High Court Kerala High Court

Sahabudheen vs Thathamangalam Service Co-Op. … on 20 June, 2007

Kerala High Court
Sahabudheen vs Thathamangalam Service Co-Op. … on 20 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18772 of 2005(I)


1. SAHABUDHEEN, S/O. ABDUL WAHAB,
                      ...  Petitioner

                        Vs



1. THATHAMANGALAM SERVICE CO-OP. BANK LTD.
                       ...       Respondent

2. THE SALE OFFICER,

3. THE ASSISTANT REGISTRAR OF CO-OP.

4. THE DISTRICT REGISTRAR OF CO-OP.

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  :SRI.GEORGE POONTHOTTAM

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :20/06/2007

 O R D E R
                            K.M.JOSEPH, J.

                  - - - - - - - - - - - - - - - - - - - - -

               W.P.(C).No. 18772 of 2005

             - - - - - - - - - - - - - - - - - - - - - - - - - -

                   Dated this the 20th day of June, 2007


                                JUDGMENT

Ext.P1 is an ex parte award passed against the

petitioner. Petitioner submitted Ext.P3 application for

setting aside the ex parte award. Ext. P4 is the petition

submitted by the petitioner to condone the delay in filing

Ext.P3.

2. I heard learned counsel for the parties.

The writ petition is disposed of directing the third

respondent to take a decision on Exts.P3 and P4 in

accordance with law after hearing the petitioner and the first

respondent. The third respondent shall take a final decision

in the matter within a period of six weeks from the date of

production of a copy of this judgment. Till such time as a

decision is taken, Ext.P1 shall be kept in abeyance.

(K.M.JOSEPH, JUDGE)

sv.