Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Allahabad High Court

Narendra Mohan Gupta @ Devi Prasad Gupta ... vs Smt. Satyabhama Gupta And 2 Ors. on 2 April, 2010

Author: Pradeep Kant

Bench: Pradeep Kant

Court No. - 1

Case :- ARBITRATION APPLICATION No. - 1 of 2008

Petitioner :- Narendra Mohan Gupta @ Devi Prasad Gupta And Ors.
Respondent :- Smt. Satyabhama Gupta And 2 Ors.
Petitioner Counsel :- Mohd. Adil Khan,I.D.Shukla,S.K.Mehrotra
Respondent Counsel :- Sabhapati Shukla

Hon'ble Pradeep Kant,J.

This application for appointment of arbitrator has been moved by the petitioners saying that a dispute has arisen between the partners of the firm with respect to the claim of the petitioners on the dissolution of partnership firm.

Heard learned counsel for the petitioners Sri S.K.Mehrotra and Sri S.P.Shukla for the respondents.

There appears to be a dispute between the petitioners and the respondents with respect to the settlement of the claims of the parties on dissolution of the partnership firm. Notice was given to the petitioners for appointment of the arbitrator but the arbitrator was not appointed. During pendency of this case, the case was got adjourned on number of times on the ground that the dispute is likely to be settled outside the Court, but today, a statement has been made by learned counsel for both the parties that the dispute could not be settled and, therefore, an arbitrator be appointed.

As prayed by learned counsel for the parties, Hon'ble Mr. Justice O.P.Srivastava (Retd.) is appointed as Arbitrator subject to his consent and convenience.

The application is disposed of accordingly.

Order Date :- 2.4.2010 LN/-