High Court Kerala High Court

J.Vimalkumar vs The Joint Registrar Of … on 28 February, 2007

Kerala High Court
J.Vimalkumar vs The Joint Registrar Of … on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3012 of 2004(H)


1. J.VIMALKUMAR, S/O. A.JAGANNATHAN,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. EDAVA SERVICE CO-OPERATIVE BANK LTD.

3. ADMINISTRATIVE COMMITTEE,

4. J.S.SURESH KUMAR,

                For Petitioner  :SRI.PAULY MATHEW MURICKEN

                For Respondent  :SRI.T.R.RAMACHANDRAN NAIR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/02/2007

 O R D E R
                              KURIAN JOSEPH, J.

                  ----------------------------------------------

                         W.P.(C) No.3012 of 2004

                  ----------------------------------------------

                      Dated 28th   February,  2007.


                                 J U D G M E N T

Aggrieved by the fixation of liability as per Ext.P1,

petitioner has submitted Ext.P4 before the first respondent.

Petitioner prays for a direction to the first respondent to consider

Ext.P4. There will be a direction to the first respondent to look

into Ext.P4 with notice to the petitioner and respondent Nos.2 and

4, and pass appropriate orders thereon in accordance with law,

within four months from the date of receipt of a copy of the

judgment. The interim order passed by this Court will continue till

such time.

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 28th February, 2007.