Gujarat High Court Case Information System
Print
IAAP/5/2008 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
PETN.
UNDER ARBITRATION ACT No. 5 of 2008
=========================================================
CAPSUGEL
HEALTHCARE LIMITED - Petitioner(s)
Versus
VIMAL
SERVICES LIMITED - Respondent(s)
=========================================================
Appearance :
MR
GALAV C SHARMA for
Petitioner(s) : 1,MR NIKUNT K RAVAL for Petitioner(s) : 1,
MR
DHAVAL D VYAS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/03/2010
ORAL
ORDER
Shri
Deep D.Vyas, learned advocate appearing on behalf of the respondent
prays for time. It is to be noted that the present application for
appointment of Arbitrator is of the year 2008 and even after period
of 2 (two) years also, the same is pending as none of the advocates
appearing for the respective parties even moved the Court for
hearing of the present application after 4.7.2008. As such, to
consider the application to appoint the Arbitrator now would be
against the purpose and object of Arbitration Act itself as the main
purpose and object of Arbitration Act is that the commercial
disputes are resolved at the earliest.
However,
considering the request made by Shri Vyas, learned advocate
appearing on behalf of the respondent, S.O. to 19 th
March, 2010 on condition that the respondent shall deposit
an amount of Rs.5,000/- (Rupees Five Thousand Only) towards the cost
of adjournment to be deposited with the Registry of this Court on or
before 18th March, 2010. To be placed in 1st
Board.
(M.R.SHAH,
J.)
(ashish)
Top