Kerala High Court
Seby Mathew vs State Of Kerala on 18 August, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19409 of 2006(I)
1. SEBY MATHEW, S/O. LATE P.K.MATHEW,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE REGISTRAR OF CO-OPERATIVES,
3. THE JOINT REGISTRAR (GENERAL),
4. ASSISTANT REGISTRAR (GENERAL),
5. THE KOTTAYAM DISTRICT CO-OPERATIVE BANK,
6. SPECIAL SALE OFFICER,
For Petitioner :SRI.JOSE JOSEPH (MANNAR)
For Respondent :SRI.T.R.RAMACHANDRAN NAIR, SC, DCB, KTM
The Hon'ble MR. Justice K.THANKAPPAN
Dated :18/08/2006
O R D E R
K.THANKAPPAN, J.
------------------------------------
W.P.(C)NO.19409 OF 2006
------------------------------------
Dated this the 18th day of August, 2006
JUDGMENT
The order sought to be implemented by the petitioner is already under
challenge before the Government Hence, this Writ Petition is premature. Since a
revision is statutorily prescribed, the petitioner can move again subsequent to the
decision taken in the revision.
The Writ Petition is closed with the above observation.
(K.THANKAPPAN, JUDGE)
sp/