Gujarat High Court High Court

Capsugel vs Vimal on 12 March, 2010

Gujarat High Court
Capsugel vs Vimal on 12 March, 2010
Author: M.R. Shah,&Nbsp;
   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