High Court Kerala High Court

Chalakudy Urban Co-Operative … vs Reserve Bank Of India on 23 May, 2008

Kerala High Court
Chalakudy Urban Co-Operative … vs Reserve Bank Of India on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27764 of 2006(E)


1. CHALAKUDY URBAN CO-OPERATIVE  BANK,
                      ...  Petitioner

                        Vs



1. RESERVE BANK OF INDIA,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.DEVAPRASANTH.P.J.

                For Respondent  :SRI.P.JACOB VARGHESE, SC, RBI

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/05/2008

 O R D E R
                       KURIAN JOSEPH, J.
             ----------------------------------------------
                 W.P.(C) No.27764 of 2006
             ----------------------------------------------
                   Dated 23rd May, 2008.

                         J U D G M E N T

In the matter of issuance of licence under the Banking

Regulation Act, in case the petitioner society has still any

grievance left, petitioner may approach the first respondent

through the second respondent.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.27764 of 2006

———————————————-

J U D G M E N T

Dated 23rd May, 2008.