IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28844 of 2008(H)
1. LAKSHMANAN, PATTIYAMKUNNATH HOUE,
... Petitioner
Vs
1. REGISTRAR, CO-OPERATIE SOCITIES,
... Respondent
2. ASSISTANT REGISTRAR, CO-OPERATIVE
3. JOINT REGISTRAR, CO-OPERATIVE SOCIETIES,
4. DESAMANGALAM SERVICE CO-OPERATIVE
5. K.S. DILEEP, S/O SREEDHARAN PANICKER.
For Petitioner :SRI.SUNIL JACOB JOSE
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/09/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
=================================
W.P.(C). No.28844 of 2008-H
===========================
Dated this the 29th day of September, 2008.
J U D G M E N T
Learned Government Pleader appears for respondents 1 to 3.
Having regard to the nature of the directions being issued
hereunder, notice to the respondents 4 and 5 are dispensed with,
preserving their right to move for review of this judgment, if
aggrieved.
2. The complaint of the petitioner is that the appointment
of the 5th respondent as Peon in the 4th respondent-Co-operative
Bank has been made without inviting applications and without
following the due procedure prescribed by the KCS Act and Rules.
3. Without expressing anything on merits, this writ petition
is ordered directing that the 3rd respondent will take up any
complaint that the petitioner may place, within a period of three
weeks from now and issue appropriate orders after hearing the
necessary parties including respondents 4 and 5. That will be done
within an outer limit of two months therefrom.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE.
bkn/-