IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34727 of 2008(H)
1. THOMASMOOR, AGED 45,S/O.ANTONY,
... Petitioner
Vs
1. THE STATE OF KERALA,REP.BY THE SECRETARY
... Respondent
2. THE KERALA CO-OPERATIVE TRIBUNAL,
3. THE THRISSUR DISTRICT CO-OPERATIVE BANK,
4. THE ASST.REGISTRAR OF CO-OPERATIVE S
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :02/12/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.34727 of 2008-H
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 2nd day of December, 2008.
JUDGMENT
The petitioner states that he filed a revision
before the Kerala Co-operative Tribunal, however
that the said revision is not being numbered. It
appears that there is an application to condone
delay and that the papers filed by the petitioner
have been returned by the Secretary of the
Tribunal on the ground that they are defective.
If that be so, the petitioner has to re-present
the revision within such time limit as is fixed
for that purpose or seek reliefs accordingly. If
the papers are in order, the matter would be
placed before the Presiding Officer. If there is
any controversy between the Secretary and the
petitioner on the question of the defects, the
normal course is that the objection in that
regard and the reply or rectification have also
WP(C)34727/08 -: 2 :-
to be considered by the Presiding Officer. Let
it be done accordingly. The writ petition is
ordered as aforesaid.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/041108