IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5171 of 2007(N)
1. AJIKUMAR. S., MEMBER NO.8023,
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE VELLANAD SERVICE CO-OPERATIVE
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent :SRI.THOMAS ABRAHAM
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/03/2007
O R D E R
S.SIRI JAGAN,J
===============
W.P.(C).No.5171 OF 2007
=================
Dated this the 16th day of March,2007
JUDGMENT
The contention of the petitioner in this writ petition is that
despite the fact that the second respondent society is continuously
running at heavy loss and the accumulated loss has come to a crore
of rupees, a committee in power is taking steps to appoint staff
incurring further wasteful expenditure. In the above circumstances,
the petitioner has filed Ext.P1 petition before the first respondent
and seeks a direction to the first respondent to consider and pass
appropriate orders in accordance with law on Ext.P1.
2. I have heard the counsel for the petitioner, the learned
government pleader and the counsel appearing for the second
respondent society.
In the facts and circumstances of the case, there would be a
direction to the first respondent to consider and pass appropriate
orders on Ext.P1 in accordance with law applicable as expeditiously
as possible, at any rate, within two months from the date of receipt
of a copy of this judgment. I make it clear that I have not
expressed any opinion on the merits of any matter which have been
referred to in the writ petition or in Ext.P1. Appointment of staff if
any, would be subject to the result of orders to be passed by the
first respondent on Ext.P1.
S.SIRI JAGAN,JUDGE
dvs