High Court Kerala High Court

Narayanan Nair vs Arbitrator Cum Special Sale … on 28 October, 2008

Kerala High Court
Narayanan Nair vs Arbitrator Cum Special Sale … on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30730 of 2008(G)


1. NARAYANAN NAIR, KARIAT HOUSE,
                      ...  Petitioner

                        Vs



1. ARBITRATOR CUM SPECIAL SALE OFFICER,
                       ...       Respondent

2. THRISSUR DISTRICT CO-OPERATIVE BANK

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :28/10/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                    W.P(C).No.30730 OF 2008
                  -------------------------------------------
            Dated this the 28th day of October, 2008


                              JUDGMENT

Heard.

The petitioner availed a loan from the second respondent.

He defaulted repayment. That led to arbitration proceedings

under the Kerala Co-operative Societies Act and Rules in 2000.

Against the award passed thereon, the petitioner filed a revision

before the Co-operative Tribunal. The Tribunal passed an

interim order of stay on condition of remitting Rs.60,000/-.

When the revision was taken up finally, the Tribunal granted the

petitioner 10 instalments to repay the entire outstandings, with a

default clause. Against that, the petitioner filed W.P(C).

15836/06. An interim order was passed in that writ petition

requiring the petitioner to remit an amount of Rs.1,50,000/- as a

condition for stay. That amount was not remitted. Ultimately,

when that writ petition was taken up for final hearing, the

petitioner stated, through his counsel, that he is ready and

WPC.30730/08

Page numbers

willing to pay the amounts and he may be given some more time

to pay the amounts and also prayed for the benefit of One Time

Settlement scheme. This Court issued Ext.P5 judgment,

directing that if the petitioner remits an amount of Rupees One

Lakh and makes appropriate representation, that will be

considered and decision taken. This was way back on

20.9.2006. Nothing happened thereafter. There was no

payment, no representation. At this distant point of time, merely

because the petitioner holds out certain medical documents to

show that he is under treatment, which fact situation was

available even in 2006, I do not find any ground to further

interfere in favour of the petitioner, having particular regard to

the submissions made before this Court at the final hearing of

Ext.P5 writ petition confining the petitioner’s request only for

further time and because more than two years have elapsed even

after that. The writ petition fails. The same is accordingly

dismissed.

WPC.30730/08

Page numbers

It is made clear that this judgment will not stand in the

way of the petitioner having the sale set aside or averting

confirmation of the sale, in accordance with law.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.