High Court Kerala High Court

Chandran vs The Joint Registrar Of on 19 October, 2006

Kerala High Court
Chandran vs The Joint Registrar Of on 19 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27351 of 2006(F)


1. CHANDRAN, KALLITTAMKUZHI HOUSE,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF
                       ...       Respondent

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :19/10/2006

 O R D E R
                                  K. Thankappan, J.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          W.P.(C).   No.   27351  of  2006
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 19th day of October, 2006


                                      JUDGMENT

Petitioner has approached this Court for a direction directing the

respondents to issue copy of the report/order passed pursuant to Exts.P1 and

P3 immediately and the implementation of the same may be ordered to be

kept in abeyance enabling to invoke statutory remedy. As per rule 24 of

the Kerala Co-operative Societies Rules, the petitioner is entitled to get the

copy of the report/order passed pursuant to Exts.P1 and P3. Hence, the writ

petition is disposed of directing the 1st respondent to issue copy of the

order, if any, passed on the basis of Exts.P1 and P3 at the earliest.

K.Thankappan,
Judge.

mn.

K. Thankappan,J.

– – – – – – – – – – – – – – – –

W.P.(C) No. /2006

– – – – – – – – – – – – – – – –

Judgment
19-10-2006