-2-
This Civii Misc. Petitisn Gaming on tgr
admission thia éay, the Court made th§
ioéiowimgz " " "'
QEQEE
The petitioner has :1i§d £§ig ge$it;@fi¢:f
under Section li{b} or rtpe R§@jt§ati%fi_:afi§
Conciiiation Act, 199% (£5%flfl@O%E_?fifi€ Eat';
to: appvintment otj%fi Ar@é%§é§§%gtQ r%S$;ve a
disputa, which gas ag;g§m ¢¢g 6f @fi§}3greement
dated 2Q,U4;2Q$€; 'f"
2; The petitggnar and the respondent had
§nté§efiuVint¢V_an agreement dated 20.84.2061
.]’feapa§§efit ta ca~marK@t scream advertiging at
V° V.d2§@iafi theatérs idemtiiie$ by the getitiener.
nit” is iurthéx’ contended. th&t the respondent
began contracting its clients and displaying
{Aflfiéxu:é:TFfi?}» in terms at whicfi the
petitioné;. Comierred the flight fig the
advaztisements in ceLiuLoid format in tha vezy
same digitai fiheaterg in direct cofittaventisn
fig
-3-
of tha contract. The petitioner aiter several
warnings to the respendemt, reiused to ageegfi
any” mate Qrders to advertise ifipfir§fthe ”
zespondent. The respondent aise de£afiited«:u =
making Qaymants due trcm. ~thefiy’af0 “wth&
petitioner. ?he respondent ifistitutéi a suit
in O.S.I\¥<:s.255éE3/2008 aga: fL'i?;S'i:, thé'.. p'et:f~;::ener
seeking to en§o:¢éT_a yfiéye& aQutside the
@urv1ew' oi the COnE$%Ct;A3 %hé5fTfiai Court
aiter pefiW§$W§7théCc§5ir5Q§ dafed 2U.U4.2U0€
reier:efi°th§gmaffiEfi=fie afbifration in terms oi
Ciause ;8,VThefeaité:;_the petitiomar on its
part nomifiated an arbitrator and intimated the
"ppesgéndant hérein Vida its notice dated
:23;i@,2@U$£fi fiQwever, the resp0ndentT did not
aéréé :dfi_9 appaintment at an arbitrate:
'2$ugQfiBt§fi by the petitioner in its notice
'~}L<-:;:€s;ér;2. :59.:m.2ma. As the respondent did not
'°cfimp:y with the demand made in tha aaid
' .notice, he is constrained. ta approach thia
Court.