F 4)
I >
.1.»
'M
l\)
CL?)
55>
L Ia
3
IN THE HEGH COURT 0%' ;<:AR§~:ATA;<;A ;§T"'£:§A:'€:3é{LGR'1*é4
DATED mzs TE-IE 20?}?-SM' <32? "a4¥'i,¥f,;':':AVgiZ:§*;£",'V§ * S
BEFO§§
THE HON'3LE Dr.
CML MiscEL;aNE0V:;s :r%_miT;_oN'19€o;~1.24}2e98
BETWEEN: V ' " V'
Smtflhandrakzala Red_%2:, No. 231 (29), 221101 Cross,
-JayLanagai5;=VI Block,
' ' __Banga1_oj::..«:' - 560 082'
2. Sri,K;i-V.DWaraka11&th
A. ; L "Sf ()V.'S}S1i'§.K.V. Ramanappa,
_ K-iajar, residing at '
{$0.231/S9, Piessent Cerporation No.59,
22113 Cross, 6*" Block, Jayanagar Exiension,
Bangalore -- 560 (382. WRESPONDENTS
(R1; Served)
(Bjggfifé Baiaram Law Firm, Aém, for R42}
“‘*s
I
U)
CM’? E»?-::>.
9
This C.M.F’ is fiied ufidfir Section 11
Arhitmtion 32; Conciliation Act, 19%, pmying tha_t§’_:hi3V.VH02f1’%:__ié’ _
Court may be pleased to €X£:3i’CiS6 €116 power untigr SC~’Y3tiOf}.” V’
(5) 0f the Arbitration and Concifiation Act, 1996» .a:;~r1 .ét;;p§c)i1;.t. 3″ V.
proper person whose fee is to be» Within ~f£he_, . mach eaf; dis:
petitioner as the Arbitrator to a.c1j21dic3tc:A,£,}:);-;~ d§is’ps1.i.1″£:s tizaj 1335:;
arisen hattveen the peiitioner and I’t’:’5E’a}3(L51}T1C1A’t’II1t’.S”~.3§:f’IKlflT),’1’§’)SjJ§5{T-§vT;~’E)5
agxtcment of sale datetti ()6~Q3~200’2E5 or in ,T.hCAv3§t€IT’§3fi27€”‘_
appeini: anyone: as the Arbii1’ai@;””iz.; the ‘i11.te1*:3$t ¢;§f;’;’1.;1$si:i*»;*c:’;
This C.M.P coming on f(}I” a_(i:IL1iSL:3T:QI1, 5,Aay, §the Court
made the following: v
The”‘pe§iiji<§r§§3i;f';)1ir(f§1fis{:f" the agreement of gaie
dated Cdurt under Section 1 1(3) 0f the
Ar}3itrati0:{:f.._ é;1:j CGfiéiE§:ifio11 Act, IQQ6, praying fa}:
appcfipfixiant oV f"V–.a:;______A:~bit1*ator to adjudicate the difipliifi'
}} E'3'2¥:A?"a'::tf.¥'1v.'£:€°.1.f:~.§§£i;.'-'","t.i€S.
V :§&:;.§:§ondents/venders have fileé 3 statement of
objestienvs;
Learned COIIHSGI for the partiss submit: that 3
‘ sijyitahie retired Bistzict Judge may be appaintad as 21 301::
u Qfirbitrater.
L
4. Awooxvding to clause 1} of'{§:€”agflrfi¢1.n;e;::1A§f’¢f T
dsatéd 6.3.2008, any disputg W};$$t§$;f;€;:§L$r Amay
connection – with this agfifirifiént fir its;
mgarding its Vaiiclity ‘é(31j;s6{;1fi1éI1e?s::§ a.5:r’isi11g 02.1′:
of iarminafien or éyiizer Way CO111}€C’3Z€2(§
with this agreemmgt of arbination %é
soie &f1″)iiI’.’i§i’.€);C? 41re;?;;§§_se’vtii§::;isi§)n I:>éWf2.z1aE and bindmg 011
both the 13;; b
5.”E…1:; s;1?€s§’? Arbitration Clause fer a 3036
15;rbi?;.£”EiYQ§’§ firass ends ofjustice to apizoitzt Sri K V
” V. Cmss, II Blcxzk, Rajajinagai”, Baz1ga1Gr€~
4VfIg.;fi’ii.:’atc3r, to aégudicate the fiispute “bétwcen the
gaifiés, ‘
‘A s 6. vii; View of the above,
‘ (i} the Petitian is allswerdg
(ii) 821%. K V Narasimhan, rfitireé Elistrict Judge,
N::3.63, {I Cross, 1: Block, Rajajiaagar, Bangaierew
55$ 01$, is appeiflfsd as a 391$ Arfiimatfir to
adfizciicate “apex: ths ciaims of the paiitioneyg
I
% )8;
{iv}
as 9 my
_. L,’-_rr, ,_-V
3%?
(LL)
the Registry is directad ta s€: 1:.{:i é1″–
Petition and st;atemf*:n»i..Qf ::;i£3je¢f£iéi3,$ éE@fig”~§7ifl1
Annexures-fi to F tl1rf:~ Eglazfzsfl-Ai’biir§éi€gf,?1.[_jvh0
9:3 receipt. Caf L11: €:o1:$y <';$:'7– thfi :S}1.§§i1};'.V't3I1:.1§?c3TE'
upon referents .é11i¢iud.§g3"§,g:'~. i:Li,;%j4 S {iispfiite
between the afrcexfciaxggfe with the
_A«.::t, 1995; 2-13}! issuing
E10tiCt3' ta
;i'h€i««j._._1;) %€¢z*iia'3*r3 :é£i1*¥2;Cf£ e<':§ iohfiar their own costs.
I
Sd/-A
Iudge