IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8496 of 2009(F)
1. SATHYAN, S/O.KUTTAPPAN VAIDYAR,
... Petitioner
Vs
1. THRISSUR DISTRICT CO-OPERATIVE BANK
... Respondent
2. THE BRANCH MANAGER,
3. ASSISTANT REGISTRAR/SPECIAL SALEOFFICER,
4. THE JOINT REGISTRAR (GENERAL),
5. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
For Petitioner :SRI.C.E.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :18/03/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 8496 OF 2009
............................................
DATED THIS THE 18TH DAY OF MARCH, 2009
JUDGMENT
The petitioner suffered an arbitration award under the
Kerala Co-operative Societies Act in 2001. That is put in
execution. Any dispute relating to applicability of any of the
circulars issued by the Registrar, which may be binding on first
respondent and the fixation of the actual amounts that may be
due in execution on the basis of those circulars, is a matter
relating to the discharge, execution and satisfaction of the
arbitration award. This, therefore, is a matter which could be
adequately adjudicated and appropriately decided at the hands of
the third respondent, executing authority, viz, the Sale Officer.
Without prejudice to the right of the petitioner to seek such relief
and preserving his contentions on the basis of the circulars issued
by the Registrar, this writ petition is dismissed, since the
intervention of this court is not necessary in the wake of
availability of efficacious alternate remedy as noticed above.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/20/3