High Court Punjab-Haryana High Court

Preetjot Singh And Another vs Ministry Of Petroleum And Others on 15 October, 2009

Punjab-Haryana High Court
Preetjot Singh And Another vs Ministry Of Petroleum And Others on 15 October, 2009
           IN THE HIGH COURT OF PUNJAB AND HARYANA
                         AT CHANDIGARH


                    Civil Writ Petition No.15439 of 2009

                     Date of decision: 15th October, 2009

Preetjot Singh and another
                                                               ... Petitioners
                                   Versus
Ministry of Petroleum and others
                                                            ... Respondents



CORAM:         HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA

Present:       Mr. Devinder Kumar, Advocate for the petitioners.
               Mr. Ashish Kapoor, Advocate for the Caveator.


KANWALJIT SINGH AHLUWALIA, J. (ORAL)

Present petition has been filed under Articles 226/227 of the

Constitution of India seeking quashing of impugned order (Annexure P-1).

Notice of motion.

Mr. Ashish Kapoor, appearing for the Caveator, accepts

notice. Copy of the petition has been handed over to him.

Mr. Ashish Kapoor states that the matter is squarely covered

by the ratio of judgment rendered in ‘Munish Gupta v. Union of India’

2009 (1) RCR (Civil) 365. The judgment has been perused by the counsel

for the petitioners. He very fairly states that the matter is covered by the

ratio of law laid in said judgment. However, he makes an alternative prayer

that in terms of Clause 61 of the agreement, respondent corporation has

to appoint an Arbitrator. It is submitted that this Court should specify the

timeframe, within which the Arbitrator will be nominated by the respondent

corporation.

Civil Writ Petitions No.15439 of 2009 2

Mr. Ashish Kapoor, appearing for the respondent corporation,

submits that the Arbitrator shall be nominated within 15 days after receipt

of certified copy of this order.

In view of the statement made by counsel for the respondent,

present petition is disposed of.

[KANWALJIT SINGH AHLUWALIA]
JUDGE
October 15, 2009
rps