High Court Karnataka High Court

M/S Karnataka Soaps And … vs Mr M S Dhoni on 23 June, 2009

Karnataka High Court
M/S Karnataka Soaps And … vs Mr M S Dhoni on 23 June, 2009
Author: S.Abdul Nazeer
-1-

IN THE HIGH COURT OF KARNATAKA AT 

SATED mas THE 23*" DAY OF JUNE, zcriég' % A   

BEFORE   J

THE HONBLE MRJUSTICE .'?::'~»,'f'\B>j9'-'.&i.Ef; iWtE$R   7

gxvn M. gmousgmo_m_m.g.~;/zgfig   

BETWEEN 2

W3 KARNATAKA SOAPS AND

DETERGENTS LIMITED H  V
AGOVERNMENT OF KAENATAKA  - 
UNDERTAKING,P.8.i\§Q.$531;=_ :;   
PuNE~BANGALoR,E«_HIGHWAY,'«   jjq
FLAJAEENAGAR, 5ANa§ALi3RE - s£_vaos5__ 'Q '
REPRESENTED t3f1'I*!f"S;_ ' .  .. 
EXECUTIVE..f?1REC1'OR"c;:rsn~--.AN ARBITRATOR so
As TO ADJUDICATE THE DISPUTE :~agr:.»msrga;sa~ BEIWEEN THE
PETITIONER AND "mg REspQ;s::t>Em's*s .;wr5'~v<5's2zn;:srr" cosr OF THE
PETITION, IN THE _mjrE;2.EsT;:c)F 3u1s,:1;c;E'ré;sf4::;V Equmz

THIS C131}: ;'«»_:~t1I2.5§_:':,_-rsrlfxcimzcomirssa on FOR ADMISSION THIS
DAY, ma coum P_ASSE£)"'THE"f?(j3i,LC¥fl£iNG.; 

Thed Vvpgtstidrmrnr.'has§'dr_..nJéd this Civii Misceiianeeus

V Petitidn' " Lnnddr  11(6) of the Arbitration and

 a{jon;r.:'iLiiatia$n.  1996 for appointment of an arbitrator for

r'e$o%%1_ine"'vV'ii'r;s.¥,__ disijute that had arisen under Annexure--A

'  _agreéman't'd-died 3.1.2006.

  It is contended that petitioner in order to

'"'~..__":pof§:uiar£ze its premium brand "Mysore Sandal Soap" in

 _ flwést and North Eastern frontiers af India envisaged upon

a schemexmarketing strategy. Accordingly he approached

ha

I



 

4. Sri BJ(.Sampat!1 Kumar, 
appearing for the respondents No.1 8: 3  that

respondents do not admit the a2!@étio.ns._

them in the petition. However, no.:ohj:ectiort’fat?’

-4-

appointment of a sole arbitiatbr for ‘*r._e:soE;v’§–1:io”r; VVof the

déspute.

5. In the light jstanq.”»oyt’ét§ehA:.”A’tévy’Jthe parties, I

pass the , 1′

% .ACfi’v*éiVrdfhceilhfieous{Petition is atiowed.

R.C-Eururajan, raired Judge

Court, residing at “Sri Harikrupa”,

:”tre,q.so4,%s«”‘ Floor, sri Chitrapur Housing co-

– .,.”:’j~._ “o§g.f3tive Society Ltd., 15″‘ cross,

oohaatuesnwaram, Baneaiore – 560 (:03, is

Z appointed 85 the S036 Arbitrator ti) f%0§VE

the dispute between the parties arising out of

the endorsement agreement dated

03.01.2006.

\«s

-5-

crder to the learned Arbitrator, V I V
(4) The parties are b._ez{:f’
_ ” ‘ -Ridge

m/ A

(3) Registry is directed to send a c§:r3′.’.4’§::!’5_’;:i’inié