Citation : 2022 Latest Caselaw 4036 Bom
Judgement Date : 13 April, 2022
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
ARBITRATION APPLICATION NO. 340 OF 2019
Bafna Motors Private Limited. ....PETITIONER
V/S
Amanulla Khan ....RESPONDENT
WITH ARBITRATION PETITION NO. 1249 OF 2019
Bafna Motors Private Limited ....PETITIONER V/S Amanulla Khan ....RESPONDENT
Mr. K.L. Vyas, i/b. Karan K. Vyas, for Applicant/Petitioner. Mr. Mangesh Patel, for Respondent.
CORAM : HON'BLE SHRI JUSTICE N. J. JAMADAR J
DATE : 13th April, 2022
P.C. :
Arguments are concluded. Judgment/ order is reserved.
( ASSOCIATE )
Page 1/1
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!