High Court Karnataka High Court

Sri A B Mallikarjuna vs Jubliant Biosys Limited on 13 October, 2009

Karnataka High Court
Sri A B Mallikarjuna vs Jubliant Biosys Limited on 13 October, 2009
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

DATED THIS THE 13*" DAY OF OCTOBER  

BEFORE :

THE HON'BLE MRJUSTICE MOHAl:\%_SI~{AiS?"1;A.l§)T4(§C)UV§)IiAi§*4._:é

C.M.P. No.206;¥.3009'v- A: A

Between 2

A.B.Ma11i.kar_;una .. v
Aged about 59 years,,_   .  V
Son of A.M.BasaVeg::wd-3, I
Residing at NO395, g5"

12"' Main, 1  
R.M.V.EXtensi0n.,_ 5
Sadashivanvagar,      
Bangalore-1560 Q8'C;._--v     _ _' .. Petitioner

[ By Sri Baeavaprabhifi  Pa-£ii;"Si".COunseI
for Giridhar"&_.Co., A(_:1ve.ca£e:5; }

1 .'  JLibI_ia'r1tV 'Bios-_\}s_ Limited
A Cioxrgpéiriyflvineqrporated under
The COmp_anie_s*Act, 1956.
_ And having ité registered
gOfi'1ce at : 

*  VP1m;No. IA, Sector ISA,
 T~[Nnvida;~.eU.P.
_ " _Indiaw$01301,
 __ "*Re'p. By its Director.



Id

2. Jubliant Biosys Limited,
Plot No.96, Industrial Suburb
11 Stage, Yeshwantpur,
Bangalore-560 022,
Rep. By its Director.

3. Clinsys Clinical Research Limited,
A company incorporated under
The Companies Act, 1956,

And having its registered
Office at :

Plot No.1A, Sector 16A,
Noida, U.P.

India-201 301,

Rep. By its Director.

4. Clinsys Clinical ResearehVV_I..td._,V V
Plot No.96, Industrial S1:1'bnrb-R _  
II Stage, Yeshwcanitpnr,  i   _ 
Banga1ore--5_60'Oa2§';,_..if. '      »
Rep. By its Director.  »  A'    Respondents

( By sr1"s"}iéka:§t,?she£Ey ajagagii K-ugfiéf Shetty,
Advocates}. "  *   ' '

This"Ci.V11 Misefijetitiozn is filed under Section 11 (5) of the

:_v"Arb_itra.tion ;and..._ConciIia--ti~on Act, 1996, praying to appoint Sole
'Arbitrator to decide over the dispute, which has arisen between

th.e'petitioner"a_r'1d the respondents for resolution of the claims
of the petitioner iriat-erins of the notice dated 10.41.2009 of the

 ' pfiétitioner as at--V':3gr1:'1exure~J.

This.' M1sc.Pet1tior; having been heard and reserved

"orders on "1691 September 2009, pronounced the orders on
 '1  October 2009.

\<\}?



,3-
ORDER

This petition is filed under Section 31(8) of the

Arbitration and Conciliation Act. 1996, {hereinafter referi”ede.1,Vo

as ‘Arbitration Act of 1996’ in short) praying for it

of Sole Arbitrator to decide over the dispute ”

between the petitioner and respondents.

2. Brief facts of the case areas under : Petitioner is:;i..1’ie
absoiute owner of the immovable’=_p’1’o_perty’-bearing: No.94,
Industriai Suburb, 2′”? Y€S}l\RlaHth]._)L,I1′,
Bangalore-580 022, with constfixiptfthilon{th.ereo–n’.; _’R€SpOI1d€l’ll.’~% 1

and 3 areithelveonipanlies ineorpoi’ateVd under the provisions of

Companiesvvlfiet. V1956.j:>fl’nelV”petitioner and respondent No.1

entered into alLease.A’gree_1nent as per Annexure–‘B’ dated 8′”

:_v”Se.ptemb’er52OO8. LiI<ewi–se, another agreement of lease was

entered 'vintoéllbetwteen petitioner and respondent No.3 as per

Anr1exure-'C'« very day i.e., on 8"'! September 2008. I-'rior

thereto. a. Memorandum of Understanding was entered into

-r.’be:wée”n.t._ the petitioner and the 154 respondent as per

Ar:ne;xgure~?A’ on 6″} August 2008. Consequently, the

it ‘ ‘aforeumentioned property was leased in favour of respondents E

=\\~s*>

and 3 as per the Lease Deeds vide Annexures~’B’ and ‘C’. E: is

the case of the petitioner that respondents I and

affiliated companies and part of Jubiliant OI’ga11OSyfS~.€.}i'(lt’l’é.i::’

