High Court Karnataka High Court

K Subbaiah S/O Late … vs The Union Of India on 1 September, 2009

Karnataka High Court
K Subbaiah S/O Late … vs The Union Of India on 1 September, 2009
Author: Mohan Shantanagoudar
-WWW mwmim mic" w«wé2.NM§M%m 'W$WWmew?EJfi%"w€"'mmKNM§AKfi'?liWN KQUURS Ur' Kikflflfiiflfifl NEWM ummm ygrggflwmmzmmg Mmmm %.,Ai;4m3W% W3" mmmmmmmm wiwfl aw
vii
%

 

2

AEPOINT wus RDDITZOHAL ARBITRAL fkifiuynn
COHSISTING OF INDEIWNDENT ARBITRATOR3 
nscznnn a? T823 HDN'BbE AHTHDRlT¥»_"flO§

WITHSTAKSING THE PROCEBURE CONTfi(PL?\'I'fiD"  THE
couwancr Ta ADJUBICNTE Ann assouvE,T3$,A$QaxsArau",
cnnxnslnxsvuwzs RAISES BY was FETI?IONE3gRELATIHG '

T0 AGREEMENT BEARING R§.121?{€E!SH{8HC[93g99
nawzn 14~12--1993 T0 223 THE 3x9sz1:§;l*In.1217/cue/s11[bn<:]98~
  alternafivu, it in prayed

_p thf a £fi%fi%fi%¥¥Wb§5imu£ak§3 rasgxuxfieuns ho xnakn
 jT§&dBfinn§§ fifi&##fi$ of the: charms of th pexkunmr

%    is  w aamgmbsmm 'I'n'bu1m1i11 xm
   made: by thefirst mspomiem. through

  , V _ " 1.06, Vida  - in the writ petition

LA



.wA,zf'%fi¥°'\§M»Efim.N»% Wig" 

4

Copy of the  rebmnt portion} A. V.
the perm is produced at  A tr:   K
petition. Clause 64 dank with rewa1u? J?:¥i1"o§  
way of magma through   '  

64(1) {ii} reads tIms:-  __ 
-me demand we ammma 
the matim-a which are   

the dispute ox _  of

claim  " aiapubetax Gr
 Z: of  the dumami
seat §::fi'    arbitration arfl othuer
    inthe  ."

mm; mentioned clause, is: is clear that

 Zfor Arbin-atbn shall apecifir the mattars

V   in quaation or subject mtm of the dispute or
V   as ts the ammznt claim itfiae. Only such

 at d%% in mspect cf which d@nd has
 Mm made together with comm claim shall be

\\/'/2

mm. fimmmaa



WWW mnwm WWW W mmmmm Msam érmm? W mazszémmm gmm arm};

5

rderrad be arbitration. It is specifically 

said chums: that other matters shall not   
the  . Pursuant to   ' 7. AV
Manager of South Western   gxfbitraz %

Triizxunal as pear  '  fif
Sri. v.:<. Maurya  Sri. N.
aajucueate   ....o»T{11;. of the subjcct
   63 & 64 of the
 élearly meala that two

  "cl of the pe1:ifiarm' to eemtimtc

  him in his lett-at aam-.2:2.?.04 vicle

 1:3 met by the zwaamtfimm. Thus the

   catnmt haw any g1'3%, in as much as: the
V _   have acted upon the  t mam-ed.
   batman the parm . It is bmught to the natioa by

lam:-mad -mammal for the rmpondmits that Arbitml
tribunal Ta ahmdy eomtittzted.

W'

'W fiflfififiui Mwmwymmwmmmmg mam. ;.



m~mz«m«:.»m~:»v«a.1s<<~.::«w. wawm awwwaaam M?" ?&2'5%MNM'§}&K% fifififi QQUR

6

3. when ram atmd thus, thh writ mtmm;g   h
praying ibr appaintim Adm. Arhitral Tribunal  ' Q
alhmnatisae for a direcnbn no the  A
additional refemme of me n

Said praye-:ra canmt be   of
W Wm WM   54 I" W
clearly Eh   Vwkiiflererwes in
respect cf   made may be
refmad    had raimcl only
tha mm   by that reaponxienm.
1.

mat be yantefi.

fisstma h dfimissad.

Sd./-3
: JUDGE

*::£n;’3.9.as

.”‘% E..£M?”£wE..II mnammamm nummn