IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4248 of 2004(E)
1. A. LAILAJA, SALESMAN, KOLLAYIL
... Petitioner
Vs
1. THE REGISTRAR OF CO-OPERATIVE
... Respondent
2. JOINT REGISTRAR OF CO-OPERATIVE
3. THE SECRETARY, KOLLAYIL SERVICE
4. THE SECRETARY, CO-OPERATIVE SOCIETIES
5. KOLLAYIL SERVICE CO-OPERATIVE BANK
For Petitioner :SRI.T.R.RAMACHANDRAN NAIR
For Respondent :SRI.GEORGE POONTHOTTAM
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/06/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 4248 OF 2004
==================================
Dated this the 29th day of June, 2007.
JUDGMENT
The petitioner approached this Court aggrieved by Exts. P4 and
P5 steps taken by the respondent-bank in the matter of appointment
to the post of clerk. According to the petitioner, the bank is bound to
comply with Exts.P8 and P10 proceeding of the Joint Registrar. It is
for the petitioner to invoke the supervisory jurisdiction of the 2nd
respondent, in which case, the matter will be duly considered by the
2nd respondent with notice to the petitioner as well as the affected
parties and also the 5th respondent-bank within another four months.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
rv