IN THE HIGH COURT -0? KARNATAKA AT BANGALORE
DATED THIS THE 14"' DAY OF SEPTEMBER,
BEFORE
THE HON'Bi.E MRJUSTICE MOHAN sHANTAAi;AGoiuoAi§' »
C.M.P. No.3oh9/zoos', A' "
BETWEEN _; V'
Sri.G.Renugopa|a Reddy,
S/o Iate I-i.Gurappa Reddy, 49 years,"-._
R/o No.68/3, Thimma"«--R.ed,d';/ R;_oad',€}-
Appa Reddy Paiya, Ind-ira.nagfar', "
Banga|ore~560=038. Q
'Pr--;T.ITIoNER
(By Sri Advocate)
AND:
M/s Indus. Home~sjPvti.i,td.,,,,..
Indus Homes Pvt.i;t,o
(A Pvt.1.td';.-~ Com_p'any_ incorporated
ungdeyr the Intjian companies Act, 1956)
h--:--N'in:g.,its. Registered' Office at No.30,
*1.4"' Cross,7l1"' Main Wilson Garden,
Ba'rTiga'!ore¥'5,§0., O27.
_ RepreSe'n.t_ed,,'i)Vy its Managing Director,
S_riV.B.!3ha\{;e:'deep Reddy.
.. RESPONDENT
Sri Vardhaman S.Gunja|, Advovate.)
This CMP is fiied under Section 11of the Arbitration
and Conciliation Act, 1996, praying that this Hon'ble Court
may be pleased to appoint any person who is having sound
technical qualification with regard to the Joint
Development Agreement dated 2*?-2004 to adjudvica_t"e.the
dispute raised by the petitioner vide his Iegai no_t'i'ce'*d'ate«d
16«-10-2009 as per clause 41 of the Joint oeveippnieirit
Agreement dated 2-7-2004
This CMP coming on for
Court made the foi|owing:--
Petitionerggand into a Joint
IZ)eveiopment_" A = An nexu re-A
dated land owner where as
the """ a lbuiider and
deveiop'e.r." of the construction certain
disputes haveflarisenix-between the parties. The same are
not V.re°soi\}'ed evenwéby exchange of notices. Thus the
:VpetitAi'ovn'erV" Vgigssfues notices to respondent invoking
airbiitravtionvii}ciiausXe found in the agreement between the
gpagrtiessi'Ultimately this petition is fiied under Section 11 of
A2.t'he..u5Arbitration and Conciiiation Act, 1996 praying for
V. .....appointment of arbitrator, for adjudication of dispute
between the parties.
R-5
2. It is not in dispute that the dispute has arisen
between the parties. Sri.Vardhaman, learned couls-nei.._for
the respondent fairly submits that the dispi§{te"co'u:l_d
resolved by arbitration. Clausefii of"'tide-:,'_vva'g'reement~'.ll'
between the parties is the arbit_rati_on..:'clau_se.:' However,
the p-arties have agreed forresolution of the'v:d'isp:_:_tVefl
appointment of one arbitrator-..:ea.ch aridl_:arbii%:rators so
appointed may choosefan bun21»pvi'.re';.',jvv[j'uring the course of
argument bothathe counsiei sole arbitrator
may be Z:
:'l3;"'H'ayiiing the_"'t'otality of the circumstances
of the'.case this'tiioulrt_:ils~-.,sa~tisfied that the matter may be
resolvedthrough}.alrblitralltion. Accordingiy, the matter is
refeirre.d to Ar'b'it'i*ati'on. Hence, the following order is
V
ORDER
~~_Jxu;stice G.Patri Basavana Goud, No.58, “GANGA”
Road, Judicial Officers’ Layout, RMV Extension,
V’,Bangalore–560 094, is appointed as Sole Arbitrator, to
resolve the disputes between the parties. The learned
Arbitrator, on receipt of a copy of this order, shall enter
upon the reference, issue notice to the parties and then
\/’
proceed to resolve the dispute, in accordance with the
provisions of the Arbitration and Conciliation
Office is directed to send a copy of
learned Arbitrator, forthwith. __It.. is furthe’r:’_’;diVrecteVd
return an the original papers, if:”–..any_”,f~fiied._a’io.ngA”»%§!ii’th”f’ithe
petition to the petitionei*fV__vto_ enable .t_he.Tp:e’t*iti.oner to
produce before the Eearned Arbitvrato_r.
Petition is disposed of