Citation : 2021 Latest Caselaw 22 HP
Judgement Date : 1 January, 2021
1
IN THE HIGH COURT OF HIMACHAL PRADESH
SHIMLA
Arbitration Case No.18 of 2006 alongwith
.
Arbitration Case No.19 of 2006
Date of Decision: January 1, 2021
1. Arbitration Case No.18 of 2006
Arun Anand ...Petitioner.
Versus
Ravi Oberoi & others ..Respondents.
2. Arbitration Case No.19 of 2006
Paramjit Singh & others ...Petitioners.
Versus
Ravi Oberoi & others ..Respondents.
Coram:
The Hon'ble Mr. Justice Vivek Singh Thakur, Judge.
Whether approved for reporting?1
For the Petitioners: Mr.Ramakant Sharma, Senior Advocate,
alongwith Mr.Anirudh Sharma, Advocate,
vice Ms.Devyani Sharma, Advocate,
through Video Conferencing.
For the Respondents: Mr. Dushyant Dadwal and Mr.Subhash
Chander, Advocates, for respondents
No.1 to 8 in both petitions, through Video
Conferencing.
None for respondents No.9 to 12 in
Arbitration Case No.18 of 2006 and none
for respondent Nos.9, 11 and 12 in
Arbitration Case No.19 of 2006.
Mr. Ashok Sood, Senior Advocate,
alongwith Mr.Khem Raj, Advocate, for
respondent No.13 in Arbitration Case
No.18 of 2006 and for respondent No.10
in Arbitration Case No.19 of 2006.
1
Whether reporters of the local papers may be allowed to see the judgment?
::: Downloaded on - 02/01/2021 20:15:39 :::HCHP
2
Mr. Sanjeev Kuthiala, Senior Advocate,
alongwith Ms.Anaida Kuthiala, Advocate,
for respondent No.16 in Arbitration Case
No.18 of 2006 and for respondent No.13
in Arbitration Case No.19 of 2006.
.
Vivek Singh Thakur, J (Oral)
It is submitted by learned counsel for the parties that
dispute in both petitions has been settled between the parties
and Anil Kumar respondent No.2 in both petitions, who is present
to depose on behalf of all contesting respondents, is having
authorization of respondents Ravi Oberoi, Madhu Oberoi, Rahul
Oberoi and Nitin Oberoi and Special Power of Attorney(s) of
respondents Sunila Malik, Vijay Oberoi and Sandip Chadda. His
statement on oath has been recorded separately, whereby he
has endorsed the settlement and has received two Demand
Drafts/Manager's Cheques dated 09.11.2020 bearing No.082187
and 18.11.2020 bearing No.082223 worth `8,00,000/- each
payable to him to be drawn in HDFC Bank, in terms of
compromise. Authorizations, Special Power of Attorney(s) and
compromise deed have been placed by him on record in original.
2. Learned counsel for the petitioner has also endorsed
the settlement and has prayed for disposing of the petitions as
compromised.
3. Accordingly, present petitions are closed as
compromised, in terms of compromise deed placed on record
and as per deposition of Anil Oberoi and learned counsel
appearing for the petitioners, which shall be part of this order.
Pending application(s), if any, also stand disposed of,
in aforesaid terms alongwith main petitions.
(Vivek Singh Thakur),
.
Judge.
January 1, 2021
(Purohit)
r to
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!