High Court Kerala High Court

Shriram Transport Finance … vs Ahammed Thalani on 16 June, 2009

Kerala High Court
Shriram Transport Finance … vs Ahammed Thalani on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13953 of 2009(O)


1. SHRIRAM TRANSPORT FINANCE COMPANY LTD.
                      ...  Petitioner

                        Vs



1. AHAMMED THALANI,
                       ...       Respondent

2. AKTHAN HUSSAIN, S/O. G. BEEGUM,

3. MASUDHA BAU, D/O. G. BEEGUM,

4. MOHAMMED SAHIB, S/O. G. BEEGUM,

5. ZAKEER HUSSAIN, S/O. G. BEEGUM,

6. RASHEEDA BANU, D/O. G. BEEGUM,

7. MOIDEEN SAHIB, S/O. G. BEEGUM,

8. VAHEEDA RAHIMAN, D/O. G. BEEGUM,

9. SAHIDA BANU, D/O. G. BEEGUM,

                For Petitioner  :SRI.RAJESH NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :16/06/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                   -----------------------------------
                   W.P.(C).No.13953 of 2009 - O
                    ---------------------------------
               Dated this the 16th day of June, 2009

                           J U D G M E N T

This writ petition is filed under Article 227 of the

Constitution of India seeking the following relief:

“To issue a writ of mandamus or any other writ,

order or direction directing the Principal District Judge,

Kasaragod to expeditiously hear and pass order on

Ext.P1 application pending before it.”

2. Petitioner has moved an application under Section 9 of

the Arbitration and Conciliation Act, 1996 for interim orders

before initiating of arbitration proceedings, against respondents.

The grievance raised in the petition is that the application so

moved for interim orders has not been taken up for

consideration, despite service completed against respondents.

Expeditious disposal of the petition after hearing of the parties,

that alone is canvassed in this writ petition. I direct the learned

District Judge to dispose of Ext.P1 application as expeditiously as

possible at any rate within a period of one month from the date

of receipt of a copy of this judgment.

W.P.(C).No.13953 of 2009 – O

2

The writ petition is disposed of as above. Communicate a

copy of this judgment forthwith to the learned District Judge

concerned. Hand over a copy to the counsel for the petitioner on

usual terms.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-