High Court Kerala High Court

K.L.Joseph Son Of Lonan vs K.V.Theo on 20 January, 2010

Kerala High Court
K.L.Joseph Son Of Lonan vs K.V.Theo on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AR.No. 38 of 2009()


1. K.L.JOSEPH SON OF LONAN
                      ...  Petitioner

                        Vs



1. K.V.THEO, SON OF VARGHESE
                       ...       Respondent

                For Petitioner  :SRI.P.F.FRANCIS

                For Respondent  :SRI.P.T.JOSE

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/01/2010

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                Arbitration Request No.38 of 2009
             ---------------------------------
            Dated, this the 20th day of January, 2010

                              O R D E R

This Arbitration Request is filed for an order appointing an

Arbitrator as provided under Section 11(6) of the Arbitration and

Conciliation Act, 1996 to resolve the dispute between the applicant

and the respondent.

2. According to the applicant, he and the respondent are

partners of a firm, the partnership deed of which is Annexure 5. It

is stated that Clause 17 of the partnership deed provides for

resolution of disputes among partners by arbitration. It is stated

that disputes arose and by Annexure 1, the applicant appointed an

Arbitrator, which was not agreed to by the respondent and that

thereafter this arbitration request is filed under Section 11(6) of the

Arbitration and Conciliation Act for appointment of an Arbitrator.

3. Section 11(6) of the Arbitration and Conciliation Act

enables the Honourable Chief Justice or his designate to appoint an

Arbitrator. Such power of appointment can be exercised only in the

A.R.No.38/2009
-2-

event of failure of the agreed procedure for resolving the disputes.

In this case, though, Annexure 5 partnership deed provides for

Arbitration to resolve disputes, appointment of an Arbitrator is

contemplated only in the event the dispute is not resolved after

discussion in the general body of the partners.

4. In this case, not only that there is no pleadings, but even

no document is produced to show that the matter was discussed in

the general body of the partners and that the parties failed to

resolve the controversy in the general body necessitating the

appointment of an arbitrator. Therefore, the pre-conditions for

seeking appointment of an Arbitrator, namely, discussion in the

general boy and failure to resolve the dispute, are not satisfied, in

which event, the power under Section 11(6) of the Arbitration and

Conciliation Act, 1996 cannot be invoked.

In view of this, I do not find any ground to appoint an

Arbitrator as sought for.

This arbitration request is accordingly rejected.

(ANTONY DOMINIC, JUDGE)
jg