High Court Karnataka High Court

Sri H Shivashankaraiah vs M/S.Bindu Promoters & … on 28 October, 2010

Karnataka High Court
Sri H Shivashankaraiah vs M/S.Bindu Promoters & … on 28 October, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 28"' DAY OF OCTOBER, 2010
BEFORE

THE HON'BLE MRJUSTICE MOHAN 5HANTAN;4.~E;fQ;{J__E_)"§?€xi_2_:V" 

C.M.P. NO.89/2010

BETWEEN:

Hshivashankaraiah

S/o.|ate Huchveeraiah

Aged 76 years

R/at.No.19/44,  

"Srinidhi Nilaya" 47"' ',€K'~..Cr0s.s''''' * 

8"' Block, Jayanagar " __  2;] 3  x 'T 
Banga|ore~82    

(By ST; 3ay'ktifi9.-'aVr«V.S_§;~TPatTiE_|T;'vS_eni.or Counsef for
Sri"M.S_hivamufitif3v,..Adv..,)

AND; _

 *  _ M/S__.'L:"3i:?;dAu Promotes-s«& Devefoper/Builders
 ,No_,30/4,'46"-._Cr'0ss, 4"' Block
 _ RajajinVa.ga.r,"  
E' Bangareo re~~.10,""

Rep.'by itswiahaging Partner
Jeyesh «Z Shah

S/o.Zaye.rchand N.Shah
 "Age§j 43' years .. RESPONDENT

E ‘Sri H.C.Shivaramu, Adv.,)

This CM? is filed under Section 11(5) of the
Arbitration and Concilliation Act, 1996, praying th’a_t”»this
Hon’ble Court may be pelased to order for the app_o’int’ment

of Sri G.Raghavendra Rao, Advocate/Retired.j;DiStr§_ct,
Judge, as Arbitrator for petitioner side to.ji*esoive’*-the
dispute between the petitioner and responde_r’i–t. and ,oi’de*r._

to nominate/appoint one Arbitrato.r~an_dA an urfn”pi’re asthird
Arbitrator to resolve the Dispute between the.._pet.i,tion_er’
and respondent, in furtherance “of¥th’e Regi’stes’eo’V’*3.oi’nt

Development Agreement,; .dateda_ 2.9.S.2.O’f).4V” ‘anti af
Supplemental Agreement, date’d..V_27.9’;2QO42, in ‘t._h’e~~i.n’cerest’-

of justice and equity.

This CMP havingnbeen .l’ie{:_ii’d :an,d’~–reserved “for orders,
this day the Court madethe ‘fovl,i;o};ving.g_~,d _

Petiti.onieb’:Vis.’V’i’he””:E)_ei:n’e-r of”the property bearing

Corporationlgl’li’€.c:..§:’3 I’do’.251/361) in Sy. No.27/1

situatedgtl ,Ka’d_ire’na’:h’e’l’liV. Village, Subramanyapuram

Mainu_*Road,”«Ai§a_dmanabhanagar, Bangalore. The

‘ ,re’s.pQ*ndeifit:””i~s._the developer. Both the parties entered

‘into a.’.rVegl.stered joint development agreement for

constifuction of the apartments in the aforementioned

property in the name and style of ‘Bindu Arpan

L/8

Apartment’. Copy of the joint development agreement

is produced at Annexure — ‘A’ to the writ pgeititiion.

Clause 12 of the said agreement revea_l.srth.avt..:__Vthe*_

petitioner is entitled to 31.10/o__Qf>super”‘b*u.i’l_t§’uip =are.a

in the residential complex to be

developer. Subsequently, ‘a.gsuvpple’ment_ary a.gr–eement=.”

was entered into between V.t–he.”‘g_pa’rtgi.es ‘dl'”i”v27V,,.{::)9.2004.

t also, it was

In the said supplen’*len_tary_.§§*a:gr:ee.rnce’ii
agreed betwe-e;n*_-theAWpart:iesVA”tihat petitioner-land

owner is e#nti_t’i*«e:d”t’o supe’r built–up area.

