Kerala High Court
R. Chandrasekhara Kurup vs Registrar Of Co-Operative … on 24 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15448 of 2006(L)
1. R. CHANDRASEKHARA KURUP,
... Petitioner
Vs
1. REGISTRAR OF CO-OPERATIVE SOCIETIES,
... Respondent
2. JOINT REGISTRAR OF CO-OPERATIVE
3. ASSISTANT REGISTRAR OF CO-OPERATIVE
4. THE PAZHAKULAM PADINJARU SERVICE
For Petitioner :SRI.K.SASIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :24/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.15448 OF 2006
---------------------------------------
Dated this the 24th day of September, 2008.
J U D G M E N T
In the matter of relaxation of qualification, in view of the
intervening developments, in case the petitioner has still any
grievance left, petitioner may approach the Government, in which
case, the matter will be duly considered by the Government, with
notice to the petitioner and the fourth respondent, and
appropriate orders in accordance with law will be passed within
another four months.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 15448 OF 2006
J U D G M E N T
24.09.2008