In the High Court of Punjab and Haryana at Chandigarh
Civil Revision No. 5535 of 2007 (O&M)
Date of decision: May 30, 2009
Universal Tiles & Marbles
.. Petitioner
Vs.
Haryana State Industrial Development Corporation and another
.. Respondents
Coram: Hon’ble Mr. Justice A.N. Jindal
Present: Mr. Inderjit Sharma, Advocate and
Mr. Gaurav Bhardwaj, Advocate for the petitioner.
Mr. Dheeraj Chawla, Advocate for the respondents.
A.N. Jindal, J
CM No. 20800-CII of 2007
Learned counsel states that he wants to withdraw the instant
miscellaneous application as the petition has already been moved before the
appropriate forum. Dismissed as withdrawn.
C.R. No. 5535 of 2007
Learned counsel for the petitioner has informed me that
arbitration proceedings are pending before the arbitrator since 2001 and no
concrete decision has so far been taken and he has come to know that the
matter with regard to arbitration has been sent back to H.S.I.D.C. for the
reasons known to the respondents .
In these peculiar circumstances of the case, this court is of the
view that when once the arbitration proceedings have ensued, it must reach
some logical end.
Faced with the situation, both the parties agree that H.S.I.D.C.
may be directed to take a concrete steps towards getting the dispute settled
from the arbitrator and any arbitrator so appointed by the H.S.I.D.C. would
dispose of the case within six months positively.
Disposed of accordingly.
May 30, 2009 (A.N. Jindal) deepak Judge