IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 7"' DAY OF SEPTEMBER,
BE FORE
THE HON'BLE MR.JU$T'.£CE ;A3"I1'J,_ $éU!\;lJ}?i:i.E«._
C.M.P. No.23/2019
BETWEEN: A
M/s.Creation of Awarenés.s in " :4
Business (CAB) _ 1];
Rep.by its Managing Partners '
Smt.C.Lakshmi Kaia -
Having Office g
No.40--38-S25. ~ jg _
2"" Fioor, 'U' C0fi_P"{a2-a. "
Park Roa_d_,?vK'un'3'0ta;!:__ V ~ PETITIONER
(By Sri xx.N.subbgréfidy3{s.fi..--~vivek S.Reddy, Advs.,)
AND:__V
V" '*vThe':si{'a r2nataT--ka Stat:'e"'C6--o;3erative
,Ma«r,keE:é_n g. . F--eEcieration
_Rép_.}'by'-i.ts ~Ge_n"ejrai Manager
H~a\}'ri--.ng Voffrvce 'a§t"No.8
Cun__n i ng ff) am--'Road
V T Bang"aEoTe 11 RESPONDENT
T’.Srinivasan, Adv.,)
ix)
This CMP is fiied under Section 13, of the Arbitration
and Conciiiation Act, 1996, praying that this Hon’bie Court
may be pieased to appoint an Arbitrator prefe_ra.biy
retired District Judge in the instant case, in the :’,n.tere’st”jof” V.
justice and equity. ‘
This CMP coming on for admission;”th’i’sT”_’;vd’ayV’_’thet:
Court madethefoEIowing:– V * 2 . ‘
A memorandurn and
agreement was -the petitioner
and the respon_d’e.nt and 80-
100 Grade’ the said
memora’n’dvutn’:;Vu’.1off~=uhder’stah’d’i~no, another specific
underst”a.ndi’.ng into between the
partieson i8: Pubiic Words Department
:,.seaied tenders for supply of two Grades of
standard specifications. The bid
docu.me_nts.;’.i’~were opened and a letter was issued
it”‘::v”v4y”*-.VVVuudirectingtthat the stocks have to be iiquidated and
directed to arrange for payment of suppiies made to
Pubiic Works Department, within seven days.
2. Suffice it to say, a dispute has arise.n_:A.he’»tVs}y:*e.ers,J”.
the petitioner and the responde_n.t.__as to”t’he’.jvarno’tsVnt–_
payabfe by the respondent to the.pe:t’it’ioner._”
3. Indeed, the petitioiniéet:was pay
20% cost of the The
claim of the peti.ti oner”-is:..tha.’t–Vfor ‘t.h_.e;’:s1iippEy, which is
lifted by not been paid.
As an{Vinte.riAni._-inne«asu.,re,..___the petitioner has fiied an
arbitration’ Section 9 of the
Arb»it}ra’tion an’d..V_pCVonci|iation Act, 1996. In the said
ipro–cVeedings:;”~–the respondent has entered appearance.
iéojth»’th’e’V”.pL:eti.ti’oner and respondent have filed a joint
‘.V_merno.””The reievant portion of the joint memo reads
578$ Vitinder: * Lfl.
t4t
“Therefore, the interim relief granted
in the above case may be vacated
by consent of parties to enable the _ 4′
disposal of balance stock to P. W.D. V
vlde Government
No. CE. cas.~srores.- air/2010-gz 4-1′ hi : h %
dated 8.6.2010. The pe’tltio_ner W T A
respondent reserve’ -yeomplete V a.-id
fully liberty to purstie all”
issues and d:’s,:7.g.:te_sl””in
The present in
any ma_n”n.er the
rights,’ .the:. pygérlfriorigz-r”‘ and
‘lVrespori.den};’ in _d.ispute_'” to be raised in
V» ”
The ..:peti.vtioner”‘..has issued a notice to the
Asuggesthiing their nominee and cailing upon
A”thekespo«nlde.iV3vt~:”to agree to the same. The respondent
has”‘~-responiiiled, indicating that they are not Eiabie to
344’.t,.:siatisfyVV”‘the ciaim of the petitioner. Hence, this
It . Zpethitiiihon. fl
_,/,/.’
.6,
resolve the dispute between the parties. The
Arbitrator shall enter reference, cause notice..~toj:’-the
parties and shall resoive the dispute
parties.
*ck/nk- V”