Karnataka High Court
M/S Trident Automobiles Pvt Ltd vs Mr Prabhudeva J Chigateri on 13 August, 2009
IN THE HIGH COURT OF' KARNATAKA AT BAN DATED THIS THE 13th DAY OF AUGUST 2009A E 2 BEFORE THE HONBLE MR.JUSTICE}IAJ1'?éJ.§§ii1§Jf£L " C.M.P. No.134/%2oés_' BETWEEN ; M] S.'1'ridEnt Automobiié:s~..VLtd.; :4 VI" - A company i11cox';x3rated~'Jn¢ier E " Companies Act, 1956, havingits 1 " Regstered ofiice_at,__# 1,"1bwe1' " 1 I Palace Orchards,"S,ankéy R0Eid,"= V. Bangalore, mpigséliztsd by its . MaI1a@'ngD§I'60¥?0%I' 2 j ' Samir ...PETI'I'IONER (133?3;-i.Ha;~:151éja§Céjgmdvs.) J.CVh'm1ga"M teri, ' 1-A,' Basaiia' Bhavana, Sxfi;E§asav€:shw?a:'a Circle, High GI'o.11.1'1»:?.°;¢,E"Banga1ore-- 1. aim) at: .No.T.7f7/ 3;' Nandidurga Road, Town, 1 Bangalore *- 560 046. ...RESPOI'~DBNT (By smmkzmmaxmaevi Hipemm, Adv.) not . ieideducting certain amount towards of" Having regard to the fact that the required to be resolved, an Arbitrator is % to be appointed. .. 3 _ rentals etc., which according to the petitioner is illegal. Since the amount was deducted without any justifiable reason, the petitioner issued a notice calling I'35P0fld€m3 '30 pay the said amount. That eras' _ the ground that the said amozene; wee u " arreazs of . rent. Hence, the a:*bié.ral clause called upon t3d_e4--1jesfiee(ient their Arbifiator. In 'iesiliettflinofice nomixlating their said letter is not rmponded. ---- 2. I have e:r;e 'ag'ee%e: '§' meet Indeed the said agreement clause in respect of between the parties. In fact the inasmuch as the respondent was
[1,/’
.. 4 –
3. Consequently, following order is passed:
Petition stands allovved. Mr.Kukkaj(-:
Bhat, Retired District Judge, No.F~1 13, %
Central Chambers, 2nd Main Road,
Bangalore — 560 009 is appointed
arbitrate and adjudicate upni1.4_Kt}1e4éiii,’§;s11tes.V ‘ .
of the said ‘Agreement’. x V ‘ V ‘ V
The Sole ArbiUate §’shaii mrefefice and
cause notice to the of the
matter.
Refisjzry this order to the
Arbitrtator.
Sd/-
JUDGE