High Court Kerala High Court

Eliya vs Spl.Tahsildar La on 4 August, 2008

Kerala High Court
Eliya vs Spl.Tahsildar La on 4 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22096 of 2008(E)


1. ELIYA, D/O.THREESSIA, 73 YEARS
                      ...  Petitioner

                        Vs



1. SPL.TAHSILDAR LA,
                       ...       Respondent

2. THE SPL.DEPUTY COLECTOR,

3. ARBITRATOR NG ACT 1956, AND THE

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :SRI.THOMAS ANTONY

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :04/08/2008

 O R D E R
                       PIUS.C.KURIAKOSE, J.
                      - - - - - - - - - - - - - - - - - - - - -
                       W.P.(c).No.22096 OF 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 4th day of August, 2008

                                JUDGMENT

Learned Government Pleader on instructions submits that the

arbitration proceedings stand posted for hearing on 12/08/2008. The

third respondent therefore is directed to expedite the matter and pass

his award in the arbitration proceedings now initiated at the instance of

the petitioner at the earliest and at any rate within two months of

receiving copy of this judgment.

PIUS.C.KURIAKOSE
JUDGE

sv.