IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 336 of 2008()
1. THE BRANCH MANAGER
... Petitioner
2. THE REGIONAL MANAGER,
3. CHAIRMAN-CUM-MANAGING DIRECTOR,
Vs
1. K. ABDULLA,
... Respondent
For Petitioner :SRI.S.ARUN RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :28/03/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
R.P. NO. 336/2008 in A.R.30/2007
----------------------------------
Dated this the 28th day of March , 2008
O R D E R
Even though some of the grounds raised in the Review
Petition are attractive, in view of the conceded position that the
arbitrator has already entered on reference and he has already
conducted two sittings, I am not inclined to review order in the
Arbitration Request. It is open to the petitioner to raise
whatever preliminary objections are available to him before the
Arbitrator and the Arbitrator is free to decide on the arbitrability
of the issue raised in the context of the contentions that the
insurance policy is in favour of an individual and not in favour of
a partnership firm
With these observations, this Review Petition is closed.
PIUS C. KURIAKOSE,
JUDGE.
dpk