Citation : 2023 Latest Caselaw 17034 HP
Judgement Date : 20 October, 2023
Narender Singh & ors. Versus National Highways Authority of India
.
Arbitration Appeal No.13 of 2022 a/w
and 21 of 2022
20.10.2023. Present: Mr. Varun Rana, Advocate, for the appellants in all the appeals.
Ms. Sneh Bhimta, Advocate vice Ms. Shreya Chauhan,
Advocate, for the respondent, in all the appeals.
Arbitration Appeal No.13 of 2022 is de-linked from the
bunch of cases listed today and the same be listed next week.
Though, as per the orders dated 13th October, 2023,
this Court had reserved judgment but in the interest of justice,
this Court deems it fit and proper to grant an opportunity, to the
respondent to file the reply, if any.
Let reply, if any, be filed within four weeks. List
thereafter.
.
(Ranjan Sharma) Judge
October 20, 2023 (Shivender)
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!