IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14895 of 2004(W)
1. M.K.ABBAS, PRESIDENT OF THE MANAGING
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE
3. THE JOINT REGISTRAR OF CO-OPERATIVE
4. THE UNIT INSPECTOR OF CO-OPERATIVE
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent :SPL.GOVT.PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/11/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
Writ Petition (Civil) No.14895 of 2004
----------------------------------------------
Dated 30th November, 2007.
J U D G M E N T
Petitioner is aggrieved by Ext.P6 order passed by the
Joint Registrar. Under Section 83(1)(j) of the Kerala Cooperative
Societies Act, 1969, the petitioner has a remedy of appeal before
the Government. In the event of the petitioner pursuing the
above remedy within two months from today, the appeal will be
considered by the Government with notice to the petitioner and
the 5th respondent bank and appropriate orders in accordance
with law will be passed, within another four months. The interim
order passed by this court on 19.5.2004 will continue till such
time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs