High Court Karnataka High Court

H A Krishnappa vs Harish S/O Ramachandrappa on 26 November, 2010

Karnataka High Court
H A Krishnappa vs Harish S/O Ramachandrappa on 26 November, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 26?" DAY OF NOVEMBER 2o:yoE',:E:EEEyy

BEFORE

THE HON'BLE MRJUSTECE MOHA_N..$HANTA'NE§]?§VOU£)A.R  E  E

C.M.P. No.35/Eoxea = 

BETWEEN : E E E
i-I.A. Krishnappa 

Aged about 72 years V '

S/o late Abbayappa

Sankey Anjaneyaswamy

Temple, Gayathrjlfievé:P'a'rkCi: .   .  
Vyaiikaval,      ..Petiti0ner

(By  M/s. Lawyers Inc.,)
AND:_. 

Harish _  V
Aged about 38' years

 V'  .5/c,.._Ramwachandragjpa' 'V
w_ .i\:£o..Z_-;04V, VII-;B~.,Cross
 J'akk'u!i Layout. 

Be§2.gal6G!'fu-i5€§0'V 064.

V E Arz'd'als'cV>:A.a't

 No.31,Etf)eshpete Road
* _Baybay.byyanagui Circle
'Budagere Post, Devanahalli Taluk



Bengalooru Rural District. ..Respond_ent

(By Sré B.R. Vishwanath, Adv.,)

This CM? is filed under Section  .oi'3t"heu 
Arbitration and Conciliation Act, jprayi:'ig' that this '

Horfble Court may be pleased to jappoir1t~a"«SoIe' Art:1it.1fato1j to

adjudicate the dispute that has afiseri_"be'twee.n"the peti'tioiiei'

and the respondent.

This CMP coming on fof’ve«a?dmissiohittxisv-idaflfé the Court

made the following:~

im

Petitioner’. vhas:.Aen»te’reVd agreement with
the respo4nEjen;i:j2′;:_foi: ‘:.p1;fireha._sing’_ property bearing

No. 19, V|V,_ Banga lore, measu ring

45’:-<29' andV:".pl.f!'4$U8VtiVi.f:"t(§ agreement, the
respondent rexeeivedi -v._aCi_\u/anace consideration of
?1S;0.l,OCQ}'.– the"pe«tit'ioner, Thereafter, disputes

have'*sg_ta'rt_ed,.:whieii..s_aije yet to be resoived. There was

:t.'vVVeAxc.hange.._o%f notiteesttlby the parties. The agreement of
"staie_e'ntered"i.nto between the parties is produced at

to the petition. Ciause 10 of the

V'

agreement contains the arbitration clause. The

petitioner issued notice to the respondent invok-in'g:g"'t.he

arbitration ciause as per Annexure~B. Hc-*ii\é'e\rer;'t-'t'iiie_re

no agreement was arrived Zatfforé "appoiiIit_m:ent of i

Arbitrator.

2. During the course -o_i*h%eari’rig_, t:h’é”’iearned” ‘

advocates agreed that then-~r–rtattéi=c_may”‘be. referred to
Arbitrai Tribunai for the disputes

between the,oiar’ties;A,A agreed that Sri

Kukkajei ‘Bah’a~tv,~~ Retired District 3udge,
may aiapointedVa’sv_.VSo:i:’e_.’Arbitrator.

_ The”*sai’dVstsbirniissiiions are recorded. Accordingly,

tiiv:’:e:”i~Eog_i–iowing o’rd’e*r’i’s made:–

Ramakrishna Bhat, Retired District

Judge, F–113, 4C, 4″‘ Floor, Central

AAChaf%i.b?2rS, 2″ Main fiad, Gandhinagar,