Gujarat High Court Case Information System
Print
SCA/826719/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8267 of 1990
==============================================
PRESS
KAMDAR SANGH & 1 - Petitioner(s)
Versus
SASTU
SAHITYA MUDRANALAYA TRUST & 5 - Respondent(s)
==============================================
Appearance
:
MR SHAILESH C PARIKH for
Petitioner(s) : 1 - 2.
MR PRAFUL J. BHATT for Respondent(s) : 1 -
2.
RULE NOT RECD BACK for Respondent(s) : 3,
MS HANSA PUNANI
ASSTT GOVERNMENT PLEADER for Respondent(s) : 4 -
6.
==============================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 29/09/2008
ORAL
ORDER
Learned
counsel appearing on both sides submitted that, since the issues
raised in the petition were voluntarily referred to arbitration of
Hon’ble the Ex-Chief Justice Shri B.J.Diwan and the parties were
awaiting final award from that forum, it would be appropriate that
the petition may be disposed at this stage on the understanding that
the parties would abide by the award of the Hon’ble Arbitrator.
Learned counsel, however, requested that liberty may be reserved for
the parties to approach the Court in case of necessity or difficulty
after declaration of the award. Therefore, petition is disposed and
Rule is discharged, with the clarification that the parties have
agreed to abide by the award of the Arbitrator, with liberty to
approach this Court in case of necessity.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top