Gujarat High Court Case Information System
Print
SCA/4782/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4782 of 2010
=========================================DOLLY
INFRASTRUCTURE PRIVATE LIMITED THROUGH
Versus
EXECUTIVE
ENGINEE AND OTHERS
=========================================Appearance
:
MR
SAURABH M PATEL for
the Petitioner,
MS TRUSHA PATEL, ASSTT GOVERNMENT PLEADER for the
Respondents
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
the learned counsel for the petitioner.
Since,
according to the petitioner, the Arbitral Tribunal is not functioning
as judicial member is not there, it is deemed fit to order that as
and when the Arbitral Tribunal starts functioning, they will raise
grievance before the Tribunal. In the meanwhile, the forfeited
amount will not be subjected to any further appropriation and if any
favourable order is made in favour of the petitioner, it will be open
for the petitioner to ask the Arbitral Tribunal to fix proper rate
of interest which will be paid by the respondents on such
forfeiture.
With
the above observations, the petition is disposed of.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top