IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32466 of 2007(M)
1. NARAYANAN KUTTY, AGED 63 YEARS,
... Petitioner
Vs
1. JOINT REGISTRAR, OFFICE OF THE JOINT
... Respondent
2. NADATHARA FARMERS SERVICE SAHAKARANA
3. THE SECRETARY,
For Petitioner :SRI.RAJIT
For Respondent :SRI.C.E.UNNIKRISHNAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :14/11/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.32466 OF 2007
-------------------------------------------
Dated this the 14th day of November, 2007
JUDGMENT
Ext.P5 is an enquiry report under the Kerala Co-operative
Societies act, 1969. The grievance of the petitioner would be
satisfied if appropriate action is taken in accordance with law, if
it is found that any action is required.
In the aforesaid circumstance, this writ petition is disposed
of directing that the competent among the official respondents
will take up Ext.P5, consider it and take a final decision thereon
untrammelled by whatever is stated in this judgment. This shall
be done after hearing the necessary parties and within an outer
limit of six months from the date of receipt of a copy of this
judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.