IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26399 of 2008(P)
1. K.VIJAYAN,V. VIHAR,
... Petitioner
Vs
1. THE SECRETARY
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.V.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/09/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
------------------------------------------------------------------------
W.P.(C) NO.26399 OF 2008 (P)
------------------------------------------------------------------------
Dated this the 26th day of September, 2008
J U D G M E N T
The petitioner’s grievance is that he did not get a
copy of the order in A.R.C. No.22 of 2006. That has now been
issued to him following the interim order. It is stated by the
Assistant Registrar/Secretary of the Co-operative Arbitration
Court that the copy of the order dated 19-10-2007 was sent to
the petitioner by courier on 01-09-2008. This is recorded and
this writ petition is closed, without prejudice to the remedies
available to the petitioner against the said award.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/29/9
// True copy //
P.A. to Judge.