IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32808 of 2010(A)
1. SHEEMA MOLE J.VELIYANUKARAN,
... Petitioner
Vs
1. KERALA CO-OPERATIVE ARBITRATION COURT,
... Respondent
2. THE THRISSUR DISTRICT MINI INDUSTRIAL
3. THE BOARD OF DIRECTORS,
For Petitioner :SRI.C.D.DILEEP
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :10/11/2010
O R D E R
C.T.RAVIKUMAR, J.
----------------------------
W.P.(C)No.32808 of 2010
----------------------------
Dated 10th November, 2010
JUDGMENT
This writ petition has been filed by the petitioner in
A.R.C.No.207 of 2008 before the first respondent alleging undue delay in
the matter of its disposal. When this matter is taken up for consideration
today, the learned Government Pleader, upon instructions, submitted
that the matter could be decided within a period of four months. In the
said circumstances, I am of the view that there is no need to consider
the contentions raised in this writ petition on merits. Accordingly, this
writ petition is disposed of with a direction to the first respondent to
dispose of Ext.P2 Arbitration Case viz., A.R.C.No.207 of 2008
expeditiously, at any rate within a period of four months from the date of
receipt of a copy of this judgment.
C.T.RAVIKUMAR
Judge
TKS