High Court Kerala High Court

West Quilon Service Co-Operative … vs The Sub Post Master on 27 May, 2009

Kerala High Court
West Quilon Service Co-Operative … vs The Sub Post Master on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6003 of 2009(U)


1. WEST QUILON SERVICE CO-OPERATIVE BANK
                      ...  Petitioner

                        Vs



1. THE SUB POST MASTER,
                       ...       Respondent

2. THE SENIOR SUPERINTENDENT OF POST

3. THE POST MASTER GENERAL, KOLLAM.

4. THE UNION OF INDIA, REPRESENTED

                For Petitioner  :SRI.ANIL SIVARAMAN

                For Respondent  :SRI.T.SANJAY, CGC

The Hon'ble MR. Justice V.GIRI

 Dated :27/05/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                   W.P.(C).6003/2009
                     --------------------
         Dated this the 27th day of May, 2009

                     JUDGMENT

Petitioner, a Co-operative Society, is aggrieved

by the refusal on the part of the respondents to pay

interest on the amount covered by Kisan Vikas Pathras

issued in favour of the petitioner. Petitioner has

sought for redemption of the same and such

redemption was granted. The issue raised by the

petitioner is covered by the judgment of a Division

Bench in Thrissur Taluk Chethu Thozhilali

Multipurpose Co-op.Society Ltd v. Sub Post

Master (2005 (1) KLT 918).

2. I heard learned counsel on both sides.

3. The issue is covered in favour of the petitioner,

writ petition is allowed. Respondents are directed to

pay interest on the deposits covered by Ext.P1 series

Pathras, in accordance with law, within a period of one

W.P.(C).6003/2009
2

month from the date of receipt of a copy of this

judgment.

V.GIRI,
Judge

mrcs