High Court Kerala High Court

The Branch Manager vs K. Abdulla on 28 March, 2008

Kerala High Court
The Branch Manager vs K. Abdulla on 28 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 336 of 2008()


1. THE BRANCH MANAGER
                      ...  Petitioner
2. THE REGIONAL MANAGER,
3. CHAIRMAN-CUM-MANAGING DIRECTOR,

                        Vs



1. K. ABDULLA,
                       ...       Respondent

                For Petitioner  :SRI.S.ARUN RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/03/2008

 O R D E R
                     PIUS C. KURIAKOSE, J.
                 ----------------------------------
             R.P. NO. 336/2008 in A.R.30/2007
                 ----------------------------------
          Dated this the 28th     day of March , 2008

                             O R D E R

Even though some of the grounds raised in the Review

Petition are attractive, in view of the conceded position that the

arbitrator has already entered on reference and he has already

conducted two sittings, I am not inclined to review order in the

Arbitration Request. It is open to the petitioner to raise

whatever preliminary objections are available to him before the

Arbitrator and the Arbitrator is free to decide on the arbitrability

of the issue raised in the context of the contentions that the

insurance policy is in favour of an individual and not in favour of

a partnership firm

With these observations, this Review Petition is closed.

PIUS C. KURIAKOSE,
JUDGE.

dpk