11% THE me:-1 COURT 01? KARNATAKA AT Banempxm
mama THIS Ti-E 04»: my OF NOVEMBER.
BEF{'3%
TI-IE HQNBLE :uR...Jtrs'rIcE MOHAN & '
C.M.P.Na.83?¢AC}F *;%:o 1€>% 7%
E
BRIBhIOTHII.ALRANI€A.
smmm sm. , A
AGED 'm'rEARs,
R;A'rNc:>.12, «rm
IEYSORE. "
(Bysr£=s%%v$3NmDV~%J{ &
am sno'B,A%D¢mi1% J %
w; 0 am.
AGEi£> ABOUT yams,
..... ..
.lfl$SIf.§hI_H.<3SPITAL Rom,
RESPQNDERT
" " ' 3 BEAT, A12W., ma HIS. 3.3. am? a. ASSTS. )
j THIS CIVIL lE8C.PE'I'lTIOR ¥'ILED U/5.1106} QF THE
T % L Amrrxwrzox AND conzcmmnon ACT, 19%, PRAYING To
APPOINT am. VINGD KUIEAR EAIENAL, arm canoes,
NEAR L'1"I'IGE G'|III),1Ni)EANAGAR, lEYSORE,AS mm 131*
Armrrmmn mm APPOINT 521.. s. pxasm, ADVDIGATE,
z¢o.14*m5, I FLOOR, 8.R.BUK.--E3E'iG, ma. Mmsnxm
amp. rmmnm mmmv mam, mrs0RE«5'2'oeo4 as
THE am) ARBIFRATOR mm Apmxzrr am. VENKAi 'E8H,
RETIRED nmmcr JUDGE, VLIAYANAGAR,
THE mzsmme Amrrmmrz, IN THE LM['§;wf'
JUSTICE ART} EQUIIY.
mm cup mama can mammsm
THE mum MADE THE FC)LLQWH¢»f}_:-"'
O 3
Petitianer fiartners,
the copy at' the produced at
The partnczrship
busi:1es3 'a:aE be carried an undcr the
Aém,aty1ea£~wa. Bhandari Motors or such
diiiér as the partaera may deem fit.
the petitioner, he has leased the
to the partnerhsip firm fer i"7,500/- rent
'"3:{e;r";month and that the partnership firm should
T the petiticner {$0,000/~ annually. Since the
said amounts are not paid, he isaued neticc tn the
W
raapon.-dent. Respondent in-turn made equate:
claim against the petitioner by asking
than asked by tha petitianer.
arisen between the parti;:’é” x:;z’#2:i’,::’ »
ultimately a nctice: camg A.
petibioner cal11ng’ upon afitroint
arbitrator. In the pctifiganer has
appointed an A.:bitra:;a§
2. Té%Ve>:::ii.:’)fi:>:”‘ftIV.V. c;:mta1na,’ arbitration
clauség ffpgfinfimhip dccd reveals
that izetwaen the partners shall
be ” 1_3?:fcerre«r1.V a; ‘bitra.tion of two persons, one to
by each of the partners. Both the
agree that the matter be referred
ta for adjudication. They else agree that
A ” éégie arbitratcsr may be appointed imtcad of two
‘ and an umpire. Having regard tn the
above, this Court ccnoludes that disputes have
arisen between the partiw and such diaputes are to
Y’
be adjudicated by Ariaitral Tribunal unde_.;’__ the
prcsvisions of Arbitration and Conciliation
Htawever, the Arbitral Tribunal should
one arbitramr as agrced betujisén’ V
the Ccmrt.
5. Accordingly, bidet :5 made:
3.. Sri. :r2’¥.”* Cmas,
Mysore:
te decide
“the parfiea. The
” an receipt of a
VVbf’4Vthia.’:_”.i:rder, shall enter upon
‘V reféré.1®e,«:iasu¢ notice to the partiaw
‘ proceed ta rcaolvc thc
‘ in accordance with the
V. . ;::a{f:rw.’:k:;vzisiexJ.=s of the Arbitration and
‘ ~~ flarncfliaticn Act, 1996.
‘ Ofioc: is directed to send a cczpy of
this order ta the learned Arbitrator,
forthwith. Ofice is further directed to
return all the original pamrs, if any,
filed along with the petitiun to the
V’
5
petitioner to enable the petitioner to
produce before the learned arbitrator.
Petition is disposed of accordingly.
*mn/–