Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Machani Ramesh Heritage Llp vs Deepa Anil Kumar
2024 Latest Caselaw 12287 Kant

Citation : 2024 Latest Caselaw 12287 Kant
Judgement Date : 4 June, 2024

Karnataka High Court

Machani Ramesh Heritage Llp vs Deepa Anil Kumar on 4 June, 2024

                                              -1-
                                                       NC: 2024:KHC:18940-DB
                                                      COMAP No. 139 of 2024




                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                            DATED THIS THE 4TH DAY OF JUNE, 2024

                                           PRESENT
                          THE HON'BLE MRS. JUSTICE ANU SIVARAMAN
                                              AND
                        THE HON'BLE MR JUSTICE ANANT RAMANATH HEGDE
                             COMMERCIAL APPEAL NO. 139 OF 2024
                   BETWEEN:

                   1.    MACHANI RAMESH HERITAGE LLP,
                         A REGISTERED LIMITED LIABILITY PARTNERSHIP,
                         HAVING REGISTERED OFFICE AT NO.4,
                         BOMMASANDRA INDUSTRIAL AREA,
                         ATTIBELE HOBLI, ANEKAL TALUK,
                         BENGALURU - 560 099.

                   2.    MACHANI RAMESH RAVI,
                         SON OF MACHANI RAMANNA RAMESH,
                         AGED MAJOR,
                         RESIDING AT NO.3009 12TH B MAIN ROAD,
                         HAL 2ND STAGE, INDIRANAGAR,
                         BENGALURU - 560 008.
Digitally signed
by BELUR
RANGADHAMA         3.    COIMBATORE RAGHAVENDRA SHASHIDHAR,
NANDINI
Location: HIGH           SON OF RAGHAVENDRA KRISHNAMURTHY RAO,
COURT OF                 AGED MAJOR,
KARNATAKA
                         BUNGALOW, 375, 13TH MAIN ROAD,
                         KORAMANGALA, 3RD BLOCK,
                         BENGALURU - 560034.

                   4.    MACHANI RAMANNA GANGANNA,
                         SON OF MACHANI RAMANNA,
                         AGED MAJOR,
                         RESIDING AT NO.105, MADHABAN APARTMENT,
                         HOSUR MAIN ROAD, ADUGODI,
                         BENGALURU -560030.
                          -2-
                                  NC: 2024:KHC:18940-DB
                                 COMAP No. 139 of 2024




5.   MACHANI GANGANNA NAVEEN,
     SON OF MACHANI RAMANNA, AGED MAJOR,
     RESIDING AT NO.105, MADHABAN APARTMENT,
     HOSUR MAIN ROAD,
     ADUGODI, BENGALURU 560030.

6.   MG METALLIC SPRINGS PVT LTD.,
     A COMPANY INCORPORATED
     UNDER THE PROVISIONS OF THE COMPANIES ACT
     1956 HAVING ITS REGISTERED OFIFCE AT
     MG BROTHERS, BELLARY ROAD,
     ANANTPUR - 515004,
     REP. BY MR GANESH KAMATH.

7.   MACHANI RAMANNA GANGADHAR,
     SON OF MACHANI RARNANNA GANGADHAR,
     AGED MAJOR,
     RESIDING AT NO.270,
     MASTERS MANSION, PADARU PALLI,
     NELLORE - 524004.

8.   RAGHAVENDRA GANGADHAR MACHANI,
     SON OF MACHANI RARNANNA GANGADHAR,
     AGED MAJOR,
     RESIDING AT NO.270, MASTERS MANSION PADARU
     PALLI NELLORE 524004.

9.   MG GOPALAKRISHNA,
     SON OF MACHANI NARNANNA GANGADHAR,
     AGED MAJOR,
     RESIDING AT NO.270, MASTERS MANSION
     PADARU PALLI, NELLORE 524004.

10. MONE KRISHNAVENI,
    DAUGHTER OF RAMANNA MACHANI,
    AGED MAJOR,
    RESIDING AT NO.1243 ROAD 12,
    NO.12, BANJARA HILLS, NEAR MLA COLONY,
    HYDERABAD - 500034.
                         -3-
                                   NC: 2024:KHC:18940-DB
                                  COMAP No. 139 of 2024




11. BANGALORE CHANDRAPPA BHAGEERATHAMMA
    DAUGHTER OF RAMANNA MACHANI,
    AGED MAJOR,
    RESIDING AT NO.24, 1ST MAIN,
    SAMRAT LAYOUT BEHIND, NAMASTE GARMENTS,
    BANNERGHATTA ROAD, ARAKERE, HULIMAVU,
    BENGALURU - 560076.

12. BHAGYA REKHA RANGASWAMY BILEMOGGA,
    DAUGHTER OF RAMANNA MACHANI,
    AGED MAJOR,
    RESIDING AT YEMMIGANUR,
    KURNOOL, ANDHARA PRADESH - 518360.
13. SHANMUKHA KRISHNAVENI RODDA,
    DAUGHTER OF RAMANNA MACHANI,
    AGED MAJOR,
    RESIDING AT NO.895 10TH CROSS,
    24TH MAIN, J P NAGAR, 2ND PHASE,
    BENGALURU SOUTH BENGALURU - 560078.


