High Court Kerala High Court

Smt.Padmaja vs Cochin Co-Operative … on 26 November, 2007

Kerala High Court
Smt.Padmaja vs Cochin Co-Operative … on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22570 of 2004(J)


1. SMT.PADMAJA W/O. MURALEEDHARAN,
                      ...  Petitioner
2. MURALEEDHARAN, KODAKKADATH HOUSE,

                        Vs



1. COCHIN CO-OPERATIVE AGRICULTURAL RURAL
                       ...       Respondent

2. SALE OFFICER, COCHIN CO-OPERATIVE

3. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.P.RADHAKRISHNAN (1)

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                          KURIAN JOSEPH J.
               ----------------------------------------------
            Writ Petition (Civil) No.22570 of 2004
               ----------------------------------------------
                 Dated 26th November, 2007.

                           J U D G M E N T

Petitioners approached this court aggrieved by the

steps taken by the first respondent for recovery. According to the

petitioners, the remittances made by them have not been

properly credited. There will be a direction to the first respondent

to issue a statement of accounts to the petitioners within a period

of one month from today. In case there is any factual dispute, it

will be open to the petitioners to approach the first respondent

within another one month, in which case, they shall be permitted

to peruse the records. Only after passing orders regarding the

objections of the petitioners, any further action shall be taken.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs