IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6785 of 2009(P)
1. PRESIDENT,
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE UNIT INSPECTOR OF CO-OPERATIVE
3. GOVERNMENT OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.RAVINDRAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :03/03/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 6785 OF 2009 P
--------------------------------------
Dated this the 3rd March, 2009
JUDGMENT
The prayers in the Writ Petition are as follows:
“i) Issue a writ in the nature of mandamus
commanding the 3rd respondent to consider and
pass orders on Ext.P8 Appeal and Ext.P9
application for stay expeditiously.
ii) Issue a writ in the nature of mandamus
commanding the 1st respondent not to implement
Ext.P6 order until the 3rd respondent takes a
decision on the petitioner’s application for stay.”
2. I heard Shri P. Ravindran, learned senior counsel
appearing for the petitioner and also the learned Government
Pleader. Against the order of supersession passed under Section
32 of the Co-operative Societies Act, petitioner has preferred
Ext. P8 Appeal and Ext.P9 stay petition. Learned senior counsel
points out that till a decision is taken on the application, the
order may be kept in abeyance. The Writ Petition is disposed of
WPC.6785/09 P 2
directing the third respondent to consider and take a decision on
Ext.P9 in accordance with law, within two weeks from the date
of production of a copy of this Judgment. The petitioner or his
Representative will be present before the third respondent at 11
AM on 10.03.2009. Till such time as a decision is taken on
Ext.P9, Ext.P6 order will not be implemented.
Petitioner will produce a copy of this Judgment before the
third respondent as soon as it is received.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge