Citation : 2025 Latest Caselaw 3336 Chatt
Judgement Date : 27 June, 2025
Digitally signed
by AJINKYA
PANSARE
Date:
2025.06.27
14:14:57 +0530
1/2
HIGH COURT OF CHHATTISGARH AT BILASPUR
WP227 No. 559 of 2025
MINHAZ AHMED versus M/S CHOLAMANDALAM
INVESTMENT AND FINANCE COMPANY LIMITED
Order Sheet
27/06/2025 Mr. Sushobhit Singh, Advocate for the petitioner/
judgment debtor.
Issue notice to the respondent/ decree holder on
payment of PF by ordinary as well as registered mode.
Heard on I.A. No. 1, application for grant of stay. Mr. Singh submits that arbitrator was appointed by the respondent-Finance Company in contravention with the provisions of Section 12(5) r/w Schedule 7 of the Arbitration and Conciliation Act, 1996.
Heard.
Taking into consideration the submission made hereinabove, a strong case is made out for grant of stay. Therefore, the effect and operation of the order dated 26.04.2025 passed in MJC Civil Case No. 248 of
2017 by the Second District Judge, Bilaspur shall remain stayed till the next date of hearing.
Call this matter after service of notice.
Sd/-
(Rakesh Mohan Pandey) Judge
Ajinkya
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!