High Court Kerala High Court

Ajikumar. S. vs The Joint Registrar Of … on 16 March, 2007

Kerala High Court
Ajikumar. S. vs The Joint Registrar Of … on 16 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5171 of 2007(N)


1. AJIKUMAR. S., MEMBER NO.8023,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE VELLANAD SERVICE CO-OPERATIVE

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.THOMAS ABRAHAM

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/03/2007

 O R D E R
                                 S.SIRI JAGAN,J

                          ===============

                           W.P.(C).No.5171 OF 2007

                         =================

                  Dated this the 16th day of March,2007


                                    JUDGMENT

The contention of the petitioner in this writ petition is that

despite the fact that the second respondent society is continuously

running at heavy loss and the accumulated loss has come to a crore

of rupees, a committee in power is taking steps to appoint staff

incurring further wasteful expenditure. In the above circumstances,

the petitioner has filed Ext.P1 petition before the first respondent

and seeks a direction to the first respondent to consider and pass

appropriate orders in accordance with law on Ext.P1.

2. I have heard the counsel for the petitioner, the learned

government pleader and the counsel appearing for the second

respondent society.

In the facts and circumstances of the case, there would be a

direction to the first respondent to consider and pass appropriate

orders on Ext.P1 in accordance with law applicable as expeditiously

as possible, at any rate, within two months from the date of receipt

of a copy of this judgment. I make it clear that I have not

expressed any opinion on the merits of any matter which have been

referred to in the writ petition or in Ext.P1. Appointment of staff if

any, would be subject to the result of orders to be passed by the

first respondent on Ext.P1.

S.SIRI JAGAN,JUDGE

dvs