IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6612 of 2007(K)
1. V.VENUE, VENUSADHANAM,
... Petitioner
2. V.VINOD, VENUSADHANAM,
3. V.RENU, VENUSADHANAM,
Vs
1. ASSISTANT REGISTRAR & SPECIAL
... Respondent
2. PATHANAMTHITTA DISTRICT CO-OPERATIVE
3. P.BIJUMON, MEDAIYIL, VEATTIPPURAM P.O.,
For Petitioner :SRI.SUNIL JACOB JOSE
For Respondent :SRI.P.C.SASIDHARAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/03/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.6612 of 2007-K
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 24th day of March, 2010.
Judgment
The petitioners were guarantors to a loan availed
by the third respondent from the second
respondent, a district co-operative bank.
According to the petitioners, that lending is
supported by collateral security by way of
deposit of title deeds, made by the third
respondent. There is an arbitration award between
the parties. The loan transaction is not
disputed. The execution proceedings can be only
in terms of the award. I do not find any
jurisdictional error or legal infirmity in the
action taken on the basis of the award. The writ
petition fails. The same is accordingly
dismissed.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
Sha/2004