Kerala High Court
A.K.Ajayan vs Mattancherry Sarvajanic … on 25 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10573 of 2005(H)
1. A.K.AJAYAN, ARACKAL HOUSE,
... Petitioner
Vs
1. MATTANCHERRY SARVAJANIC CO-OPERATIVE
... Respondent
2. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 10573 OF 2005
==================================
Dated this the 25th day of July, 2007.
JUDGMENT
Petitioner approached this Court with certain grievances
regarding one time settlement. It is submitted that in view of the
recent Circular No.59/06 dated 30.11.2006, the benefit of one
time settlement is to be given to the petitioner. In case the
petitioner has still any grievance left, he may approach the 1st
respondent, in which case the matter will be duly considered by
the 1st respondent with notice to the petitioner and appropriate
action for extending the eligible benefits to the petitioner shall be
taken within another three months.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
rv