IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Writ Petition No.15439 of 2009
Date of decision: 15th October, 2009
Preetjot Singh and another
... Petitioners
Versus
Ministry of Petroleum and others
... Respondents
CORAM: HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
Present: Mr. Devinder Kumar, Advocate for the petitioners.
Mr. Ashish Kapoor, Advocate for the Caveator.
KANWALJIT SINGH AHLUWALIA, J. (ORAL)
Present petition has been filed under Articles 226/227 of the
Constitution of India seeking quashing of impugned order (Annexure P-1).
Notice of motion.
Mr. Ashish Kapoor, appearing for the Caveator, accepts
notice. Copy of the petition has been handed over to him.
Mr. Ashish Kapoor states that the matter is squarely covered
by the ratio of judgment rendered in ‘Munish Gupta v. Union of India’
2009 (1) RCR (Civil) 365. The judgment has been perused by the counsel
for the petitioners. He very fairly states that the matter is covered by the
ratio of law laid in said judgment. However, he makes an alternative prayer
that in terms of Clause 61 of the agreement, respondent corporation has
to appoint an Arbitrator. It is submitted that this Court should specify the
timeframe, within which the Arbitrator will be nominated by the respondent
corporation.
Civil Writ Petitions No.15439 of 2009 2
Mr. Ashish Kapoor, appearing for the respondent corporation,
submits that the Arbitrator shall be nominated within 15 days after receipt
of certified copy of this order.
In view of the statement made by counsel for the respondent,
present petition is disposed of.
[KANWALJIT SINGH AHLUWALIA]
JUDGE
October 15, 2009
rps