IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Arbitration Case No. 82 of 2007
Date of Decision: 30.01.2009
M/s M.G.Contractors Pvt. Ltd. ..Petitioner
Versus
State of Haryana & others ..Respondents
CORAM: HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE
1.Whether Reporters of local papers may be allowed to see the judgment ?
2. Whether to be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
Present : Mr. Kamal Sehgal, Advocate
for the petitioner
Mr. Rameshwar Malik, Addl. A.G. Haryana
for the respondent.
*****
T.S.Thakur, C.J. (Oral)
CM No. 2528 of 2009 in Arbitration Case No. 82 of 2007
Heard. Reply filed by respondents No.1 to 3 is taken on
record and CM disposed of.
Arbitration Cases No. 82 of 2007 & 83 of 2007
This order shall dispose of Arbitration Cases No. 82 of 2007
and 83 of 2007. It is common ground that disputes have arisen between the
parties which are arbitrable in terms of the arbitration clauses contained in
two arbitration agreements, executed between them. Learned counsel for
the parties submit that the matters in dispute, could be referred for
adjudication to the sole arbitration of Shri B.R.Gupta, retired Addl.
District & Sessions Judge.
Arbitration Case No. 82 of 2007 [2]
In the circumstances, therefore, and keeping in view the
submissions made at the bar, I appoint Shri B.R.Gupta, retired Addl.
District & Sessions Judge, as sole Arbitrator to adjudicate upon the
disputes between the parties in regard to both the agreements referred to in
these two petitions. Parties shall appear before the sole Arbitrator on
21.02.2009. The fee of the Arbitrator is fixed at Rs. 5000/- per hearing per
case subject to a maximum of Rs. 50,000/- in each case. The Arbitrator
shall be free to direct the apportionment of the said fee towards costs and
award the same to the parties suitably.
(T.S.THAKUR)
CHIEF JUSTICE
30.01.2009
‘ravinder’