IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18772 of 2005(I)
1. SAHABUDHEEN, S/O. ABDUL WAHAB,
... Petitioner
Vs
1. THATHAMANGALAM SERVICE CO-OP. BANK LTD.
... Respondent
2. THE SALE OFFICER,
3. THE ASSISTANT REGISTRAR OF CO-OP.
4. THE DISTRICT REGISTRAR OF CO-OP.
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent :SRI.GEORGE POONTHOTTAM
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/06/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 18772 of 2005
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of June, 2007
JUDGMENT
Ext.P1 is an ex parte award passed against the
petitioner. Petitioner submitted Ext.P3 application for
setting aside the ex parte award. Ext. P4 is the petition
submitted by the petitioner to condone the delay in filing
Ext.P3.
2. I heard learned counsel for the parties.
The writ petition is disposed of directing the third
respondent to take a decision on Exts.P3 and P4 in
accordance with law after hearing the petitioner and the first
respondent. The third respondent shall take a final decision
in the matter within a period of six weeks from the date of
production of a copy of this judgment. Till such time as a
decision is taken, Ext.P1 shall be kept in abeyance.
(K.M.JOSEPH, JUDGE)
sv.