High Court Karnataka High Court

M/S Shree Laxmi Trading … vs The Karnataka State Co Operative on 17 August, 2009

Karnataka High Court
M/S Shree Laxmi Trading … vs The Karnataka State Co Operative on 17 August, 2009
Author: Mohan Shantanagoudar


>un.vaL<»vammw«"zuwm'w»o<&:n"'u: 2n.w*am~wm wwwvmxe mma £;'””S’1.67\\\?\&v.¥”‘s’:$s””‘~M\\3.»é3°”‘®. MiM.£M§z MWMNR

H5? THE FHGH CGURT G17 KARE2°sTAI<I.A AT BANGALORE

DATEB THIS THE 13% may QFAUGUSTQOOQ

BEFWE

'I'*KE m1r:'5LE mmamms mam

C.M.P.. 290.31 OF t

M;s.a1=£REELAxmTRAm-3
wapmmmfifimmmgmnm

411* 12'L«a<:JR,.a12IHA1z*I'aga1rm$1¢._
Brmrnamx '-

4w%- ” . i
gm n — ”

mmmam. =: ”

(BY AN
ms Cb~OPERATNE
mammfmmvpzmfileamax Lrmrsn
s,;:;z:1;mme:;fiAH mm

V. –l”€§&~£}.G52.

” . V mzrmaszmwn my rrs GENERAL BEAHAGEK

RESPGHDERT

am. E Wmmramuazm, Arm}

(2313 mm ms. Pfiimafi mfin iINDER smrlmr
., ” ‘1;–.¥,_0F’ ma A;EI’I”EA’i”IO!W mm CGRCZIATIQK Am’, 1995
vvmavma ‘rs A?PO£R’I’ A am Afiarrnamkgumym TB
pmsmm ovsza TI-IE .amrrRAL TRIBUNAL coxswrmc or
am. menu mu, mmmn nmmcr JUDGE,

” ammmam mm mm mamsnsmfi Amrmamn 331,
R 3 mam, wmmm, nmmm J£I}JGE{RE’£’D) Mm P1188

SUQH QTHER ARE FURTKER ORDEE,

m~m«»mm«m Wm” W mmwmm Maw cwuw W wmwmmm mm-a cwm

THIS Cl? COE%G GE FOR ADE%SI039′ THIS 138?,
THE COURT KADE THE FGLL€)’WIN{?r:- =

oggsg

Km pemien is am praying :22: at
mm’ Arb&u’ator]Um;3ire to

Tribzma} esrxsisstirg sf S:”i ._ Zs§ah.e;rx- §am,’ mu¢ m’f%
Judge, Bgalore M35. Arbiuamr
Sri.R.C. Rama;

2′ mssxzmrandum of
A betwe’ en the petitions.-r
Bangalnre far supply sf

mm’ fines an wrta.m’ terms and

eondimm mi mg cf ux:.c1mtand:zg’ . The
….. t ufiad at I A

to 6 of the aaiad rmmorandum sf

‘_ 1y rewais that m the ermnt af any
V ‘ cmmi be 303% am aettlzad betwam tha
same shall he mw 13:) mg Arbétratian as

//K

also-Iv ‘\r1IIl’Ir1Ir1|’I.p~ Il!\J!I’\_\,;g}rII \;u

s\.-munu–.w– lunar” xuunv ur nnauwnannn ruurv yuan: ur I\,.l-tflffil-\lfi-\!\I-I filur-0 t…UUKE U!” KAKNAIAKA HIGH

3%: A%S;*:;y%% j

3

my tbs Endiarz §.:%i’a*ati::s:1 fiat. £1; :31: éisputw am

subject “:6 3 f€ jmfidicfisn fink.”

:1 ix: viaw nf the arinimaasn ::1a.1.13e;§’..’:%:§2e;-AA1;7§sé§§ét.§;§;$_i’§uita:ié§¥”
appamma 3:1, Partha Manda:-,”fia§1=m§£:is,_ .§$:v[£fifbif;rsQe:’2f,’j

Subsaaqizaaxztlyg Srifi £2″ VV

E3’is’£t*i€€’£ Judga wag a:.e.s; af:§§r°
fafimavixg the éue
appfiizataé Sri. $ Judge: as
&r’uiu*atar.; 215,3 waaabze is: the
Arbitraii§% ‘.%:i}:=1:éu”:.irfi*?’3rz§ent and as the
thfi fiiriainfifmr appeixited
by peiitian is ffigsci prayimg far

a3:*§t3i3’1’m2m1 ‘ t%: ird- “;5grbi’u*amrj Limgire, E-Eavizg zmaré;

.. «. _i:::: fizf faats & c£rc:,im*£a:’zc@ af tfas case,

is appaint a $§3′.& firbifiaim’. Eimmg

;; rafiraé fiismfict ami Eemsianfi Lfuégzg

1 ::*a;:@§a 9%: gvzam ma :3 Saga; gmaam -$5; 12$

& aa Sak firkiwamr.

“IA.” ..,, .. …… -mm wmmmuwm 5: wwraw MWMRI WW WK’KWfl§fiKfls.

4

4. Amsrdfigly, the following eardm Tm madm-

sz-L s.v. ‘xmul, mum mimics: am;

Judge, Ho.16t3-4, 99’ Main, HAL III
Tm appointad as Saks: Arbita’af;:i”‘ ta j
between tha pardm. at ‘

cepy cf thia czrdczr shall Tnaiiis
nntice to the tin
dfspute in Conciliation

the eaapy of this artist to
the :2: En em:-m directed to
aazgwith the petificn to the

3% befiare the Fsrbitrator.

‘A are kept apes. ta he urged b%m the

~.

z petfin ‘a dispaaad af.

sd/3
JUDGE

*mfir’-~1§. 8 . §§