Gujarat High Court Case Information System
Print
IAAP/35/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
PETN.
UNDER ARBITRATION ACT No. 35 of 2010
=========================================================
RANU
SUBHASHCHANDRA MALHOTRA & 1 - Petitioner(s)
Versus
KON-TIKI"RANGOLI
RESTAURANT" THROUGH SUBHASHCHANDRA ISHWARD & 1 -
Respondent(s)
=========================================================
Appearance :
HL
PATEL ADVOCATES for
Petitioner(s) : 1 - 2.
MR MANAV A MEHTA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/07/2011
ORAL
ORDER
This
arbitration petition has been filed by two out of three signatories
to an agreement dated 15th September, 2005, the third one
being the respondent No.2 herein. They also happened to be close
family members. Petitioners seek appointment of arbitrator in terms
of clause 18 of the agreement which requires that if any dispute
arises between the parties to an agreement with respect to the
conduct of the business of the partnership, etc.or in respect of any
other matter, cause or thing whatsoever terms and conditions of the
deed, such issue shall be resolved through appointment of Arbitrator
in terms of the Arbitration Act.
In
response to the notice issued by the Court, learned advocate,
Mr.Kashyap Pujara appeared for Mr.Manav Mehta. Learned counsel for
both sides jointly submitted that parties have agreed for
appointment of Shri Atul H.Mehta, advocate at Baroda to act as sole
arbitrator. They accordingly request the Court to appoint Shri Atul
H.Mehta as sole arbitrator. Request is granted.
Shri
Atul H.Mehta is requested to act as sole arbitrator to resolve the
disputes between the parties arising out of an agreement dated 15th
September, 2005.
This
petition is disposed of accordingly.
(AKIL
KURESHI, J.)
(ashish)
Top