IN THE HIGH COURT OF' KARNATAKA AT BANGAZ;O}'{'{E"".,A
DATED THIS THE 10TH DAY OF DECEMBER: 2019' E "
BEFORE
THE HONBLE MR.JUSTICE if
C.M.P.No. VQF'20i"0V "
BETWEEN
M/s. RNG Elite Infrastructure " V
Endia Pvt. Lid., . V
Reg Office at N0,,35a I; _, :
2O'-'1'A'Main, 8l?{B1:5::'e}: _
Koramangala;'BangEiIé.re%9j5_ " '
Rep by its Ma1*1agiri;_, Director ~
B. Raghu.'fiat31aRE:.:ddy§ -
S/0 I-3.V.'-Rec_ic£yV ' -
Aged about 43 years.:g_E' ..Petiti0ner
[By Srnt, _Bea{i1aV_VS aprceagy K, Advs. ,)
.....
‘- A .H.i’11du,”_’Ag’evd about 39 years
/ O M ._ E’;’_\.,-Qlgeshxvara Rao
AA M..’1\La:geshwara Rae
‘Hindu, Aged about 41 years
” -S_.,-‘0 CM. Kondaiah
K. Srikanth
Hindu, Aged about 39 years
3
S /0 late Venkatasubbaiah
R/a No.23-1-315 (Upstairs)
Tekke Mitta. Neliore
Andhra Pradesh. RESPONDENTS
[BY SR1 Ra_maCha:ETITION RIEED U_/S.’I~if{5)’~:O’E7 u ‘V
THE ARBITRATION AND CONCILIA’1’ION ‘;AGT,.__”V1Q9v6′,’
PRAYING THAT THIS IION’I3LE”I.ACOIIRTKIVIAY A’
PLEASED TO APPOINT AN AREITRATOR TO PROCEED
WITH ARBITRATION PROCEEDINGS IN .ACCO_RDA;NC’E
WITI-I ARBITRATION CLAUSE, CLAUSEAIS
MENTIONED IN THE AGREEMIE?-IT”-DATED ‘I’S.II<;200S
VIDE ANNEXIIREA IN -.fl"HE–'_INf1*ERE»S"i'.COF JUSTICE
AND EQUITY.
THIS ADMISSION THIS
DAY. THE—G~Ol_H?T NiI{§DE.fFHE ROIS.I;OwINO:-
7’iS’I~I:C”I..€2’R:§~F;_§Ii
Petitiofmgrd IS fi1_eV’3)I:1IT_IE_i.;~:-tr whereas the respondents
are t1jCiOIVI;erS O1″”thE_____IgndS bearing Sy. NOS82 and 83
V’a_VAI1d;VV;’E’;§.Etc3___15, 16 and 17 Situated in Gottigere
ViI12Ig,I’e’;VI’ IIt’I;:IjI§g:;}sI_;i11I Hobli, Bangaiore South Taluk
E rIIeaSIITi:.1g’IIE.1.24′.382 Sq. ft. Responderats I to 7 jointly
I eIItErVCd.«iI1t:O an agreement with the pCtit.IZOIIe.r as per
‘V”-____”25;n1’iI:3xII.re-‘A’ dated }5.11.2006 for deveioping the
‘°a.f0rem_entIOned property. PurSuaIIt to the agreement.
\
5
the Arbitrators mairitained by the High Court of
Ka.rnata.ka may be appointed as an arbitrator.
3. From the above, it is clear that the disptrtzes
have arisen between the parties and the same.._iJ.s.V’rio’t.
settled. Clause 1.9 of the agreement in questiori ‘
arbitration clause. Both the parti;esmin’th’e
have agreed that the disputes Whiehearise p1:J.ifsi1a1°1tV it
the agreement under
the provisions’Voii’the” Coneiiiation Act.
4. following order is
made: H .
S,:r.i.. Retired District and Sessions
A’VF””‘B1ock, Sahakaranagar, [Next to
VBa.r1ga_1ore~56O 092, is appointed as Sole
‘ Arbit.1~’ato1j,’ ‘€1oi’.v’resoIve the dispute between the parties.
it Arbitrator, on receipt of a copy of this order
“rshaH~e’r1te1” upon the reference. issue notice to the
T and then proceed to resolve the dispute, in
QC/,?\
6
accordance with the mbitration and Conciliation Act,
1996.
Office is directed to send a copy of this orderjto
the learned Arbitrator, forthwith. it is further
to return all the original papers, if any, l ”
the petition to the petitioners to enable…t.lj1fcrn_toitlproduceg 7
before the learned Arbitrator.
Petition is disposed of acleoflrdinglyl