High Court Karnataka High Court

M/S Nichi In Software Solutions P … vs Mr Pradeep V on 31 August, 2010

Karnataka High Court
M/S Nichi In Software Solutions P … vs Mr Pradeep V on 31 August, 2010
Author: Ajit J Gunjal
-1"

INTHEHKHJCOURTOFKAWWfi%KAATBMWHflDRE
DATED THIS THE 3 15'? DAY OF AUGUST 20 1 0* 

BEFORE

THE HODFBLE IVIR.J{}STICE AJIT J GURLIAL, "E  TA  H

CMP.NO.4 OF,2609« ,  2' 7
BETWEEN 1 E

M /S NICHI IN SOFTWARE SOLUTIONS {P} 1_.IM.rTEO,
HAVING ITS REGISTERED OFFICE-'._AT._ ' ~ ii
NO 1060, "LALITHADRI"*',~._  --  

25TH MAIN, 15TH CROSS} _ ._

BANASHANKAR1 II STAGE,  .

BANGALORE --- 56.0 070,...  .  '
REPRESEN'I'EDBY'-ITS ,    

HEAD FINANCE HjR'&ADMIN _  " 
P. 4.     

,   _  _  PETITIONER
{BY SR1"; SG PAr~..tOIT,~ ._ ' -

AND

1. MR PRADEERV V
- /O. _K VENUGOFAL

'V " ~ . 3 AGED ABOUT 27 YEARS

 , 
"-14.0/A'; .4TH_' MAIN ROAD
A ' IST PHASE, GIRINAGAR
"-BA_N:GAL'ORE--560 085.

_ MR 'K VENUGOPAL
A /O LATE KRISHNASWAMY NAIDU
' AGED MAJOR
"SRI KSHETRA"
40/A, 4TH MAIN ROAD,
IST PHASE, GIRINAGAR,
BANGALORE -- 560 085.
 RESPONDENTS

(R1 81 R2 SERVED)

THIS CIVIL MISOPETITION FILED U/S.II(5} OF THE
ARBITRATION AND CONCILIATION ACT, 1996, PRAYING TO
APPOINT AN ARBITRATOR TO RESOLVE THE D~ISPI}TE
BETWEEN THE PETITIONER AND RESPONDENTsjAS__’
CLAUSE (31) OF THE AGREEMENT DATED;*I6TH-f’IvIAru
2005, ENTERED INTO BETWEEN THE PETIT_10NER_AND ._
RESPONDENTS AND TO DIRECT A_RE3vIT}'<A<TORJjj.TO.
PASS APPROPRIATE AWARD IN
JUSHCE. '«*–' ".-.«V'«"

THIS CMP COMING ON’-If’OR AIDMISSION DAY, ” V
THE COURT MADE THE FOLLOWING; — ‘ ” ‘

Respondents are’Vse:rvfed’V_1V3nt 11$/1’;ép.resented.

“”” registered company
incorporated undiertttthe’~€ompanies Act, 1956. The

petitioner on business of development of

.é””soft’Ar.ai*e ITV”mre1ated services exclusively to the

AJapanese._”1n.tarket. 1st respondent was appointed as

tra1’nee.__” A the petitioner–Company and the 2nd

zrespondent is the father of 131 respondent who is also a

to the agreement entered into between the

“petitioner and 1st respondent. 1st respondent pursuant

to his appointment was sent to Japan for language

training as WCH as on deputation. Suffice it to say -that

2”?