IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6884 of 2007(T)
1. DISTRICT CO-OPERATIVE BANKS'
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SECRETARY TO GOVERNMENT
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :25/05/2007
O R D E R
K.M.JOSEPH, J.
------------------------------------------
W.P.(C).No.6884 OF 2007
--------------------------------------------
Dated this the 25th day of May, 2007
JUDGMENT
The only prayer pressed by the learned counsel for the
petitioner is that a direction may be issued to consider and take a
decision on Ext.P2.
2. I heard learned Government Pleader also.
Without expressing any view on the merits of the petitioner’s
claim, the writ petition is disposed of directing the first respondent
to consider and take a decision on Ext.P2 in accordance with law
within a period of four months from the date of receipt of a copy of
this judgment.
K.M.JOSEPH
JUDGE
sv.