High Court Kerala High Court

A.M.Prembhushan vs N.S.Thulasidas on 25 June, 2008

Kerala High Court
A.M.Prembhushan vs N.S.Thulasidas on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 357 of 2008()


1. A.M.PREMBHUSHAN, AGED 51
                      ...  Petitioner

                        Vs



1. N.S.THULASIDAS, AGED 53
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :25/06/2008

 O R D E R
                         PIUS C. KURIAKOSE,J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
               R.P.No.357 of 2008 in A.R.No.34 of 2007
                - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 25th June, 2008

                                   ORDER

The respondent in the Arbitration Request seeks a review of my

order dated 11.1.2008 on the ground that the Arbitration Request

itself is not maintainable since the partnership between the parties is

not a registered one.

2. I have heard the submissions of Mr.Rajit, learned counsel for

the review petitioner and also those of Mr.G.Sreekumar(Chelur),

learned counsel for the respondent.

3. Mr.Rajit drew my attention to the judgment of the Supreme

Court in Jagdish Chandra Gupta v. Kajaria Traders (India) Ltd.

(AIR 1964 S.C. 1882) and would submit that in that case the

Supreme Court had ruled in the context of Section 8(2) of the old

Arbitration Act that arbitration proceedings will also come within the

purview of Section 69(3) of the Indian Partnership Act.

4. I am of the view that the question whether the arbitration

proceedings are maintainable in view of Section 69(3) of the Indian

Partnership Act itself can be made an issue before the Arbitrator. The

review petitioner is permitted to raise this issue before the Arbitrator

and the Arbitrator will decide on the issue of arbitrability of the issues

R.P.No.357/08 – 2 –

referred to him under my order in the context of Section 69(3) of the

Indian Partnership Act as the first issue and give a verdict on that

issue before proceeding further in the matter.

The Review Petition is disposed of as above.

srd                                PIUS C.KURIAKOSE, JUDGE