Allahabad High Court
M/S Lall Construction Company vs General Manager, North East … on 27 January, 2010
Court No. - 5 Case :- ARBITRATION AND CONCILI. APPL.U/S11(4) No. - 6 of 2010 Petitioner :- M/S Lall Construction Company Respondent :- General Manager, North East Railway Petitioner Counsel :- Samara Singh Respondent Counsel :- Govind Saran Hon'ble Sabhajeet Yadav,J.
Heard learned counsel for the applicant and learned counsel appearing
for respondent.
Learned counsel for respondent prays for and is granted four weeks
time to file counter affidavit. Applicant shall have two weeks thereafter to file
rejoinder affidavit.
List immediately thereafter.
Order Date :- 27.1.2010
LJ/-