Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kaveri Constructions vs The Hindustan Shipyard Staff ...
2022 Latest Caselaw 9667 AP

Citation : 2022 Latest Caselaw 9667 AP
Judgement Date : 15 December, 2022

Andhra Pradesh High Court - Amravati
Kaveri Constructions vs The Hindustan Shipyard Staff ... on 15 December, 2022
     THE HON'BLE SRI JUSTICE TARLADA RAJASEKHAR RAO

          CIVIL MISCELLANEOUS APPEAL No. 138 of 2022

JUDGMENT:

A memorandum of understanding dated 15.09.2020 was entered

into by and between the appellant and respondent herein, was

cancelled by a resolution dated 25.09.2021 by the respondent herein. A

suit was filed by the appellant herein to cancel the said resolution dated

25.09.2021 on the ground that the resolution is arbitrary, illegal, high

handed, null, void, inoperative and unenforceable. The said suit was

dismissed by an order dated 15.12.2021 by the II Additional Senior Civil

Judge, Visakhapatnam.

2. Heard Sri Sita Ram Chaparla, learned counsel for the appellant

and learned Senior Counsel Sri Salman Khurshid appeared on behalf of

Smt. V. Santhi Sree representing Sri Chalasani Ajay Kumar, learned

counsel for respondent.

3. Aggrieved by the judgment and decree, the appellant herein filed

first appeal in A.S. No.01 of 2022, in the said appeal an I.A. No.16 of

2022 was filed seeking ad-interim injunction under Order XXXIX Rule 1

and 2 of C.P.C. The said I.A. was dismissed by an order dated

31.03.2022 by the learned Judge i.e. the Special Sessions Judge for

trial of cases under SCs and STs [POA] Act-cum-XI Additional district

and Sessions Judge, Visakhapatnam.

4. Aggrieved by the said Order in I.A. No.16 of 2022, the present

Civil Miscellaneous Appeal was filed. Initially ad-interim injunction was

granted by this Court by an order dated 06.05.2022 restraining the

respondent herein from interfering with the administrative affairs by

appellant pursuant to memorandum of understanding in respect of

landed property of Ac.16.00 cents in Survey No.30 of Vepagunta Village,

which is fully described in the schedule appended to the appeal. While

so, on receiving notice, the respondent appeared through his counsel.

That the matter is taken up by this Court on 30.11.2022 both the

appellant and respondent have come to consensus for invocation of

arbitration clause as enumerated in the memorandum of understanding

dated 15.09.2020 and as such this Court is directed both the parties to

file respective affidavits for referring the matter to the Arbitrator as per

the arbitration clause in the agreement.

5. The appellant herein filed the affidavit dated 13.12.2022 stating

that both the parties i.e. appellant and respondent herein agreed to

refer the dispute to the arbitrator and to appoint Hon'ble Sri Justice

M.Satyanarayana Murthy, Judge (retired), High Court of Andhra

Pradesh as Arbitrator. In the same manner, the respondent has filed

affidavit for referring the matter to the Arbitrator but subject to without

prejudice to its preemptive rights.

6. In view of the affidavits filed by both the parties, the present Civil

Miscellaneous Appeal is disposed of referring the dispute i.e.

cancellation of Memorandum of understanding dated 15.09.2020 by

resolution dated 25.09.2021, to Hon'ble Sri Justice M. Satyanarayana

Murthy, Judge (Retired), High Court of Andhra Pradesh, resident of

Villa No.4, Misty Avenue, Karakatta Road, Undavalli (Rural), Guntur

District, as Arbitrator to adjudicate the dispute of the parties.

7. The fee of the arbitration as well as the terms and conditions shall

be settled by the parties in consultation with the Arbitrator so

appointed. The Registry is directed to send a copy of this Order to

Hon'ble Sri Justice M. Satyanarayana Murthy, Judge (Retired), High

Court of Andhra Pradesh to his proper address.

As a sequel to allowing the appeal, pending miscellaneous

petitions if any, shall stand closed. There shall be no order as to costs

of the appeal.

________________________________________ JUSTICE TARLADA RAJASEKHAR RAO Date: 15-12-2022 Harin

THE HON'BLE SRI JUSTICE TARLADA RAJASEKHAR RAO

C.M.A.No.138 OF 2022

Date: 15-12-2022

Harin

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter