High Court Karnataka High Court

M/S Ambience Projects vs M/S Gurushree Properties on 30 March, 2009

Karnataka High Court
M/S Ambience Projects vs M/S Gurushree Properties on 30 March, 2009
Author: S.Abdul Nazeer
IN nu; Hiiiiri coam; or  A°1'Ai(A AT nzwQ_--r;i;{):é:e;%;~~ I 2   _  
mcrm Tmfi THE 30*" DA':r" 01$ MARC}? 20¢-sf     ' * V
i:3i:ii*'URh;V  " V A 
my HON'BLE MR,JUSTICl_.{Z A33»: ;VAZEE§§      
CIVIL MISCELlANE_'0US PETI'1?'IG,NfN(§§95;&2§6Zvv7
Between: V  A H a
EvifsA:nbienceProjec1:s--,  if V
No.9}, 1" Floor, 6Q.fi;'R§§ad,  3: 
K0ramangaia.6"' BE.s)ck;if; _  ~ 3
Bangaiere »~ 95,5'   '

Reptnd:en1  entered
appearance through its leatnavnl-.ng§r1§o:éateg_  me respondent
has not flied any oiajecfions.    'V

4. I have   {fir iha parties.

5.  C-01'1Ii.'4€".':l"jf(:)':£'  denies the aliegatiens

made ag{2eins1_the.Vpe£jfi§nrner 'in the Civil Misceilaszeous Petition.

 f1Q_ objection for appointment at' an Arbitrator in

 tanfiz. IX of Annexure 'A', the join: develeptncnt

 .:gre£.+1nén'£. Ir;'ti2eA§§'i1A'¢u:nstances, i pass the fbllowing:

ORDER

” 1. sins petitian is allowed.

II. Sn? Kukkaje Ramakrishna Bhat, Retired District and

” “Séssions mdge, No. F-113, -4″‘ Fleet, Central Chambers, 2″” Main,