IN THE HIGH COURT OF KERALA AT ERNAKULAM
AR.No. 15 of 2009()
1. PRASANTH B. S/O. S.BRAHMANAYAKAM,
... Petitioner
Vs
1. MR. FRANCIS PEREIRA, S/O. PEREIRA,
... Respondent
2. MRS. SHERINE MARY RODRIGUES,
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.NAGARAJ NARAYANAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :09/10/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
A.R.No.15 OF 2009
-------------------------------------------
Dated this the 9th day of October, 2009
JUDGMENT
Petitioner and respondents have an agreement between
them for resolution of any dispute arising in relation to the
execution, discharge and satisfaction of a work on the basis of
that agreement. The said agreement, Annexure A2, provides
that all disputes between the parties with regard to any matter
in relation to the construction of building, failing mutual
negotiation, shall be referred to arbitration and shall be
governed by the Arbitration Act.
The respondent did not object to the allegation that there
are disputes and that the parties have not been able to settle
them by mutual negotiation. The parties have also not
concurred on the identity of the arbitrator. I think there are
sufficient ground to take a measure in terms of Section 11 of the
Arbitration and Conciliation Act, 1996. This arbitration request
AR.15/09
Page numbers
is, therefore, ordered appointing Sri.K.Viswanathan Nair at
serial No.33 in the panel of arbitrators prepared by the High
Court as the sole arbitrator.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.13/10.