Gujarat High Court High Court

Nikhil vs N on 23 August, 2010

Gujarat High Court
Nikhil vs N on 23 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7495/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7495 of 2010
 

 
 
=================================================


 

NIKHIL
KANUBHAI PATEL - Petitioner(s)
 

Versus
 

N
S SADASIVAN PILLAI & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
DIGANT M POPAT for Petitioner(s) : 1, 
MR RAHUL K PANDYA for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/08/2010 

 

ORAL
ORDER

Heard
learned advocates for the parties.

Partnership
deed refers to a specific clause that in case of dispute, it is to
be referred to the Arbitrator.

The
dispute is arising out of a partnership firm about properties
situated at GIDC, Wadhwan, District Surendranagar. The office of the
partnership firm is situated in the city of Ahmedabad and, therefore,
whether the City Civil Court at Ahmedabad will have jurisdiction to
entertain interim application under section 9 of the Arbitration Act,
in the context of section 20 of the Code of Civil Procedure and
section 16 of the Arbitration and Conciliation Act.

The
matter deserves consideration and to be heard finally.

Rule.

Till
further order, impugned order dated 16.03.2010 passed by the learned
City Civil Judge, Bhadra, Ahmedabad below Notice of Motion in Misc.
Civil Appeal No.936 of 2009 shall remain stayed.

[Anant
S. Dave, J.]

*pvv

   

Top