IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15150 of 2008(C)
1. R.SAMBASIVAN, BRANCH MANAGER,
... Petitioner
Vs
1. THE JOINT REGISTRAR, (GENERAL)
... Respondent
2. THE BOARD OF DIRECTORS OF CHAKKUVARAKKAL
3. THE CHAKKUVARAKKAL SERVICE CO-OPERATIVE
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/05/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
---------------------------------------------------
W.P.(C) No.15150 OF 2008
------------------------------------
Dated this the 22nd day of May, 2008
J U D G M E N T
~~~~~~~~~~~
Petitioner states that he has been promoted in the service
of a Co-operative Society. His claim is for disbursement of
salary. If it is a case where the promotion is to get any
statutory approval, the petitioner has to move for that or
otherwise, the petitioner has to take recourse to arbitration
under Section 69 of the Kerala Co-operative Societies Act,
having regard to the terms of that provision. Without prejudice
to such course, this writ petition is dismissed.
(THOTTATHIL B.RADHAKRISHNAN,
JUDGE)
ps