Gujarat High Court High Court

Premier vs Baroda on 27 August, 2010

Gujarat High Court
Premier vs Baroda on 27 August, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6212/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6212 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 15599 of 2008
 

With


 

CIVIL
APPLICATION No. 1440 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 15599 of 2008
 

=========================================================


 

PREMIER
FARMS PROJECT LTD. THRO' MANAGING DIRECTOR   Applicant 

 

Versus
 

BARODA
RAYON EMPLOYEES EKTA UNION - THRO' GENERAL SECRETARY & 8 -
Respondents
 

=========================================================
Appearance : 
MR
KM PARIKH for
Applicant : 1, 
MR DIPAK R DAVE for Respondent: 1, 
M/S TRIVEDI &
GUPTA for Respondent: 2, 
GOVERNMENT PLEADER for Respondents : 3 -
4. 
MR NIRAL R MEHTA for Respondent : 5, 
None for Respondents :
6,8 - 9. 
SINGHI & CO for Respondent:
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 27/08/2010 

 

 
 
ORAL
ORDER

Pursuant
to order dated 13.8.2010, as could be seen from the office note dated
26.8.2010, the applicant of Civil Application No. 1440 of 2010 has
deposited an amount of Rs.1 crore, however, the applicant of Civil
Application No. 6212 of 2010 has not deposited any amount.

Shri
S.C. Bhatt, learned advocate for Shri Parikh, learned advocate for
the applicant in Civil Application No. 6212 of 2010 has submitted
that Shri Parikh has filed sick note today.

Learned
advocates have submitted that name of the agreed arbitrator is yet to
be finalized.

In
view of this, let the matters be posted for further hearing on
03.09.2010. In the meanwhile, it is expected that the applicant in
Civil Application No. 1440 of 2010 would still revise his offer so as
to make it congenial for the Company and others.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top