High Court Karnataka High Court

Smt G S Chandramma vs Shriram Group Of Companies on 14 March, 2008

Karnataka High Court
Smt G S Chandramma vs Shriram Group Of Companies on 14 March, 2008
Author: N.K.Patil
-' IN ma. HIGH ooirwr or xmngwmm _A'-rnANaA_LoIza c.n.1>,1~1o.- ms 

% % mmsmaucounrorixanunum ATBANQALORE  -
~ DATED Tms THE 14TH- my opmgcu, ms  

aziweén - ._
. Sm .Nc$.  ('3'-'  ' '

 JAGfiLUR.J DAVANGERE GET.-:,sfl5% _  ~ ; 

.1.

 

'v"u'f_G SR} 3 S SHASHEDHAR
AGED ABOUT 39 YEARS

 R.'Q-GHAD.%'RAGOLL.-%.---- '
 ée1u?a_oNER

. sH!2!m;4'c;-;muP%o§Vi::e9APa§sa5s  "

REG.U'OFFlCE:NC3j1.23;«Abll3,N5Pfl mu-JKEN arm

% cuguiw  my ' .  ..

REP av !1fS'MA'NAG_ER:'~\  
SHRJRAM erzoup OF -COMPii~NIES

.AD._P¢iN  MQOKAMEKA COMPLEX

Lair: EESiKA¢_H 5_RY'vRQAD
mYLAPs3PRE; CHENNAI.600001_

'  '6'-'z'.' 3-T$ MAh'fiGfi1'"

" sH§:aA;aaaéu9eF oeaappuneess

% » ameaucm-:% saavlca CENTRE. %

m1'.-1744    ~ ~
'4."-T'B_5;0(;t€;JAYANA€3AR %
annaapgpne 41 % %

 '  «snow: or %¢om=m:ss

.}'_',AKiifi\MRHfi§"DEVi'RORfJ' ~ A % %
 3 s CHANNABASAPPA a sous ewe %

' nxtinnln

}'PJ'_'=XTEN$5Gt unvnNu'I5_RE_ -I.-'.u""1

   REPRESENTED av «rs Mmem % %
 '$RIUMESH "



IN THE 151611 (_3O_TR.T ..F R.'.¢.....'*!A..':'.!'..'--". AT B:-'J'~IG.-"sL=x'.r'R's3'.. (.'.:'i.t-'.NG. 7"" GF WIT
.3.

S10 SR! U R NAIDU

C10 SHRIRAM GROUP OF COMPANIES
BANGALORE SERVICE CENTRE
NO1374, I FLOOR, 32ND CROSS

4TH T BLOCK, JAYANAGAR
B4-'u'\iGr*\i.!'.'IRE Iii

N95 S RA-':1 §NVE$T:'fiENTi'S i.Ti."J

A COMPANY REGISTERED UNDER THE INDIAN « . 
(3QMP!\.N!ES AC'.-T, HAVENG !TS  *
ADMINSITRATIVE OFFICE AT MOOKAMBIKA _ &
COMPLEX, 3RD FLQQR, .MYL.A.PQRE    A " '
CHENNAI 600001 HAVING ITS BRRNQH OFFIQE AT  '
DAVANGERE, REP BY PAH N H MOHANKUMAR V ' -

S10 LATE SR! HIRIYANNAIAH. AGED ABOUT ~.

34 YEARS. OCC BRANCH MANAGER,  ,FLQOR,

E556 AVENUE A.V.K. COLEHBE ROAD "  ' " ~ ,
P.J. EXTN., DAVANAGERE-577001 -_ ; V . " ' 0

THIS C.R.P. is FILED-!Jls €115  hammer the JUDGEMENT
AND DEGREE DATED c»4=c2;2ag? PJ\.-"~.?.'-£50 r.):~.I'e..A,.:~.Ho.:*.s'--1::~:.os.NG.a21::a'u"*u5

