T.A.No.468 of 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
T.A.No.468 of 2008.
Decided on August 13, 2009.
Punjab State Civil Supplies Corporation Limited & another.
.. Petitioners
VERSUS
M/s Lajpat Rai Rice Mills, Dhuri & Ors.
.. Respondents
***
CORAM: HON'BLE MR.JUSTICE M.M.S.BEDI
PRESENT Mr.J.P.S.Ahluwalia, Advocate,
for the petitionerss.
M.M.S. BEDI, J. (ORAL)
Notice issued to the respondent through their
counsel in the lower court has been received back with a report that
copy of the application was not annexed.
This is a petition under Section 24 of the Code of
Civil Procedure, for transfer of a petition under Section 34 of the
Arbitration and Conciliation Act, 1996 (for short ‘The Act’), titled
‘PUNSUP Vs.M/s Lajpat Rai Rice Mills, Dhuri’, pending in the
… 1
T.A.No.468 of 2008
Court of Additional District Judge, Chandigarh, to the Court of
Sh.D.R.Arora, District Judge, Sangrur, where a petition under
Section 34 of the Act, filed by the respondents is pending. When this
petition was filed in November, 2008, the petition under Section 34 of
the Act, filed by the respondents, was stated to be pending for
adjudication, in the Court of District Judge, Sangrur, for 07.01.2009.
Counsel states at Bar that said petition is still
pending.
I have considered the facts and circumstances of
this case and I am of the opinion that the Award dated 21.04.2006, is
the subject matter of the petitions under Section 34 of the Act, filed
by both the parties in different Districts. It will be expedient, in the
interest of justice, in case the petitions under Section 34 of the Act,
filed by both the parties are adjudicated upon by the same Judge.
This petition is allowed and it is ordered that petition
under Section 34 of the Act, titled ‘Punjab State Civil Supplies
Corporation Limited & another Vs.M/s Lajpat Rai Rice Mills and
others’, will be transferred to the District Judge, Sangrur, where a
petition under Section 34 of the Act, titled ‘ M/s Lajpat Rai Rice
Mills and others Vs. Punjab State Civil Supplies Corporation
Limited & another, is pending. However, it will be open to the
District Judge, Sangrur, to decide both the cases simultaneously,
club them together or decide them separately by two different orders
as deemed appropriate.
File of the case, complete in all respects, will be
… 2
T.A.No.468 of 2008
sent by District Judge, Chandigarh to District Judge, Sangrur, on or
before 19.09.2009, on which date the petitioner will appear before
the District Judge, Sangrur, for further proceedings.
Allowed.
(M.M.S.BEDI)
JUDGE
August 13, 2009.
rka
… 3