Gujarat High Court High Court

Jiten vs Dilipbhai on 26 November, 2010

Gujarat High Court
Jiten vs Dilipbhai on 26 November, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/220/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 220 of 2010
 

In


 

PETN.
UNDER ARBITRATION ACT No. 48 of 2008
 

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

 

JITEN
HARISHBHAI JAJAL - Applicant(s)
 

Versus
 

DILIPBHAI
DAYARAM MEGHRAJANI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Applicant(s) : 1, 
MR DHIRAJ M PATEL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 26/11/2010 

 

ORAL
ORDER

Present
application has been submitted by the applicant – original
petitioner to restore the main petition being Arbitration Petition
No.48 of 2008, which came to be dismissed for non-prosecution, by
this Court by order dtd.13/8/2010.

Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments made in the application and
so as to give one additional opportunity to the applicant herein to
submit the case on merits, rather than non-suiting the applicant on
the technical ground, present application is allowed and the main
petition being Arbitration Petition No.48 of 2008 is ordered to be
restored to file. Rule is made absolute accordingly. No costs.

[M.R.

SHAH, J.]

rafik

   

Top