Karnataka High Court
S R V Earth Movers vs Kudremukh Iron Ore Co Ltd on 6 July, 2009
V AN 'V
IN THE HEGH COURT 0:2 KARNATAKA AT H
QATED TEES THE 6:11 DA:-'£"'OF4-.Rfi}
BE?OR§7 ? V"An u
'ma i~§ON'BLE Dr. BHAK'FHfi%{b?FSALA:
CEVEL M§SCELLA§_\JEOUS §:"¢."1v:§§/gives
BETWEEN; V A " V
S.R.V.EartI1h/lovers, V
Shanmugam Ccmpiax, I _.
di,Roa'd,_V
4/ 22 E, New_Egiap§)a
Saxxkari-€133'? '3(:r_1., V"
Salem Dist, X '
Tamil Mm-i--Au,.LT ~::;. .
Rep. by its _ ; ...PETI'I'IC)NER
(By M] s.I1ii11_;S Iga;\3¢,_
:Kud§em¥fi;n.'Iim Ore Co.Ltd..,
_Ii"'3}(>c*k;"v§§o;*éima3;gaIa,
«. h ' = : (ByT Kafittuxti Associatxts, Advs.)
fmis c:.M.p is filed 11/s.i1(5) of the Arbitration 53
Cqnciliation Act, 1996, praying that this fioxfbié Court may
.,t).r: plfiascéi to appoint a Soie Arbitrator 11:: adjudicate upon the
V' the IIlOI1if:S due to it 62; t9 pass such other order/s as this
i;3;a:;;ga1cs:=a:j5§{3_. 934,
Rep. by its Executive
Ifiimé:-torv--.('Fecii11ica1 Services). ...RESP(Z}NDEN'I'
claims of the Petitioner against the respondent in respect of
i-¥o1:1’b1e Court may deem fii: in the interest ofjustice 35 equity.
{,0
Arbitxator, who shall an receipt of same: &nte£:_ru§2$fiV
reference and issue notice to the 1 &_ K V’
resoive the dispute in accardagce
Caxicfliatian Act, 1996. » I A T» A
(iii) The parties are –(fii*ect«§d toVb€:a:> ‘fi3.€ir owii floats.
%% ; i “Iudge