IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 324 of 2005()
1. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
... Petitioner
2. THE JOINT REGISTRAR OF CO-OPERATIVE
Vs
1. G.DIVAKARAN, CHERUVILA KIZHAKKATHIL,
... Respondent
2. P.SUDHARAMA, TEHNGUM VILA KIZHAKKATHIL,
3. THE BOARD OF DIRECTORS,
4. THE THURITHIKARA SERVICE CO-OPERATIVE
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.U.ZIYAD
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/05/2007
O R D E R
K.S.Radhakrishnan
&
Antony Dominic, JJ.
========================
W.A.No.324 of 2005
========================
Dated this the 23rd day of May, 2007.
JUDGMENT
Radhakrishnan,J.
Learned single Judge has elaborately dealt with the various
grounds raised by the parties. The learned Judge felt that, on
compassionate ground, the selections shall not be interfered with,
especially taking note of the fact that the petitioners will not get
another chance to make applications for the posts of Peon and
Salesgirl.
In the circumstances of the case, we find no infirmity in the
judgment of the learned single Judge to be interfered with in this
appeal. Writ Appeal is dismissed.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 23/5