IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21791 of 2010(O)
1. M/S SHRIRAM TRANSPORT FINANCE CO;LTD,
... Petitioner
Vs
1. M.K.SATHEESAN,S/O.KUNHIRAMAN,
... Respondent
For Petitioner :SRI.RAJESH NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :13/07/2010
O R D E R
THOMAS P JOSEPH, J.
----------------------------------------
W.P.C.No.21791 of 2010
---------------------------------------
Dated this 13th day of July, 2010
JUDGMENT
Petitioner is defendant No.3 in O.S.No.556 of 2009 of the
court of learned Munsiff, Kannur. Petitioner filed Ext.P3,
application to refer the dispute to the arbitrator under Section 8 of
the Arbitration Act and Conciliation Act 1996. Learned Munsiff has
dismissed that application as per order dated 29-06-2010. Prayer
in this petition is to direct learned Munsiff to issue certified copy of
the said order since there is inordinate delay in issuing certified
copy.
Having regard to the facts and circumstances of the case I
direct the learned Munsif to issue certified copy of order dated
29-06-2010 on Ext.P3, application as early as possible if it has been
applied for as per the rules. I also direct that trial of the suit shall
be kept in abeyance for a period of three weeks from this day.
(THOMAS P JOSEPH, JUDGE)
Sbna/-