Karnataka High Court
Sri S Venkatesh vs Sri S K Papa Reddy on 25 July, 2008
¥N THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2571* DAY OF JULY 2008
BEFORE
THE H{)N'BLE Mr JUSTICE A-JIT .1 GUNJA_I_g""* I u
C.M.P.No. 92(200'7
Between:
Sri S. Venkatcsh
Son of late Shamanna
Aged 53 years,
No.1S'?', Sarakki village
J P Nagar, I Phase
Bangalore 560 078
And:
1. Sri S.K. Pa'pa1§ed<iy'--
Son of late Kaverfflcddy
Aged ab°.."§i 1' W; A. '
Q'Z..V$ij1t.§5§';'?r;f.l3Eé--;£in:;§a¢tgcthi
W/0 Sri Raddy
Aged"aI_3'cif;_11; - -. &' .V
H Both paI'tneI$;'of.!5.4i/s Sapthagki
_ _De£:e1opers,..Nd.48, 23"' Main
" " 'J "P Nagar 1! Phase
; Niayuxa Bakery
_ B'.~;--mga1orc.560 O78
: Petitioner
flcsponfients
1M/_g Chambers, Advocates for respondents)
Civil Miscciiancous Petition filed under Section 1 1(6) of the
‘~.A¥”bi1:ration and Conciiiafion Act, 1996 praying that this Hozfbic
Court may be pleased to order appointment of an impartial
.%rh’u’2.tsr for adjudicaticn of the Arbitration dispute imersc
“between the wpctitkyncr and the respondents and directing the
3. Registry to communicate this ondtzr ii) the Arbitrator who
shall enter upon reference. All contentions are left open.