High Court Karnataka High Court

S R V Earth Movers vs Kudremukh Iron Ore Co Ltd on 6 July, 2009

Karnataka High Court
S R V Earth Movers vs Kudremukh Iron Ore Co Ltd on 6 July, 2009
Author: Dr.K.Bhakthavatsala
 V AN 'V

IN THE HEGH COURT 0:2 KARNATAKA AT  H
QATED TEES THE 6:11 DA:-'£"'OF4-.Rfi}   
BE?OR§7 ? V"An u 
'ma i~§ON'BLE Dr.  BHAK'FHfi%{b?FSALA:
CEVEL M§SCELLA§_\JEOUS   §:"¢."1v:§§/gives
BETWEEN; V  A  " V 

S.R.V.EartI1h/lovers,  V
Shanmugam Ccmpiax,  I _.
di,Roa'd,_V

4/ 22 E, New_Egiap§)a
Saxxkari-€133'? '3(:r_1.,  V" 

Salem Dist,  X  '
Tamil Mm-i--Au,.LT  ~::;. .

Rep. by its  _ ; ...PETI'I'IC)NER
(By M] s.I1ii11_;S Iga;\3¢,_ 

:Kud§em¥fi;n.'Iim Ore Co.Ltd..,

 _Ii"'3}(>c*k;"v§§o;*éima3;gaIa,

«. h  ' = : (ByT  Kafittuxti Associatxts, Advs.)
   fmis c:.M.p is filed 11/s.i1(5) of the Arbitration 53
  Cqnciliation Act, 1996, praying that this fioxfbié Court may
  .,t).r: plfiascéi to appoint a Soie Arbitrator 11:: adjudicate upon the

V' the IIlOI1if:S due to it 62; t9 pass such other order/s as this

i;3;a:;;ga1cs:=a:j5§{3_. 934,
Rep. by its Executive
Ifiimé:-torv--.('Fecii11ica1 Services). ...RESP(Z}NDEN'I'

claims of the Petitioner against the respondent in respect of

i-¥o1:1’b1e Court may deem fii: in the interest ofjustice 35 equity.

{,0

Arbitxator, who shall an receipt of same: &nte£:_ru§2$fiV
reference and issue notice to the 1 &_ K V’
resoive the dispute in accardagce
Caxicfliatian Act, 1996. » I A T» A

(iii) The parties are –(fii*ect«§d toVb€:a:> ‘fi3.€ir owii floats.

%% ; i “Iudge