Karnataka High Court
S N Venkatesh Babu S/O Late S … vs S N Manjunath S/O Late S Narayana … on 9 March, 2010
N THE HiGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 9"' DAY OF MARCH.
BEFORE
THE I-l0N'BLE DR. JUSTICE K. §HAKTH:R'v".5liTSA!;A. _
WRIT PETITION NO.251'7 C513' 2.01.0 é T
BETWEEN:
1.
$ri~. S vMa&r:10haran, Advocate)
.'.1' '
1-.»
S. N. Venkatesh Babu, . _
S/0 Late 8. Narayana Set'Ly~, .
Age 48 Years, ' " ~ '
No. 14/9, 5th Cross," '
Wilson Garden, .... '
Bangalpreé' --.. 56C;_' 027."
Smt; 'Afiitha;'?'J."13;1?qi1V,._ V
, Aged.fL0:_Y;cars"; ' «_
,VV~/To.' S;«.N. Vgénkatésh Ba-bu". .
a_N0. 14f€_3., Sth Cross,
WiiS011 Ga1.fdE:i1,, _
Bagngalotfi ¥~ Q2 *7.
... Petltloners
"S '.N .Maf1 unath.
Aged 45 cars.
/e.;"Late S. Narayana Setty,
~ No. 62/ 17, "Sri Rama Nivasa",
'==*;)pp to 11th Cross, Wfison Garden,
BTS Road, Ba.nga10re-- 560 027.
2. Smt. Sampretha.
Aged 35 Years,
W/0. S.N. Manjunath,
No. 62/ 17, "Sri Rama Nivasa".
Opp to 11th Cross.
Wilson Garden,
BTS Road, Bangalore-- 560 027.
&
=ne:iux==I$*ss C
This Writ Petition is 'under Articles: 227 ' C
of the Constitution of India, praying to call forentire records
in 0.S.No.8'/24/2007,---pendin.g"'on'"tiiefiie of"tvhe.XXXi Addl.
City Civil Judge, Bangaibre ..p}ea«sed to set-- aside the
order dated 16.11.20{)9',$ pass.ed' on I.=AANo..V1, produced vide
Anne:-n1re--E. V V. ' ..
iipetitiori for Preliminary Hearing,
this day, ttieflourt in ade the following:
R D E R
uv"I'he apetitioners/piaintiffs No.1 8: 2 in
' onO.--S.N_o;~8f7§'4,/_2007 on the file of the City Civil and
Bangalore City, are before this Court,
praying for quashing the order dated 16th November
' passed on I.A.I in the above said suit, at
§AnneXure E.
2. Learned counsel for the petitioners submits
that the Trial Court erred in allowing i.A.I fi1ed.:'u_rider
Section 8 of Arbitration and Conciliation
the defendants though they not
under the Act. Learned counsei'for.--A.the
upon a decision reported the' A
point that application forA.Aappo'inVtm.entd'of"Ar'bitrator is
not maintainable unless niechanisnaidagreed to by the
parties is cQ~trip.1ied vgzith,
it the" defendants / respondents
herein; as perthe reconstituted partnership
deed-. 15*’ 2002, there is an Arbitration
petitioners have filed a suit for
. dfeclarativonfarid other reliefs. Therefore, it is contended
by the defendant/ respondent No.1 herein that the
is suit was not maintainable. Learned counsel for the
Vpetitioners submits that, clause 20 of the reconstituted
“tpartnership deed d1′:/(aid/I315′ July 2002 provides for
In the result, the petition fails and the same is
hereby dismissezd.
BMV* /150310