92. ” Acvcoifd.lngV444Vto_:ithepetitioner, the respondent

started iliegailyv-v._Io’cl%i’n’g the flats, which fell to the

5i’ié}l§’e the pe’titi–e«ner, though such flats were sold by

in favour of the 3rd parties. The

pAe.t_itio_ner”tapproached the City Civil Court by filing

.AV.A.|.\lo…’:’198/2009 under Section 9 of Arbitration and

“‘iiVC’on’iciliation Act, 1996 praying for interim order. The

}»/”>

-4-

interim order was not granted in favour of the

petitioner. Petitioner approached this Court

M.F.A. No.5386/2009. The same aiso

dismissed. There were exchangeiseeof.notticevs”e}’li::o’;’ V

3. Sri. H.C.Shiva*ra_rnu,”‘._v_i’earne’d-;.:’_eou_insei

appearing for the respondv:e’n’t_ ivffiling a
statement of objections,”He:gb§jiAn.gs.’g’to’b”the notice of the
Court that suits _have'” wife of the
petitioner seeking
pending before the
Civii of objections fiied by the

respondent’*–4.Vreveav.is7.t”ha’t’ the petitioner was aliotted

gjshagreh’of~——super bui|t~up area along with

share in the land with

proportionat;e’V; car parking slots and that the

V’*«.__Vresponde:nt is allotted remaining 68.90% share of

A :.”s.u’pe.r”bui|t~up area along with proportionate undivided

i/5

share in the land and car parking siots. The contention

of the respondent is disputed by the petitioner.

4. All these facts clearly go to sh_oW

disputes have arisen between the parties.– a.re..:i”n=

serious dispute. The agreerri’ent;’_’cohtAa»inst

clause. Ciause No.28 of tbhefiagreév-rn_entV that if

the disputes arise out ofthe.’fag’reem’ent..,in_.iduestion,
they shaii be refeirred “t.o’nftx»iiovV.%_vranrbitrators to be

nominated by*Le’a.ch iof i3:§rtije.sv:’fo§r adjudication and

the appwointed would choose an
umpEre’…_8yp “said clause, petitioner issued

stai;u’tory not.i_t_;eV’ap’pointing an Arbitrator on his side

upon the respondent to appoint an

otftheir side. However, respondent has not

chhosehato ‘appoint an Arbitrator.

//5

Having regard to the aforementioned facts, it is

clear that the disputes have arisen

parties and the said disputes will haveyytcfbe’

through arbitration as agreed

Arbitration Clause thatVe,ach””of: the’?

parties shall nominate_ on,e””A:rbif.}3,.t9r, the matter
on hand, as aforeintientioneid,_.:4,:,Vth’e.”‘__’petitioner has
nominated viz., Sri
District Judge,
residevntfi Layout, II Cross,

Sa njay”N_a’gia r,

T>_.rje.._AreAs’pon—-d’ent has not nominated any

iience, this Court appoints Arbitrator on

be.ha|f’,oi’Ittn’e respondent. Accordingly, the following

order vis:’made:–

)4

Sri G.Raghavendra Rao, #1, Judicial Officers’

Layout, II Cross, Sanjay Nagar, Banga|ore–94,,,_an_dSri

Ramarao Kulkarni, # 20/13, 19″‘ ‘c’

Block, Rajajinagar, Bangalore-_:1.0,__4are”‘a”p.p_eiri’te’d,V

Arbitrators, to resolve the ;”1disipu*te

parties. The learned ArVt;–i.t:retors’l’ s__hall_he-1,ina’n’imously”~it

appoint/nominate the,_Umpireethilrdcfxroitratori of their
choice. The learned Umpire, on
receipt of a,_- oi:’=A__A enter upon the
reference, piartiles and then proceed
to accordance with the
provisions of and Conciliation Act,

1996;,

V Cfficei.ii:s_1..directed to send a copy of this order to

each learned Arbitrators, forthwith. Office is

,Aforth.erA’:’directed to return all the original papers, if

it filed along with the petition to the petitioner to

W

-3″

enable the petitioner to produce before the iearned

Arbitrators.

Petition is disposed of accordingly./V.__

*vp/Ck/–