IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9001 of 2007(V)
1. N.SINDHU, PALLIMANAKKAD, VAKKOM P.O.,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY SECRETARY,
... Respondent
2. ASSISTANT REGISTRAR(GENERAL),
3. VAKKOM FARMERS CO-OPERATIVE BANK,
For Petitioner :SRI.R.ANILKUMAR
For Respondent :SRI.P.K.MUHAMMED
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/02/2009
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.9001 of 2007
----------------------------------------------
Dated 2nd February, 2009.
J U D G M E N T
Petitioner approached this court with certain
grievances regarding the recovery steps initiated at the instance
of the third respondent society. Learned Government Pleader
submits that the matter is now pending before the second
respondent/Arbitrator and hence all the available contentions can
be taken before the said court. There will be a direction to the
second respondent/competent authority to dispose of the
Arbitration Case, A.R.C. No.602/06 with notice to the petitioner
and third respondent, within a period of four months from the
date of production of a copy of the judgment by either party.
Further recovery shall be deferred till such time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.9001 of 2007
———————————————-
J U D G M E N T
Dated 2nd February, 2009.