IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29854 of 2007(D)
1. MRS. N.VIMALAKUMARI, W/O. N.RAJAGOPALAN
... Petitioner
Vs
1. K.K.T.M. COLLEGE,
... Respondent
2. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.N.RAJAGOPALAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/10/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.29854 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of October, 2007
JUDGMENT
Petitioner has approached this court seeking a direction to
the second respondent to dispose of Ext.P1. Ext.P1 is the
arbitration case filed by the petitioner. Complaint of the
petitioner is that the case is pending for a long period of time. It
is stated that the case was posted on various dates and that
during the last one year there is no posting also. It is further
stated that the petitioner and her counsel several times contacted
the second respondent and enquired about posting of the case.
I feel that since it is a case of the year 2005, even without notice
to the first respondent, the writ petition can be disposed.
I heard learned Government Pleader also. The writ petition
is disposed of directing the second respondent to consider and
take a decision on Ext.P1 with full opportunity to the parties
within a period of three months from the date of receipt of a copy
of this judgment.
(K.M.JOSEPH, JUDGE)
sv.