High Court Karnataka High Court

P C Singhvi Proprietor: M/S P C … vs M/S Marlecha Securities (P) Ltd on 6 August, 2009

Karnataka High Court
P C Singhvi Proprietor: M/S P C … vs M/S Marlecha Securities (P) Ltd on 6 August, 2009
Author: C.R.Kumaraswamy
1

IN THE I-iiGH mum oz= KARNATAKA AT sA:\1GA;,§2P§j£%V'%i%.:Lk2

DATED THIS THE 05"' my OF AUGUST 2r;a§'9  f:   

BEFORE   -

THE HOWBLE MR. JUSTICE C.R';"12§U§§Ri§A§WA?ri§'   

MISCELLANEOUS FIRST A?PE)'£§'P4§).723 QFv2VoTé%4  
MISCELLANEOUS FIRST;__APPEi§L.--NQ;85'3'§ CF 230.3 

IQ ma 72312004:
BETWEEN:     V'

sax. PCSENGHVI       
PROPRIETOR    ~ A _   .

Mzs P c SINGHVI & 3:0 V  H

111 522.009., SHARMA COMPLEX . .  

CHECKPET} E5AN$ALQRE'j-~ set, 5253;,    ...APP£e:g,ANT

(By 321: S £~:Lé;+:v}sx"s:>sé.;zé;::s< .w3_$H1r::2._Es ayzmxsas
 N;gAKAs':%;"Agfigzagfiaéag: 3  
1.

M18 MAR.24′–;<:H,%x_é.Ecu§i§:€Es"{9§«-immé

ssracx mo sagzrzas svaaaxwés _ _-

N343, FI'{{ST–f-‘-“i_OOF{,,’ zizgaax gage

AVENUE R{‘}A§*f:?2.GE”~S ‘ ‘ ..

5ANe;s.mR.E’_55:: 35:3. , »–

2. ELESTECE K }fiGANE”*$,i¥?°H$ Si-§ E:.! E’! Appaas’ against

V. A FGRMER JVUEGE, SUP’R:§.;béE..m%JR3″ <3? ENDEE: Responderzté
"3=Ai.IQIC'i.£xL'»P;?:.":' €T£QMM§$$Z{}N 0:? INBEA 2 and 3 is
EI"{"'~.'..§_2€.'2'i.5;RT¥.f;€§{MP.LEf)(, 533$"? CBFFECE was éisrraésseci wide
_Bfii;?-JGQLOREA -4- -S€..f_1 SS1; Court Oréer
" . . dated
B 5%: PRAHALALWA WAG, MVGCATE 1.42308.

EUQIEIAE. PA'=.'.C£3MM§SS£ON as ENDIA
g cm' cxxgxg 5:092? CQMPLEX
@357 asrzzcg RQAD

,E3AN.;3_§g§.G9;'E – sac 93:. …RESPCI)NBEE\§TS

. '£33'? :';9.2'': G M Pammasaxxmzaa, ADVOCATE ma
RESPDNEENT mg;

“THIS f’v§I§CEL§_:5.NEiC’:L§S FIRST fi%??EAE_ ZS FELEQ UNSEFZ $EC”VE€}N

” :3..?_{‘§’§{E33 SF ARBETRATIGN ANS e:aN<::LLm@s'~: ACT, W96, AGfixI:"*é$"§' THE
"«.."}L1ED€3MENT ma macaw amen a,.:1.2e{23 mgsga EN a.g.m.s2;2sa2 ans
° 3&5 FILE gr: THE Vi ASBL «cm CEVEL BUSGE, BANG;fi.i,.GRE, CCCH rxze::s.::,

$§SMISS5I¥\§G THE ARBETRATECBN SUIT' FELEQ BY THE AP?ELLfi3J'*é'? HEREIN

/.

$2″

KM

3
UNDER SECTEQN 34 {BF THE JKRBITRATEGN AND CQNCILIATIGN ACT FOR
SETTENG ASIDE 3′}-IE AWARD DKFED 17.5.2302 PASSED BY THE ARBITRATOR
IN ARB§”{R;i~’xTION CASE NQZXZOQ1.

meee MISCELLANEIDUS mes”: APPEALS comma ON FC)R F~’?E’éAL
HEARENG BEFQRE THE coum we DAY, we cover M?-rDE’«<_."FHE
FOL§.QWINC3:- –,

Q.B__I2.E.B . '
SrE.Ravindra Prasad, iearneé coIv.:n3e.¥_4Aep.§§éeV{'ie.-Q" §}r'.'_:'th'£'2V
appellant, submits that he has ne
matter and hence, he requests ferE;ifr:~e_. Pfis

These Miscellaneous First AP?;ea£s aVr.e.V§:'emis$ed.fe'r v<1.e-zfaiizit,