Allahabad High Court High Court

M/S Saroj Prakshan & Another vs National Textiles Corporation … on 13 August, 2010

Allahabad High Court
M/S Saroj Prakshan & Another vs National Textiles Corporation … on 13 August, 2010
Chief Justice's Court

Case :- ARBITRATION AND CONCILI. APPL.U/S11(4) No. -
35 of 1998

Petitioner :- M/S Saroj Prakshan & Another
Respondent :- National Textiles Corporation U.P.Ltd.

Petitioner Counsel :- S.K.Mukerji,A.K.Pandey,Harish Chandra
Agarwal
Respondent Counsel :- Rakesh Tewari,Gopal Mishra,J.N.Tewari

Hon’ble Ferdino Inacio Rebello,Chief Justice

There is an arbitral clause being clause no.14 and the same was
invoked by letter dated 08.06.1998 but the respondents failed to
appoint the Arbitrator, hence the present application.

Considering the above, Justice D.P.S. Chauhan (Retired) residing
at 19-A, Allenganj, Allahabad is appointed as sole Arbitrator to
decide the dispute arising between the parties. A copy of this order
be served on the Arbitrator. Applicants to file their claim before
the sole Arbitrator.

Order Date :- 13.8.2010
VMA

(F.I. Rebello, C.J.)