High Court Kerala High Court

The Calicut Co-Operative Urban … vs Union Of India on 23 March, 2010

Kerala High Court
The Calicut Co-Operative Urban … vs Union Of India on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1715 of 2009()


1. THE CALICUT CO-OPERATIVE URBAN BANK LTD,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. STATE INFORMATION COMMISSIONER,

3. M.K.DIVAKARAN,

                For Petitioner  :SRI.DEVAPRASANTH.P.J.

                For Respondent  :SRI.M.AJAY, SC, STATE INFORMATION COMMN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :23/03/2010

 O R D E R
    C.N.Ramachandran Nair & P.S.Gopinathan, JJ.
==================================================
                W.A.No.1715 of 2009
==================================================
       Dated this the 23rd day of March, 2010.


                     JUDGMENT

Ramachandran Nair, J.

Since the issue raised is covered by the Full

Bench of this Court reported in Thalapuram

Service Co-operative Bank Ltd. v. Union of India

(2009 (3) K.L.T. 1001), we dispose of this

appeal, following the said judgment, with

direction to the Information Officer to consider

the maintainability of the application based on

the Full Bench judgment and pass orders thereon.

C.N.Ramachandran Nair, Judge.

P.S.Gopinathan, Judge.

sl.