Citation : 2021 Latest Caselaw 6736 Raj/2
Judgement Date : 20 November, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Arbitration Application No. 66/2021
M/s Vrindavan Lal Gupta A Proprietorship Firm, Through Its
Proprietor,
----Petitioner
Versus
Jaipur Zila Dugdh Utpadak Sahkari Sangh Limited
----Respondent
For Petitioner(s) : Mr. Arvind Gupta For Respondent(s) : Mr. Gunjan Pathak
HON'BLE MR. JUSTICE PANKAJ BHANDARI
Judgment / Order
20/11/2021
It is informed by counsel for the non-applicant that he has
already filed counter to the arbitration application today itself.
It is also informed that identical cases are also pending in
the High Court.
Office is directed to tag the counter and list all the identical
matters on 10.12.2021.
(PANKAJ BHANDARI),J
ARTI SHARMA /20
Powered by TCPDF (www.tcpdf.org)
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!