IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.336 of 2010
1. M/S MAHENDRA SILK MILLS 22/24 - ANANT WADI SHOP NO.-16, RATANSHI, JIVRAJ
BUILDING, GROUND FLOOR, BHASKAR LANE, BHULESHWAR, MUMBAI-400002, THROUGH ITS
PROPRIETOR MAHENDRA SIDHI LAL SINGHANIA
Versus
1. VISHWANATH PRASAD TULSIYAN S/O LATE KEWAL RAM TULSIYAN PROPRIETOR:- KEWAL RAM
VISWANATH PRASAD, SUTAPATTI, P.O.- MUZAFFARPUR, P.S.- TOWN (MUZAFFARPUR),
DISTT.- MUZAFFARPUR
2. SRI RAM RICHPAL AGRAWAL- ARBITRATOR NO.-1 BHARAT MERCHANT CHAMBER, MUMBAI-
400002, M/S- JAI BHARAT TEXTILE, 353/37, DR. A.M. ROAD, DWARKESH, BHULESHWAR,
MUMBAI
3. KHUSHI RAM VAISH - ARBITRATOR NO.-2 BHARAT MERCHANT CHAMBER, MUMBAI-400002,
R/O MOHALLA- TULARAM KHUSHIRAM, 134/140, GOWARDHAN NIRETAN, KAVEL LANE-10,
BEHIND SHWADESHI MARKET, MUMBAI-2
4. KRISHNA DEO AGRAWAL - ARBITRATOR NO.-3 BHARAT MERCHANT CHAMBER, MUMBAI-
400002, R/O- M/S P. JAIDEO & COMPANY, 69/87, PERLADA BUILDING-1, DR. A.M. ROAD,
MUMBAI-400002
5. DR. RAJIV SINGHAL, DY. INSPECTOR BHARAT MERCHANT CHAMBER, MUMBAI-400002,
R/O- M/S RAJ FABRIC-7, ANANT BADI, BHULESHWAR, MUMBAI-400002
-----------
2/ 04/03/2011 Issue notice to respondent No.1 both, under
registered cover with A.D. and by ordinary process,
requisites etc. for which must be filed within one week
failing which the application against respondent No.1
shall stand rejected without further reference to a
Bench.
List on report of service by either mode.
In the meantime, the operation of the order
dated 18.9.2009 passed by the District Judge,
Muzaffarpur in Misc. Case No.10/08 shall remain
stayed.
KC ( Navin Sinha, J.)