High Court Kerala High Court

P.Gopi vs The Nilambur Co-Operative Urban … on 6 October, 2006

Kerala High Court
P.Gopi vs The Nilambur Co-Operative Urban … on 6 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4926 of 2005(J)


1. P.GOPI, DAILY DEPOSIT COLLECTOR,
                      ...  Petitioner
2. MOHANABU M.K., DAILY DEPOSIT COLLECTOR,
3. MOHANDAS, DAILY DEPOSIT COLLECTOR,
4. SATYAN K., DAILY DEPOSIT COLLECTOR,
5. DEVADAS E.P., DAILY DEPOSIT COLECTOR,
6. T.ALIKUTTY, DAILY DEPOSIT COLLECTOR,
7. K.RAJAMOHAN, DAILY DEPOSIT COLLECTOR,
8. K.INDU, DAILY DEPOSIT COLLECTOR,
9. SURESH E.K., DAILY DEPOSIT COLLECTOR,
10. ABDUL LATHIF.P., DAILY DEPOSIT COLLECTOR
11. VENUGOPALAN, DALY DEPOSIT COLLECTOR,
12. SUNIL KUMAR P. DAILY DEPOIT COLLECTOR,

                        Vs



1. THE NILAMBUR CO-OPERATIVE URBAN BANK
                       ...       Respondent

2. THE SECRETARY, NILAMBUR CO-OPERATIVE

3. ASSISTANT RGGISTRAR OF CO-OPERATIVE

4. THE REGISTRAR OF CO-OPERATIVE SOCIEITES,

5. STATE OF KERALA - REPRESENTED BY THE

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  :SPL.GOVT.PLEADER-(SRI.B.S.SWATHIKUMAR)

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :06/10/2006

 O R D E R
                                    K. Thankappan, J.
                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            W.P.(C).   No. 4926     of  2005
                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 6th day of October, 2006


                                         JUDGMENT

The grievance of the petitioners is that their service has not been

regularized in the light of Ext.P4 circular issued by the 4th respondent. The

objection raised by the respondent bank is that the bank has already

requested the 4th respondent Registrar of Co-operative Societies to sanction

additional posts to regularize the service of the petitioners. Now as per

order No. CRB 4983/2006 dated 31-8-2006 issued by the Joint Registrar of

Co-operative Societies the posts are sanctioned. In the circumstances, the

writ petition is disposed of directing respondents 1 and 2 to take steps to

regularize the service of the petitioners. This shall be done as early as

possible, at any rate within 60 days from the date of receipt of copy of this

judgment.

K.Thankappan,
Judge.

mn.

K. Thankappan,J.

– – – – – – – – – – – – – – – –

W.P.(C) No. /2006

– – – – – – – – – – – – – – – –

Judgment
6-10-2006