ON THE FILE  .-V1}-IE 1AI.A|JDL;QiV_lLV' -.,-.lUE)GEC (JR.DN.) DAVANGERE.
ALLCIN|NGTHEiA.NO.|V,-     

THIS c,e'~.~..:ai. ¢bMiNé'ms. Fat; 'A0lt£!SS%SN'§TH|S DAY, THE COURT

(3

M ' as THE FC1LLCfWiN€':wf."V .0

Tue instant t'.6"t$ifii'3_ in-étfiafi fiiaa' by petitioner is

arising   the V.0fder....dated 04.09.2007 passed on IA

No..IvtiinT% a,stT§ja;t£§2112oo5 by the learned Additional Civil

 0'  Judge."   

 2. T'rié.f'titnoner herein had' fiied a suit in 0.8.No.

 before the learned Additional Civil Judge

.  Davanagere, againgat the respondents for

/-rc .-

r

IN THE HIGH COURT or KARNATAKA AT nmanoan C.R.P.N0. “ms or mow

T” ‘T”_’ I-I’VE ‘TAT OT’ KAWATAKAT AT BANGALORE. CRJENO. 703 0]? N07
-3-

decirefion, deciaring that the act of respondents -‘i in 4′

in seizing the public crriar bus bearing Registrafioe._’iiie;_i°_~”

KA-1 7-A-4919 described in item No.1 of T

injunction against the responderiis-1 to , iisilit

schedule item No.1 bus in
in original and good eliretst the
rsspafia’sfi’1s-1 t’ 4_t’ cheques
bearing Nos. matter is
pending herein have filed
!.!\!e.!\.l te the Amit.-‘s*.*-.3.’ as
per the of the Loen- Cum-

Agreemant dated 15″‘ April 2004 La.

consume 4. The said application filed by

‘””.11’iTriei”‘C9Lurt..eh4*” September 2007 in O.S.No.321I2OD5.

Court, after hearing both sides and after

_ Vi esnsiflering flue terms ens eenditiens ef the egreement

/

IN T!-E EIGH (.’I_1IJR.T QF K..4\…!\¥ATA A ‘T BA..€..’ALO.°.F.. C.R.P.}*w'(.’. ‘2’-u”8{¥ :.u”‘%?

.–pan

I”l”‘

h..s e!!….ed the emiiceden. fieirn aggrieved by

impugned order passed by the Trial Court as

above, petitioner has presented the instant Civil it

Petition.

3. i hiiffi tluulu I

petitioner. After careful perusal
passed by the COUfE;::4′._”‘:b’€ll§t.u in

Q,5_3,No=_21.l oo4, !,_do not– sngspeneet uae,

tees rn’t*riai as by the Court
beiow in alloyting:::’*ttts_ and referring the
matter to the Aubitfaterlfas Condition No.10 to 14 of

the .%reement«.,_i .Furt._hsr_,” ‘tits Trial Court ‘ft’r giving

« ohoth the parties through their

and..4a:ftei*i§onsidenng the well settled principles of

uaieaowneyitms Court nd Apex court in series of

– ;..:n_att*rs andV__i’ey assigning ‘og”t reasons in pare-“iii, 14

and order. has allowed the said application. The

given by the Trial Court after entice’ _ l

,4.

./

IN THE HIGH COURT OF KARNATAKA AT BANGALORE C.R.P.NO. 708 OF 2007

‘tinted souneei’-.appeeifing “for;

I

e.a!ua*ior-. .. we oral and dmurnentary eviua’1c”u is ;’i.’r=’:’-it

and reasonable and I do not find any

illegality committed by the Court below in it

matter to the Arbitrator . The

any §uuu”” “rou’fir’r ‘ii éru'””in:ii1is revision T ‘7″‘.o’rr’b7
9 _ _ V Z

exercising revisional power undori’
Hence, the instant is

liable to be ».iss=,mi.em.. aaeoas-midoir Ordered
acoorciingiy.

IN THE HIGH GOURT OF KARNATAKA AT BANGALORE C.R.P.I-IO. 713 OF 100′!