Gujarat High Court High Court

Slipco vs Nirma on 29 July, 2011

Gujarat High Court
Slipco vs Nirma on 29 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJMCA/116/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.
CIVIL APPLICATION No. 116 of 2011
 

In


 

PETN.
UNDER ARBITRATION ACT No. 7 of 2010
 

 
======================================


 

SLIPCO
CONSTRUCTIONS PVT LTD - Applicant
 

Versus
 

NIRMA
LIMITED - Respondent
 

======================================
Appearance : 
MR
ZUBIN F BHARDA for the Applicant. 
MR GAURAV S MATHUR for the
Respondent. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 29/07/2011 

 

ORAL
ORDER

1. Rule.

Mr.Gaurav Mathur, learned advocate waives service of notice of Rule
on behalf of the respondent.

2. The
present application has been preferred by the applicant for
appropriate order of extension of time to decide and dispose of
arbitration proceedings by the learned Arbitral Tribunal.

3. With
joint consent of the learned advocates appearing on behalf of the
respective parties, time in favour of the Arbitral Tribunal to decide
and dispose of arbitration proceedings is hereby extended upto
31/12/2011. Rule is made absolute accordingly.

[M.R.SHAH,J]

*dipti

   

Top