Gujarat High Court Case Information System
Print
CRA/401/2001 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 401 of 2001
=========================================================
NATIONAL
DAIRY DEVELOPMENT BOARD - Applicant(s)
Versus
BOSE
ENGINEERING AND MARKETINGCOMPANY - Opponent(s)
=========================================================
Appearance
:
MR
DC DAVE for
Applicant(s) : 1,
MR PRADEEP PATEL for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 16/03/2011
ORAL
ORDER
The
petitioner has filed this Revision Application under Section 115 of
the Code of Civil Procedure and challenged the order passed by
learned Civil Judge (Senior Division), Anand, on 12.2.2001 rejecting
Civil Miscellaneous Application No. 7 of 996 filed under Section 33
of the Arbitration Act, 1940.
The
parties have filed consent terms dated 16.3.2011. The said consent
terms are signed by learned advocates for the parties.
In
view of the above consent terms, the impugned order is set aside and
the dispute raised by the respondent vide its communication dated
6.12.1995 along with counter claim, if any, of the respondent is
ordered to be referred to the Arbitral Tribunal comprising of Hon’ble
Justice C.K. Buch under the provisions of the Arbitration and
Reconciliation Act, 1996, as agreed between the parties. The Revision
Application stands disposed of with no order as to costs. Interim
relief stands vacated.
(BANKIM
N. MEHTA, J)
(pkn)
Top