IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7329 of 2010(M)
1. VAVAKADU COIR VYAVASAYA CO-OPERATIVE
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE JOINT REGISTRAR(GENERAL) OF
3. THE DEPUTY REGISTRAR/SPECIAL ARBITRATOR,
4. THE BRANCH AMANAGER,ERNAKULAM DISTRICT,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :08/03/2010
O R D E R
P.R.RAMACHANDRAN MENON, J.
------------------------
W.P.(C)No. 7329 OF 2010
------------------------
Dated this the 8th day of March, 2010
JUDGMENT
The grievance projected by the petitioner in the writ
petition is to call for the records of Ext.P1 arbitration proceedings
preferred in the year 2002 and to have it to be considered and
finalised by the concerned authority i.e. the second respondent
within a reasonable time.
2. Heard the learned Government Pleader appearing for the
respondents 1 to 2 and also Sri.P.V.Surendranath the learned
counsel appearing for the 4th respondent.
3. After considering the facts and circumstances, the 2nd
respondent is directed to consider and finalise Ext.P1 proceedings
in accordance with law, as expeditiously as possible, at any rate
within six months from the date of receipt of a copy of this
judgment.
The Writ Petition is disposed of as above.
P.R.RAMACHANDRA MENON,
JUDGE
dpk
dpk