14. SRINIVASA MURTHY KANIKE,
    SON OF KRISHNA MURTHY KANIKE,
    AGED MAJOR,
    RESIDING AT HOUSE NO.2/545,
    SRINIVAS NAGAR, ADONI KURNOOL,
    ANDHRA PRADESH - 518302.


15. SAYA THARAKESWARA,
    SON OF BHADRAYYA SAYA,
    AGED MAJOR,
    RESIDING AT NO.40/37L/15,
    RIVER VIEW COLONY, KURNOOL,
    ANDHRA PRADESH - 518004.

16. ROOPA GANGANNA MACHANI,
    DAUGHTER OF GANGANNA RAMANNA MACHANI,
    AGED MAJOR,
    RESIDING AT X 171, MAHADESWARA BLOCK,
    SOMWARPET, KODAGU, KARNATAKA - 571236.
                           -4-
                                   NC: 2024:KHC:18940-DB
                                  COMAP No. 139 of 2024




17. NANDA GANGANNA MACHANI,
     DAUGHTER OF GANGANNA RAMANNA MACHANI,
     AGED MAJOR,
     RESIDING AT I-1400, HBS COLONY,
     YEMMIGANUR KURNOOL,
     ANDHRA PRADESH - 518360.
                                      ...APPELLANTS
(BY SRI PRAMOD NAIR, SR. COUNSEL A/W
 SRI ARJUN P K, ADVOCATE)

AND:

DEEPA ANIL KUMAR,
WIFE OF ANIL KUMAR BABU,
RESIDING AT NO.33, SAI ENCLAVE 1ST CROSS,
MS RAMAIAH CITY ROAD,
AREKERE, BENGALURU - 560076.
                                            ...RESPONDENT
(BY SRI DHYAN CHINNAPPA, SR. COUNSEL FOR
 SRI M.V. SUNDARARAMAN, ADVOCATE FOR C/RESPONDENT)

     THIS COMMERCIAL APPEAL IS FILED UNDER SECTION
37(1)(b) OF THE ARBITRATION AND CONCILIATION ACT,
1996L READ WITH SECTION 13 OF THE COMMERCIAL COURTS
ACT, 2015 PRAYING TO:
     1. SET ASIDE THE IMPUGNED ORDER DATED 08TH APRIL,
2024 PASSED BY THE COURT OF THE LXXXIV ADDITIONAL
CIVIL AND SESSIONS JUDGE (COMMERCIAL COURT), AT
BENGALURU IN COM.A.A.NO.01/2024 (ANNEXURE-A) AND
CONSEQUENTLY DISMISS COM.A.A NO.01/2024 PENDING ON
THE FILES OF COURT OF THE LXXXIV ADDITIONAL CIVIL AND
SESSIONS JUDGE (COMMERCIAL COURT), AT BENGALURU AND
DIRECT THE RESPONDENT TO APPROACH THE ARBITRAL
TRIBUNAL CONSTITUED VIDE ORDER OF THIS HON'BLE HIGH
COURT DATED 15TH FEBRUARY 2024 AND
     2. PASS SUCH OTHER AND FURTHER ORDERS AS THIS
HON'BLE HIGH COURT MAY DEEM FIT AND PROPER IN THE
CIRCUMSTANCES OF THE CASE.

    THIS APPEAL COMING ON FOR ADMISSION THIS DAY
ANU SIVARAMAN J., DELIVERED THE FOLLOWING:
                                -5-
                                         NC: 2024:KHC:18940-DB
                                        COMAP No. 139 of 2024




                          JUDGMENT

1. Heard the learned senior counsel appearing on either side

at considerable length. In view of the fact that the Arbitrator

has been appointed by consent of the parties and since it is an

admitted case that there is an arbitration clause in the

agreement entered into between the parties, we are of the

opinion that it is for the Arbitrator to now consider the issue as

to the interim protection to be granted in the matter. The

appeal is therefore to be allowed.

2. It is submitted by the learned senior counsel appearing

for the appellant that the matter will not be precipitated on

either side and alienation will not occur till the Arbitrator is

approached and he takes a call on the application.

3. It is submitted by the learned senior counsel appearing

on either side that they have enquired with the Arbitrator and

that he has agreed to hear them on any date. We therefore, fix

7th June, 2024 as the date for appearance of the parties to

appear before the Arbitrator at a time convenient to the

Arbitrator. The application under Section 17 of the Arbitration

NC: 2024:KHC:18940-DB

and Conciliation Act, 1996 shall be filed on the said date with

copies to be served to the opposing parties.

4. It is recorded that the matter will not be precipitated and

that no alienations will occur till the date of appearance of the

parties before the Arbitration i.e. on 07.06.2024 or any further

date that the Arbitrator may decide.

5. Considering the contentions advanced on either side and

in view of the submissions, the appeal shall stand allowed.

Sd/-

JUDGE

Sd/-

JUDGE

CHS

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter