High Court Patna High Court - Orders

M/S Arjundas Naraindas Constru vs East Central Railway &Amp; Ors on 2 December, 2010

Patna High Court – Orders
M/S Arjundas Naraindas Constru vs East Central Railway &Amp; Ors on 2 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.19026 of 2010
                      M/S ARJUNDAS NARAINDAS CONSTRUCTION CO.
                                            Versus
                              EAST CENTRAL RAILWAY & ORS
                                          -----------

03/ 02.12.2010 Learned counsel for the petitioner submits that he

has received a copy of counter affidavit only yesterday and

hence he wants to file a reply to the counter affidavit for which

he seeks one month time.

Learned counsel for the respondents submits that if

the petitioner wants Arbitration he should have filed a request

case before this court and not a writ petition. He further

submits that the respondents authorities had held three

meetings for the purposes of Arbitration but the petitioner had

refused to take part in those meetings on the pretext that the

writ petition is pending.

As prayed by learned counsel for the petitioner, put

up this case on 10.01.2011 under the same heading retaining its

position.

      Harish                                           (S.N. Hussain, J.)