IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16008 of 2008(E)
1. V.V.JOHN, S/O. VARKEY
... Petitioner
Vs
1. THE CO-OPERATIVE ARBITRATION COURT
... Respondent
2. THE KELAKAM SERVICE CO-OPERATIVE
3. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/05/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.16008 of 2008
==================================
Dated this the 29th day of May, 2008.
JUDGMENT
Petitioner filed a dispute as an ARC before the
Arbitration Court under the Kerala Co-operative
Societies Act, 1969 challenging his dismissal from
the service of a co-operative society. That was
filed in February, 2007. He seeks a direction for
expeditious disposal of that case. He apprehends
that certain others were appointed for the vacancy
that occurred owing to his dismissal. He also says
that steps are initiated in that respect. It is
not for this Court to issue directions fixing time
limits for consideration of his case. This does
not mean that the petitioner is without any remedy.
He can move the arbitration court for appropriate
listing of the case and it will look into it.
Without prejudice to the right of the
WPC16008/2008
-:2:-
petitioner to do so, this writ petition is
dismissed.
Thottathil B.Radhakrishnan,
Judge.
sl.