IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28514 of 2008(T)
1. KUNJUKUTTAN
... Petitioner
Vs
1. THE TRISSUR DISTRICT CO-OP.BANK LTD.
... Respondent
For Petitioner :SMT.S.MUMTAZ
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/09/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.28514 OF 2008
-------------------------------------------
Dated this the 24th day of September, 2008
JUDGMENT
Having heard learned counsel for the petitioner and
learned counsel for the first respondent Bank, I am satisfied that
the impugned proceedings initiated under the Kerala Co-
operative Societies Act, 1969 and the arbitration award issued
thereon, as also the execution proceedings, are not vitiated on
account of any jurisdictional error or legal infirmity. However,
repelling the challenge, as a last opportunity, it is ordered that
the impugned proceedings will stand deferred if the petitioner
remits the entire outstandings in eight equal monthly
instalments, payable on or before the 10th of every month
commencing from October, 2008. If any remittance as aforesaid
is defaulted, the benefit of this judgment will stand recalled
automatically and the respondents will be at liberty to proceed
with recovery action without any further notice. The writ
petition is disposed of accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.