Citation : 2021 Latest Caselaw 15687 Bom
Judgement Date : 29 October, 2021
5-6.ARBPLNo.7442019-CARBPLNo.7452019.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
ARBITRATION PETITION (L) NO. 744 OF 2019
International Cylinders P. Ltd. ... Petitioner
V/s.
Hindustan Petroleum Corporation Ltd. ... Respondent
WITH
COMMERCIAL ARBITRATION PETITION (L) NO. 745 OF 2019
Saboo Cylinders P. Ltd. ... Petitioner
V/s.
Hindustan Petroleum Corporation Ltd. ... Respondent
-----
Mr. Amit Shroff i/b. Harish Shroff & Co., Advocate for the Petitioners.
Mr. S. R. Page, Advocate for the Respondent.
-----
C0RAM : G. S. KULKARNI, J.
DATE : OCTOBER 29, 2021 PC :
1 By consent of the parties, the petitions are being disposed of as the
issues involved in the petitions stand concluded by the Judgment of the
Division Bench of this Court dated 15 th March 2019 in Appeal No. 246 of
2011 in Arbitration Petition No. 265 of 2006 in the case of Life Containers (P)
Ltd. Versus Hindustan Petroleum Corporation Limited & Anr. and also covered
by the Judgment of the learned Single judge of this Court in Arbitration
Petition No. 1650 of 2014 dated 22nd July 2019.
Gaikwad RD 1/2
5-6.ARBPLNo.7442019-CARBPLNo.7452019.doc
2 The petitions are accordingly disposed of
3 No costs.
(G. S. KULKARNI, J.)
Gaikwad RD 2/2
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!