Kerala High Court
A.M.Subair vs The Kasaragod Primary … on 13 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37899 of 2003(J)
1. A.M.SUBAIR,S/O LATE MAHIN HAJI,
... Petitioner
2. ABOOBACKER SIDIQUE,S/O LATE MAHIN HAJI
3. ABDUL KABEER,S/O LATE MAHIN HAJI
Vs
1. THE KASARAGOD PRIMARY CO-OPERATIVE
... Respondent
2. THE ASST. REGISTRAR AND SALE OFFICER,
For Petitioner :SRI.KODOTH SREEDHARAN
For Respondent :SRI.T.SETHUMADHAVAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :13/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.37899 of 2003
----------------------------------------------
Dated 13th December, 2006.
J U D G M E N T
Petitioners approached this Court with certain
grievances regarding the recovery steps initiated by the first
respondent. Since settlement schemes were available, petitioners
may approach the first respondent, in which case, the matter will
be duly considered by the said respondent. In order to enable the
petitioners to work out the relief as above, further recovery shall
be deferred for a period of four months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 13th December, 2006.