High Court Kerala High Court

Sunilkumar K.T vs The Government Of Kerala on 13 November, 2007

Kerala High Court
Sunilkumar K.T vs The Government Of Kerala on 13 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33233 of 2007(F)


1. SUNILKUMAR K.T.,
                      ...  Petitioner

                        Vs



1. THE GOVERNMENT OF KERALA, REPRESENTED
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE

3. THE JOINT REGISTRAR(GENERAL) OF

4. THE KANAMALA SERVICE CO-OPERATIVE BANK

5. BINEESH.P.BABU, S/O BABURAJ,

6. THARA THOMAS, W/O BINO VARGHESE,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :13/11/2007

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                    W.P(C).No.33233 OF 2007
                  -------------------------------------------
           Dated this the 13th day of November, 2007


                              JUDGMENT

Having regard to the nature of the order being passed

hereunder, notice to respondents 4 to 6 dispensed with.

2. Having heard learned counsel for the petitioner and

learned Government Pleader, I am sure that this is not a matter

that could gain attention of this Court as of now, because, any

complaint of abuse of power, as has been complained of, could

gain attention of the competent statutory authority and it

appears that Ext.P2 has been issued by the third respondent to

the petitioner. Hence, it is for the petitioner and the third

respondent to follow up Ext.P2. The third respondent is,

therefore, directed to finalise proceedings initiated as per Ext.P2

within a period of three months from the date of receipt of a

copy of this judgment. If Ext.P2 proceedings have been

concluded, the petitioner will be issued a copy of the decision

WPC.33233/07

Page numbers

thereon, within a period of two weeks of the production of a copy

of this judgment.

The writ petition is disposed of with the above directions.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.