C.M.P.No.55/ 2008
.1 _
IN THE HIGH COURT OF KARHATAKA AT
mrrsn mm mm 30*! mm or am-manna v “jj .
am-‘om % .
ms Hoarnm amausncm l~!».A€?:..R4 a.’ é
BETWEEN:
SHAPOORJI PALLONJ£&CO LTD
A COMPANY REGISTERED UNDER ‘,§*H’i«:- ‘
COMPANIES ACT, 1956. 1~IAv§N;*3 ITS . ‘
REGISTERED OFFICE: AT70, ” T V
NAGINDAS MASTER ROAD, V
FORT, MUMBAI–~4G0*O23. –
AND HAVING ITS RE<3I.Q1NAL==oF?IsE AT ' V.
NO. 124, am FLOOR, S'L3RYA~vCHAMBEE€S;' . .
MURGESH PALYA, QR?'-AIR?OR?.LRoAD,
BANGALORE-560 0.2263 «. A "
REP. BY ITS 1*.»-’10:; PRESSEDENT. (23ANGAL01’2z«: REGION)
MR.T.R.MA,LLIKARdL;.:~Js, _ ‘ …rI:11’r%n
(BY SR1 RAYAPPAVY ‘H1§;i$:fA{‘¥ALI:;fi..T3V. 0?
M/S. DUA-5SSOCIA_’i’ES.~} _
‘WM/S SA? IN-.011’-‘. szémms APPLICATION
AND PROI)UCT¢S”INf-DA:TA PROCESSING PVI’. LTD.
(FOR ~SH–ORT SA’_f’._lN:¥JIA F’V’I’.L’!’D.)
‘ ° COMFANY ¥?.EGiS’FERED UNDER THE
CQMPANIES =AC’P,’ 1956.
_ HATWNG 1’1*.~:4 REGISTERED OFFICE AT
” ~ »”.T;F~IA’i°AR NEKETAN, 7/4, BRUN’I’ON ROAD,
. _ . 4: BANGALGRE — 560 025
R;;P.–B?..ITs MANAGING DIRECTOR
MR.Ki;§SH DESAI
~ ‘”” ‘I’HIS CIVIL !VIISC.PETi’TION FILED U/S.l1(6) OF’ THE
._.e;’;’feBz*rRA11oN AND CONCILIATION ACT, 2995 PRAYING TO
ALPPOINT A sow ARBITRATOR TO ADJUDICATE on THE