High Court Kerala High Court

Subhash N. vs The Arbitrator on 16 August, 2006

Kerala High Court
Subhash N. vs The Arbitrator on 16 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21756 of 2006(M)


1. SUBHASH N., S/O. NEELAKANDAN
                      ...  Petitioner

                        Vs



1. THE ARBITRATOR, OFFICE OF THE
                       ...       Respondent

2. THE THIRUVANANTHAPURAM URBAN

3. THE KERALA CO-OPERATIVE TRIBUNAL

                For Petitioner  :SRI.R.RENJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :16/08/2006

 O R D E R
                                       K.Thankappan, J.
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                               W.P.(C)  No.    21756  of  2006
                       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated this the 16th day of August, 2006


                                           JUDGMENT

Challenging Exts.P7 and P8 orders passed by the Tribunal, the petitioner

has approached this Court.

2. Petitioner had availed of a loan from the 2nd respondent bank and the

loan amount became due. The bank had filed a complaint before the Assistant

Registrar of Co-operative Societies for realizing the amount with interest. The 1st

respondent passed Ext.P4 award permitting the 2nd respondent bank to realize the

amount with interest. Aggrieved by the above, the petitioner filed

R.P.No.147/2006 before the 3rd respondent Tribunal. The Tribunal granted

interim stay on condition that the petitioner remits an amount of Rs.45,000/- on or

before 28-7-2006. The petitioner filed an application to extend the time for

remittance of the amount. The above application was rejected. Later the interim

stay granted was vacated. Aggrieved by the above, the petitioner filed the writ

petition.

3. The petitioner submits that he submitted a representation before the

bank requesting the benefits of one time settlement scheme, but without

W.P.(C) 21756/06 2

considering the representation the arbitration case was filed against the petitioner

for recovery of the amount. The petitioner also

submits that as he had to spend a substantial amount for the treatment of his wife,

he could not repay the amount in time. Learned counsel for the petitioner submits

that the petitioner is willing to pay the amount and some leniency may be given in

the matter and Exts.P7 and P8 may be quashed.

4. Considering the facts and circumstances of the case, this Court is of the

view that the interim stay granted by the Tribunal in I.A.No.214/2006 shall stand

revived and extended on condition that the petitioner furnishes a security for an

amount of Rs.1,00,000/- within thirty days from today to the satisfaction of the

Tribunal. Ordered accordingly. If he fails to furnish the security as aforesaid, the

interim stay granted shall stand automatically vacated.

The writ petition is disposed of as above.

K. Thankappan,
Judge.

mn.

K.Thankappan, J.

– – – – – – – – – – – – – – – –

W.P.(C) NO. Of

– – – – – – – – – – – – – – – –

JUDGMENT
16-8-2006