Gujarat High Court
Narandas vs Thambbi on 3 September, 2010
Gujarat High Court Case Information System
Print
SCA/5017/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5017 of 2007
=========================================================
NARANDAS
JETHALAL CHUDGAR - Petitioner(s)
Versus
THAMBBI
MODERN SPINNING MILLS LTGD. - Respondent(s)
=========================================================
Appearance
:
MR
MANISH R BHATT for
Petitioner(s) : 1,
MR.VARUN
K.PATEL for
Respondent(s) : 1,
MR
HAMESH C NAIDU for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 07/03/2008
ORAL
ORDER
Having
heard the learned advocates appearing for the parties and having
perused the impugned order, I do not find any possibility of
interference in exercise of writ jurisdiction under Article 227 of
the Constitution. The learned Judge has given cogent reasons for
granting unconditional leave to defend to the respondent. However,
it will be open for both the sides to jointly request the learned
Judge to refer the dispute to an Arbitrator if there is consensus on
this point. Subject to the above observations, the petition is
disposed of. Notice is discharged.
(Akil Kureshi, J.)
(vjn)
Top