Companies and the companies are under””..the:f_”»sa.:n’e–.d

management. The Memorandum of Ilnders«tarldiI-mg’. a”s._well”;’.1s7

the Lease Deeds set out the terms V4and.V_condi1ions ‘~agrj<}(:d'V

between the parties. In accordairieeV'V"with of
Understanding, the PEtit'ioner a'dditi<m;.11
facilities demanded by the schedule
property. Aeeordin,_~§;'to_theAVpetiiiloaer;fh.eVV"agreed to all me

demands made" By §:–relspon_d.ent_ l*€o.*«l_' and provided all the
additionalfacilities even t.o"the extent of making' substamial
Changes and irnprovem:en_tbs'the schedule property to soil it)

the convenience VofVrespond'enl. No.1 and its requirements,

Je'onseqi,__1.éEnt}-y has inc1:irr'e'd additional expenditure of Rs.1 emJ:"e

for alterationsl earned out based on the representation / de.11":e.-mat

rrnader respondents No.1. The parties have 2.-igjreed :.":::it'.

vW._'__respondentNo.1 will continue in possession of the propertjs 2.1533

:_ar~iessee'=for a block period of Eiiteen years. Howe\Ie.r._ the Lcta.:»se

l"3leed.s reveal that the "1oek~in–per1'od" of lease would be for :35

W

-§_

months i.e., three years. Ultimately. the letters ol’terrr1inaI_in

of lease dated 8.12.2008 as per Annexures-‘D’ and ‘E’ sen: by

respondent No.1 and 3 are received by the petitioner. h”;-“‘>l’f;’:”\,’\/’

of the termination of lease agreements coupled with oi’

the Lease Deeds, the petitioner called upon the 1″c?:slpondet§{si u

make the payment of the rents for a period it

the period of Lock in and Notice period) :to?:.alirrL;.§ltolla é*;?Ej’_’

Rs.6,59,-40,000/-. vide letterydated “–‘i_7;v–12.2osa. f: as “gp;é>’1e
Annexure–‘F’ to the writ Petition. resPoii.den–t;s likfive :’~${“%’lt
reply on 12.2.2009 as per ,—Annex’:.i:res§_f’G’x”and “H’;”denyi1’1g the,

prayer of the petitioner.

3. From i’t..ils’-clear’ that the dispute has a1’isse:’a

between the partiesrajndVtheasaine needs to be resolved.

C1ause~1_9_ of bothivthe.’–Le’asé”:Deeds reveals that any dispuie

la’riSing’.lo{uti,_0f the Lease”‘Deeds or any matters reiat:ing th(:1’r.?l..<},

lslaalltlbe.1r'eferred:"'t–o arbitration, which shall be decided in

acoorda1iee"i£fjvth the Arbitration an.d Conciliatiori Act. léliéiiéi.

"Such shall be held in Bangalore and the Cotirtea in

" «ifj;v'B_ar.1ga1ore" alone will have jurisdiction. By iravolging the .sai<;l

Vs

~u()_

ciatzse, this petition is fiied praying for appoin1:rnent otf__.e.;§e

Arbitrator to resolve the dispute.

4. Sri Basava Prabhu Patti. learned Senior ‘Coa,,:11′:,:.=;e,1′

appearing on behalf of petitioner su’brnits« ._i.h,211′ -;1here_

dispute that the lease agreements were ent.e1’ed into’vbet\.=;=r.§;=§i-*’av1.it

the petitioner and respondent Qma
petitioner and respondentvNog.3 ast’per}t.nn’e;;L11*c?fiLC)”: Since the
disputes have arisen between the l-ea:;e
Deeds and the matters “.at,§.;Eai1’.1″ator is to be
appointed for if V

5. iearned counsel
appearing he.haif conteiided that since the

lease agreements’ between “the parties are evidenced by

._”i111regist_ei’ed-.Lease Deecisfthe same cannot be acted upon §E:..)r

enforeingiCta1ise”‘No’;–19 relating to arbitration agreement, 1-ant?

