Citation : 2023 Latest Caselaw 903 Bom
Judgement Date : 27 January, 2023
(1) 958mca104.23
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
MISC. CIVIL APPLICATION NO. 104 OF 2023
Pyramid Realtors __ Vs. ___Divya Builders and ors
---------------------------------------------------------------------------------------------------------------------------------------------------------------------------
Office Notes, Office Memoranda of Coram, Court's or Judge's orders
appearances, Court's orders of directions
and Registrar's orders
---------------------------------------------------------------------------------------------------------------------------------------------------------------------------
Mr. M.R.Joharapurkar, Advocate for applicant
CORAM : AVINASH G. GHAROTE, J.
DATE : 27/01/2023
Since the appointment of the named
arbitrator Mr. Sitaraman Iyer has been held to be invalid in view of Section 12(5) of the Seventh Schedule of the Arbitration and Conciliation Act by the judgment dated 11.3.2022 passed by the learned District Judge-1, Nagpur in RCA No.177/2019 (page2 84) by setting aside the order dated 28.9.2018 passed by the Trial Court in an application under Section 8 of A&C Act, it is contended that there is a need now for appointment of an independent arbitrator.
Issue notice for final disposal returnable on 6.2.2023.
JUDGE Rvjalit
Digitally sign byRAJESH VASANTRAO JALIT Location:
Signing Date:30.01.2023 14:28
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!