High Court Kerala High Court

T.K.Manoj vs The Secretary on 15 September, 2006

Kerala High Court
T.K.Manoj vs The Secretary on 15 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24351 of 2006(Y)


1. T.K.MANOJ, S/O.KUMARAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. T.K.SUKUMARAN, THEKKANATTU HOUSE,

3. INSPECTOR OF CO-OP. SOCIETIES, FOR

4. THE KERALA CO-OPERATIVE TRIBUNAL,

5. THE SECRETARY CO-OP DEPARTMENT,

                For Petitioner  :SRI.K.V.RAJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :15/09/2006

 O R D E R
                                 K. THANKAPPAN, JUDGE
                       ---------------------------------------------------------
                                W.P.(C). NO. 24351 OF 2006
                        --------------------------------------------------------
                       Dated this the 15th day of September 2006



                                        J U D G M E N T

By the interim order the Tribunal ordered stay of execution of the award

on the condition that the petitioner shall remit an amount of Rs.25,000/- on or

before 18.09.2006. Admittedly, the petitioner is the defaulter and the award is

against the petitioner. Since the revision is pending before the Tribunal, the

Tribunal has got discretion to stay the execution of the award passed by the

arbitrator. Hence this court is not inclined to interfere with the order passed by

the Tribunal. However the time granted to deposit the amount of Rs.25,000/- as

ordered by the Tribunal is extended to a further period of 30 days from

18.09.2006.

With the above direction, this writ petition is disposed of as above.

K. THANKAPPAN, JUDGE

RV/