High Court Karnataka High Court

Puravankara Projects Ltd vs Dr Lakshmipathy Babu on 19 March, 2009

Karnataka High Court
Puravankara Projects Ltd vs Dr Lakshmipathy Babu on 19 March, 2009
Author: S.Abdul Nazeer
IN *1'1«:r; mesa U()Ui{'i' or KARNMAKA AT    * A'

DATED THIS THE 19*" DAY 0F*:£.2£.Ax§«*.(:%}:.&20\e§V%%{A M AL -.  

m«;:«'o1.13{}z'1',a   

Ulsaor Read, Bangaiofe --'"5 6{}  
Reptd.  fits i)i3'ectV(ir-]§.51:#.3'~§2:*.ni 'iii. Choksey.  Petitienef.

 % (By  _& (:5; 

';i:x3d":V _  '

 V ' » . I31: Eaishmipaihgy? _Fsa1m,
 .850 
-  ~ ..  2&2; I9' Cf:7$s;~ 2"" Biecic,
 *  3"! Stage:
A  I3.*u:ga_§ei'f::r W 568 085.  Respondent

% —-. ( By_’Sri R. Nataraj, Adv.)

This Civéi Misc. Petitien is fiieé under Section 11(5) A
Arbitfation and Csnciliatien Ad, 19945 praying” __1;é’ appoint T
Mrfizstice (Reid) S.Vv2m.kata;’ama.n, a Retire.d__}udg:e afthijza.
Court of the Karnataka er 3 Retired District Judge, as –ti__:e– 5:216′ ii
arbitrator to adjudicaie: upon the dispute undar ‘£IieA~2ne1i*;0ra.r1du:}1 »c’i)ii*~’_ 7]’

understanding dated 39.12,2{}G5, £-ate, _

This Civil Misc. Petition comigggnfm Admissiegi tiiig. diiy;

‘file Court made the feilowing:;__ _ ~ . ._
i A

The petitioner’ i1as__iiled*ihis* Lliicier 31 01′ the

Arbitration and__. c}mci§’§};:;_m; 99¢” in :55}: ‘the Act’) for

appoinnneizji efa:3iii5ifhi§raite1j>io_iie§oi’vé a dispute, which has arisen

out ofihe meim-aifaaiczigziii pi’ dated 19.12.2005.

fietiiioner is a csmpany reg’stere:d uzidea’ the

The main objects 0:tӣhe petitiener company

V .aInongii””the::s.is {he business of cozzstsuction azzé éeveiopmeni of

kind coininerciai ceanplexes. The respondent is the

the ixmnovable property beisig agicuiturai lands bearing

T ~ii..:Sj;;1\ios.26i 1_, 2752, 28;? and 29 0f “falaghattapara village,

5
E

Rs.i,10,0{},0OGf« as damages. “fhe petitiener by its reply é””és» penéuzg

Thereibre, tha petitioner has £219/4:1 this.Apétifi§irn res0Iii§1<):2"é§f'the

dispute as pro*vide§' ' '

3. Afief senficé’ _(3a.if’A I1€3i:i},g-.~”:,4 the respondeszi has entered

_Vappeara;xs§§§ ih:0ugl1 Iiis. Advocaie. Hewever, the responfieai

I “has’.£10i .ii:lr.::i_ &$jgs afigegtimas.

A4:«._I ha_f§?e* the h=:a1°ne<:i Couzzsei fer the parties.

fiaaxwzed C0i3I1S€.¥ for tize respwzzmfieni denzies an the

h …,gJ}eg3ii9nS "made against the respondent in {he petition. However,

has no Cabjectizzn ibr appoimment afar: Arbitrator 1'3: aecorciance

%

\L%

V1

with Clause 11 of Armexure 'A', {be meinorandmn

understanditmg. In the circumstances, I pass the feiiowing; '

_Q2R!1E1_?

E, The petition is allowed. A _ A
II. I~Ion’ble Mr. Justice M.P.”( 3fiignapi§a,
this Court, No.14I9, “1<ave:i'f, 8"' §§:<:vK
Post, Bangalore ~» 56C' 065, is to reseive

the dispute between t¥1evpa11ies.""' " * — if V

III. Offiee is cegggz-.._¢'–this order to the

learned Arbitramr. It is in' ' 3:; the papers tiled
along the pe't§§;m to £0 enabie hhn to produce
the tfié 1550 costs.

Sd/’§..

‘Judge