” V’ =.__,vthat single pt§’titfCgT1:: is not maintainable under Section 11 {E3} of

Vh~.._.t1’ié3 _’AI’bitrati’o;1 Act of 1996 as two lease deeds are involxzezt in

in other words. the respondents <.:.~on'iend that

_pe«tititg11er ought to have filed two separate pet it §.()1'1i'-3.

\gj\.

6. in the matter on hand. the }ease c.leec:is in _qru_es_: 3;-1:11

containing the arbitration clause are in wx’i1i1″1g a11_cE3_’are’ V.

by both the parties. They are ur1regist.ere:.i’;”‘”liiefOrdeij 1.0.

appreciate the rival contentions. it ‘is relefirguiatp i.AoV”‘nd£e=..__%Em:’

provisions of Section 7 of the Arb1t.ratiori’.V_A€’£ of:
107 of Transfer of Property Act. arid ‘Sec_?Vti0:11 of me

Registration Act, 1908.

“Section 7 _;.:V’1.1._r’bit;:_’rA’VVc’tV–tV’i’¢:v:§. ¢tgrtfeen¢era:tV’V~ {1} In
this Part, “arbitrati0ri’h’agreerrtest” :.zg.1’eemer1t
by the parties _Vt0-::_4’_”S;:_1x1V3I.1d’ii: yttrjriatjjbitratiprit ail <31' ('remain
disputes whieh h':;;Ve&Vaf1:'jIser1pr v.r'r1'i"(ih"'I'1r'1ay ztrise between
them in respect of 'relationship, whether

contractual or hot.

(2%) arbittrnatiion agreement may be in the form

; of any arbitEratid’11.AC1ause in a Contract or in 1.11:? §’o1’rI1 of a

separate saVgr._eerfIerit;..

A {:3} Auarbitration agreemem. shali be in writing.

.’ . ;(-4} A11. arbitration agreement is in writing if it is
contained in M»

(a) A document signed by the parties:

_ 3 AL
{b} An exchange of letters, telex, telegrams or

other means of E.elecon1mur1ica1.ion which

provide a record of the agreement: or

(c} An exchange of statements of elairn

defence in which the existence of__ 3

agreement is alleged by one party an'(l._11o:t:”- L”

denieci by the other. ~

{5} The reference in a c()ntract”1_o:’*a :””lr)cnme11t’~

containing an arbitration’~…claus”ey<.'nsti’t1.i’:es”‘

an arbitration agreenaentlllifyvtlzey cont-a_ct ‘is
writing and thereference iss–such-..as to rnalce

that arbitration clause of tlie._cQz’é’£:;ract.”

Section… of ‘i’TC!__!’_!.$fer. ‘.Pr¢).g)TVe’ér’t:; Act : ~

Leases” hdljv riifm’le”–.;”*- A “lease of immovable
propkerty ‘f1fon1.”‘vyearb “:.o””year_ or for any term
exceeding one yea.r;o_1’ “reserving a yearly rent, can

be made only by r’egis”i,’e1’e£l instrL1.rnenl_

?”2~”1lllVl’otl1er leases of immovable property may

V .feV:::h*c;~ by a “registered insl.run’1ent or by

‘-oral Vagreerlnvent accompanied by deiivery of

posse¢:§sior~I’.

VVVWhere a lease of ilnmovable pm};)erty is

Vr;2ade by a registerecl instr:..:.me:”:E. such

instrument or, Where there are more iI’1f:él§”LJ.I’1’1€I’11ZS

V’

i 10 e
Provided that an unregistered document
affecting immovable property and required by this
Act or the Transfer of Property Act, 1882 [4 of
1882), to be registered may be received as
evidence of a Contract in a suit for

performance under Chapter II of the

Relief Act, 1877 (1 of 1877] or as’ev1eer;ee of 1

collateral transaction not required tobve effectedpu

by registered instrument.

It is also relevant to note Clause’ l[a] and’fC1–eius’eE3 [a] 8!
(1) of the respective Lease llleeds thus : V
” Clause Ila: :~ the rent

herein the V covenants herein
contai_ned_, hereby agree to demise
unto th’e_Lesse’e_, of lease, the Schedule
Property thevsame unto the Lessee, for

A 2§.j”i>ez%iod’ll.9f 1eo””–[ehe Hundred Eighty] months.
A ‘ an aggregate monthly rent of
._ (Rupees Elevan Lakhs seventy
Aseven.~’E’ho’usand and Five hundred oniy] on or
beforefithe 10″ day of the month. in advance. In

‘y if ‘the event of any deiay in payments of rent, the
“;:V”Lessee shalt be iiable to pay interest @ 2% per

month for the period of delay.

