High Court Karnataka High Court

The New India Assurance Co Ltd vs M/S Sunshine Cashews Ltd on 9 April, 2009

Karnataka High Court
The New India Assurance Co Ltd vs M/S Sunshine Cashews Ltd on 9 April, 2009
Author: C.R.Kumaraswamy


Vivi/5;, Su%:§Ash:ae
& three c;:::hars'”

{N THE HIGH CQURT or KARNATAKA AT BANC§§«–i#QV!§_’_§’..’

gmea mag THE 9″?” DAY 0? APRIL_.2.€§C}$3.Vv ¥%[f %

BEFG RE

THE HGWBLE MR. 3UST1C=?E_ QR. Ku§i:ARA3:s$§be2fv %

M.£=.A. N0.5433I2 G£3? ::<;PC§"
BETWEEN: é %

The New India Assuifargce 56".;%.;f§:::i_;',-.f}.._ I ..
Represented by.4§'ts4.§_'Vfa_n*aga_§'._«_
Regime? Office' _ .fi_ » « – V
2%, unity ?E–:,:–iVidAEfig Aitzxffsexz-2_'

P, Kaiingaraa P';{ia'd,. .

Misaimn f-icsasri ‘
Bafigaicra — E§;6€3j027. V

V V APPELLANT
A.Ra_j”a§.._.g;~,a’§an, Advecate)

M-..__…….;.;….

Cjaéhews Ltd.,

M “«1′[A?«%§:%».me.17:V{a) Bam-
2 *v.§i'”ifi?LISxi§’Ea.§ Area, Dharwad
3:5 i’-:$’Pa_r’tner R_ES?ONDE§\:T

S:-E: MM. King Acivccate)

Q/

This MFA is ffled under Order XLIII Rifle

Secticm 20 cf CPC, against the order dated
passed in A,S.Na. 3712003 on the fife sf thg__’;}’E_:A:j c1§;’ t:::gQ ”

am: Judge, Bangaiare City; CCC%jH’1′,4Ah:§éIciE_}€g*V1v’i;2*ié’;:–‘.i’.»tri=.=:-g

court has my territcréa? jurisdiction td”:.de: Ed-e thew’a§pgéeii%%%§;_!e:d.
under Sectian 34 of Arbitratianfi..§;onriiA3_§_ati<:}n :§*<:'a";.,j 8;_Vfu_:?'th er." »

directing to return the agape-a¥ rfie.;f%1o_t0 t§%<§'T;;:$'leti'i:§oner for
presentatian fiefcre the p.r"5e~p_er ;:;Aa§.§} z:”o?:f:?°i’iA’r§ai;,;-~ Em for Hearing
this day, the Cou§t’d’§§i1ivera2d§:h’é FG¥f’a*£z§Vng.§A

{‘,g as T

Learnedw.._Léo%urés’é! parties have flied a jam:
mama $,:§3t”ez.”§. if’; Ehe Caurt teday. Eaint Meme
;’e;~1d ,s unvg-2;’ ‘ ~.. V

and regpandené: pray thai this
C Ho ‘n’bis;: .(3:3″i’.:r’t be pmasea to set aside the order
«dated§’v..f£.4.280? passed in A5. 33/2903 and

‘ ‘__s::Ei_;fé:”<;:t the triai Court to decide the case on

étéerits within six months of remand, as the
U,

games hereto dc rial: have any digpute with
regard to the terrétariai jurisdiction of the__
Herfbie trig? Court new cansidering the case
37/93)."

(2) In véew {sf the jcin’: memo éatea.

Misceiianeaus First Appeaé is dispoéged -cffivi:9§~,§é;*rr1é=;;f V

joint memo; The ma! Court is*’ d4E.:jectVéa1¥.fc~ Vde.-Vi: i€:i’.<-jgtifig_:Caée. »

an meréts within six mcnths.