High Court Kerala High Court

Mohammed Basheed vs The Joint Registrar Of … on 17 September, 2008

Kerala High Court
Mohammed Basheed vs The Joint Registrar Of … on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27580 of 2008(G)


1. MOHAMMED BASHEED,S/O HAMSA HAJI,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. A.R. NAGAR SERVICE CO-OPERATIVE

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :17/09/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

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

            W.P.(C).No.27580 of 2008-G

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

     Dated this the 17th day of September, 2008.

                     JUDGMENT

1.Having regard to the nature of the directions

being issued hereunder, notice to the second

respondent is dispensed with preserving right to

move for review of this judgment, if aggrieved.

Learned Government Pleader appears for the first

respondent.

2.When this matter is taken up today, learned

counsel for the petitioner confines submissions

to a request that the Board of the second

respondent may be directed to consider Ext.P2,

which is a statutory appeal against Ext.P1 and

that all other contentions may be left open by

this Court. The request is reasonable and hence

it is ordered that the Board of the second

respondent will take up Ext.P2 and decide upon it

WP(C)27580/2008 -: 2 :-

in accordance with law after giving the

petitioner an opportunity of being heard. Let

that be done within an outer limit of two months

from the date of receipt of a copy of this

judgment. All other issues are left open. The

writ petition is ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/170908