Gujarat High Court High Court

=========================================Appearance vs Ms Trusha Patel on 26 August, 2010

Gujarat High Court
=========================================Appearance vs Ms Trusha Patel on 26 August, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4782/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4782 of 2010
 

=========================================DOLLY
INFRASTRUCTURE PRIVATE LIMITED THROUGH 

 

Versus
 

EXECUTIVE
ENGINEE AND OTHERS 

 

=========================================Appearance
: 
MR
SAURABH M PATEL for
the Petitioner, 
MS TRUSHA PATEL, ASSTT GOVERNMENT PLEADER for the
Respondents 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 26/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
the learned counsel for the petitioner.

Since,
according to the petitioner, the Arbitral Tribunal is not functioning
as judicial member is not there, it is deemed fit to order that as
and when the Arbitral Tribunal starts functioning, they will raise
grievance before the Tribunal. In the meanwhile, the forfeited
amount will not be subjected to any further appropriation and if any
favourable order is made in favour of the petitioner, it will be open
for the petitioner to ask the Arbitral Tribunal to fix proper rate
of interest which will be paid by the respondents on such
forfeiture.

With
the above observations, the petition is disposed of.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

omkar

   

Top