IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2695 of 2008(U)
1. SURESH CHANDRAN,
... Petitioner
2. YAMUNA, W/O. SURESH CHANDRAN,
Vs
1. ASSISTANT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THRISSUR DISTRICT CO-OPERATIVE BANK LTD.
For Petitioner :SRI.RAJIT
For Respondent :SRI.V.G.ARUN,SC,THRISSUR DIST.CO-OP BAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :28/01/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-------------------------------
W.P(C) No. 2695 OF 2008
-----------------------------------
Dated this the 28th day of January, 2008
JUDGMENT
The impugned proceedings is on the basis of an arbitration
award of the year 1999. I do not find any grounds to interfere with
the impugned proceedings. There is no jurisdictional error or legal
infirmity in the impugned proceedings.
Under such circumstances, this Writ Petition is disposed of
after hearing the counsel for the parties, directing that the
petitioner will be given time till 31.3.08, as a last opportunity, to
wipe off the entire outstanding and accruals. However, if there is
default in the payment as directed above, the benefit of this
judgment will stand recalled automatically and respondents shall
be at liberty to forthwith proceed in accordance with law.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
btt
WPC No.
2
WPC No.
3