High Court Kerala High Court

P.R.Prabhakaran Accountant vs The Nattika Firka Co-Operative … on 26 November, 2007

Kerala High Court
P.R.Prabhakaran Accountant vs The Nattika Firka Co-Operative … on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2433 of 2004(M)


1. P.R.PRABHAKARAN ACCOUNTANT,
                      ...  Petitioner

                        Vs



1. THE NATTIKA FIRKA CO-OPERATIVE RURAL
                       ...       Respondent

2. THE JOINT REGISTRAR (GENERAL)

3. HAREENDRANATH.M.G., ACCOUNTANT,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.T.SETHUMADHAVAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) NO. 2433 OF 2004
               ---------------------------------------
         Dated this the 26th day of November, 2007.


                           J U D G M E N T

Petitioner is aggrieved by Exhibit P3 order passed by the

second respondent in exercise of his power under Rule 176 of the

Kerala Co-operative Societies Act and Rules. The main ground

raised in this writ petition is that the petitioner has not been

given any notice though he is an affected party. It is only

appropriate that the matter is considered afresh by the second

respondent.

2. I quash Exhibit P3 with liberty to the second respondent,

if so advised, to consider the matter afresh with notice to the

petitioner and respondents 1 and 3.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp