IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22nd DAY 013' AUGUST 2008 ._E [
BEFORE
THE HON'BLE MR. JUSTICE AJITg.»GUNJAL:'1: «
C.M.P. No.34/2007 *
BETWEEN :
Sz'i.L.Narasimaiah, - __
Aged about 57 years, V _ _
S / o.Late S1'i.I.al<sh111ipat11ai.t~}h,?--. r _ ; " '
"VinayakaNi1aya", No.3034, '- '
Gokulam Park Road," . - '
V.V.It/Iohalla,
New residing at; ' _ ' -
No.193/26, 2?'th Cmssj j_f ._
631 Biock, Jayanagazf, " _ =
BaI1ga10re_-5560 » _ ...PETITIONER
" EE{ByEé:-i;EB,R;sundararaja Gupta, Adv.)
AND
The &
'Vice
E " " 'T 1 EA" -K,§mataka«~ State Road
' _Tt_'*a1f1spQrt Corporation,
'K,e1*1_gVa}--AHanu1x1a,nt11aiah Road,
.___'"Ba1"1ga3ore -~ 560 027.
V; The Chief Trafiic Manager
"And Divisional Controller,
Karnataka State Road
nu on»
Transport Corporaton,
Mysore Division, Mysore. ...RESPONDEN'I'S
(By Sri.Sub:namanya R, Adv. for
Sri.Ashok Haranahalli, Adv.)
This C.M.P. is filed under Section 11(5)' "of ' ~ K
Arbitration and Conciliation Act, 1996_,_ .prayin;;_;; thatjzhis , _' V
Hoxfble Court may be pleased to appointan " ' _ A
at the choice of the respondents to reso1:I_e'~the'~dis.pute~
and it is relating to vehicles in _quesi:i,on- as i the ‘
Agreement Clause or in the aitei:?iative’ this Viriorfbie
Court may appoint an Arbitrator to<r_e:~:o1ve ti1e&'dispi1tes
relating to the payment of taxes and other allied matters
as per ciause available '-the. . Ageement dated
10.05.2002, in the interest O'fiij§ISti(3i'f'aI1d'fiq?..}itj5.
This C.M.P. coziiing day, the
Court made the foiiiowgiflgz _
This petition' i Section 11(5) of the
Vv Act, 1996. The petitioner
proposes to –im*o1ze"the arbitral clause.
2. ‘Whe__ii’ tiieimatter is taken up, Mxtsubramanya
10 . ed ncsimsel appearing for Mr.Ashok Haranahaiii,
“respondents submits that Clause 44 of the
iiaéxfeerfient discloses that iniiiaily, the petitioner is
to prefer an appeai to the Managng Director, Q
/
.. 3 .,.
K.S.R.T.C., who will hear the appeal and decide whether
there is 21 dispute, which is required to be resoived by
an Arbitrator. He submits that no such appeaitéé’ ~
preferred.
3. Mr. B.R.Sund3raraja j_
appearing for the petitioner submitet’-{fiat h€§_\¥'(.)VLi1:dV ‘
prefer an appeal within three the.
Director be directed to co;r§_Sider.”‘A “two
weeks thereafter.
4. Consequently,
(a) Petition stands dispgsed ft
(*9) The petitioner is’ ‘§:oA”f1’le”‘ appea}
within. and the
of the same
withixa date of receipt of
t’ t’ 2
(C) is”? reseraveti«;_ te the petitioner to move
SP8
V
Sd/-
Judge