IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2851 of 2008(M)
1. P.ALBERT, AGED 52 YEARS,
... Petitioner
Vs
1. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE COASTAL URBAN CO-OPERATIVE
3. THE KERALA CO-OPERATIVE TRIBUNAL,
For Petitioner :SRI.V.V.RAJA
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/01/2008
O R D E R
THOTTATHIL.B.RADHAKRISHNAN, J.
---------------------------------
W.P(c)No.2851 OF 2008
------------------------------------
Dated this the 24th day of January, 2008
JUDGMENT
Learned Senior Government Pleader appears for the first
respondent. Advocate Sri.Johnson Gomez appears for the second
respondent. Notice to respondent No.3 is dispensed with.
2. Following Ext.P4 judgment rendered on 18/01/2005 by
the Co-operative Tribunal, remitting ARC No.456/02 for fresh
consideration, the arbitrator ought to have expedited the
consideration and final disposal of that case. Constitution of
special authorities either as Arbitrators or as Courts or Tribunals
are intended to achieve expeditious disposal of litigations and not
merely because there should be exclusive courts/authorities.
Hence arbitrators and other authorities empower under the Kerala
Co-operative Societies Act to deal with the disputes have to
ensure that no matter is kept pending for long and that the
disputes are resolved as expeditiously as possible. From the date
of remit, more than three years have elapsed. There is no reason
WPC.No.2851/08 2
why ARC.No.456/02 should continue to remain undecided.
Under such circumstances, the first respondent is directed to
take up the said case, provide opportunity to the parties in
accordance with law and dispose of the case finally within an
outer limit of four months from the date of receipt of a copy of
this judgment.
THOTTATHIL.B.RADHAKRISHNAN
JUDGE
sv.