High Court Kerala High Court

Bhoovaneswaran.M.K vs Joint Registrar(Co-Operative … on 23 June, 2009

Kerala High Court
Bhoovaneswaran.M.K vs Joint Registrar(Co-Operative … on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12533 of 2009(J)


1. BHOOVANESWARAN.M.K,S/O.KUMARAN,AGED 35
                      ...  Petitioner
2. M.K.DINESHAN, S/O.KUMARAN,AGED 25 YRS,

                        Vs



1. JOINT REGISTRAR(CO-OPERATIVE SOCITIES),
                       ...       Respondent

2. ASST.REGISTRAR (CO-OPERATIVE SOCITIES)

3. KOORKKENCHERY SERVICE CO-OPERATIVE BANK

4. KRISHNAN NAMBOODIRI,S/O.KRISHNAN

5. ARYA ANTHARJANAM,(RTD.TEACHER),

6. SAVITHRI ANTHARJANAM,.W/O.KRISHNAN,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/06/2009

 O R D E R
                       ANTONY DOMINIC, J.
                   -------------------------
                    W.P.(C.) No.12533 of 2009
             ---------------------------------
              Dated, this the 23rd day of June, 2009

                          J U D G M E N T

The petitioners claim to be the members of the 3rd respondent

Bank. According to them, they made an application for a loan. But,

however, the loan has not been granted so far. It is stated that

complaining of delay on the part of the 3rd respondent, the

petitioners have approached respondents 3 & 1 by filing Exts.P8 &

P9 representations, and that the 1st respondent has forwarded

Ext.P9 to the 2nd respondent, where which is stated to be pending.

2. In this writ petition, the learned counsel for the

petitioners confines his prayer for a direction to the 2nd respondent

to consider Ext.P9 and pass orders thereon.

3. Having regard to the facts as stated above, if as stated

by the petitioners, Ext.P9 has been received and is pending before

the 2nd respondent, it is directed that the 2nd respondent shall

consider Ext.P9 and pass orders thereon. This shall be done as

expeditiously as possible, at any rate, within four weeks of

WP(C) No.12533/2009
-2-

production of a copy of this judgment, along with a copy of this writ

petition.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg