High Court Karnataka High Court

Sharada Sharma vs M/S.Citymax Hotels (India) Pvt … on 28 January, 2010

Karnataka High Court
Sharada Sharma vs M/S.Citymax Hotels (India) Pvt … on 28 January, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
IN TEE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 28TH DAY or JANUARY 2919
PRESENT ' O'

TI-IE I-ION'BLE 1vm.JUS'rIcE gf f  

AND

THE I!ON'BLE MR. JUSTICE S;~m.SA1*YA:~IA1§A*§'AIIAIAA

MISCELLANEOUS FIRST APPEAL 1~Io..6332 §Fj$_():9S3T§ (AAIAA »

BETWEEN:

MS.SHARADA SHARMA,

AGED ABOUT 67 YEARS,

R/AT N0.126/3, '- _ .

GANGADHAR CHE'IT1',_ROA1)',"" «  ,  1  

BANGALORE---- 560 agg.  g     .1  APPELLANT.

[BY  _ .

AND:

M /S.CITY_MAX OI'«I0TI3I,S;_ IINDIAI PVT LTD,
A coM9ANT.,INcoRP_oRATED 'LENDER

TIJE PROVISIONS oI:*"m--.--I2*.«'
Ico1vIPANIESVAcT._:956,

  OFFICE AT
7m"'FL(}QR';'vD~F{LTAf"iDWER,

  SIGMA SOFT TECH PARK,
'No.7, WHITEFIELD MAIN ROAD.

awmwgg -- 560 066.

" " -7 1 'REPRESENTSD BY ITS ASSISTANT
 VICE PRESIDENT -- HOTELS,

"PR'A13H AN GANAPATHY.  RESPONDENT.

*_$_*_~¥w_#;~¥_~$

THIS MFA IS FILED UNDER SECTION 37(1) OF
ARBITRATION ANS CONCILIATION ACT, AGAINST THE ORDER
DATED 24.08.2009 PASSED IN A.A.NO.25004/2008 ON THE FILE
OF IV ADDITIONAL CITY CIVIL & SESSIONS e'”-GDGE,
BANGALORE, ALLOWING THE PETITION FILED UNDERVSECTION
9 OF ARBITRATION AND CONCILIATION ACT, FOR

COMMENCEMENT or ARBITRATION PROCEEDINGS.;””” « .. .. ~ %
THIS APPEAL COMING ON FOR ADMIss;ot»t,.nfi1s’

sesmmr .12, DELIVERED THE rottowmo:

J U!) GM E1*E[__$ j;

This appea} is filed by the respondentIi11A:Arbitra’tio:1.,L

Application No.25004/2008 on of the

City Civil & Sessions Judge’ May’o”£”§ai1 Ijnit, Bangalore, dated
24.08.2009, wherein the epprteeeeoe ereetioeer Section 9 of

the Arbitration ‘X10996 (hereinafter

referred to__ as theI””‘ftet”‘} allowed and the appellant

herein is res’trajr1ed”-freni.– the rent out of security

depositsnd. the i’espondent is restrained from parting with

V”the:proi)erty:unti1 initiation of arbitration proceedings or for a

pertortitofi reoeeyeet from the date of the order (24.08.2009),

II””V’veh1chever ts’ eariier. and it is ordered that the petitioner in

I appiieation shall take steps within 120 days towards

anbofiztdient of Arbitrator, failing which the present order

vacated.

W