Kerala High Court
P.R.Vijayan vs Joint Registrar Of Co-Operative on 19 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1060 of 2009(A)
1. P.R.VIJAYAN, ASSISTANT SECRETARY,
... Petitioner
Vs
1. JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. ARIKUZHA SERVICE CO-OPERATIVE BANK LTD,
For Petitioner :SRI.D.SOMASUNDARAM
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :19/01/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C) No. 1060 OF 2009 - A
~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 19th day of January, 2009
JUDGMENT
Petitioner states that following Ext.P5 judgment, Ext.P6
order was issued by the first respondent, however that, the second
respondent has not complied with that direction. It is essentially for
the first respondent to look into the complaint of the petitioner.
Hence, dispensing with notice to the first respondent and preserving
its right to move review of this judgment, the first respondent is
directed to ensure that the needful is done. The petitioner’s
grievance regarding non-implementation of Ext.P1 would also be
looked into by the first respondent. Writ petition is ordered
accordingly.
(THOTTATHIL B. RADHAKRISHNAN, JUDGE)
KMD