High Court Kerala High Court

Prabhakaran vs Shornur Co-Op.Urban Bank Ltd on 11 July, 2008

Kerala High Court
Prabhakaran vs Shornur Co-Op.Urban Bank Ltd on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20911 of 2008(M)


1. PRABHAKARAN, POOLAKKAPPARAMBIL
                      ...  Petitioner
2. ARBITRATOR/SPECIAL SALE OFFICER,

                        Vs


1. SHORNUR CO-OP.URBAN BANK LTD.
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNAKUMAR (CHERTHALA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :11/07/2008

 O R D E R
            THOTTATHIL B. RADHAKRISHNAN, J.
         ----------------------------------------------------------------
                      W.P.(C) NO.20911 OF 2008
         ----------------------------------------------------------------
               Dated this the 11th day of July, 2008

                             J U D G M E N T

Having heard the learned counsel for the petitioner and

the learned counsel appearing for the first respondent, I do not

find any jurisdictional error or legal infirmity in the impugned

execution proceedings following an arbitration award under the

Kerala Co-operative Societies Act, 1969.

Having regard to the plea on the personal grounds, this

writ petition is ordered directing that if the petitioner pays off the

entire remaining outstandings and further accruals in eight equal

monthly instalments, payable on or before the last working day of

every month commencing from July, 2008, the impugned distress

action shall stand suspended. If there is default in remitting any of

the instalments as afore-directed, the benefit of this judgment

shall stand recalled automatically.

sd/-

THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/21/7/08
// True copy //
P.A. to Judge.