IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 60 of 2008(F)
1. PERINGAZHA MILK PRODUCER CO-OP.
... Petitioner
Vs
1. THE JOINT REGISTRAR (DAIRY),
... Respondent
2. THE DEPUTY DIRECTOR,
3. DAIRY EXTENTION OFFICER,
4. THE ARAKUZHA MILK PRODUCER'S
For Petitioner :SRI.P.BINNY JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :01/01/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P.(C) No.60 of 2008
-------------------------------------------
Dated this the 1st day of January, 2008
JUDGMENT
The petitioner submitted that the 4th respondent is
unauthorisedly proceeding to establish milk collection centres
within the area of operation of the petitioner. This is a matter on
which the petitioner can place appropriate complaint before
respondents 2 and 3 or even the first respondent. Accordingly,
this writ petition is disposed of without entering on merits,
however, directing that if the petitioner complains about any
such unauthorised activity of the 4th respondent, such petitions
or complaints shall be immediately attended to by respondents 1,
2 or 3 as the case may be.
THOTTATHIL B.RADHAKRISHNAN,
Judge
csl