Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

ARBAP/16/2021
2022 Latest Caselaw 534 UK

Citation : 2022 Latest Caselaw 534 UK
Judgement Date : 4 March, 2022

Uttarakhand High Court
ARBAP/16/2021 on 4 March, 2022
        IN THE HIGH COURT OF UTTARAKHAND
                   AT NAINITAL
                     SRI JUSTICE S.K. MISHRA, A.C.J.

                          04TH MARCH, 2022

        ARBITRATION APPLICATION No. 16 OF 2021

Between:

Agarwal's Carrier Corporation of India (ACCI).
                                                              ...Petitioner
and

Bharat Heavy Electricals Limited (BHEL).
                                                           ...Respondent

Counsel for the petitioner.       :   Mr. Jitendra Chaudhary, the learned
                                      counsel.

Counsel for the respondent.       :   Mr. I.P. Kohli, the learned counsel.


Upon hearing the learned Counsel, the Court made
the following

JUDGMENT :

Withdrawal Application (IA No. 01 of 2021)

has been filed by the learned counsel for the petitioner

seeking permission of this Court to withdraw the present

Arbitration Petition.

2. Therefore, the present Arbitration Petition is,

hereby, dismissed as withdrawn.

________________ S.K. MISHRA, A.C.J.

Dt: 04th March, 2022 Rahul

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter