High Court Kerala High Court

Kerala State Co-Operative Bank … vs The Kerala Co-Operative Tribunal on 23 October, 2008

Kerala High Court
Kerala State Co-Operative Bank … vs The Kerala Co-Operative Tribunal on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23369 of 2004(F)


1. KERALA STATE CO-OPERATIVE BANK LTD.,
                      ...  Petitioner

                        Vs



1. THE KERALA CO-OPERATIVE TRIBUNAL
                       ...       Respondent

2. SRI.A.NOUSHAD, KALAVARA HOUSE,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.P.N.RAMAKRISHNAN NAIR

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :23/10/2008

 O R D E R
     K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
                    -------------------------
                 WP(C) No.23369 of 2004
                ---------------------------------
        Dated, this the 23rd day of October, 2008

                         J U D G M E N T

Balakrishnan Nair, J.

The petitioner challenges Ext.P2 order of the Kerala

Co-operative Tribunal, Thiruvananthapuram in R.P.68/2002.

The Arbitrator has passed Ext.P1 award permitting the

petitioner to recover an amount of Rs.1,70,274/- with

interest at the rate of 18% per annum from 01/10/2000 to

18/02/2002 and with future interest at the rate of 6% per

annum from 19/02/2002. But by the impugned order,

Ext.P2, the Tribunal reduced the interest to 6% per annum

from the date of the suit till date of realisation. Therefore,

this writ petition is filed by the petitioner challenging Ext.P2

order of the Tribunal.

2. The point raised by the petitioner is covered by

the decision of this Court in Kerala State Co-operative

WP(C) No.23369/2004
-2-

Bank Limited Vs. Kerala Co-operative Tribunal,

reported in 2005(1) KLT 572. Accordingly, Ext.P2 is

quashed. The Tribunal shall pass fresh orders in the matter

after hearing both sides, in the light of the aforementioned

decision. The parties shall appear before the Tribunal on

24/11/2008.

The writ petition is disposed of as above.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.C.HARI RANI, JUDGE)

jg