High Court Rajasthan High Court - Jodhpur

Union Of India & Anr vs M/S Chhagni Ram & Sons on 18 September, 2008

Rajasthan High Court – Jodhpur
Union Of India & Anr vs M/S Chhagni Ram & Sons on 18 September, 2008
                                             SBCMA No.01651/2006
                             UOI & anr. Vs. M/s. Chhagni Ram & sons

                              1



               SBCMA No.01651/2006
     UOI & anr. Vs. M/s. Chhagni Ram & sons

DATE OF ORDER : - 18.9.2008

          HON'BLE MR. PRAKASH TATIA, J.

Mr.VK Mathur,for the appellant.

Mr.Sailendra Kala, for the respondent.

Heard learned counsel for the parties.

The appellant has challenged the rule of the court

order dated 27.5.2005 by preferring this appeal.

Learned counsel for the respondent submitted that no

objection was submitted before the civil court against

making of the award rule of the court.

Learned counsel for the appellant submitted that

appellant also submitted objection in the court at Jamnagar

and submitted that the court at Jodhpur had no territorial

jurisdiction to make the award rule of the court.

As per the facts mentioned in the impugned order

itself this court in SBCMA No.3096/1995 vide order dated

18th Sept., 1995 after hearing both the parties appointed

arbitrator.

SBCMA No.01651/2006
UOI & anr. Vs. M/s. Chhagni Ram & sons

2

In view of the above reason, the court below has

rejected the appellant’s contention about the lack of

territorial jurisdiction of the court at Jodhpur. I do not find

any illegality in the impugned order. Therefore, there is no

merit in this appeal and the same is hereby dismissed.

(PRAKASH TATIA), J.

c.p.goyal/-