High Court Punjab-Haryana High Court

M/S N.V.Engineers vs Union Of India And Others on 12 September, 2008

Punjab-Haryana High Court
M/S N.V.Engineers vs Union Of India And Others on 12 September, 2008
         IN THE HIGH COURT OF PUNJAB & HARYANA AT
                   CHANDIGARH

                                     Arbitration Case No. 240 of 2006
                                     Date of Decision: 12.9.2008


M/s N.V.Engineers                                         ..Petitioner

                         versus

Union of India and others                               ..Respondents

CORAM:       HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE

Present :    Mr. Sumit Narang, Advocate for
             Mr. Hemender Goswami, Advocate
             for the petitioner

             Mr. Ashwinie Kumar Bansal, Advocate
             for the Union of India

                         ****

T.S.Thakur, C.J.(Oral)

Mr. Aman Arora, counsel for the petitioner is not available.
Mr. Sumit Narang, proxy counsel appearing for him submits that since the
respondents were changing their counsel, Mr. Arora has given instructions
to him to seek an adjournment. Mr. Ashwinie Kumar Bansal, Advocate
appearing for the respondents submits that there was no proposal to replace
him by another counsel. Mr. Sumit Narang, Advocate knows nothing about
the facts of this case nor is he able to throw any light on the nature of the
controversy. In the absence of a cogent ground, I see no reason to adjourn
the petition which is hereby dismissed.

(T.S.THAKUR)
CHIEF JUSTICE

12.09.2008
‘ravinder’