IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
Arbitration Case No. 240 of 2006
Date of Decision: 12.9.2008
M/s N.V.Engineers ..Petitioner
versus
Union of India and others ..Respondents
CORAM: HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE
Present : Mr. Sumit Narang, Advocate for
Mr. Hemender Goswami, Advocate
for the petitioner
Mr. Ashwinie Kumar Bansal, Advocate
for the Union of India
****
T.S.Thakur, C.J.(Oral)
Mr. Aman Arora, counsel for the petitioner is not available.
Mr. Sumit Narang, proxy counsel appearing for him submits that since the
respondents were changing their counsel, Mr. Arora has given instructions
to him to seek an adjournment. Mr. Ashwinie Kumar Bansal, Advocate
appearing for the respondents submits that there was no proposal to replace
him by another counsel. Mr. Sumit Narang, Advocate knows nothing about
the facts of this case nor is he able to throw any light on the nature of the
controversy. In the absence of a cogent ground, I see no reason to adjourn
the petition which is hereby dismissed.
(T.S.THAKUR)
CHIEF JUSTICE
12.09.2008
‘ravinder’