Gujarat High Court Case Information System
Print
IAAP/26/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
PETN.
UNDER ARBITRATION ACT No. 26 of 2010
=========================================================
GUJARAT
HOTELS LIMITED - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL INVESTMENT CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
MR RD DAVE for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/04/2011
ORAL
ORDER
Learned
AGP sought additional time for filing reply.
From
the record, it appears that notice was issued as far back as on
24.9.2010, making it returnable on 15.10.2010. It is not the case of
the Government that such notice was not duly served sometime after it
was issued. Thus more than six months after issuance of notice, State
reply has not been filed. Previously, finding that learned AGP is not
getting assistance, I was compelled to summon the Collector, Vadodara
who remained personally present before the Court. Even after that
incident, on 7.3.2011, more than a month has passed. Learned AGP
stated that despite repeated requests through letter and other means,
Government has not yet finalised the reply.
As
a last chance, S.O. to 29.4.2011. If by that time, reply is not
filed, Court may either proceed ex-parte or may resort to coercive
measure.
(Akil
Kureshi,J.)
(raghu)
Top