-' IN ma. HIGH ooirwr or xmngwmm _A'-rnANaA_LoIza c.n.1>,1~1o.- ms
% % mmsmaucounrorixanunum ATBANQALORE -
~ DATED Tms THE 14TH- my opmgcu, ms
aziweén - ._
. Sm .Nc$. ('3'-' ' '
JAGfiLUR.J DAVANGERE GET.-:,sfl5% _ ~ ;
.1.
'v"u'f_G SR} 3 S SHASHEDHAR
AGED ABOUT 39 YEARS
R.'Q-GHAD.%'RAGOLL.-%.---- '
ée1u?a_oNER
. sH!2!m;4'c;-;muP%o§Vi::e9APa§sa5s "
REG.U'OFFlCE:NC3j1.23;«Abll3,N5Pfl mu-JKEN arm
% cuguiw my ' . ..
REP av !1fS'MA'NAG_ER:'~\
SHRJRAM erzoup OF -COMPii~NIES
.AD._P¢iN MQOKAMEKA COMPLEX
Lair: EESiKA¢_H 5_RY'vRQAD
mYLAPs3PRE; CHENNAI.600001_
' '6'-'z'.' 3-T$ MAh'fiGfi1'"
" sH§:aA;aaaéu9eF oeaappuneess
% » ameaucm-:% saavlca CENTRE. %
m1'.-1744 ~ ~
'4."-T'B_5;0(;t€;JAYANA€3AR %
annaapgpne 41 % %
' «snow: or %¢om=m:ss
.}'_',AKiifi\MRHfi§"DEVi'RORfJ' ~ A % %
3 s CHANNABASAPPA a sous ewe %
' nxtinnln
}'PJ'_'=XTEN$5Gt unvnNu'I5_RE_ -I.-'.u""1
REPRESENTED av «rs Mmem % %
'$RIUMESH "
IN THE 151611 (_3O_TR.T ..F R.'.¢.....'*!A..':'.!'..'--". AT B:-'J'~IG.-"sL=x'.r'R's3'.. (.'.:'i.t-'.NG. 7"" GF WIT
.3.
S10 SR! U R NAIDU
C10 SHRIRAM GROUP OF COMPANIES
BANGALORE SERVICE CENTRE
NO1374, I FLOOR, 32ND CROSS
4TH T BLOCK, JAYANAGAR
B4-'u'\iGr*\i.!'.'IRE Iii
N95 S RA-':1 §NVE$T:'fiENTi'S i.Ti."J
A COMPANY REGISTERED UNDER THE INDIAN « .
(3QMP!\.N!ES AC'.-T, HAVENG !TS *
ADMINSITRATIVE OFFICE AT MOOKAMBIKA _ &
COMPLEX, 3RD FLQQR, .MYL.A.PQRE A " '
CHENNAI 600001 HAVING ITS BRRNQH OFFIQE AT '
DAVANGERE, REP BY PAH N H MOHANKUMAR V ' -
S10 LATE SR! HIRIYANNAIAH. AGED ABOUT ~.
34 YEARS. OCC BRANCH MANAGER, ,FLQOR,
E556 AVENUE A.V.K. COLEHBE ROAD " ' " ~ ,
P.J. EXTN., DAVANAGERE-577001 -_ ; V . " ' 0
THIS C.R.P. is FILED-!Jls €115 hammer the JUDGEMENT
AND DEGREE DATED c»4=c2;2ag? PJ\.-"~.?.'-£50 r.):~.I'e..A,.:~.Ho.:*.s'--1::~:.os.NG.a21::a'u"*u5
ON THE FILE .-V1}-IE 1AI.A|JDL;QiV_lLV' -.,-.lUE)GEC (JR.DN.) DAVANGERE.
ALLCIN|NGTHEiA.NO.|V,-
THIS c,e'~.~..:ai. ¢bMiNé'ms. Fat; 'A0lt£!SS%SN'§TH|S DAY, THE COURT
(3
M ' as THE FC1LLCfWiN€':wf."V .0
Tue instant t'.6"t$ifii'3_ in-étfiafi fiiaa' by petitioner is
arising the V.0fder....dated 04.09.2007 passed on IA
No..IvtiinT% a,stT§ja;t£§2112oo5 by the learned Additional Civil
0' Judge."
2. T'rié.f'titnoner herein had' fiied a suit in 0.8.No.
before the learned Additional Civil Judge
. Davanagere, againgat the respondents for
/-rc .-
r
IN THE HIGH COURT or KARNATAKA AT nmanoan C.R.P.N0. “ms or mow
T” ‘T”_’ I-I’VE ‘TAT OT’ KAWATAKAT AT BANGALORE. CRJENO. 703 0]? N07
-3-
decirefion, deciaring that the act of respondents -‘i in 4′
in seizing the public crriar bus bearing Registrafioe._’iiie;_i°_~”
KA-1 7-A-4919 described in item No.1 of T
injunction against the responderiis-1 to , iisilit
schedule item No.1 bus in
in original and good eliretst the
rsspafia’sfi’1s-1 t’ 4_t’ cheques
bearing Nos. matter is
pending herein have filed
!.!\!e.!\.l te the Amit.-‘s*.*-.3.’ as
per the of the Loen- Cum-
Agreemant dated 15″‘ April 2004 La.
consume 4. The said application filed by
‘””.11’iTriei”‘C9Lurt..eh4*” September 2007 in O.S.No.321I2OD5.
Court, after hearing both sides and after
_ Vi esnsiflering flue terms ens eenditiens ef the egreement
/
IN T!-E EIGH (.’I_1IJR.T QF K..4\…!\¥ATA A ‘T BA..€..’ALO.°.F.. C.R.P.}*w'(.’. ‘2’-u”8{¥ :.u”‘%?
.–pan
I”l”‘
h..s e!!….ed the emiiceden. fieirn aggrieved by
impugned order passed by the Trial Court as
above, petitioner has presented the instant Civil it
Petition.
3. i hiiffi tluulu I
petitioner. After careful perusal
passed by the COUfE;::4′._”‘:b’€ll§t.u in
Q,5_3,No=_21.l oo4, !,_do not– sngspeneet uae,
tees rn’t*riai as by the Court
beiow in alloyting:::’*ttts_ and referring the
matter to the Aubitfaterlfas Condition No.10 to 14 of
the .%reement«.,_i .Furt._hsr_,” ‘tits Trial Court ‘ft’r giving
« ohoth the parties through their
and..4a:ftei*i§onsidenng the well settled principles of
uaieaowneyitms Court nd Apex court in series of
– ;..:n_att*rs andV__i’ey assigning ‘og”t reasons in pare-“iii, 14
and order. has allowed the said application. The
given by the Trial Court after entice’ _ l
,4.
./
IN THE HIGH COURT OF KARNATAKA AT BANGALORE C.R.P.NO. 708 OF 2007
‘tinted souneei’-.appeeifing “for;
I
e.a!ua*ior-. .. we oral and dmurnentary eviua’1c”u is ;’i.’r=’:’-it
and reasonable and I do not find any
illegality committed by the Court below in it
matter to the Arbitrator . The
any §uuu”” “rou’fir’r ‘ii éru'””in:ii1is revision T ‘7″‘.o’rr’b7
9 _ _ V Z
exercising revisional power undori’
Hence, the instant is
liable to be ».iss=,mi.em.. aaeoas-midoir Ordered
acoorciingiy.
IN THE HIGH GOURT OF KARNATAKA AT BANGALORE C.R.P.I-IO. 713 OF 100′!