 14 jurisdiction   over   such   arbitration   where   such   Commercial Court has been constituted. 15.   Transfer   of   Pending   Cases —   (1)   All   suits   and applications, including applications under the Arbitration and Conciliation   Act,   1996   (26   of   1996),   relating   to   a   commercial dispute of a Specified Value pending in a High Court where a Commercial   Division   has   been   constituted,   shall   be transferred to the Commercial Division. (2) All suits and applications, including applications under the Arbitration and Conciliation Act, 1996 (26 of 1996), relating to a commercial dispute of a specified value pending in any civil court in any district or area in respect of which a Commercial Court   has   been   constituted,   shall   be   transferred   to   such Commercial Court: Provided that no suit  or application where the final judgment has been reserved by the court prior to the constitution of the Commercial   Division   or   the   Commercial   Court   shall   be transferred either under sub­section (1) or sub­section (2). (3)   Where   any   suit   or   application,   including   an   application under the Arbitration and Conciliation Act, 1996 (26 of 1996), relating to a commercial dispute of specified value shall stand transferred   to   the   Commercial   Division   or   Commercial   Court under sub­section (1) or sub­section (2), the provisions of this Act shall apply to those procedures that were not complete at the time of transfer. (4) The Commercial Division or Commercial Court, as the case may   be,   may   hold   case   management   hearings   in   respect   of such transferred suit or application in order to prescribe new timelines or issue such further directions as may be necessary for   a   speedy   and   efficacious   disposal   of   such   suit   or application   in   accordance   [with   Order   XV­A]   of   the   Code   of Civil Procedure, 1908 (5 of 1908): Provided that  the proviso  to sub­rule (1)  of Rule  1  of Order  V of the Code of Civil Procedure, 1908 (5 of 1908) shall not apply to  such  transferred   suit   or   application   and   the   court   may,   in its   discretion,   prescribe   a   new   time   period   within   which   the written statement shall be filed. 15 (5) In the event that such suit or application is not transferred in   the   manner   specified   in   sub­section   (1),   sub­section   (2)   or sub­section (3), the Commercial Appellate Division of the High Court may, on the application of any of the parties to the suit, withdraw such suit or application from the court before which it is pending and transfer the same for trial or disposal to the Commercial   Division   or   Commercial   Court,   as   the   case   may be,   having   territorial   jurisdiction   over   such   suit,   and   such order of transfer shall be final and binding. 21   Act   to   have   overriding   effect   —Save   as   otherwise provided,   the   provisions   of   this   Act   shall   have   effect, notwithstanding  anything inconsistent therewith contained in any other law for the time being in force or in any instrument having   effect   by   virtue   of   any   law   for   the   time   being   in   force other than this Act.” 8. It   is   the   case   on   behalf   of   the   appellants,   relying   upon Section   2(1)(e)   of   the   Act,   1996   that   in   case   of   arbitration other   than   the   international   commercial   arbitration,   the principal   Civil   Court   of   original   jurisdiction   in   a   district only   have   the  jurisdiction   to   decide  the   questions  forming the subject­matter of the arbitration, but does not include any   Civil   Court   of   a   grade   inferior   to   such   principal   Civil Court,   or   any   Court  of   Small   Causes.    Therefore,   it   is   the case   on   behalf   of   the   appellants   that   therefore   conferring the   jurisdiction   upon   the   Court   of   learned   Civil   Judge (Senior Division) as Commercial Court to hear applications under   Section   9,   14   and   34   of   the   Act,   1996   shall   be directly in conflict with Section 2(1)(e) of the Act, 1996 and 16 therefore   the   notification   of   the   State   Government conferring   such   powers   upon   the   Court   of   learned   Civil Judge (Senior Division) which is subordinate to the rank of Principal Civil Judge  in a district shall be bad in law. 9. While considering the aforesaid issue/question, first of all, one   has   to   consider   the   object   and   purpose   of establishment   of   the   Commercial   Courts   and   the enactment of the Commercial Courts Act, 2015. 9.1 In   the   year   2003,   the   Law   Commission   of   India   suo   moto took   up   the   issue   of   constitution   of   Commercial   Divisions in the High Courts with a view to facilitate fast disposal of high   value   commercial   disputes.     