High Court Kerala High Court

Kerala State Co-Operative Bank … vs Co-Operative Arbitration Court on 3 June, 2010

Kerala High Court
Kerala State Co-Operative Bank … vs Co-Operative Arbitration Court on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17191 of 2010(Y)


1. KERALA STATE CO-OPERATIVE BANK LIMITED,
                      ...  Petitioner

                        Vs



1. CO-OPERATIVE ARBITRATION COURT,
                       ...       Respondent

2. V.MOHAMMED AZEEM, RESIDING AT C.P.HOUSE,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :03/06/2010

 O R D E R
                      K.SURENDRA MOHAN, J
                       ...........................................
                     WP(C).NO.17191 OF 2010
                       ............................................
             DATED THIS THE 3rd DAY OF JUNE, 2010

                                  JUDGMENT

The petitioner has filed this writ petition challenging Ext.P6

order of stay granted by the Co-operative Arbitration Court,

Thiruvananthapuram in I.A.85 of 2009 in ARC 109 of 2009. The case

has been filed by the second respondent, who was suspended from

service on 13.7.2007, alleging illegal sanction of 18 mortgage loans

aggregating a total amount of Rs.1,22,50,000/-. Ext.P1 memo of

charges was issued and after due enquiry, Ext.P2 report was received

finding that the second respondent was guilty of the charges. The

enquiry report was accepted and Ext.P4 show cause notice was issued

to the second respondent directing him to show cause why he should

not be removed from service. Without submitting any explanation to

Ext.P4, it is alleged that the second respondent filed ARC No.109 of

2009 before the first respondent – Arbitration Court. The first

respondent has passed Ext.P6 ordering stay of all further proceedings.

Wpc 17191/2010 2

According to the petitioner, though the petitioner had filed counter

affidavit on 18.9.2009, evidenced herein by Ext.P7 and had moved for

vacating the interim order, no orders have been passed thereon, till

date. In the above circumstances, the petitioner has filed this writ

petition challenging the interim order.

2. The contention of the petitioner is that under Section 69(h), the

proceedings before the first respondent are not maintainable, the proper

remedy of the petitioner being to file an appeal.

3. Since the petitioner has already sought for vacating the order

of stay, it is not necessary to consider the issue in these proceedings

under Article 226 of the Constitution. Suffice it to direct the first

respondent to consider and pass appropriate orders in the matter

expeditiously.

4. In the above circumstances, this writ petition is disposed of

directing the first respondent to consider the objections of the petitioner

contained in Ext.P7, to the continuance of the arbitration proceedings

as well as the interim order of stay, and to pass appropriate orders on

I.A.85 of 2009, after hearing all interested persons in accordance with

Wpc 17191/2010 3

law, as expeditiously as possible, and at any rate, within a period of

two months from the date of receipt of a copy of this judgment.

K.SURENDRA MOHAN, JUDGE

lgk