*5}

Vbli:

Clause 3 la) :- To pay the monthly rent in
respect of the Schedule Property, in advance, on.._l

or before the 10″” day of the concerned month;

Without the necessity of any notice or deIn_and=._ it

from the Lessor, subject, however,

deductions required to be n’1ade__

event that the Lessor produces av..ta;~;:_ €X€II!1§_?:il:3’11”

certificate, the Lessee shall _ded1,r’ct.__anyA

SOL1I’C€.

Clause 3 (ii Ja.nd’_V__Lessee
agree to an es_calatio:i””o’f* at of the
monthly last’_pay’abieVon_ce=in’ every three (3)
Years.” * ‘

The leaselof im1noirabl,e.”prop.erty is defined in Section 105

of the Trarisfer A transfer of right to enjoy a
ibonsiderativonlddof a price paid or promised to be
or on specified occasions is the basic
x””‘V’fabric lease. The provision says that such a transfer

– madevexpressly or by implication. Once there is such a
right to enjoy a property, a lease stands created.

. __second paragraph of Section 107 of the Transfer of

\\/S”

M12-

Property Act clarifies that a lease by orai agreernent

accompanied by delivery of possession is sufficient, if lease

does not fall in first paragraph of Section 107. ‘

if the document is not registered, but_the’_1essee’was »indu:c.tedtgV if

in possession, it is enough for the pu:1¢posfeicre_a’tionn o1″f’j”t1rai.:

relationship between the parties;’:_Ii1. the case of ‘0NY~i—vs– r L’

K.C.ITTO0P 82. SONS ( 2900 (6)_:scc«.,.f394j; ‘ t_ held that,
when a lease is transfer property and
such transfer can be made or…’hy1vp,in1p1ication, the
mere fact that into existence
would not stand determine whether
there through such deed.

When it is that the respondents were

inducted into possessiontof building by the owner thereof

the leasevdeeds and that the respondents were

“‘re’nt:”or’ agreed to pay rent in respect of the

V.Vvbuildingfthegiegaieicharacter of the respondents possession has

gtovbe att1’ihujt.ed to a jural relationship between the parties.

jurai relationship cannot be placed anything different

V”

V. 13 _
from that of lessor and lessee falling within the purview of the

second para of Section 107 of the Transfer of Property Act:–.__

7. In the case of BURMAH SHELL OIL D1STRI;*3:t:I’Ii’h_’*J:(}vv¢–

vs~ KHAJA MIDHAT NOOR (AIR 1988 so 1470);}: pé.::~2§;5,l:’.ite

is observed thus :

” In view of the paragraphs 1o*:7_ ¢; .th§ ‘vii A
Act, since the lease was for “a _ period exceeding.i.oneVVV
year. it could only have _ extend:_edV’: a
registered instrument.v_execatedxt.:loyVVjboth the”les”sor

and the lessee. the registered
instrument, the leases-shaill be “lease

from month’to,i:i1′:nonth”; the very

languag.eth.e Act which postulates
thatva lease_oj”»” property from year to
year, for exceeding one year. or

,, .i_§eserving .._vvyearl_1:,v rent. can be made on a
v’Vi’regEisterecl_ instrarnent. In the absence of reatstered

V V must be a monthlu lease. The lessee
A. the;_§;tth–lessee in facts of this case continued
“to in possession of the property on paument
ofrent as a tenant from month to month. The High

A it _C_7?ourt so found. We are of the opinion that the Htqh

‘ Court was gig’ ht.”

(Emphasis supplied)

-14.,

In the matter on hand, Clause 1 (a) and Clause 3(aj”–and

(i) [mentioned supra} of the Lease Deeds prima facie,..r_eJve,ai,.

the lessees have not only agreed to pay monthly-._:revn’ti, V’

before 10th of concerned month, butjaA1Aso’tr)g_ pay;

periodically. Hence, i find that

remain in possession for about ‘three months*..as_.t1;ie tenants V

from month to month. a A _

8. Moreover, the 155:7 49 of the
Registration Act specificafly'”mfentionsg unregistered

document may. the received as .__«’eiii<t1e11ce of any collateral

transaction' effected by registered document.
A document rea_ui1'ed"i:iy .1_a'W__gt'o.,b*e registered, if unregistered, is

inadmissible as eyide1fice'*of *9; transaction affecting immovable

'Vprope1"i.3.xf:; but it mayKloe"'atimitted as evidence of coilateral facts.

