Allahabad High Court High Court

M/S H.L.L.Life Care Limited … vs State Innovation In Family … on 2 April, 2010

Allahabad High Court
M/S H.L.L.Life Care Limited … vs State Innovation In Family … on 2 April, 2010
Court No. - 1

Case :- ARBITRATION APPLICATION No. - 12 of 2009

Petitioner :- M/S H.L.L.Life Care Limited Through Its Company Secy. &
Respondent :- State Innovation In Family Planning Service Project Agency
Petitioner Counsel :- Dipak Seth,Ratnesh Chandra

Hon'ble Pradeep Kant,J.

It appears that Hon’ble the Chief Justice had appointed Hon’ble Mr. Justice
S.C.Mathur, retired Chief Justice as Arbitrator in the matter vide order dated
18.9.2009, but Justice Mathur has expressed his inability to act as Arbitrator.
This application has, therefore, been moved with a prayer to appoint some
other person as Arbitrator.

Under the circumstances, I appoint Hon’ble Mr. Justice U.C.Srivastava, a
retired Judge of this Court, as the Arbitrator, subject to his consent and
convenience.

The application stands disposed of accordingly.

Order Date :- 2.4.2010
LN/-