1989 INSC 0100 SUPREME COURT OF INDIA Guru Nanak Cold Storage and Ice Factory Vs. Punjab State Electricity Board (G. L. Oza and K. N. Saikia JJ.) 15.02.1989 ORDER The Text below is only a summarized version of the order pronounced Once appellant chose to go to arbitration and sec. 34 refused to be exercised in his favor it cold not be said that discretion is not exercised judiciously.