High Court Kerala High Court

Ajith.T.R. vs Amballur Service Co-Operative … on 28 July, 2008

Kerala High Court
Ajith.T.R. vs Amballur Service Co-Operative … on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15305 of 2008(V)


1. AJITH.T.R., S/O.T.K.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. AMBALLUR SERVICE CO-OPERATIVE BANK LTD.,
                       ...       Respondent

2. THE SECRETARY, AMBALLUR SERVICE CO-OP.

3. THE JOINT REGISTRAR OF CO-OPERATIVE

4. STATE OF KERALA-REPRESENTED BY

                For Petitioner  :SHRI N.N.SUGUNAPALAN (SR)

                For Respondent  :SRI.P.C.SASIDHARAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :28/07/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.
      ----------------------------------------------------------------
                W.P.(C) NO.15305 OF 2008 (V)
      ----------------------------------------------------------------
            Dated this the 28th day of July, 2008

                          J U D G M E N T

Having heard the learned counsel for the parties,

without expressing anything on merits, this writ petition is

ordered directing that the third respondent shall take up

Ext.P3 and consider and decide on it within an outer limit of

three months from the date of receipt of a copy of this

judgment, after hearing necessary parties.

Sd/-

THOTTATHIL B. RADHAKRISHNAN,
JUDGE

skr/29/7

// True copy //

P.A. to Judge.