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 2, Cited by 0]

Allahabad High Court

M/S C-Net Info Tech Pvt. Ltd. vs Edcil (India ) Limited on 3 September, 2019

Author: Saumitra Dayal Singh

Bench: Saumitra Dayal Singh





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 59
 

 
Case :- ARBITRATION AND CONCILI. APPL.U/S11(4) No. - 34 of 2019
 

 
Applicant :- M/S C-Net Info Tech Pvt. Ltd.
 
Opposite Party :- Edcil (India ) Limited
 
Counsel for Applicant :- Praval Tripathi
 
Counsel for Opposite Party :- Aditya Singh Parihar,Aditya Singh Parihar,Gaurav Dwi,Gaurav Dwivedi
 

 
Hon'ble Saumitra Dayal Singh,J.
 

1. Office has placed on record the consent letter received from the arbitrator.

2. Pursuant to the order passed on 13.08.2019, the proposed arbitrator has given his consent in terms of Section 11(8) of the Act, 1996 to act as an arbitrator.

3. Accordingly, Mr. Justice Sanjay Harkauli, a retired Judge of this Court, residing at Flat No.912, F-8, Sagar Residency, Sector 50, NOIDA, Uttar Pradesh (Mob Nos.8004915450, 9821364609) (Land Line No:0120-4526972), is appointed as an arbitrator to enter upon the reference, and adjudicate the dispute in accordance with the provisions of Arbitration and Conciliation Act, 1996.

4. The arbitrator shall be entitled to fees, in accordance with the provisions of fourth schedule inserted by Act No.3 of 2016. The expenses shall be borne equally by the parties.

5. The application under Section 11 of the Act thus, stands allowed.

Order Date :- 3.9.2019 S.Chaurasia