IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30709 of 2004(E)
1. M.K.SUBHAGA, HEAD CLERK,
... Petitioner
2. THE KAMALABAI AMMA,
Vs
1. STATE CO-OPERATIVE UNION,
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE
3. R.SATHEESA KURUP,
4. B.S.SREEDEVI,
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent :SRI.T.R.RAMACHANDRAN NAIR, SC, SCU
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 30709 OF 2004
---------------------------------------
Dated this the 5th day of July, 2007.
J U D G M E N T
Petitioners are aggrieved by Exhibit P8 order passed by the
Registrar of Co-operative Societies. Since the order is passed by
the said Authority, petitioners have a remedy under
Section 83(2) of the Kerala Co-operative Societies Act before the
Government by way of appeal. Therefore, this writ petition is
disposed of as follows.
2. In the event of the petitioners thus filing an appeal
before the Government within a period of two months from
today, the same shall be treated to have been filed in time.
Thereafter, the Appellate Authority shall dispose of the appeal
with notice to the petitioners and respondents 1,3, and 4,
expeditiously. The implementation of Exhibit P8 shall be
deferred, if not already implemented, till such time.
KURIAN JOSEPH, JUDGE.
smp