IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12533 of 2009(J)
1. BHOOVANESWARAN.M.K,S/O.KUMARAN,AGED 35
... Petitioner
2. M.K.DINESHAN, S/O.KUMARAN,AGED 25 YRS,
Vs
1. JOINT REGISTRAR(CO-OPERATIVE SOCITIES),
... Respondent
2. ASST.REGISTRAR (CO-OPERATIVE SOCITIES)
3. KOORKKENCHERY SERVICE CO-OPERATIVE BANK
4. KRISHNAN NAMBOODIRI,S/O.KRISHNAN
5. ARYA ANTHARJANAM,(RTD.TEACHER),
6. SAVITHRI ANTHARJANAM,.W/O.KRISHNAN,
For Petitioner :SRI.SHOBY K.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/06/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.12533 of 2009
---------------------------------
Dated, this the 23rd day of June, 2009
J U D G M E N T
The petitioners claim to be the members of the 3rd respondent
Bank. According to them, they made an application for a loan. But,
however, the loan has not been granted so far. It is stated that
complaining of delay on the part of the 3rd respondent, the
petitioners have approached respondents 3 & 1 by filing Exts.P8 &
P9 representations, and that the 1st respondent has forwarded
Ext.P9 to the 2nd respondent, where which is stated to be pending.
2. In this writ petition, the learned counsel for the
petitioners confines his prayer for a direction to the 2nd respondent
to consider Ext.P9 and pass orders thereon.
3. Having regard to the facts as stated above, if as stated
by the petitioners, Ext.P9 has been received and is pending before
the 2nd respondent, it is directed that the 2nd respondent shall
consider Ext.P9 and pass orders thereon. This shall be done as
expeditiously as possible, at any rate, within four weeks of
WP(C) No.12533/2009
-2-
production of a copy of this judgment, along with a copy of this writ
petition.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg