IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15251 of 2008(N)
1. C.L.FRANCIS CHIRIYANKANDATH HOUSE,
... Petitioner
Vs
1. JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. ASSISTANT REGISTRAR OF CO-OPERATIVE
3. KANIMANGALAM CO-OPERATIVE CONSUMER
For Petitioner :SRI.A.JAYASANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/05/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
WP(C).No.15251 of 2008-N
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 23rd day of May, 2008.
JUDGMENT
1.Learned Senior Government Pleader takes notice
for respondents 1 and 2. Notice to the third
respondent is dispensed with preserving its right
to move this Court for review of this judgment,
if aggrieved.
2.Without expressing anything on merits, this writ
petition is disposed of directing that if Ext.P4
is received and pending before the competent
authority, following Ext.P5, the same shall be
considered in accordance with law and appropriate
action taken within an outer limit of four months
from the date of receipt of a copy of this
judgment.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/230508