Citation : 2022 Latest Caselaw 2877 Ori
Judgement Date : 24 June, 2022
IN THE HIGH COURT OF ORISSA AT CUTTACK
ARBP No. 5 of 2020
Babloo Singh .... Petitioner
Mr. Sachidananda Sahoo, Advocate
-versus-
Mahanadi Coalfields Ltd. and others .... Opposite Parties
Mr. D. Mohanty, Advocate
CORAM:
THE CHIEF JUSTICE
ORDER
Order No. 24.06.2022
06. 1. The matter has been listed today in view of the Judgment dated 19th May 2022 of the Supreme Court of India in SLP(C) No.5306 of 2022 (M/s. Shree Vishnu Constructions vs. The Engineer in Chief, Military Engineering Service and others) requiring all applications under Section 11(5) and 11(6) of the Arbitration & Conciliation Act, 1996 to be disposed of within a period of six months from that date.
2. In view of the stay order granted by the Supreme Court of India in SLP(C) No.29310 of 2019 (Mahanadi Coalfields Ltd. v. M/s. A.P. Construction), on 13th August 2021, the petition was adjourned sine a die with liberty to the parties to mention it for listing after the disposal of the aforementioned SLP.
3. In that view of the matter, list on 2nd September, 2022.
(Dr. S. Muralidhar) Chief Justice S. Behera
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!