High Court Karnataka High Court

Col V T Venkatesh (Retd.) vs Gnostice Information … on 24 July, 2009

Karnataka High Court
Col V T Venkatesh (Retd.) vs Gnostice Information … on 24 July, 2009
Author: Dr.K.Bhakthavatsala


CM? %&o.:§%g:i2§a9

EN ‘THE H18}! ceum’ OF’ KARNATAKA EXT BANGA’;bRg;—.I: f _

BATES TE-HS THE 24%: my o%§fMwLY
BEFORE ‘ N
THE H€}N’BLE1 9;: Jz;3T:c§:’;T’:<.'_,_ BH$'.':0§;§
Co1.V.’¥”.Xfe}:1ka$esh {Ret§.}
208 Palm Court,

Ga1’z:ie11Estate,
Jakkuir, Bangalo:je..-+..56£}v_Q64.’«_ in ‘ \..PE”17’1″I”iONER

(B3; ‘
for Mf.§.ALMT’i;::g§21,,Ar13zss:}___ _ ‘

£§3’~§B:

83193356 Enffizmafibn T¢ci1néiogies
Private Limited’, ” _
E*¥.e.-45, E ‘F?Zc}Gi?;”‘.Sa;::key Reéé,
PQ}_ac;:§~V:3’:3V{3».T. _ ‘ ‘,

L» Rey». by i:s,%~Fm::i:i:r~;:g41a CEO. ..,RESm:=~:mzx:*:’~

(33.5 S:i.1% é;mesi1.P,’i§u§}§a:11i, Ark.)

‘§”h.*l$ ¢:r§4.p is rim “:1/$.11 (5; of Kim figrhitratian anfi

‘ .’_VV €3<3:ix:%Vi,Eia7£37é3_1 Act, 1996, praying that this Hanfiifi Cant': may 'ha
};i§: aSé&'_i fxjappfflint any Retimd Qistrict Juége msidini at Bangalam
flag the} Séifi Azbitratar in respect of the éisputes hatixzarsis fiza

Pgfitioner mm fliifi Rcgpozadéxzri arising umifir I316 agreement dated

4' .{_}.?§f»'€)=f¥~2G08 and refer the disputes ':0 the said Arbitrator amfi alsca
"=.__§§aSs such Gfllfii" dimctians ix; 1311:: fgntergsi fifjufitiéifii,

This C.I*f£.P coming 9:: for admission, this day, the §{}"£1}1"€
made the: fc:11a§x?i"{1g:–

{EEVEP r§.a,.V§’:»%g;~2e09

QREBER

The petitienar 13 beibrfi this C’;re 3.3 so1:锑§s3*};;.i’i129;1L:o§’VA §E_:>11T:

resczlmtian of the dispute hetweaza fii€.. §jscfi$i9:riér rfiégpoaéent in

§’t1I’SK1£L§1C€ f M.f3.1§ dated’ ~

2. Learned 4=::A{3iu_;1s€§”VV’ii§i§t? z_V:pgVtitiG§;¢éi” submits that in

pursuasacfi of i4’H§§f NLQEE and by iegai

natice fiazieci ‘H3, “aha Efifiiflfiflfifiikt was
izgziimated u :0 M “-.t§”«5ippoi1′;’i£ Sr}..M.N,Sha11kar Bhat, a

mtéfefi §§–iSt:i<:t"';}=:;:V&g€.,.v" Bé;?1géiG:'€:} as 33:}. Arbiwaier 3:: his Eaehaif

'tha Aireispaizziazfit :¥eéé' <fa}l€d 113303 ta appeizfi 3:: fi;.rb§;ira'¥:r as

;:3§’;,.3if_ iiggfij the Arbitlafion anti Seaciiiaiisn Acts 1996. It

is ffiriflér in the Evan’: of respsndent :10? naming 13:3

«,i”;’*£3;”§;)}:§I”3310I*,V fhE Arfiitratm’ appfiitiffid by the petitiaiier siialfi becoms

éffiéémier for adfuéicafiail Crf Ehfi disyuts’ ‘Eb this iegai natice,

;mspc:>::d6:1t, hy repiy éateé i<2.G1,2fi8§, éifiiififiilg cartain

§e;'-€311t€11tio113 mgaréing the éispuifi, has siaied fim: the Ififiififiiififilit

was agpainféng Sri.S.§m1s3h o§* as. his Arbétzater.

{A5

CM? §'sf.f>~§:;”~?;£}G*;}

3. The p3x:s€11t peiitisn was fiieé an 88.84-.20f}9. *””* «’ A’

4. The ccsntention of the 16311166 caunsei fe_r*’€}1e:{}p¢ii{ioae1*’v

that since the I’€SpO;Z1(i€:I}:1t zriid not

présumed that the dispute shou1ci,¥;>:24__dec§(£f::i'”by 1133 45 L.

sale Arbitrator.

5, Lcalned counsel ihfifi s11bV1v;§AiitL§; that ‘$116
arbitzafien clause prgvides ‘ éi;fv}b::;iirators and not
arbitratizm by so1e§~vg;:fis§%rat::)% fiat S1″i.S.Gam=:sh
Shenoy, jag Arbitratzsr an ‘aaiaaif 0f ihe
respozzéené. . A’ b 1

6. :fi::;€i¥’£}70I1 that as per Clause Pi af the
{Ivv%’::Zi”iSjL§)”i3.fIE or claim zmising out 0:5 9:’ in

m1a9iiU:3fitQ f¥:f1é:’::;§:é:££}0rsiI;dum; 0f tmderstanding shaii be fegoiveci 133:

é;:hi?;:’ati£;’»«?.3 cgsézxsiiicted by such uumber sf 2″:1f’b§§’iI3’£.{)1’S as is

W ” ‘T afgraéed upon and £35: aaceréarxce wiikl {E16 Endian

and Cencifimiierz Act, 199%, Thfirefere, it Shezfld be

” %3’s:2€i§1f$%’£93ci that {he irztentiefi Gf the }C3a}:”E”i€S is far arhitratisn sf

‘dififpute by thgvee arbitratasrs 3.116. mm: by a 3316 firbiiyator. This

L/

.312.

CM? No.,5%»,£4:i2QQ9

petifionfir and the rfispozzdent have named thefizi 1?és:.;ja:2QTti*’:;_::f .

Arbitrators as per the arbitration clause.

7. In the result, {ha patitioli is:”:.dis; {§c§§€d’T[‘~0fi”

S1’i.M.N.Sha11ka: Bhat, Ifitiztd ,,,§¥’%é)¢6}.”V~

Judges’ Layout, Sanjay Péagag, B é::ga;1.§=1*§:_-:356G G§4,
as Arbitxatar an behalf of S.’Ga11esh Shane}:
Nr11er_ Apargmzégig, Roaé, 8.9.0,
Sada$hiva::1agar, on be11a}f (bf $16:

respencziant.

Pa1*tieS”arzé §ii:£”vc:-::ie’s:i “{(;:1:a:féi1:f{};.$ir own Costs.
The jRegis3;:*j;. is d_i1′;ve<:t$d '~'é0 smzd. copy nf this o:r{i€:::: to ::h::~:

ifséaxnfié "a3=;:–2's€:vic& of {he Sama, iha Arbitfamrs

' SE51};'pfd%2s¢£E.:é~:$gp§é§11t third !§rbit:<'atm~ ix": accmdazzcc with ifiwz

501/ -E \
FUDGE,

V I ' ~ _