IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23941 of 2008(A)
1. SUNILKUMAR K.T.,
... Petitioner
2. THE REGISTRAR OF CO.OPERATIVE SOCIETIES,
3. THE JOINT REGISTRAR (GENERAL),
4. THE KANAMALA SERVICE CO.OPERATIVE BANK
5. BINEESH.P.BABU, S/O.BABURAJ.
6. THARA THOMAS, W/O. BINO VARGHESE,
Vs
1. THE GOVT. OF KERALA AND OTHERS
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :08/08/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
----------------------------------------------------------------
W.P.(C) NO.23941 OF 2008 (A)
----------------------------------------------------------------
Dated this the 8th day of August, 2008
J U D G M E N T
Ext.P3 decision is rendered by the Joint Registrar
on a complaint of the petitioner regarding certain action in
relation to appointments of peon. The allegation of the
petitioner is that the staff pattern, going by the statutory
rules, do not permit such appointments and the selection
process was a mockery. If the petitioner is aggrieved by
Ext.P3, he has effective further remedies before the
Government under the Kerala Co-operative Societies Act,
1969. Hence, this writ petition is dismissed, without
prejudice.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/11/8
// True copy //
P.A. to Judge.