Gujarat High Court
Slipco vs Nirma on 29 July, 2011
Gujarat High Court Case Information System
Print
OJMCA/116/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 116 of 2011
In
PETN.
UNDER ARBITRATION ACT No. 7 of 2010
======================================
SLIPCO
CONSTRUCTIONS PVT LTD - Applicant
Versus
NIRMA
LIMITED - Respondent
======================================
Appearance :
MR
ZUBIN F BHARDA for the Applicant.
MR GAURAV S MATHUR for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/07/2011
ORAL
ORDER
1. Rule.
Mr.Gaurav Mathur, learned advocate waives service of notice of Rule
on behalf of the respondent.
2. The
present application has been preferred by the applicant for
appropriate order of extension of time to decide and dispose of
arbitration proceedings by the learned Arbitral Tribunal.
3. With
joint consent of the learned advocates appearing on behalf of the
respective parties, time in favour of the Arbitral Tribunal to decide
and dispose of arbitration proceedings is hereby extended upto
31/12/2011. Rule is made absolute accordingly.
[M.R.SHAH,J]
*dipti
Top