or_ffo'ra'ny 'co_iIatera1–purpose, that is for any purpose other than

that'creatirigI,_ declaring, assigning, limiting or extinguishing

vff=._g__4a.right to immovable property. The proviso clearly empowers

the Courts to admit any unregistered document as evidence of

gcdollaterai transaction not required to be registered. { See the

W

— 1.5 —

judgments in the cases of (1) Satish Chand Makhan and

others –vs– Govardhan Das Byas and others
(MANU/SC/0691/1998 : AIR 1984 SC 143), and (2) Rai
Chand Jain —vs– Miss.Chandra Kanta Kftosla

(MANU/SC/0185/1991 :AIR 1991 SC 744).

In the case of National Agriculturallbogoaieratioé _

Marketing Federation India Ltd., -fiJs-

2007 (5) SCC 692), the Apex_C_ourt lhelcls. that lat: l:arbitr’ation”V.s

clause is a collateral term in th’efi’contrae’t,_ivhiehlllrelates to
resolution of disputes, notllllgjteiforniance. H°E’\}Ven if the

performance of the contract-Ieo:nes5to_.-,an.’.e:od on account of

repudiati’on,:fiustration _o’r.u};$reach of contract, the arbitration

agreement Woiilcl the purpose of resolution of

disputes arising under or in connection with the contract. This

.A’–._plosit_i.on statu-t.orily recognised under Section 16(1) of the Act,

Wliieh,Vtiriter..,,aiio;”‘f)roVides that an arbitration clause which

V _forrns'”–parf__t ofthe contract, has to be treated as an agreement

:'”v’.l’*–independent of the other terms of the contract and a decision

contract is null and Void shall not entail ipso jure the

‘veinxralidity of the arbitration clause.

W

-{6_

9. From the definition of the “arbitration agreement”

under Section 7 of the Arbitration Act of 1996, it is cle’.ar’»that

the arbitration agreement does not require I’6giStl7afi’OI._1.”.VVj’

particular form is also prescribed. AI} that is that _& it

the arbitration agreement has :.o'”” be ._ in

unregistered Lease Deed, can be looked. intogfor=coIia.teraI’,

purpose. The unregistered lease agreements “containing V

arbitration clause can be psegié[g’a.téd._ and”*treated as
independent agreement signe_d by both the
parties which is..::bindir;ig’ An arbitration
agreement which ‘recognised by the Act. It is
necessarypthat be reduced in writing and the

agreement b’etWeenVVVthe:parti_es on such written terms is to be

_yVestab1js§hed. As V’a’forementioned, the arbitration agreement is

in V,not’reegui.red.’to’A’be in any particular form. If the intention of the

pa;.tie.3_ the dispute to an Arbitrator, and if it can be

‘clear1y”—ascertained from the terms of the agreement, or from

facts “and circumstances of the case, it is immaterial

wdhegthcri or not the agreement is registered. ( see the case of

-17-

NANDAN BIOMATRIX LIMITED -113» D.I. OILS LIMITED [

(2009) 4 SCC 4-95).

10. The arbitration clause is quite distinct_.–frlo’in’ .

clauses of the contract. Other clauses ofmthe agreernéjray tmp’ose l u ”

obligation, which the parties undertalge t_ow.ards. detach

But the arbitration clause does7not
parties, any obligation in favourthe The
arbitration agreement em’bodies betvtteen the
parties that, in case of settled by an
Arbitrator or Umpi_red-ajsliihthe lease be?’it—-isilpertinent to note

that there is niateriial differenéje ginfianflarbitration agreement,

inasmuch in’ lccolntraet; the obligation of the parties
to each othercannotl”‘general, be specifically enforced and

breach such tern1’s._.ot contract results only in damages. The

v’arbi’trat_ion «however can be specifically enforced by the

maci2.in’eryA it”_the’V.l.:;’Arbitration Act. In the case of ASHOK

frgansfes .a’Ns47″ANoTHER ~vs~ GURUMUKH DAS SALUJA

it otrfzsks (AIR 2004 so 1433), it has been categorically

in the scheme of Arbitration Act, 1996, the

it arbitration clause is separable from other clauses of a Deed

V”?

