High Court Kerala High Court

President vs The Registrar Of Co-Op.Societies on 22 October, 2008

Kerala High Court
President vs The Registrar Of Co-Op.Societies on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32214 of 2005(I)


1. PRESIDENT, MEPPAYYUR CO-OP.TOWN BANK LTD
                      ...  Petitioner
2. MEPPAYYUR CO-OP.TOWN BANK LTD. NO.F/1497

                        Vs



1. THE REGISTRAR OF CO-OP.SOCIETIES,
                       ...       Respondent

2. THE EXECUTIVE DIRECTOR, RESERVE BANK

3. THE DEPUTY GENERAL MANAGER,

4. THERESERVE BANK OF INDIA, REPRESENTED

                For Petitioner  :SRI.M.M.MONAYE

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/10/2008

 O R D E R
                      KURIAN JOSEPH, J.
             -----------------------------------------
                 W.P(C) No.32214 of 2005
             -----------------------------------------
           Dated this the 22nd day of October, 2008

                            JUDGMENT

Petitioner approached this court aggrieved by the steps

taken by the Reserve Bank of India as per Exts.P2 and P5.

According to the petitioners the second petitioner Society has

been functioning as a primary credit society and hence the

coercive steps now taken by the Reserve Bank of India cannot be

continued. There are other contentions as well. It is seen that

the petitioner has filed Ext.P6 representation before the 4th

respondent. There will be a direction to the 4th

respondent/competent authority to consider Ext.P6 with notice to

the petitioners adverting to the contentions taken by them and

pass appropriate orders in accordance with law expeditiously.

The interim order passed by this court will continue till such time.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.32214 of 2005

———————————–

JUDGMENT

22nd October, 2008