High Court Kerala High Court

Bhoumini M.K. vs The Joint Registrar (General) Of on 26 August, 2009

Kerala High Court
Bhoumini M.K. vs The Joint Registrar (General) Of on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24534 of 2009(J)


1. BHOUMINI M.K., W/O.HARIDASAN,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR (GENERAL) OF
                       ...       Respondent

2. VENKIDANGU FARMERS CO-OPERATIVE BANK

                For Petitioner  :SRI.M.K.DILEEP KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/08/2009

 O R D E R
                    ANTONY DOMINIC,J.
                ---------------------
                W.P.(C).No.24534 OF 2009
              ------------------------
            Dated this the 26th day of August, 2009.

                          JUDGMENT

Petitioner claims to be a commission agent, working

under the 2nd respondent. She claims regularization on the

strength of Ext.P2, circular No.4/06 and it is stated that

claiming this benefit she has filed Ext.P3 before the first

respondent and orders on Ext.P3 has not been passed. It is

with this complaint that this writ petition is filed.

2. Having regard to the fact that, according to the

petitioner Ext.P3 application made by him is pending

consideration of the first respondent, without expressing

anything on the merit of the claim raised, this writ petition

is disposed of directing the first respondent to consider

and pass orders on Ext.P3 with notice to the petitioner and

the 2nd respondent. This shall be done with notice to the

petitioner as expeditiously as possible and at any rate

WP(c).No.24534/09 2

within 8 weeks from the date of production of a copy of the

judgment along with a copy of the writ petition.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.24534/09 3