Karnataka High Court
M/S Gemini Dyeing And Printing … vs M/S Entertainment Network India … on 20 October, 2009
CMP NO238/2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 20%: DAY OF OCTOBER 2009
BEFORE 3 " . K
THE HONBLE MR.JUSTICE A..I_I_'I' J '
CIVIL MISCELLANEOUS PE'I'I*.-DION' NO.238'/ié00§,[f.,,['
BETWEEN
M/S GEMINI DYEING AND PRINTING MILLS L-'{'D.,
A COMPANY INCORPORATED UNDER THE " A ._ " ..
COMPANIES ACT, REGIS'rEEED..OPPICE AT .0 V
MATHURADAS MILL COMPOU'NDf,_ I "
SENAPATIII BAPAT MARG,
LOWER PAREL, MUMBAI 400013..
REP, BY ITS DIREC'IIOR._ - '
SMT. SARLA P.TALI2E'IA_'* 2; PETITIONER
{Sri M SIIIvAP§<AI§ASII"'&"iI';_ I2 '
AND .... " 2 _
M/S EN'I'I3:RTAII\IIvIEIII-N_I%:"PwOIf{KIN DLA LTD..
INCORPORATED IIIIDER' COLIPANIE3 ACT,
OFFICE AT Ix:O.39/2. FLOOR. "SAGAR
BUILDING" EANNERGIIATIIA ROAD.
I3ANGAI,O_RE 560029 " RESPONDENT
L {SE 1~',;I)'3';«7.¥YEAA:I4.'»\')§\1D}"IIAA,V'I'fi'\I;'.',zT.).. «
. . 1 n ., fI*I~II_S C1V*IL I'.'Ei_SC.PIF31'ITTON FILED U"/S.I1{5) OF THE ARBITRATEON
AND.CONCI'LI.Ai'IO1cVACT, 1996. PRAYING TO PASS APPROPRLATE ORDER
DY'APPOIN'IING'j_IAI§* ARBITRATOR TO RESOLVED AND ADJUDICATE THE
_ V _DISPLI*rE THE PARTIES AND TO ADJUDICATE THE WHOLE
ISSUE. IN IfHE INTEREST OF JUSTICE AND EQUITY.
I * '_I*IIIS CIVIL MISC.PETITION COMING ON FOR ADMiSSION, THIS
___'~DAY;, THE COURT. MADE THE FOLLOWING:
CMP 190.238/2009
ORDER
This petition is filed under Section 11 {5)j”voii”–«_ltl1e
Arbitration and Conciliation Act, 1996.
2. When the matter is takenfiip for ..vhe_arir1–g;
learned counsel appearing for the petitioner as.”_iAWe’l1″as–4 t’hel’r.p
respondent have filed a Joint MelI’no.”‘signedl”b_)?the and
their respective advocatesglgreeingecertain’ terms and
conditions.
3. Placing?_the;1icJointlA/Ierrio on relcord;””the petition stands
disposed of inlt.erié:ils;»’&_of tl’.r€ Il\”/Ielmoj,
Sd/-l
JUDGE
…..