C M P NO.71(2009 1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 277'" DAY OF OCTOBER 2009 BEFORE THE HON'BLE MRJUSTICE AJIT J GUNJIIILII if "' I CIVIL MISCELLANEOUS PETITION 1I4\I0.*?"I"/':>.IijI(;__._EY ITS MANAGING DIRECTOR RESPONDENTS
V(sI§I;IB.J.IvI;4_\.IIES’H, ADV.)
“‘.f1’I%I1S” CIVIL MISCELLANEOUS PETITION IS FILED U/S.11{S} OF
AREIIRAECN AND CONCILIATION ACT. 1996, PRAYING TO APPOINT
CJEA SOLE ARBITRATOR EITHER A RETIRED DISTRICT JUDGE OR A
C M P NO.71g20 9
2
RETIRED HIGH COURT JUDGE FOR RESOLVIRG THE DISPUTE HAS
ARISEN BETVVEEN TEE PARITES UNDER THE CC)N’I’RAC’l’ AT
A, IN THE INTEREST OF JUSTICE. ‘ 4’ ”
THIS CIVIL MISCELLANEOUS PETITION CQMiNG. EOR5 K C
ADMISSION, TE-HS DAY, THE COURT. MADE .’FH*E».§TQLL:O\NING:V:V” ” . ‘ ‘
9-13-DE-3 ‘ I
This petition is filed under 11. [5.}an£i~-iV{“6j”ofj the ‘ it
Arbitration and Conciliation ‘Threeiiworkeontraets
was executed in favour of the petitioner.
The cfaim of the petitioner’ the work as
contemplated in V the last bill for
payment was the amount was not
paid. Hence, ‘a issued on 16.3.2009 invoking
the arbitral °’e_1a’o,_SeVV’ i_na1thep flagreement. Since there was no
vrespons-;§:e,’V the present petition is filed.
V V R. Counsel appearing for the petitioner submits
— that tiisputee: arisen between the petitioner as weii as the
iresponcients. in respect of the payment of amount towards the
, Work done. ‘
J