High Court Kerala High Court

C.Balakrishnan vs E.G.Jayasankaran on 11 January, 2008

Kerala High Court
C.Balakrishnan vs E.G.Jayasankaran on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AR No. 35 of 2007()


1. C.BALAKRISHNAN, S/O.INNAYKKAN,
                      ...  Petitioner

                        Vs



1. E.G.JAYASANKARAN, S/O.E.S.GOPALAN,
                       ...       Respondent

2. K.K.PRASAKAN, S/O.KRISHNANKUTTY,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :SRI.M.T.SURESHKUMAR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :11/01/2008

 O R D E R
                         PIUS C. KURIAKOSE, J.
                     ----------------------------------
                           A.R. NO. 35 of 2007
                     ----------------------------------
            Dated this the 11th day of January , 2008

                                 O R D E R

No objections have been filed by the respondents. Clause 18

of Annexure II is a valid arbitration clause and by Annexure III that

clause was invoked when disputes arose between the parties.

Annexure III was followed by Annexure VI notice through Lawyer. To

that also, it is seen that the respondents did not send reply.

2. Having considered the Arbitration Request and the various

Annexures produced along with the same and the submissions

addressed at the bar, I do not find any reason as to why the Arbitrator

should not be appointed.

Accordingly, allowing the Arbitration Request, I appoint Advocate

Sri.M.Ramankutty, Thrissur, as Arbitrator to settle the disputes

between the parties which are subject matter of this arbitration

request and Annexure III claim notice. The Arbitrator will also settle

counter claims, if any, which are raised by the respondents. Arbitrator

will enter reference and pass award at his earliest.





                                  PIUS C. KURIAKOSE,

dpk                                        JUDGE.