IN THE HIGH COURT OF KERALA AT ERNAKULAM
AR No. 35 of 2007()
1. C.BALAKRISHNAN, S/O.INNAYKKAN,
... Petitioner
Vs
1. E.G.JAYASANKARAN, S/O.E.S.GOPALAN,
... Respondent
2. K.K.PRASAKAN, S/O.KRISHNANKUTTY,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent :SRI.M.T.SURESHKUMAR
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/01/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
A.R. NO. 35 of 2007
----------------------------------
Dated this the 11th day of January , 2008
O R D E R
No objections have been filed by the respondents. Clause 18
of Annexure II is a valid arbitration clause and by Annexure III that
clause was invoked when disputes arose between the parties.
Annexure III was followed by Annexure VI notice through Lawyer. To
that also, it is seen that the respondents did not send reply.
2. Having considered the Arbitration Request and the various
Annexures produced along with the same and the submissions
addressed at the bar, I do not find any reason as to why the Arbitrator
should not be appointed.
Accordingly, allowing the Arbitration Request, I appoint Advocate
Sri.M.Ramankutty, Thrissur, as Arbitrator to settle the disputes
between the parties which are subject matter of this arbitration
request and Annexure III claim notice. The Arbitrator will also settle
counter claims, if any, which are raised by the respondents. Arbitrator
will enter reference and pass award at his earliest.
PIUS C. KURIAKOSE,
dpk JUDGE.