IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18037 of 2009(Y)
1. VELUMANI.R., S/O.LATE.C.K.RANGASWAMI,
... Petitioner
Vs
1. JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. CHITTUR SERVICE CO-OPERATRIVE BANK LTD.
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/06/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.18037 OF 2009
------------------------
Dated this the 29th day of June, 2009.
JUDGMENT
Petitioner submits that, since 25.1.1996, he has been
working under the 2nd respondent as Gold Appraiser, on
daily wages. It is stated that considering his long service,
Bank decided to regularize his services and that by Ext.P2,
requested the first respondent to allow reclassification and
to regularize the petitioner. Complaint of the petitioner is
that the first respondent has not so far taken any decision
on Ext.P2 and in these circumstances seeking appropriate
directions this writ petition is filed.
Having regard to the case of the petitioner that Ext.P2
is pending before the first respondent, the writ petition is
disposed of directing the first respondent to consider and
pass orders thereon, as expeditiously as possible and at
any rate within 6 weeks from the date of production of a
copy of this judgment along with a copy of the writ petition,
(ANTONY DOMINIC)
vi JUDGE