In   its   188 th   Report,   the Law   Commission,   after   carrying   out   in­depth   study   of Commercial   Courts   in   United   Kingdom,   USA,   Singapore etc.   recommended   setting   up   of   Commercial   Division   in each   of   the   High   Courts   to   expedite   commercial   cases   of high pecuniary value. 9.2 On   the   basis   of   the   above   recommendations   of   the   Law Commission,   a   Bill   was   introduced   in   Lok   Sabha   on 16.12.2009   and   passed   on   18.12.2009   for   setting   up commercial   divisions   in   the   High   Courts.   The   Bill   was 17 referred   to   a   Select   Committee   which   suggested   certain amendments   to   the   said   Bill.     The   Bill   was   redrafted   and placed   before   the   Rajya   Sabha   for   its   consideration. However,   the   same   came   to   be   withdrawn   by   the Government   and   thereafter   the   matter   was   again   referred to   the   Law   Commission   for   its   report.     The   Law Commission   in   its   253 rd   Report   submitted   in   January, 2015 suggested a new approach for expediting commercial disputes   and   therefore   proposed   a   new   Bill.     The   Law Commission   made   the   following   recommendations   qua arbitration matters involving the commercial disputes: “3.24.4 Second,   in   the   case   of   domestic   arbitrations concerning   a   commercial   dispute   of   more   than   Rupees   One Crore, applications or appeals may lie either to the High Court or a Civil Court (not being a High Court) depending upon the pecuniary   jurisdiction.     It   is   recommended   that   all applications or appeals arising out of such arbitrations under the  A&  C   Act,   that   have   been  filed  on   the   original  side  of   the High   Court   shall   be   heard   by   the   Commercial   Division   of   the High Court where such Commercial Division is constituted in the   High   Court.     However,   in   the   absence   of   a   Commercial Division   being   constituted,   the   regular   Bench   of   the   High Court   will   hear   such   applications   or   appeals   arising   out   of domestic   arbitration.     If   the   application   or   appeal   in   such domestic arbitration is not within the jurisdiction of the High Court and would ordinarily lie before a Civil Court (not being a High   Court)   and   there   is   a   Commercial   Court   exercising territorial jurisdiction in respect of such arbitration, then such application   or   appeal   shall   be   filed   in   and   heard   by   such Commercial Court.”      18 Accordingly,   Commercial   Courts,   Commercial   Division and Commercial Appellate Division of High Courts Bill, 2015 was introduced in Rajya Sabha on April 29, 2015 which was referred   to   Departmental   Related   Parliamentary   Standing Committee   on   Personnel,   Public   Grievances,   Law   and Justice.   While   the   matter   was   pending   before   the Parliamentary   Committee,   an   Ordinance   was   promulgated by   His   Excellency   the   President   of   India   on   23.10.2015, namely,   Commercial   Courts,   Commercial   Division   and Commercial   Appellate   Division   of   High   Courts   Ordinance, 2015. That   thereafter,   the   Commercial   Courts,   Commercial Division   and   Commercial   Appellate   Division   of   High   Courts Act,   2015   was   passed   by   the   Parliament,   which   has   been subsequently   re­named   as   Commercial   Courts   Act,   2015. The statements of Objects and Reasons of the said Act,  inter alia , provides as under: “The   proposal   to   provide   for   speedy   disposal   of   high   value commercial   disputes   has   been   under   consideration   of   the Government  for   quite  some time.   The high value commercial disputes involve complex facts and question of law.  Therefore, there   is   a   need   to  provide   for   an   independent   mechanism   for their early resolution. Early resolution of commercial disputes 19 shall   create   a   positive   image   to   the   investor   world   about   the independent and responsive Indian legal system.” That   thereafter   the   Commercial   Courts   Act,   2015   has been amended in the year 2018 which has come into force with effect from 03.05.2018, by which Sections 3(1A) & 3A have   been   inserted   enabling   the   State   Governments   to designate   such   number   of   commercial   Appellate   Courts   at District   level   to   exercise   appellate   jurisdiction   over   the commercial  courts below  the  District  Judge level.   Thus,  a commercial Court can be set up under Section 3 of the Act, 2015   and   a   commercial   appellate   Court   can   be   set   up under Section 3A of the Act, 2015. 