IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1402 of 2006(P)
1. PRESIDENT, THE KUNNATHUNAD SERVICE
... Petitioner
2. THE KUNNATHUNAD SERVICE CO-OP.BANK
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.M.M.MONAYE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/05/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.1402 of 2006
----------------------------------------------
Dated 23rd May, 2008.
J U D G M E N T
The prayer is for a direction to the second respondent
to take appropriate action on Ext.P2 application. In case no action
has been taken on Ext.P2, there will be a direction to the second
respondent to dispose of Ext.P2 application with notice to the
petitioners and other affected parties, if any, within three months
from the date of production of a copy of the judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.1402 of 2006
———————————————-
J U D G M E N T
Dated 23rd May, 2008.