Karnataka High Court
Wg.Cdr. C.R Mohan Raj V M (Retd) vs Mr.Motilal Oswal on 27 August, 2010
_1_
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27TH DAY OE AUGUST 2010
BEFORE I'
THE HONBLE MRJUSTICE AJIT J
cMP.NO.12 OE~2O1o " '
BETWEEN I I I
we. CDR. C.R.MOHAN RAJV_,M_(RETD)__ I I _
AGED ABOUT 76 YEARS " _ f -- "
R/AT NO454, Sm CROSS, " '
7TH BLOCK, ' *
JAYANAGAR, * 'I '--
BANGALORE -- 560 07Q,_ " 5
(By SR1: ROIIITEI:.GOWI)A,..ADV'.§.'Vv I
AND
MR. MOTILAL OSWAL'-~ "
CHAIRMAN I8»; MANAGING DIRECTOR
MOTILAL OSWAL'-SECURITIES I:rD.,
HOESOHST HO.L3SE,_
SRDFLOOIR, POINT,
I :V'I'.1IIJVils/[vBA._I"t ;4i*'OQ 021.
I RESPONDENT
(EEK ORANDRASHEKHAR c OHANASPUR, ADV.)
*=i=**$
THIS CIVIL MISCPETITION FILED U/S. 11(6) OF THE
°-ARBITRATION AND OONOILIATION ACT, 1996, PRAYING TO
DISPUTE TO THE ARBITRATOR OR THE PERSON
SUGGESTED BY THE PETITIOENR AS PER ANNEXURE--'D'
OR ANY OTHER PERSON QUALIFIED TO CONDUCT
ARBITRATION PROCEEDINGS PREFERABLE BY A RETIRED
PETITIONER
-2-
DISTRICT JDUGE AT EANGALOE OR A PRACTICINIG
ADVOCATE AT BANGALORE As MAY BE DECIDED BY. THIS
I-ION'BLE COURT TO ADJUDICATE THE DISPUTE-S"'--THAT
HAVE ARISEN BETWEEN THE PE'imo~ENa_,___' SAND
RESPONDENT, IN THE INTEREST OF aijszice-"'iANDi"» ,_
THIS CMP COMING ON
THE COURT MADE THE FOIaLOWI1\fi'!:G':'.fi' ' «.
This petition 1'66] of the
Arbitration and petitioner is
an Ex~servi§c;e'::,rrian and a Senior
citizen 'Wing Commander. He
has certain shares and the
responclents After his retirement,
petitioner4"4"'is:V residiingfi at Bangalore and during the
. V. Coursé"i'iof'"'the serifice and thereafter the petitioner had
Vinvested._i"n Sh-ares of Various Companies. At that point
oAf"t.imefa -representative of the respondent-Company had
requested him to become their Client. Accordingly, the
"petitioner became the client of the respondent and
it " "certain terms were agreed upon between the petitioner
and the respondent, which is reduced in writing, which
/'
_/X
-3-
is styled as "Agreement between a participant and a
person seeking to open a beneficial owner's account".
2. A perusal of the said agreement
there is an arbitral clause. The b
petitioner is that without
respondents have sold .Vce__rtain».V_"shareg3}7-
resulted in loss to the tune of
Rs.40,00,000/~ (Rupees only). The
grievance of thevgpetitioner transaction has
been dong notice has been
issued calling upon them to have the
dispute an arbitrator. The
res.pon'dent ha-sinotgresponded to the said notice.
it heard the learned counsel appearing for
the peti_tioner as well as counsel appearing for
V respondent.
4. Learned counsel appearing for the petitioner
submits that notwithstanding the fact that one of the
terms of the agreement is that arbitrai proceedings are /Q
C///K
-4-
to be held at Mumbai. Nevertheless, having regard to
Section 20 of the Arbitration and Conciliation Act, 1996,
parties are free to choose the place of arbitratio:n;..V' He
further submits that the petitioner is a
and is besotted with various aiirrients
disease of Cancer for
St.Johns Medical College,'«--..__l3arig.alore'.
submits that the oi is at
Mumbai and they at Bangalore.
Hence. this Court als'o"'i1as to deal with
the rriatten g in
5; "Learned appearing for the respondent
thati~..l:h_aying regard to the terms of the
»v:agree1ir1ent.,;"'-- arbitral proceedings are to be held at
the petition is not maintainable.
'C €5.11 have perused the terms of the agreement.
7. Apparently, respondents have also a branch
office at Bangalore. indeed, the petitioner is also
residing in Bangalore. It is no doubt true that the /3;
..//1"./'
-5-
agreement would contain an arbitral c1ause,'___which
would speak about the place of arbitration;f..l_V"But
however, a perusal of Section 20 of
indicate that the parties are freeto.agreel'§'fi:l{ti:eV'pllacQ'of ' ; ll
arbitration. Snb--Section (2) wo'ug1ci'..'_A'aLi'so
the parties do not agree the placedni"VV':arbitration;'L
arbitral proceedings;-'shall be' to the
convenience of the of the said
provision clearly the
place of the agreement, it is
always'opei§vi,:for:7'tfie:l:partiesliuto'agree upon the place of
arbitration. V
'V8'; In thevcase on hand, it is to be noticed that the
» has its branch office at Bangalore and
. 'having to the fact that the petitioner is a senior
citizen'' and is also suffering from various ailments, I am
'A l"the view that petition is maintainable in this Court.
Since a dispute has arisen between the petitioner and
respondent in respect of terms of the agreement as well
as sale of shares, I am of the view that the matter is ff;
_,:/72"'
-6-
required to be resolved by appointing an arbitrator.
Hence, the following order is passed:
(1) Petition is allowed. S1'i.N._Sl!AL_:Prasad., V
Advocate (Address: 4%" Flooar,
Bhavan, Hudson
Corporation,
27) is appointed sole llarhitrator to
resolve the the parties.
(2) The sole arbitratoit. reference
catise i'.1ot--i:ic'e" to"the-V'pa.rt:ies.
(3) this order to
sole ~.ar«h_i'trator along with the
'adldres'sjes_'l'of parties as well as the
ieouvnsel__ apvpearing for them.
.....
ludgé