Kerala High Court
Antony T.Pereira vs The Kollam District Co-Operative on 16 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33923 of 2007(L)
1. ANTONY T.PEREIRA, EXECUTIVE OFFICER,
... Petitioner
Vs
1. THE KOLLAM DISTRICT CO-OPERATIVE
... Respondent
2. THE EXECUTIVE COMMITTEE OF THE KOLLAM
3. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :16/11/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.33923 OF 2007
-------------------------------------------
Dated this the 16th day of November, 2007
JUDGMENT
Heard learned counsel for the petitioner and learned
counsel for the Bank.
2. Ext.P1 is issued by the executive committee of the Bank.
Hence, the first respondent is directed to place Ext.P2 appeal
before the competent appellate authority and provide the
petitioner an opportunity of being heard. A final decision shall
be taken by the competent appellate authority within an outer
limit of three months from the date of receipt of a copy of this
judgment.
The writ petition is disposed of with the above direction.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.