High Court Kerala High Court

Dhanapalan vs The Registrar Of Co-Operatives on 4 March, 2008

Kerala High Court
Dhanapalan vs The Registrar Of Co-Operatives on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6935 of 2007(A)


1. DHANAPALAN, S/O. NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE REGISTRAR OF CO-OPERATIVES,
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE QUILON CO-OPERATIVE URBAN BANK LTD.,

4. THE ASSISTANT REGISTRAR/

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :SRI.N.DHARMADAN (SR.)

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/03/2008

 O R D E R
             THOTTATHIL B.RADHAKRISHNAN , J.
                      =======================
                       W.P.(C) No.6935 of 2007
                      =======================

                 Dated this the 4th day of March, 2008


                             JUDGMENT

Going by the materials on record including Ext.P3, the

petitioner availed a loan, faced an arbitration proceedings as ARC

No.61/2003 and satisfied that award by availing yet another loan

from the same institution. On non-payment of the second loan,

ARC No.538/2005 was initiated and an award passed. Execution

proceedings were taken and impugned Ext.P2 is the notice for

sale in terms of EA No.36/2006. Such proceedings have been

attained finality. There is no illegality or jurisdictional error in

the impugned sale proceedings.

2. Matters relating to discharge and satisfaction of an

arbitration award are to be agitated before the appropriate

authority namely, the 4th respondent, who is involved in

executing the award. Hence it is directed that if the petitioner

produces evidences before the 4th respondent of having paid

amounts, if any, following the arbitration award 538/05, that

W.P.(C) No.6935/2007 -2-

shall be given due credit to, while finalizing sale proceedings.

With these directions, this writ petition is disposed of.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
JUDGE

jp