IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25829 of 2008(Y)
1. SEBASTIAN CHOKKATTU, 1A,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, ERNAKULAM.
... Respondent
2. THE DEPUTY TAHSILDAR (REVENUE RECOVERY)
3. THE KERALA STATE INDUSTRIES DEVELOPMENT
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice K.M.JOSEPH
Dated :13/11/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 25829 OF 2008 Y
````````````````````````````````````````````````````
Dated this the 13th day of November, 2008
J U D G M E N T
Heard learned counsel for petitioner Sri.M.P.Ashok
Kumar, learned senior counsel on behalf of the 3rd respondent
Sri.Pathrose Mathai and learned Government Pleader Sri.Bejoy
Chandran.
I notice that there is an arbitration clause in Ext.R3(a).
I feel that in the teeth of this clause this writ petition need not be
entertained. Accordingly, writ petition is disposed of without
prejudice to the remedies available to the petitioner.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
// TRUE COPY //
P.A. TO JUDGE