High Court Karnataka High Court

M/S. Nitesh Estates Projects … vs Y Surendra on 1 September, 2009

Karnataka High Court
M/S. Nitesh Estates Projects … vs Y Surendra on 1 September, 2009
Author: Mohan Shantanagoudar
w.m;mmm Mswfi miwwmaw W3" rmmwmmxfi. mm»-1 QIQ

 

2
3
3
§'
§
:
§
:
3
§
3'14
5
§
:
E

m:uv¢'I1|w'mvn wwvem-wwm-mm -wars:

IN'THEHI%C{)UR'rOF KARK5.TAKfi..5T  RE
nxrm mm-rm 1» my on snmmma 2909
BEFORE  V
unxalaommausnéafinusInsnmcnmamrsEuu$na$vuacfi§fi@fi§?_  %

n/s. Nrrm-I ESTKPES 9ga:mc'rsV...yfiv15a;'r,s L21-1'::--*:'.r_:;:::_.'
A.COPANY INCORPORATED 3HDER 'V "

was commas ACT, 1955- mvrse, ;

ITS REGI3TERED GFICE Ar--. 7" ' ».Vv
uxwmmiwxnmsqwmua 7wHrFLaaa'ag,

no.9, M.G.fiQAD;"w_ -- =; i uf *."'F
nAnsnuoaa--ssQ sex ", .'. a . i»
nsrassxwsa nv*zws'£EaxogagngAgma .'

Ha. NPa.TE8H K::1s§£s.r§,:;}«s.1=s';_?  ..
  H A  EV'  ° :..;§%T1TIQNmR
{av  AUV'. , 3
Am;  V A V 'V

 . SGRENDRA... ..... 
.  sic ..A.*--: vanunmm cowm
*  :s:'9_.3V3%',..(_ 1-33TH MAIN RGAD,
 .  L;9r:cau':', SAHJAY' mama
A'  m-w":::_:\z2> smss
 3AId'GA:LoaE~56co94
..   RESPONDENT

V’ n my 331:3 c: YADURAYA coma, ham, 3

v ‘!’HIS CIVIL MZSC..PE’£’I’I’ION FILED u¢’s.11(5) 0;.-‘
“1’!-is ARBITRATION Arm coNcIm:M’IcN ACT, 1996,

‘ samrxuc; mm mm H£I3!\¥’BLE comm HAY as msnszn -re
APPOINT sou: ARBITRATOR T0 ABJUDICATE THE DISPUTE

HAVE ARISEN an-Juan aewomrenun or unnsnsvmnzxs
23.04.2997 mrwssx mm pmxwxoxsa mu RES90R33Efl”1’

..«-.w- W”. HA .» mm-‘«:w:w-m- m».w_:w-aw’w+I\’r ‘”mnW’i§ \£*’$:’.fi'”l!=%1%Wa?’$fi§P°’5’nIW.£W

3

Loelcirg to the wnduct of the: of

mccharmm the whines it is char that the
arkw hetxvm the parties, 12%»: was’ _

betwaen the partiaw, tha

Justice K. Sh.i\mshm1ka.r gag:-.,

Court as Saks Arbitrator. izri
Juaficm K. tn the
pcduianw that Tn asalmanuznt.
The gr; ‘ G. Raghavandra.

Rae, m9¢a Judge as Sole
is mt agramabha.

rm. this for appammen

abjectéons are filed by the

has summed in his
the mm may be rezfiex-rad m
at L014: Amati; at the am instamc and
ha Arbsitratéon. 1: is fin-the:-m.1hmitua:i by the
A that the matter may berefmrecl to any sass
Azhilr9.tm’, if tlm ‘ 53 11:: agwewbkz far the

P5

36: Ewfififie Qfifl wmmram-«nu

WW” W mmmmm mm ammm M mmmmm magémmm

4

appointment of Sri. G. Raghawndra ‘_

Distant’ & Sessimm Judge as the am Aybaégégzage.
smear a Bang tum’ , this Cgurt fig?’ ofi_.5i.i1i¢it3°

mama’ to otkmr mtsthocia.

However, havizgg    of
W W":    Arbitration to a
some 

  arder is made::-

% R; Retired Judge, High Court

Chitrapummtb. a ,

[ aram. Baxgamm — 03 £3 appointzsd

In trachea the dispute betmn the

1′ Lmmed Arbiiratxar on rwmipi sf wpy at’ this
A’ ‘-1: will etzm upxm tlm , issue rmtiae tn the

and than prowed ta rmchre the dispute in

aoccnzianm with Arbitramax and Cozmtiliatian Act, 1996.

N

W Mmim Wflwfiwmammmn am. am»-In-» — –