IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Arbitration Case No. 5 of 2009
Date of Decision: 06.02.2009
Fornax Real Estate Limited ..Petitioner
versus
M/s Chandigarh Spun Pipe Co. and others ..Respondents
CORAM: HON'BLE THE CHIEF JUSTICE
Present : Mr. Arun Bhardwaj, Sr. Advocate with
Mr. Rohit Khanna, Advocate for the petitioner
Mr. J.S.Sidhu, Advocate
for the respondents.
*****
T.S.Thakur, C.J. (Oral)
Learned counsel for the parties submit that there is no
consensus between the parties as regards the appointment of an Arbitrator
for adjudication of the disputes that have arisen between them no matter the
same are admittedly arbitrable in terms of the arbitration clause found in the
agreement. They submit that this Court could in its discretion appoint an
Arbitrator and refer the matters in dispute to him for adjudication.
In the circumstances, therefore, and keeping in view the nature
of the controversy, as also the stakes involved, I appoint Dr. Justice
A.S.Anand, former Chief Justice of India, as sole Arbitrator to adjudicate
upon the disputes that have arisen between the parties in relation to
Arbitration Case No. 5 of 2009 [2]
agreement dated 04.02.2008. The Arbitrator shall be free to decide about the
fee chargeable by him and the proportion in which the same shall be paid by
the parties. Arbitration Case No. 5 of 2009 is with the above direction
disposed off. No costs.
(T.S.THAKUR)
CHIEF JUSTICE
06.02.2009
‘ravinder’