IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1164 of 2008(U)
1. SIBY SEBASTIAN, UTHUPPASSERIL HOUSE,
... Petitioner
Vs
1. THE CO-OPERATIVE ARBITRATION COURT,
... Respondent
2. ROMIO SEBASTIAN, MEMEBER NO. 7079,
3. ALEX GEORGE, MEMEBER NO. 5742,
4. T.J. KURIYAN, MEMEBER NO. 5851,
5. SURESH K, MEMEBER NO. 6928,KACHANOLICKAL
6. THOMAS THOMAS, MEMEBER NO. 9423,
7. G.RAMAKRISHNAN, MMEBER NO. 4658,
8. GEORGE VARKEY, (M.V. GEORGE),
9. MARIKUTTI GEORGE, MEMEBER NO., 3306,
10. CHANDRAN, KUTTIYANIKUDIYIL HOUSE,
11. THANKAMONY SERVICE CO-OPERATIVE BANK
12. THE RETURNING OFFICER, C UNIT INSPECTOR,
13. THE ELECTORAL OFFICER/ASSISTANT
14. THE STATE CO-OPERATIVE ELECTION
15. THE JOINT REGISTRAR OF CO-OPERATIVE
16. UDAYAGIRI SERVICE CO-OPERAIVE BANK,
17. MARIYAPURAM SERVICE CO-OPERATIVE
18. SANTHIGRAM SERVICE CO-OPERATIVE
For Petitioner :SRI.J.JULIAN XAVIER
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :03/11/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------
R.P.No.1164 of 2008
in
W.P.(C.) No. 29369 of 2008
---------------------------------
Dated, this the 3rd day of November, 2008
O R D E R
Perused the judgment sought to be reviewed. Heard.
2. The petitioner filed an election dispute before the
1st respondent, the Co-operative Arbitration Court. His
complaint was that there was delay in disposing of that
case. The judgment was, therefore, dictated directing the
Tribunal to expedite the disposal of the matter. But,
unfortunately, there has been some mixing up of files, and
what has come out as judgment in this case is something
that was dictated in some other case. The impugned
judgment is, accordingly, reviewed and recalled.
The review petition is allowed as above.
(THOTTATHIL B.RADHAKRISHNAN, JUDGE)
jg