IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33488 of 2007(J)
1. NADUVANNUR REGIONAL CO-OP.BANK LTD.F1269
... Petitioner
Vs
1. KOZHIKODE DCB & ANOTHER
... Respondent
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/11/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.33488 OF 2007
-------------------------------------------
Dated this the 14th day of November, 2007
JUDGMENT
This writ petition deserves to be characterised as frivolous
and also to be thrown out at the threshold with exemplary order
of costs.
2. The petitioner, a co-operative society, claims that an
arbitration case instituted by the first respondent has been heard
and listed for passing orders. However, the petitioner has no
case that orders have been pronounced, while it claims a
direction for issuance of the certified copy of the order on the
premise that a statutory time frame is fixed for challenging the
said decision before the Co-operative Tribunal.
Even without an assertion that an order has been passed
and without any plea that an application for copy of the said
order has been filed and that there is undue delay in giving copy
WPC.33488/07
Page numbers
of the order, this writ petition is filed seeking relief, merely on
the assertion that the matter has been argued before the
Arbitrator. In the aforesaid circumstance, this writ petition is
dismissed, however, without costs.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.