Gujarat High Court Case Information System
Print
CA/6212/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6212 of 2010
In
SPECIAL
CIVIL APPLICATION No. 15599 of 2008
With
CIVIL
APPLICATION No. 1440 of 2010
In
SPECIAL
CIVIL APPLICATION No. 15599 of 2008
=========================================================
PREMIER
FARMS PROJECT LTD. THRO' MANAGING DIRECTOR Applicant
Versus
BARODA
RAYON EMPLOYEES EKTA UNION - THRO' GENERAL SECRETARY & 8 -
Respondents
=========================================================
Appearance :
MR
KM PARIKH for
Applicant : 1,
MR DIPAK R DAVE for Respondent: 1,
M/S TRIVEDI &
GUPTA for Respondent: 2,
GOVERNMENT PLEADER for Respondents : 3 -
4.
MR NIRAL R MEHTA for Respondent : 5,
None for Respondents :
6,8 - 9.
SINGHI & CO for Respondent:
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 27/08/2010
ORAL
ORDER
Pursuant
to order dated 13.8.2010, as could be seen from the office note dated
26.8.2010, the applicant of Civil Application No. 1440 of 2010 has
deposited an amount of Rs.1 crore, however, the applicant of Civil
Application No. 6212 of 2010 has not deposited any amount.
Shri
S.C. Bhatt, learned advocate for Shri Parikh, learned advocate for
the applicant in Civil Application No. 6212 of 2010 has submitted
that Shri Parikh has filed sick note today.
Learned
advocates have submitted that name of the agreed arbitrator is yet to
be finalized.
In
view of this, let the matters be posted for further hearing on
03.09.2010. In the meanwhile, it is expected that the applicant in
Civil Application No. 1440 of 2010 would still revise his offer so as
to make it congenial for the Company and others.
(S.R.BRAHMBHATT,
J.)
pallav
Top