High Court Kerala High Court

Devaswom Board Employees … vs Joint Registrar on 23 March, 2009

Kerala High Court
Devaswom Board Employees … vs Joint Registrar on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9125 of 2009(I)


1. DEVASWOM BOARD EMPLOYEES CO-OPERATIVE
                      ...  Petitioner

                        Vs



1. JOINT REGISTRAR,
                       ...       Respondent

2. SARASAMMA D/O. NARAYANAN, AGED 52 YEARS,

3. KARTHIANI W/O. NARAYANAN, AGED 68 YEARS,

                For Petitioner  :SRI.LIJI.J.VADAKEDOM

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/03/2009

 O R D E R
               THOTTATHIL B RADHAKRISHNAN, J
                  ...........................................
                 WP(C).NO. 9125                  OF 2009
                  ............................................
        DATED THIS THE            23rd DAY OF MARCH, 2009

                                JUDGMENT

Notice to second and third respondents dispensed with,

preserving their right to move for review of this judgment, if

aggrieved.

The petitioner filed Ext.P1 arbitration case before the first

respondent against respondents 2 and 3 in the year 2006. It was

numbered in 2007. The complaint is that there is inordinate delay

in disposal of that arbitration case. The proceedings are pending

before the Joint Registrar as arbitrator and not before the Co-

operative Arbitration Tribunal. Obviously, therefore the matter

could be expedited. Hence without prejudice to the contention of

the parties, it is directed that first respondent would expedite

final disposal of Ext.P1 arbitration case and render a final

decision, at any rate, within an outer limit of four months from

the date of receipt of a copy of this judgment. All other issues left

open.

THOTTATHIL B RADHAKRISHNAN,
JUDGE

lgk/24/3