High Court Kerala High Court

Mallikeswan K.P vs Karuvarakundu Service … on 12 December, 2008

Kerala High Court
Mallikeswan K.P vs Karuvarakundu Service … on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36710 of 2008(T)


1. MALLIKESWAN K.P.
                      ...  Petitioner

                        Vs



1. KARUVARAKUNDU SERVICE CO-OPEERATIVE
                       ...       Respondent

2. THE CO-OPERATIVE SERVICE EXAMINATION

3. THE JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  :SRI.P.U.SHAILAJAN,SC,CO-OP.SERVICE EXAM

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :12/12/2008

 O R D E R
             THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.36710 OF 2008
                   -------------------------------------------
             Dated this the 12th day of December, 2008


                               JUDGMENT

Notice to the first respondent dispensed with, preserving

its right to move for review of this judgment, if aggrieved. Heard

learned counsel for the petitioner, learned standing counsel for

the second respondent as also learned Government Pleader for

the third respondent.

Without expressing anything on merits, the third

respondent is directed to take up Ext.P3, consider and dispose it

off in accordance with law, having regard to the contention of

the petitioner that no appointments could be made in violation of

the law relating to reservation as applicable to co-operative

societies. A decision shall, however, be taken within four months

of the date of receipt of a copy of this judgment.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.