IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24351 of 2006(Y)
1. T.K.MANOJ, S/O.KUMARAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. T.K.SUKUMARAN, THEKKANATTU HOUSE,
3. INSPECTOR OF CO-OP. SOCIETIES, FOR
4. THE KERALA CO-OPERATIVE TRIBUNAL,
5. THE SECRETARY CO-OP DEPARTMENT,
For Petitioner :SRI.K.V.RAJU
For Respondent : No Appearance
The Hon'ble MR. Justice K.THANKAPPAN
Dated :15/09/2006
O R D E R
K. THANKAPPAN, JUDGE
---------------------------------------------------------
W.P.(C). NO. 24351 OF 2006
--------------------------------------------------------
Dated this the 15th day of September 2006
J U D G M E N T
By the interim order the Tribunal ordered stay of execution of the award
on the condition that the petitioner shall remit an amount of Rs.25,000/- on or
before 18.09.2006. Admittedly, the petitioner is the defaulter and the award is
against the petitioner. Since the revision is pending before the Tribunal, the
Tribunal has got discretion to stay the execution of the award passed by the
arbitrator. Hence this court is not inclined to interfere with the order passed by
the Tribunal. However the time granted to deposit the amount of Rs.25,000/- as
ordered by the Tribunal is extended to a further period of 30 days from
18.09.2006.
With the above direction, this writ petition is disposed of as above.
K. THANKAPPAN, JUDGE
RV/