High Court Rajasthan High Court - Jodhpur

M/S Inderjeet Choda vs State & Ors on 13 July, 2009

Rajasthan High Court – Jodhpur
M/S Inderjeet Choda vs State & Ors on 13 July, 2009


S.B.CIVIL MISC. APPEAL NO. 909/2008
(M/s Inderjeet Choda vs. State of Raj.)
DATE OF ORDER : 13/7/2009

HON’BLE DR.JUSTICE VINEET KOTHARI

Mr.M.S.Panwar, for the appellant.

Mr.Yashpal Khileree, for the respondent.

This appeal is directed against the order dated 26/5/2008

passed by the learned District Judge, Ganganagar under Section 9 (e)

of the Arbitration and Conciliation Act, 1996, whereby, the prayer for

interim relief by the contractor petitioner was rejected.

It is well settled law that interference by Court in arbitration

matters under the Act of 1996 is very limited and for disputes of

urgent and emergent nature the parties to the arbitration can approach

the Court under Section 9 (e) of the Act.

It appears in the facts and circumstances of the case that this

appeal is unnecessarily pending before this Court. Since the dispute is

admittedly pending before the learned Arbitrator and both the parties

are represented their, this appeal is disposed of by directing the

learned Arbitrator to proceed expeditiously with the arbitration

proceedings and conclude the same preferably within a period of one

year from today. In the facts and circumstances of the case, recovery

of amount in question from the petitioner contractor in the present

case shall remain stayed till Arbitrator decides the dispute between

the parties.

The appeal is disposed of.

(DR.VINEET KOTHARI),J .

item no.44
baweja/-