Gujarat High Court Case Information System
Print
IAAP/48/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
PETN.
UNDER ARBITRATION ACT No. 48 of 2007
=========================================================
SYMPHONY
COMFORT SYSTEMS LTD. - Petitioner
Versus
DARSHAK
ENTERPRISES PVT. LTD. - Respondent
=========================================================
Appearance
:
MR
AMAR N BHATT for
Petitioner
MS ANUSHREE KAPADIA for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 31/08/2007
ORAL
ORDER
1. Heard
the learned advocates for the petitioner and the respondent.
2. It
is not necessary to set out the facts and contentions in detail, as
both sides have arrived at a consensual name of Justice A.N.Divecha
(Retired) to function as Sole Arbitrator in relation to all the
disputes between the parties.
3. In
the circumstances, without entering into merits of the respective
claims and counter-claims, Justice A.N,Divecha (Retired), 38, Classic
Villa Society (Zeenat Park), Opp : Zarf (Anmol) Dairy, Opp: Sarkhej
Road, Juhapura, Ahmedabad : 380 055, is hereby appointed as Sole
Arbitrator to resolve all the disputes between the parties, inclusive
of counter-claims, if any. Petition stands disposed of accordingly.
[D.A.MEHTA,J.]
(patel)
Top