Kerala High Court
Ancy Thomas vs The Brahmamangalam Gramaswaraj … on 12 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4732 of 2009(M)
1. ANCY THOMAS,ASSISTANT SECRETARY,
... Petitioner
Vs
1. THE BRAHMAMANGALAM GRAMASWARAJ SERVICE
... Respondent
2. THE MANAGING COMMITTEE OF THE
3. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.P.V.BABY
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :12/02/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 4732 OF 2009
............................................
DATED THIS THE 12TH DAY OF FEBRUARY, 2009
JUDGMENT
Notice to respondents 1 and 2 dispensed, preserving their right
to move for review of this judgment, if aggrieved. Government
Pleader appears for third respondent. Without expressing anything on
merits, the third respondent is directed to take up Ext.P3, consider it
and issue a decision thereon in accordance with law. It is also clarified
that all questions including any question of jurisdiction is left open.
Needless to say, such decision shall be taken after hearing the
necessary parties. Let the decision follow within an outer limit of
three months from the date of receipt of a copy of this judgment.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk