IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35460 of 2007(U)
1. KANNUR PRIMARY CO-OPERATIVE AGRICULTURAL
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. STATE OF KERALA, REPRESENTED BY
4. THE SECRETARY TO GOVERNMENT,
5. THE ASSISTANT REGISTRAR/VALUATION
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
SHRI.M.R.RAJENDRAN NAIR (SR.ADVOCATE)
SMT.K.SREELATHA DEVI (RETD. DIST.JUDGE)
Dated :17/05/2010
O R D E R
SRI.M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
AND
SMT.K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)
– – – – – – – – – – – – – – – – – – – – – –
W.P.(C) NO.35460 OF 2007
– – – – – – – – – – – – – – – – – – – – – –
DATED THIS THE 17TH DAY OF MAY, 2010
A W A R D
Counsel for the petitioner and learned Government
Pleader Mr.Prem Shankar and Mr.Ramesan on behalf of R1,
Joint Registrar of Co-operative Society are present.
When this matter came up parties agree that the
grievance highlighted by the writ petitioner in Ext.P8
and other representations will be re-considered in the
light of Ext.P4 Government Order and appropriate orders
passed within 3 months from today. Accordingly parties
agree to have this matter closed as settled.
Sd/-
M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE)
Sd/-
K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)
ss/.
//True copy//
P.A to Judge