High Court Karnataka High Court

Mr Sharabanna Patil vs South Western Railway Hubli on 2 December, 2008

Karnataka High Court
Mr Sharabanna Patil vs South Western Railway Hubli on 2 December, 2008
Author: K.Bhakthavatsala
 ':3'u_.' <;:s;-'*",<':'.""1A":Li';§ Rfihvay,

CM? No.67] 2008

£91 THE HIGH COURT op KARNATAKA 'A: "
czrzcvrr BENCH AT DHARWAI) H  V'
DATED THIS THE 2&9 DAY 0F bLé';c :E:.4r§gR 'V   
BEFORE  i   A. A n 
THE HQWBLE Sr. JUS'I'IC§E'-Q"=BH1§i{'?QA\I}§*;'$}{t;§."' 
§um£aH2éfi12§9§"%% && [

BETWEEN:

Mr.Sharaba:1z1a Pati1,.   _  _   :

Pr0PI'ir:tor,      'V 
Sri.Venkate$h.wa1'a'Clpizséiruiirtien;   ~
No.1~11-37/38,'§<;.H:;Sociei3,r,  *

Near Lion's Club_   -. '

Li:1gasug11r:Road',T'~ _V  .4  .

Raic]1ur--584._ 1&1. .  =   ' - ...PE'I'I'I'IONER

(By Sri.Ha1shaVVL'}§Sai,  "  '

AND:

Hubfix {-%   . 3
Rep. " v,E§a.1:<§'iVSWR,

. .. RESPONBENT

° .__(3yVsri.9.M€ug1:érni, Adv.)

A * ;I'V1T1i$CMP is filed 11/ 531(6) of the Arbitrafion 8:. Conciliation

'~ ._  Acts,' 2.1996,, praying to appoint an inriependent panel of three

-.Va:hit1'a;tors or sale ariéinator as this Hoxtfbie Court may deem fit

 " a]'u:J_,p.tt)per to adjudicate and ciecide the claims of the petitioner in
V  ti"1::inter¢st ofjustict: and equity.



(IMP No,.gS5:? j"2.Q08

This CM? coming on for aémissizon, this day,  

the following:

ORDER

Learneei ccmnscl for the mspbigésnt filés a memo that V

the responcient has nominatcfi of thme
arbif:’ato:’s, viz., (1) SI’i.S12I}Vi1″”.”:.UV:5″aSI~i’€.A, S;i;;{1;1;.,Ashiaque and (3)
Sri.U.Govindu as per Anpeangxgz 01. 12.2003 and
communicated to é same is fmnished
to the counsel fa; 7 V H

2. Uncierisuché’ petition does net survive
for consideration. V ” ‘ ‘

:.’ 3;’v–I1:; 1″t$i’s§u’};”£,..&tI1e Iiéfifihn is dismissmi as having became

Sd/__

Iudgé