IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3201 of 2008(F)
1. P.J.JOHN, S/O.JOSEPH,
... Petitioner
2. P.J.SHAJI @ MATHEW, RESIDING -DO-, -DO-.
3. P.J.THOMAS, RESIDING -DO-, -DO-.
4. P.J.AUGUSTY, -DO-, -DO-.
5. P.J.JAISA @ ANNA -DO-, -DO-.
6. P.J.ROCKERY, RESIDING -DO-,-DO-.
Vs
1. KOZHIKODE PRIMARY CO-OPERATIVE
... Respondent
2. THE SENIOR INSPECTOR/SPECIAL SALE
3. THE JOINT REGISTRAR OF CO-OPERATIVE
4. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :28/01/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-------------------------------
W.P(C) No. 3201 OF 2008
-----------------------------------
Dated this the 28th day of January, 2008
JUDGMENT
The petitioner is a debtor of the 1st respondent. He persued
different litigation including appeal before the 3rd respondent.
Thereafter, he moved the Government and the Joint Registrar was
directed to issue certain orders. Now, he requests for indulgence
of this Court on account of the action or inaction attributed to the
Registrar in the matter of complying with the directions of the
Government. I am not inclined to grant any such relief. If the
petitioners are aggrieved by any action on the part of the
Government or Registrar, it is for them to pursue appropriate
remedies before the Government and not before this Court.
The Writ Petition fails and is accordingly dismissed.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
btt
WPC No.
2
WPC No.
3