SBCMA No.01651/2006
UOI & anr. Vs. M/s. Chhagni Ram & sons
1
SBCMA No.01651/2006
UOI & anr. Vs. M/s. Chhagni Ram & sons
DATE OF ORDER : - 18.9.2008
HON'BLE MR. PRAKASH TATIA, J.
Mr.VK Mathur,for the appellant.
Mr.Sailendra Kala, for the respondent.
Heard learned counsel for the parties.
The appellant has challenged the rule of the court
order dated 27.5.2005 by preferring this appeal.
Learned counsel for the respondent submitted that no
objection was submitted before the civil court against
making of the award rule of the court.
Learned counsel for the appellant submitted that
appellant also submitted objection in the court at Jamnagar
and submitted that the court at Jodhpur had no territorial
jurisdiction to make the award rule of the court.
As per the facts mentioned in the impugned order
itself this court in SBCMA No.3096/1995 vide order dated
18th Sept., 1995 after hearing both the parties appointed
arbitrator.
SBCMA No.01651/2006
UOI & anr. Vs. M/s. Chhagni Ram & sons
2
In view of the above reason, the court below has
rejected the appellant’s contention about the lack of
territorial jurisdiction of the court at Jodhpur. I do not find
any illegality in the impugned order. Therefore, there is no
merit in this appeal and the same is hereby dismissed.
(PRAKASH TATIA), J.
c.p.goyal/-