IN THE HIGH COURT OF KERALA AT ERNAKULAM
AR.No. 47 of 2008()
1. T.K.ALIKUTTY, GOVERNMENT CONTRACTOR,
... Petitioner
Vs
1. THE GENERAL MANAGER, SOUTHERN RAILWAY,
... Respondent
2. THE CHIEF ENGINEER/NORTH/MS,
For Petitioner :SRI.MEIJO KURIAN PUVATHINGAL
For Respondent :SRI.R.SATISH KUMAR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :28/10/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
A.R.47 of 2008
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 28th day of October, 2009.
O R D E R
This matter relates to an arbitration in terms of
the provisions of a contract of the Southern
Railway. The terms of the contract provide for
arbitration. The stand in the statement is that
the competent authority had nominated an
arbitrator from among its Gazetted Officers. But,
that nomination is made much after the
institution of this arbitration request. It is,
therefore, available to the petitioner to contend
that due action having not been taken within the
time limit, the Court may appoint an arbitrator.
Having regard to the nature of the questions
arising for decision in the arbitration
proceedings, Sri.O.Ramachandran Nambiar, District
Judge (Retired) is appointed as arbitrator to
enter on reference and complete the proceedings
AR47/2008 -: 2 :-
in accordance with the provisions of the
Arbitration and Conciliation Act, 1996. Let the
arbitration proceedings conclude within six
months from the date of claim statement of the
petitioner and the copy of this order.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/061109