High Court Kerala High Court

Suresh Chandran vs Assistant Registrar Of … on 28 January, 2008

Kerala High Court
Suresh Chandran vs Assistant Registrar Of … on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2695 of 2008(U)


1. SURESH CHANDRAN,
                      ...  Petitioner
2. YAMUNA, W/O. SURESH CHANDRAN,

                        Vs



1. ASSISTANT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THRISSUR DISTRICT CO-OPERATIVE BANK LTD.

                For Petitioner  :SRI.RAJIT

                For Respondent  :SRI.V.G.ARUN,SC,THRISSUR DIST.CO-OP BAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :28/01/2008

 O R D E R
                 THOTTATHIL B. RADHAKRISHNAN, J.

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

                           W.P(C) No. 2695 OF 2008

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

                  Dated this the 28th day of January, 2008


                                    JUDGMENT

The impugned proceedings is on the basis of an arbitration

award of the year 1999. I do not find any grounds to interfere with

the impugned proceedings. There is no jurisdictional error or legal

infirmity in the impugned proceedings.

Under such circumstances, this Writ Petition is disposed of

after hearing the counsel for the parties, directing that the

petitioner will be given time till 31.3.08, as a last opportunity, to

wipe off the entire outstanding and accruals. However, if there is

default in the payment as directed above, the benefit of this

judgment will stand recalled automatically and respondents shall

be at liberty to forthwith proceed in accordance with law.

THOTTATHIL B. RADHAKRISHNAN,

JUDGE

btt

WPC No.

2

WPC No.

3