IN TEE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28TH DAY or JANUARY 2919
PRESENT ' O'
TI-IE I-ION'BLE 1vm.JUS'rIcE gf f
AND
THE I!ON'BLE MR. JUSTICE S;~m.SA1*YA:~IA1§A*§'AIIAIAA
MISCELLANEOUS FIRST APPEAL 1~Io..6332 §Fj$_():9S3T§ (AAIAA »
BETWEEN:
MS.SHARADA SHARMA,
AGED ABOUT 67 YEARS,
R/AT N0.126/3, '- _ .
GANGADHAR CHE'IT1',_ROA1)',"" « , 1
BANGALORE---- 560 agg. g .1 APPELLANT.
[BY _ .
AND:
M /S.CITY_MAX OI'«I0TI3I,S;_ IINDIAI PVT LTD,
A coM9ANT.,INcoRP_oRATED 'LENDER
TIJE PROVISIONS oI:*"m--.--I2*.«'
Ico1vIPANIESVAcT._:956,
OFFICE AT
7m"'FL(}QR';'vD~F{LTAf"iDWER,
SIGMA SOFT TECH PARK,
'No.7, WHITEFIELD MAIN ROAD.
awmwgg -- 560 066.
" " -7 1 'REPRESENTSD BY ITS ASSISTANT
VICE PRESIDENT -- HOTELS,
"PR'A13H AN GANAPATHY. RESPONDENT.
*_$_*_~¥w_#;~¥_~$
THIS MFA IS FILED UNDER SECTION 37(1) OF
ARBITRATION ANS CONCILIATION ACT, AGAINST THE ORDER
DATED 24.08.2009 PASSED IN A.A.NO.25004/2008 ON THE FILE
OF IV ADDITIONAL CITY CIVIL & SESSIONS e'”-GDGE,
BANGALORE, ALLOWING THE PETITION FILED UNDERVSECTION
9 OF ARBITRATION AND CONCILIATION ACT, FOR
COMMENCEMENT or ARBITRATION PROCEEDINGS.;””” « .. .. ~ %
THIS APPEAL COMING ON FOR ADMIss;ot»t,.nfi1s’
sesmmr .12, DELIVERED THE rottowmo:
J U!) GM E1*E[__$ j;
This appea} is filed by the respondentIi11A:Arbitra’tio:1.,L
Application No.25004/2008 on of the
City Civil & Sessions Judge’ May’o”£”§ai1 Ijnit, Bangalore, dated
24.08.2009, wherein the epprteeeeoe ereetioeer Section 9 of
the Arbitration ‘X10996 (hereinafter
referred to__ as theI””‘ftet”‘} allowed and the appellant
herein is res’trajr1ed”-freni.– the rent out of security
depositsnd. the i’espondent is restrained from parting with
V”the:proi)erty:unti1 initiation of arbitration proceedings or for a
pertortitofi reoeeyeet from the date of the order (24.08.2009),
II””V’veh1chever ts’ eariier. and it is ordered that the petitioner in
I appiieation shall take steps within 120 days towards
anbofiztdient of Arbitrator, failing which the present order
vacated.
W