High Court Kerala High Court

K.Viswanatha Panicker vs The Morazha-Kalliassery … on 31 July, 2006

Kerala High Court
K.Viswanatha Panicker vs The Morazha-Kalliassery … on 31 July, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12559 of 2006(T)


1. K.VISWANATHA PANICKER,
                      ...  Petitioner

                        Vs



1. THE MORAZHA-KALLIASSERY CO-OPERATIVE
                       ...       Respondent

                For Petitioner  :SRI.PROMY KAPRAKKATT

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :31/07/2006

 O R D E R
                                    K.THANKAPPAN, J.
                                ------------------------------------
                                W.P.(C)NO. 12559 OF 2006
                                ------------------------------------


                            Dated this the 31st day of July,  2006


                                          JUDGMENT

The grievance of the petitioner is that the respondent – Bank has not taken

any decision on Ext.P2 application filed by him for the benefit of One Time

Settlement Scheme. The petitioner also relies on an order No.P/2730/06 dated

12.5.2006 passed by the Assistant Registrar of Co-operative Societies (General),

Kannur.

2. In the facts and circumstances of the case and in the light of the above

order, it is only proper for the respondent to consider Ext.P2 application.

Accordingly, the respondent is directed to consider Ext.P2 application filed by

the petitioner and take a final decision within four weeks from the date of receipt

of a copy of this judgment. The petitioner shall produce a copy of this judgment

as well as a copy of the order referred to above before the respondent for

compliance.

The Writ Petition is disposed of as above.

(K.THANKAPPAN, JUDGE)

sp/

2

3

K.THANKAPPAN, J.

W.P.(C)NO.12559/2006

JUDGMENT

31ST JULY, 2006

4