Gujarat High Court Case Information System
Print
OJMCA/81/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 81 of 2011
In
MISC. CIVIL APPLICATION No. 2 of 2011
In
PETN. UNDER ARBITRATION ACT No. 68 of 2009
To
MISC.
CIVIL APPLICATION No. 85 of 2011
In
MISC. CIVIL APPLICATION No. 6 of 2011
======================================
RAMNIKLAL
JIVANLAL KINARIVALA & CO & 9 - Applicants
Versus
SUDIP
DILIPBHAI KINARIWALA - Respondent
======================================
Appearance
:
MR VIBHUTI NANAVATI for the
Applicants.
MR BD KARIA for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/04/2011
ORAL
ORDER
1. All
these applications have been preferred by the respective applicants
for appropriate order to extend time to complete arbitration
proceedings by the learned Sole Arbitrator for a further period of
six months.
2. Mr.B.D.Karia,
learned advocate appearing on behalf of the contesting respondent has
no objection if the time is extended, as prayed for.
3. Under
the circumstances and with the consent of the learned advocate
appearing on behalf of the respective parties, under the instructions
from their respective clients, time to complete arbitration
proceedings by learned Sole Arbitrator is hereby extended up to 30th
October,2011.
4. With
these, all these applications are allowed to the aforesaid extent.
Direct
service is permitted.
[M.R.SHAH,J]
*dipti
Top