10. Thus, the Objects and Reasons of Commercial Courts Act, 2015   is   to   provide   for   speedy   disposal   of   the   commercial disputes   which   includes   the   arbitration   proceedings.     To achieve the said Objects, the legislature in its wisdom has specifically   conferred   the   jurisdiction   in   respect   of arbitration matters as per Section 10 of the Act, 2015.   At this  stage,  it is required  to  be  noted  that  the  Act, 2015  is the Act later in time and therefore when the Act, 2015 has 20 been enacted, more particularly Sections 3 & 10, there was already  a provision contained in Section 2(1)(e) of the Act, 1996.   As   per   settled   position   of   law,   it   is   to   be   presumed that   while   enacting   the   subsequent   law,   the   legislature   is conscious   of   the   provisions   of   the   Act   prior   in   time   and therefore   the   later  Act  shall   prevail.    It   is   also   required   to be noted that even as per  Section  15 of the  Act, 2015, all suits   and   applications   including   applications   under   the Act,   1996,   relating   to   a   commercial   dispute   of   specified value   shall   have   to   be   transferred   to   the   Commercial Court.  Even as per Section 21 of the Act, 2015, Act, 2015 shall   have   overriding   effect.     It   provides   that   save   as otherwise   provided,   the   provisions   of   this   Act   shall   have effect,   notwithstanding   anything   inconsistent   therewith contained in any other law for the time being in force. 11. Therefore,   considering   the   afore­stated   provisions   of   the Act, 2015 and the Objects and Reasons for which the Act, 2015   has   been   enacted   and   the   Commercial   Courts, Commercial Division and Commercial Appellate Division in the High Courts are established for speedy disposal of the commercial   disputes   including   the   arbitration   disputes, 21 Sections   3   &   10   of   the   Act,   2015   shall   prevail   and   all applications or appeals arising out of arbitration under the provisions   of   Act,   1996,   other   than   international commercial   arbitration,   shall   be   filed   in   and   heard   and disposed   of   by   the   Commercial   Courts,   exercising   the territorial   jurisdiction   over   such   arbitration   where   such commercial   courts   have   been   constituted.     If   the submission   on   behalf   of   the   appellants   that   all applications/appeals   arising   out   of   arbitration   under   the provisions   of   Act,   1996,   other   than   the   international commercial   arbitration,   shall   lie   before   the   principal   civil Court   of   a   district,   in   that   case,   not   only   the   Objects   and Reasons   of   enactment   of   Act,   2015   and   establishment   of commercial courts shall be frustrated, even Sections 3, 10 & 15 shall become otiose and nugatory.  If the submission on   behalf   of   the   appellants   is   accepted,   in   that   case, though   with   respect   to   other   commercial   disputes,   the applications   or   appeals   shall   lie   before   the   commercial courts established and constituted under Section 3 of Act, 2015,   with   respect   to   arbitration   proceedings,   the applications   or   appeals   shall   lie   before   the   principal   civil 22 Court of a district.   There cannot be two   fora   with respect to different commercial disputes.   Under   the   circumstances,   notification   issued   by   the State of Odisha issued in consultation with the High Court of   Orissa   to   confer   jurisdiction   upon   the   court   of   learned Civil   Judge   (Senior   Division)   designated   as   Commercial Court   to   decide   the   applications   or   appeals   arising   out   of arbitration   under   the   provisions   of   Act,   1996   cannot   be said   to   be   illegal   and   bad   in   law.     On   the   contrary,   the same   can   be   said   to   be   absolutely   in   consonance   with Sections   3   &   10   of   Act,   2015.   We   are   in   complete agreement   with   the  view   taken  by   the   High   Court  holding so. 12. In   view   of   the   above   and   for   the   reasons   stated   above,   all these   appeals   fail   and   the   same   deserve   to   be   dismissed and are accordingly dismissed.   However, in the facts and circumstances   of   the   case,   there   shall   be   no   order   as   to costs.  23 13. Before parting with the case, we appreciate the assistance rendered   by   Shri   Gaurav   Aggarwal,   learned   counsel   as Amicus Curiae in the matter.   ………………………………….J.  [M.R. SHAH] NEW DELHI; ………………………………….J. OCTOBER 19, 2022                   [KRISHNA MURARI] 24