High Court Kerala High Court

K.K.Babu vs Nedumkandam Housing … on 26 November, 2007

Kerala High Court
K.K.Babu vs Nedumkandam Housing … on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1599 of 2004(M)


1. K.K.BABU, S/O. K.S.KUTTAPPAN,
                      ...  Petitioner

                        Vs



1. NEDUMKANDAM HOUSING CO-OPERATIVE
                       ...       Respondent

2. SENIOR INSPECTOR OF CO-OPERATIVE SOCIETY

                For Petitioner  :SRI.PAULY MATHEW MURICKEN

                For Respondent  :SRI.GRASHIOUS KURIAKOSE

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) NO. 1599 OF 2004
               ---------------------------------------
         Dated this the 26th day of November, 2007.


                           J U D G M E N T

In the matter of settlement of dues to the first respondent-

society, it is prayed that Exhibit P5 representation filed by the

petitioner may be directed to be considered by the first

respondent. There will be a direction to the first respondent to

consider Exhibit P5 representation with notice to the petitioner

and appropriate action in accordance with law will be taken

thereon, within a period of three months from the date of

production of a copy of this judgment. The interim order passed

by this Court will continue till such time.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp