High Court Kerala High Court

S.Ravindranatha Warrier vs The Kerala Co-Operative Tribunal on 16 June, 2009

Kerala High Court
S.Ravindranatha Warrier vs The Kerala Co-Operative Tribunal on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14143 of 2009(K)


1. S.RAVINDRANATHA WARRIER,
                      ...  Petitioner

                        Vs



1. THE KERALA CO-OPERATIVE TRIBUNAL,
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE ASSISTANT REGISTRAR OF CO-OPERATIVE

4. THE KOTTAYAM CO-OPERATIVE URBAN BANK

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/06/2009

 O R D E R
                    ANTONY DOMINIC,J.
                ---------------------
                W.P.(C).No.14143 OF 2009
              ------------------------
            Dated this the 16th day of June, 2009.

                         JUDGMENT

The prayer in this writ petition is to quash Exts.P2 and

P10 and to direct the respondents not to take further

proceedings pursuant to the impleadment of the petitioner

in the arbitration proceedings.

2. The petitioner’s wife was the Manager of the

Ettumanoor Branch of the 4th respondent. In August 2003,

she was placed under suspension, on allegation of

misconducts and the arbitration was also raised by the

Bank against the petitioner’s wife. At that stage, by Ext.P1

agreement executed by the petitioner in favour of the Bank,

he undertook to make good the dues which the petitioner’s

wife owned to the Bank. Accordingly, petitioner was made a

party to arbitration proceedings and by, by Ext.P2, the 2nd

respondent authorized attachment of the petitioner’s

WP(c).No.14143/09 2

property. Ext.P3 objection was filed by the petitioner before

the 2nd respondent and this court in Ext.P4 judgment in WP(c).

No.30178/04 filed by the petitioner, directed consideration of

the objections. Accordingly, objections were considered and

by Ext.P5 the 2nd respondent declined to lift the order of

attachment.

3. Ext.P5 order was called in question before this court

in WP(c).No.1208/05. That writ petition was disposed of by

Ext.P6 judgment relegating the petitioner to seek appellate

remedy. Accordingly, the petitioner filed Ext.P7 appeal before

the first respondent, which again was directed to be

considered as per Ext.P8 judgment rendered by this court in

WP(c).No.29918/05 filed by the petitioner. The appeal was

heard and the Tribunal dismissed the appeal by Ext.P10 order.

It is in these circumstances this writ petition is filed.

4. The contention raised before me is that the Arbitrator

has no power to implead a stranger to the proceedings and

pass an order of attachment before judgment. According to

WP(c).No.14143/09 3

the Senior Counsel for the petitioner, in the absence of any

clear statutory provision conferring power in this behalf, the

Arbitrator could not have passed Ext.P2 order. The

contention raised by the counsel for the petitioner is clearly

answered by the Division Bench of this court in Thankam R.

Pillai V. Arbitrator(1996(1)KLT 225), where it has been held as

follows;

“All powers which are not specifically denied by

the statute or the statutory rules should be

vouchsafed to a Tribunal so that it may

effectively exercise its judicial function. A

Tribunal in its wider connotation, embraced

every adjudicatory organ including an Arbitrator.

A “Tribunal” literally means a seat of justice. May

be, justice is dispensed by a quasi-judicial body,

an arbitrator, a commission, a court or other

adjudicatory organ created by the State. The

Arbitrator functioning under the Act is a quasi-

WP(c).No.14143/09 4

judicial adjudicatory body falling within the term

” tribunal”

5. Following this judgment, in Paul V. Asst. Registrar

(1998(2)KLT 449), a learned judge of this court has also held

that the preposition that emerges from the above decision is

that all the powers which are not specifically denied by the

statute or the statutory rules should be vouchsafed to a

Tribunal.

In view of the above decision I see no reason to interfere

with the order impugned. Writ petition fails and is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.14143/09 5