IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24534 of 2009(J)
1. BHOUMINI M.K., W/O.HARIDASAN,
... Petitioner
Vs
1. THE JOINT REGISTRAR (GENERAL) OF
... Respondent
2. VENKIDANGU FARMERS CO-OPERATIVE BANK
For Petitioner :SRI.M.K.DILEEP KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/08/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.24534 OF 2009
------------------------
Dated this the 26th day of August, 2009.
JUDGMENT
Petitioner claims to be a commission agent, working
under the 2nd respondent. She claims regularization on the
strength of Ext.P2, circular No.4/06 and it is stated that
claiming this benefit she has filed Ext.P3 before the first
respondent and orders on Ext.P3 has not been passed. It is
with this complaint that this writ petition is filed.
2. Having regard to the fact that, according to the
petitioner Ext.P3 application made by him is pending
consideration of the first respondent, without expressing
anything on the merit of the claim raised, this writ petition
is disposed of directing the first respondent to consider
and pass orders on Ext.P3 with notice to the petitioner and
the 2nd respondent. This shall be done with notice to the
petitioner as expeditiously as possible and at any rate
WP(c).No.24534/09 2
within 8 weeks from the date of production of a copy of the
judgment along with a copy of the writ petition.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.24534/09 3