IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25591 of 2006(V)
1. K.J.VARGHESE, S/O.JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. JOINT REGISTRAR OF CO-OPERATIVE
4. PINDIMANA SERVICE CO-OPERATIVE
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice K.THANKAPPAN
Dated :28/09/2006
O R D E R
K.THANKAPPAN, J.
------------------------------------
W.P.(C)NO. 25591 OF 2006
------------------------------------
Dated this the 28 th day of September, 2006
JUDGMENT
The limited prayer of the petitioner is for a direction to the
respondent to consider Ext.P6 and take a decision in the matter within a
reasonable time.
2. It is seen that Ext.P6 appeal is filed against the order of the third
respondent – Joint Registrar of Co-operative Societies, Ernakulam. The
petitioner is the committee member of the 4th respondent – Bank. As per
the proceedings initiated under Section 44 of the Kerala Co-operative
Societies Act, 1969, the petitioner was disqualified by the authorities, as
can be seen from Ext.P5 order. Ext.P5 is an appealable order and Ext.P6
appeal is filed before the Government. Along with the appeal Ext.P7
application for stay of Ext.P5 order is also filed. In the above
circumstances, there will be a direction to the first respondent to consider
W.P.(C)NO.25591/2006 2
Ext.P6 appeal and take a decision thereon as early as possible, at any rate
within three months from the date of receipt of a copy of this judgment.
The first respondent is further directed to consider Ext.P7 and take a
decision in the application within one month from today.
The Writ Petition is disposed of as above.
(K.THANKAPPAN, JUDGE)
sp/