High Court Kerala High Court

P.M.Shaji vs Deputy Registrar/Special … on 4 January, 2011

Kerala High Court
P.M.Shaji vs Deputy Registrar/Special … on 4 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35190 of 2010(W)


1. P.M.SHAJI, AGED 5 YEARS,
                      ...  Petitioner
2. DEVAKI NARAYANAN, W/O. NARAYANAN,

                        Vs



1. DEPUTY REGISTRAR/SPECIAL ARBITRATOR,
                       ...       Respondent

2. SPECIAL SALES OFFICER,

3. ERNAKULAM DISTRICT CO-OPERATIVE BANK

4. P.N.CHANDRAN, PARAYIDUKKIL,

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :04/01/2011

 O R D E R
                       P.N.RAVINDRAN, J.
              -----------------------------------------
                   W.P(C).No.35190 of 2010
              -----------------------------------------
            Dated this the 4th day of January, 2011

                            JUDGMENT

The petitioners are guarantors to a loan availed by the 4th

respondent from the 3rd respondent Bank. When the loan was not

repaid the Bank initiated arbitration proceedings, which

culminated in Ext.P1 award dated 11.12.2007. Even after the

award was passed the petitioners and the 4th respondent did not

satisfy the award. In such circumstances the Bank issued Ext.P5

demand notice calling upon the petitioners to pay the sum of

Rs.20,27,172/-. The instant writ petition was thereupon filed

challenging Ext.P1 award and seeking consequential reliefs.

2. When the writ petition came up for hearing today

Sri.P.V.Surendranath, learned standing counsel appearing for the

3rd respondent Bank, submitted that the principal debtor, the 4th

respondent, has paid the entire amounts due under Ext.P1 award

and that the Bank will therefore, not enforce the award against

the petitioners.

3. In the light of the said submission the petitioners cannot

W.P(C).No.35190 of 2010
-:2:-

have any subsisting grievance. The writ petition is accordingly

closed recording the submission made on behalf of the 3rd

respondent Bank that Ext.P1 award has been satisfied.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————

W.P(C).No.35190 of 2010

—————————-

JUDGMENT

4th January, 2011