Wallis, J.
1. I think it was not necessary for the other defendants to give the arbitrators jurisdiction as they were not interested and did not claim to be interested. The petition is dismissed with costs.
Sivalinga Pillai and ors. Vs. Marutha Pillai and ors. - Court Judgment |
LegalCrystal Citation | legalcrystal.com/810173 |
Subject | Arbitration |
Court | Chennai |
Decided On | Apr-03-1912 |
Judge | Wallis, J. |
Reported in | 14Ind.Cas.562 |
Appellant | Sivalinga Pillai and ors. |
Respondent | Marutha Pillai and ors. |
Wallis, J.
1. I think it was not necessary for the other defendants to give the arbitrators jurisdiction as they were not interested and did not claim to be interested. The petition is dismissed with costs.