Gujarat High Court High Court

Sabarmati vs Sai on 6 August, 2010

Gujarat High Court
Sabarmati vs Sai on 6 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/120/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 120 of 2010
 

In


 

PETN.
UNDER ARBITRATION ACT No. 90 of 2009
 

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

SABARMATI
RIVERFRONT DEVELOPMENT CORPORATION LTD - Applicant(s)
 

Versus
 

SAI
CONSULTING ENGINEERS PRIVATE LIMITED - Respondent(s)
 

========================================= 
Appearance
: 
M/S TRIVEDI
& GUPTA for
Applicant(s) : 1, 
MR RS SANJANWALA for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/08/2010 

 

 
ORAL
ORDER

In
the facts and circumstances of the case, as a last chance, applicant
is granted further four week’s time to take appropriate decision as
directed by this Court in the order dated 16th April 2010.

Present
application is disposed of accordingly.

(M.R.

Shah, J.)

*menon

   

Top