Gujarat High Court
Sai vs Sabarmati on 18 March, 2011
Gujarat High Court Case Information System
Print
IAAP/11/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
PETN.
UNDER ARBITRATION ACT No. 11 of 2009
With
PETN.
UNDER ARBITRATION ACT No. 4 of 2011
=========================================================
SAI
CONSULTING ENGINEERS PVT LTD - Petitioner(s)
Versus
SABARMATI
RIVERFRONT DEVELOPMENT CORPORATION LTD - Respondent(s)
=========================================================
Appearance
:
MR
RS SANJANWALA for
Petitioner(s) : 1,
M/S TRIVEDI & GUPTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/03/2011
ORAL
ORDER
This
petition is not being taken up for one reason or the other since both
sides are requesting for time. Today counsel for the parties jointly
and vehemently submitted that this arbitration petition is to be
heard along with Arbitration Petition No.4/2011 in which respondent
is served only recently. Respondent therefore, need time to file
reply. Instead of keeping these matters on fixed date, they are
ordered to be de-listed from the Board to be re-notified only after
either side file application and is granted.
(Akil
Kureshi,J.)
(raghu)
Top