High Court Kerala High Court

P.C.Ouseph vs Registrar Of Co-Operative … on 21 October, 2009

Kerala High Court
P.C.Ouseph vs Registrar Of Co-Operative … on 21 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29735 of 2009(J)


1. P.C.OUSEPH, PADINJAREATTOM VEEDU,
                      ...  Petitioner

                        Vs



1. REGISTRAR OF CO-OPERATIVE SOCIETIES
                       ...       Respondent

2. THE ASSISTANT REGISTRAR (GENERAL)

3. THE SECRETARY THAKAZHY SERVICE

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/10/2009

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                        W.P(C).No.29735 of 2009

                      ==================

               Dated this the 21st day of October, 2009

                             J U D G M E N T

The petitioner had a recurring deposit with the 3rd respondent-

co-operative bank. That deposit has matured. The petitioner

demanded payment of the amounts in the account. The 3rd respondent

expressed inability to pay the same on account of financial crises. The

petitioner filed ARC 2/2009 before the 2nd respondent on 18.4.2009.

The petitioner’s grievance is that the same is not being disposed of.

2. I have heard the learned Government Pleader also. In the

nature of the order I propose to pass, I do not find it necessary to

issue notice to the 3rd respondent at this juncture.

3. In the facts and circumstances of the case, I direct the 2nd

respondent to consider and pass orders on ARC No.2/2009 pending

before him, as expeditiously as possible, at any rate, within two

months from the date of receipt of a certified copy of this judgment.

The writ petition is disposed of as above.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

         ///True copy///




                               P.A. to Judge

2