High Court Karnataka High Court

Sri Srichand Murlidhar vs N Shiva Swamy on 6 December, 2010

Karnataka High Court
Sri Srichand Murlidhar vs N Shiva Swamy on 6 December, 2010
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALOQET

DATED THIS THE 6"' DAY OF DECEMBE:"R_,_    _

BEFORE

THE HON'BLE MRJUSTICE MOHAN 

C.M.P.NO..9§g2010" R X  

BETWEEN:

1.

Srichand Murlidhar HQ?  *  
#15-16, Nanjappa Road"  V'
Shantinagar    .  - 
Ban9a|ore--2'7       
Rep.by its"K'a4_rt}3....j. ' _:    .
Srichand1Mu--fii'dhaf' » _ _ A A g

5/0. late. Mutli'd'?€a.r._Hi'ranand«  

Aged 68 y?ears  

. Ashok'sri'chVar.d Hm.bJ'"~~. "*~ 

#1546;HNanVjappa'Roa:§1'H'
Sh_antinag'ar_ ' '-
Bai§1gaL'i'ore--27"  __ _____ N _

"  A Rep.by itS._Karta V

» V 'A.<;_ho.,k 'E3r'ic_h'and

" S,/oH;Sfi--r;h'arjdV Murlidhar

* AA'gEd  I'qS

s.Ama.%
S/o.£aV_tE Sewaram Hiranand

 AA Aged 69 years
'R./at.#19,2"d Main

h'§Crescent Road



IO
1

High Grounds
Bangalore-1

3. Aashish Amarial Huf
#L-52, Palace Garden Apartments
#23--24, Paiace Cross Road
Bangalore-20
Rep.by this karta
Aashish Amarial
S/o.S.AmarIa| T.    " ' 
Aged 44 years " _  .. PvETITIO§\_iERS--,.., 

(By Sri S.V.(3iridhar, Ad_\/., for A
Giridhar 8: C0. Adv'5i.',~.)&_ 

AND:

I\£,Shiva Swamy"'«.._f-- «_

S/o.Ninge (3e.w.cia5;f"__-.'_ ~ '

Aged 42 years   .    *
R/at.C-1__7,W13',Crc;ss,_E5".77"M_ain"  
Vasant[Nagar1~.}_V  ' " 
Bangaiore-.52. "  A

And aiso a't,'_'Ama'rs_r.E"
(Old _Gowrish'ahkar .:--\ii|a.ya')
Firstfioor "

 «.,.i§3;.e/4"' :rnair1._RoatiA  """ 
 »§\|ve«hru Nvagyargy  __
" ._;\.|'e_hr13u CE'rcie,.' Sheshad ripu ram

E5~ahg..a|o.re'¥'_20"g;; " .. RESPONDENT

A –V (By’.’Sr.i Tt.gV.SL’C;handraprabha, Adv.,)

“:This CMP is fiied under Section 11(6) of the

A”1-‘.’;’_VvArbétration and Conciiiation Act, 1996, praying that this

Hon’ble Court may be pleased to appoint an Arbitrator to
decide over the dispute, which has arisen betweehnathe
petitioners and the respondent in terms of the Ar_bitr”a_ti’on

Agreement between the parties, in the interest.i..oi’_»justice

and equity. ._

This CMP coming on for ad.mission’,””tl*rls’_jV.d’ayV”‘.tVheV_

Court made the fo||owing:– ” .

0 R
Petitioners l/i\liluéFéVaS the
respondent is the lfioperty.

‘Leave and’ entered into
between on 24.6.2007.

Pursuant the respondent has

entered into” _th’e_””p’ossessVion of the property. He

agreediv to pay’ ‘cert_a_in licence fee as per the Condition

fdui1.d i–.n’theiVé'”Ag_reement. However, the disputes have

arisen be’t.’ween the parties, inasmuch as the

‘r._respond’e;.nt has allegedly not paid the licence fee.

was exchange of notices between the parties.

llowever, the disputes arisen with regard to payment

V’

of licence fee, between the parties are not settled.

Ultimately, notice dated 1.4.2010 as per Anne4x’urebf’£),,

came to be issued to the respondent

Arbitration Clause. But no useful *purp,os_eis]_servied”.-.’

Hence, this petition is filed cunde:r._Se.ctionb”,1v_t(6):

Arbitration and Conci|iationvr«,..,:VV:k3.ct, fort’

appointment of ArbitratorVlmllfori.._Va\§ij._.,;dication” of the
disputes between the Apavirtiiesgl

2. “‘l’ps’}{:lear that the disputes
have a”rise’n. par_’t’i’e’s”: and same are not yet
settled}. C«Petitiyoners~..sent–~ notice to the respondent

invo,!<i..ng Ar'bi_trativon"vCla'use. However, the respondent

CC"dicI'i"not"iag"reAe forwtlhie same. The respondent though is

I not filed the statement of objections

to""this._"pot'ition. Clause 11 of the Agreement deals

it w.Et.h Dispute Resolution. Clause 11.4 specifies that in

l;asé of any failure by the parties, to appoint an

W/S

Arbitrator, the aggrieved party may move the 'High

Court for appropriate reliefs under the provisji'o.ri_'s»_:"of

the Arbitration and Conciliation Act, 1996.,j:tn v;VéAwi*dtt,'A-

the same, this Court is of the opi"nie.n A

case to appoint an Arbitrator

between the parties. Accor'dvt«i,:n'g.|y, "order A

ismade:~ __ ,_ _ _ _
Sri Kukkaje Ran1'akris'h*nEa:' B.hia–t,.:V.,R_etired District

and Sessions F; Floor, Centrai

Chambers~,~.,:':i:, '2."*':d§:,; """'"RVoad, Gandhinaga r,
Bangalore'-.560. as Sole Arbitrator, to

resolve the""d,i:sputeAbet'i}veen the parties. The learned

"on técetpt of a copy of this order, shaii

'At«enterAi'u.pjo;§ Vtfnei» reference, issue notice to the parties

and.thie'i1-Kproceed to resolve the dispute, in

gaccordanfice with the provisions of the Arbitration and

A.,C.onci§|iation Act, 1996.

*d§/nku

ism
Office is directed to send a copy of this order to

the iearned Arbitrator, forthwith. Office is..jft.i:rth’evvr

directed to return all the original papers,
along with the petition to the pet’i’tio.ner”_;

petitioner to produce before’ the >Ai’e__arn_e’d

Petition is disposed of”~a«a:’V&:cordVing.iy.=is if