High Court Kerala High Court

Sheema Mole J.Veliyanukaran vs Kerala Co-Operative Arbitration … on 10 November, 2010

Kerala High Court
Sheema Mole J.Veliyanukaran vs Kerala Co-Operative Arbitration … on 10 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32808 of 2010(A)


1. SHEEMA MOLE J.VELIYANUKARAN,
                      ...  Petitioner

                        Vs



1. KERALA CO-OPERATIVE ARBITRATION COURT,
                       ...       Respondent

2. THE THRISSUR DISTRICT MINI INDUSTRIAL

3. THE BOARD OF DIRECTORS,

                For Petitioner  :SRI.C.D.DILEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :10/11/2010

 O R D E R
                           C.T.RAVIKUMAR, J.
                        ----------------------------
                        W.P.(C)No.32808 of 2010
                        ----------------------------
                      Dated 10th November, 2010

                               JUDGMENT

This writ petition has been filed by the petitioner in

A.R.C.No.207 of 2008 before the first respondent alleging undue delay in

the matter of its disposal. When this matter is taken up for consideration

today, the learned Government Pleader, upon instructions, submitted

that the matter could be decided within a period of four months. In the

said circumstances, I am of the view that there is no need to consider

the contentions raised in this writ petition on merits. Accordingly, this

writ petition is disposed of with a direction to the first respondent to

dispose of Ext.P2 Arbitration Case viz., A.R.C.No.207 of 2008

expeditiously, at any rate within a period of four months from the date of

receipt of a copy of this judgment.

C.T.RAVIKUMAR
Judge

TKS