IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9125 of 2009(I)
1. DEVASWOM BOARD EMPLOYEES CO-OPERATIVE
... Petitioner
Vs
1. JOINT REGISTRAR,
... Respondent
2. SARASAMMA D/O. NARAYANAN, AGED 52 YEARS,
3. KARTHIANI W/O. NARAYANAN, AGED 68 YEARS,
For Petitioner :SRI.LIJI.J.VADAKEDOM
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/03/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 9125 OF 2009
............................................
DATED THIS THE 23rd DAY OF MARCH, 2009
JUDGMENT
Notice to second and third respondents dispensed with,
preserving their right to move for review of this judgment, if
aggrieved.
The petitioner filed Ext.P1 arbitration case before the first
respondent against respondents 2 and 3 in the year 2006. It was
numbered in 2007. The complaint is that there is inordinate delay
in disposal of that arbitration case. The proceedings are pending
before the Joint Registrar as arbitrator and not before the Co-
operative Arbitration Tribunal. Obviously, therefore the matter
could be expedited. Hence without prejudice to the contention of
the parties, it is directed that first respondent would expedite
final disposal of Ext.P1 arbitration case and render a final
decision, at any rate, within an outer limit of four months from
the date of receipt of a copy of this judgment. All other issues left
open.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/24/3