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]

Bombay High Court

Vinod Kumar Sharma vs Nuclear Power Corporation Of India ... on 5 February, 2026

2025:BHC-OS:25813
                   This Order is Speaking to Minutes order of order dated //
              Megha                                                            p2_arbp_351 &346_2024.docx


                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  ORDINARY ORIGINAL CIVIL JURISDICTION
                                   ARBITRATION PETITION NO.351 OF 2024

              Shivshakti Enterprises through
              proprietor -Vinod Kumar Sharma                                     ...Petitioner


                                        V/s.


               Nuclear Power Corporation of India                               ...Respondent
                                                 WITH
                                   ARBITRATION PETITION NO.346 OF 2024

              Vinod Kumar Sharma                                                 ...Petitioner


                                        V/s.


               Nuclear Power Corporation of India                               ...Respondent
                                             ______________
              Mr. George Philip h/f. Mr. Hussain Dholkawala for the Petitioner
                                             ______________

                                                        CORAM: SANDEEP V. MARNE, J.

DATED: 5 FEBRUARY 2026.

P.C.:

1) Not on board. Upon being mentioned, taken on board.
2) Motion is made for speaking to minutes of order dated 22 December 2025. Request is made for refund of court fees at the time of filing of Arbitration Petitions.
Page No. 1 of 2

5 February 2026 This Order is Speaking to Minutes order of order dated // Megha p2_arbp_351 &346_2024.docx

3) Perusal of order dated 22 December 2025 indicates that the Arbitration Petitions are rejected on the ground of lack of territorial jurisdiction. In that view of the matter Petitioners would be entitled to refund of court fees as per rules.

4) Hence, paragraph 7 be added in order dated 22 December 2025:-

7. Court fees be refunded as per rules.

[SANDEEP V. MARNE, J.] Signed by: Megha S. Parab Page No. 2 of 2 Designation: PA To Honourable Judge 5 February 2026 Date: 06/02/2026 11:29:56