IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7040 of 2009(Y)
1. MARTIN.E., AGED 46 YEARS,
... Petitioner
2. THE VADDY CO-OPERATIVE SOCIETY NO.1532,
3. THE JOINT REGISTRAR OF CO-OPERATIVE
4. THE CO-OPERATIVE ARBITRATION COURT,
Vs
1. THE STATE OF KERALA & OTHERS
... Respondent
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :04/03/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 7040 OF 2009
............................................
DATED THIS THE 4TH DAY OF MARCH, 2009
JUDGMENT
Having regard to the nature of orders being issued
hereunder, notice to respondents is dispensed with, preserving
their right to move for review of this judgment, if aggrieved.
Petitioner’s father was alloted a house plot. That ultimately led to
Ext.P4 judgment of this court. There were inter se disputes
between the heirs of the petitioner’s father. Petitioner
propounded a Will. That led to Ext.P5 decree. The petitioner has
made Ext.P8 request before the second respondent to act in
terms of Ext.P5 decree. While the disputes relating to allotment
of additional area is pending consideration of the Arbitration
Court, in terms of the last paragraph of Ext.P4 judgment, it is
only appropriate that the second respondent considers Ext.P8 and
takes a decision so that this long pending issue could be
resolved. Let a decision follow in that regard within a period of
two months from the date of receipt of a copy of this judgment.
WP(C) 7040/2009 2
Writ petition ordered accordingly.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/6/3