{N THE HIGH mum' 012* KARNATAKA AT BANGAL§§3§E_V
DATED THIS THE sow my 0:? JULY 2G€'§§' .4j _
BEFORE
THE' HONBLE MR JUsTic;E;_AJ1T ',3'. G~IJ§§J1iL' «V J T' T :'
WRIT PETITION NO.22Q.§31/A2QO9(G:gi';'jg¢§) %
BETWEEN :
J . Chengamanaidu,
Aged about 50 years,
S/o.J.Ramar:aidr_J;' . .
Residing at
Bfiit'/ross,K,E.La},fh:1.:%," ; A_ V
cam Phase,J§1??.1\Ea'g;ar,""' J % é '
Bangaiorer ...PE'i'1'I'IONE1?€'
(Bys:ai.R.Nagg1~gT.g[;g¢;hava K.N., Advs.)
AND' _: _V
4. v V' State Héaifii System
' - . _ De'v£:10p:n~t=:11t Proj ect,
L'%22epreser1:¢:: by its
Sup€.1f§11f€rid.ixig'Engincer,
15? moor, V .,'S'I-}';i--.w.1"t§:1i1di11g,
V -V Sh' _ _
% ORDER A %
The petitianer was awarde dmbVa"
respondent fer renavaticm "
Hospital at Kolifigal. ‘k%011i.:i’ei.€7.’?V_ Vfigas
Rs.2,32,39,Ci0{)/-. ‘mg ‘~.;;setitiéi;§*;15’j4§;€0111d égnteficl that
Clause 25. 1 and 25.2 of an
Adjudicator tfir ‘ ‘rvfiised by the
C0I1u’*a{:1:o;~ shan be bmdmg on
2. ” Q6: petitioner — Contractor
‘~ ._;3Xer{§i:’:3egifli1i_s 0fifi3Z011…u.:1der Clause 25.1 and sought; fer
of. an Adjudicator. Tha Ad§uciicatc:>r
pu’1’§§{ia;1tAi5;Imexure ‘A’ has awarded a sum of
‘~..«, ‘~jRS.2,1f:,V§0,248/- with an ohsexvation that if any stamp
requirerd 110 be paid by the parties, it shaft} be
. K pgfid as }3f:I’ {ha mtguirement. Clause 25.1 also envisages
» that if any of (3:16 parties is aggrieved by the «decision of fl
/
thfi Adjudicator, he is requ.i.red to seek appoifitment of
an Arbitrator within 28 days.
3. It is noticed that {I16 award is ~
31.07.2006. Any of the parties have fgr
appcinnnent of an Arbitrator. Hefzcefl ‘t.I.fic:7f
that the question of issuiiig “~5; wfi§__ of 2 {is
directing for appoimxm’-fargt 0f”Arbitratbi’ -**.x;ou.i§d not
arise. Indcied the petitifiiiier fiie a suit for
recovery of the’, _a1I;;0u;i3;’V..:or14 At~1r’,’1’e._ ‘bassitaé of the award
passed by ‘A’.
Pemidm, grams é_cc;orc1mg1y.
Sd/-
….. .