IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35800 of 2003(J)
1. PALLIYALI KOMAN PANICKER,
... Petitioner
2. PALLIYALI SOBHANAKUMARI,
Vs
1. THE ERNAD PRIMARY CO-OPERATIVE AND
... Respondent
2. THE SECRETARY, ERNAD PRIMARY CO-OPERATIV
3. THE SPECIAL SALE OFFICER,
4. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
For Petitioner :SRI.P.SAMSUDIN
For Respondent :SRI.K.P.MUJEEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :13/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.35800 of 2003
----------------------------------------------
Dated 13th December, 2006.
J U D G M E N T
Petitioners approached this Court with certain
grievances regarding the recovery steps initiated by the first
respondent. Since settlement schemes were available, petitioners
may approach the first respondent, in which case, the matter will
be duly considered by the said respondent. In order to enable the
petitioner to work out the relief as above, further recovery shall
be deferred for a period of four months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 13th December, 2006.