IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4602 of 2009(W)
1. U.V.JOSEPH, ACCOUNTANT,
... Petitioner
Vs
1. GOVERNMENT OF KERALA, REP. BY SECRETARY
... Respondent
2. JOINT REGISTRAR OF CO.OP.SOCIETIES(G)
3. C.K.PRAKASINI, BRANCH MANAGER,
4. PANAMARAM SERVICE CO.OP.BANK LTD.NO.6643
For Petitioner :SRI.P.N.MOHANAN
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.
-------------------------------------------
W.P(C).No.4602 OF 2009
-------------------------------------------
Dated this the 12th day of February, 2009
JUDGMENT
Learned Government Pleader appears for respondents 1
and 2. Notice to respondents 3 and 4 dispensed with preserving
their right to move for review of this judgment, if aggrieved.
The petitioner, claiming promotion to a particular post, has
filed Exts.P1 and P2 before the employer society. It is stated by
him that the qualification has to be determined on the date of
occurrence of vacancy. Anyway, the issue raised is one in
relation to service of the petitioner in a co-operative society. The
4th respondent being the employer has to give its decision on the
request of the petitioner. Therefore, let Exts.P1 and P2 be
decided upon by the society within an outer limit of one month
from the date of receipt of a copy of this judgment and a copy of
this writ petition. If the decision is against the interest of the
petitioner, the reasons thereof shall also be stated, so that the
petitioner can pursue appropriate remedies by way of arbitration
WPC.4602/09
Page numbers
since that is the procedure to dissolve any such dispute. All
other issues are left open. The writ petition is ordered
accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.13/2.