IN THE HIGH COURT OF KERALA AT ERNAKULAM
AR.No. 22 of 2009()
1. ABDUL SALAM.M.A., S/O.ABDUL KAREEM.M.A.,
... Petitioner
2. AFNIL SALAM.M.A,
3. SHAHIDA.P.A.,
Vs
1. K.K.SAHEER, KOYALIPPARAMBIL HOUSE,
... Respondent
2. C.A.MAIMOONA, W/O.M.K.MUHAMMED ASLAM,
For Petitioner :SRI.VIVEK VARGHESE P.J.
For Respondent :SRI.P.N.RAMAKRISHNAN NAIR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :30/10/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
AR NO. 22 OF 2009
............................................
DATED THIS THE 9TH DAY OF SEPTEMBER, 2009
ORDER
Annexure C contains an arbitration agreement between the
parties. It provides for resolution of disputes and differences by
two arbitrators selected by agreement of parties and for further
reference on divided opinion. The parties have not agreed as to
the identity of the arbitrators that may be nominated, in spite of
notice and even, the institution of this request. Therefore, the
measure that could be taken in terms of Section 11 could also be
the appointment of a sole arbitrator. The respondents do not
appear. The disputes relate to the settlement of accounts of a
partnership firm, which was involved in marketing. Taking into
consideration the nature of the disputes, a former District Judge,
could be appointed as the Arbitrator.
Accordingly, this request is answered appointing Sri.
P.S.Divakaran, former District Judge, as the Arbitrator.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/10/9