-13,

and it constitutes an agreement by itself. The Apex Court in its

recent judgment in the case of P.1m4NOHAR REDDY

BROS. -~vs~ MAHARASHTRA KRISHNA

DEVELOPMENT CORPORATION AND OTHERS (Az1é’.éooQ— _

1776], has observed that, an arbitration cla_u’s”e;’~ v’w,eli»,.v ll”

known, is part of the contract. It being afoollaterale.terrrilineed’

not, in all situations, perish w:3’th«.__eoniirigll’toV an_v:lvle.nd..,_V.of jthe
contract. It may survive. This of the
arbitration clause is Airbus, the
arbitration Clause which shall be

treated as an agifeeifitehnt .::5,ncief5endent”xof–other terms of the

contract. ‘ «V.,_tl1e_ Arbitral Tribunal that the
contract is vnulll=and’ Void,’ not entail ipsojure the invalidity

of the arbitration cllause. A

i , above, it is clear that the arbitration clause

in the”‘lagreen*ientVl.l.sliall have to be treated as an independent

V lvagreernent betv.’een the parties and will have to be enforced as

:.”.A,§i;1LCrlit _’_I’he”said Clause/agreement does not depend upon the

invalidity of the agreement between the parties.

W’

041904

12. There is no requirement that the arbitration

agreement should be registered. Where the statute [Section 7

of the Arbitration Act of 1996) has gone to great lengthsil~tro

define exactly what is meant by the term “in .

precluded from adding another term to the defir1i’Li’on_.Vv blnideedisi it

it is contrary to all rules of construction to reiadayxfords linto_anvr it

Act unless it is absoiutely necessaryto dorsol Since’l’sta_i§.ute ;

is abundantly clear and unambiguously’ ‘this Cllourtldoesvgnot find
any reason to read certain the _One of the main
objectives of the Arbitrationyszict of .l_9£l_6,”isV.to~:l..nfii–nimise the role

of the Court; additional requirernerits to the Act is

antithetical to a adds a number of extra
requirements »»seals, registration and originals,

I would be enhancVingV”my”ro1’e; not minimising it. What is even

rn-ore Worrisoniey is thatiiie parties’ intention to arbitrate would

b’es_’_fo-Llyeéi Section 7 of the Arbitration Act of 1996

does’ require}: that the parties stamp the agreement. it

xivoyuld be ~~i.nC;r>rrect to disturb the Pariiamenfs intention when it

.A__is”‘soV clearly stated and when it in no Way conflicts with the

ll” .___”(ionlstitution.

‘YD

Q0-

13. The next contention of the respondents that the

petitioner ought to have filed two petitions instead of too

technical in nature. May be, the petitioner could _

petitions. However, the petitioner has chosen’»–to:r.fi’l’e.: sing1e”=

petition. Mere filing of single petition

throw away the case of the .petitioner, At

petitioner may be directed to g:e’tv’:of’:court fee.
Such a procedure may cureiihe it

14. Since the. disputesihhave to the lease
agreements, .and4 in question clearly
reveal that the to refer the matter to
arbitration for :d’i–spute, it is a fit case to exercise

jurisdiction (6) of the Arbitration and

Conciliation Act,’ ~ Accordingly, the following order is

made:

Just_ice:'”Kfihivashankar Bhat, Retired Judge of this

_Court;~– .’.,N¢;47oi/29, 12th Main, R.M.V. Extension,

W H ” téadashivanagar, Bangalore–80, is appointed as Sole Arbitrator

reselye the dispute between the parties. Learned Arbitrator

‘:’_”eon—treceipt of copy of this order wili enter upon the reference,

.,2].,

issue notice to the parties and then proceed to resolye the
dispute in accordance with Arbitration and C0I1CillEi’tit;3:.I1_’A(V3’€,

1996.

Office is directed to send the ‘copy of this” ”

learned Arbitrator forthwith. It is furtheridirectedl tire

original papers if any, filed 2-1lVo’ng the

petitioner to produce the same befoie the Arbitrator. V}
Petitioner is directed to pay ._set of court fee in
the registry of this office witl’iinffor:.r today.

It is rna_.cie. tl1a_’t__th_e le_arr;ed llrbitrator shall not be

bound by the,Vobseityationrswwhich have been made in
this judglmenty ‘l7lieA:.tjqcbseryati’ons have been made only to
decideyythis arbitration petition.

‘ yx ‘- vsrfhé”Petition is Vcviillowed accordingly.

Sd/-

JUDGE