Himachal Pradesh High Court
Sh. Rajinder Singh vs Greenko Hatkoti Energy Pvt. Ltd on 20 August, 2021
Author: Ravi Malimath
Bench: Ravi Malimath
IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA
ON THE 20th DAY OF AUGUST 2021
.
BEFORE
HON'BLE MR. JUSTICE RAVI MALIMATH,
ACTING CHIEF JUSTICE
ARBITRATION CASE No.57 of 2019
Between:-
SH. RAJINDER SINGH
S/O LATE SH. LAXMI SINGH,
R/O VILLAGE MEHANDALI,
P.O. AND TEHSIL ROHRU,
DISTT. SHIMLA, HP.
......PETITIONER
(BY SH. AJAY KASHYAP, ADVOCATE)
AND
1. GREENKO HATKOTI ENERGY PVT. LTD.,
PLOT NO.1071, ROAD NO.44, JUBBLIE,
HYDRABAD, PIN-500033, THROUGH ITS
DIRECTOR SH. VIJAY KUMAR ALTURI
2. GENERAL MANAGER,
GREENKO HATKOTI ENERGY
PVT. LTD., 2ND FLOOR, PADAM
HOUSE, NEAR HIMFED GODOWN,
SAMALA ROAD, ROHRU, DISTT.
SHIMLA, HP.
......RESPONDENTS
::: Downloaded on - 31/01/2022 22:55:21 :::CIS
-2-
This petition coming on for orders this day, Hon'ble
Mr. Justice Ravi Malimath, passed the following:
.
ORDER
The respondents are served and un-represented. The office note indicates that they appeared before the Additional Registrar (Judicial) on 24.02.2020. However, there is no appearance on their behalf.
2. The petitioner is before this Court in this petition under Section 11 of the Arbitration and Conciliation Act, 1996 (for short 'the Act'), seeking for appointment of an Arbitrator to resolve the dispute that has arisen between the parties.
3. It is the case of the petitioner that there was an agreement, vide Annexure P/1, followed by another agreement P/2, between the petitioner and the respondents and accordingly a contract was entered into between the parties. Certain disputes have arisen thereon. Clause-19 of the agreement provides for appointment of an Arbitrator.
4. Heard learned counsel for the petitioner.
5. Under Section 11(6) of the Act, the High Court, while considering any application under Section 11(6) thereof, must confine its examination only to the existence of an Arbitration ::: Downloaded on - 31/01/2022 22:55:21 :::CIS -3- agreement. Since the existence of an arbitration agreement is there, this application must be ordered, and the dispute referred to .
arbitration.
6. Having considered the contentions of the petitioner, Shri Ravinder Prakash Verma, District & Sessions Judge (Retd.), Resident of Deva Kunj, Bhagog, Summer Hill, Shimla, H.P., is appointed as an Arbitrator after his disclosure in writing is obtained in terms of Section 11(8) of the Act; and only after receipt thereof shall his appointment, as an Arbitrator, come into force.
7. On his giving consent to arbitrate the dispute between the parties as an Arbitrator, Shri Ravinder Prakash Verma, District & Sessions Judge (Retd.), shall enter into reference, and shall pass an award in accordance with law. The learned Arbitrator shall fix his fees in consultation with both the parties.
8. The arbitration petition is disposed off accordingly.
( Ravi Malimath ) Acting Chief Justice August 20, 2021 Bhardwaj/Himalvi ::: Downloaded on - 31/01/2022 22:55:21 :::CIS