IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20436 of 2008(G)
1. C.G.RAJENDRAN, MEMBER NO.4769,
... Petitioner
Vs
1. THE CHENGANNUR SERVICE CO-OPERATIVE
... Respondent
2. THE BOARD OF DIRECTORS OF THE
3. THE JOINT REGISTRAR OF CO-OPERATIVE
4. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :15/07/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.20436 of 2008
==================================
Dated this the 15th day of July, 2008.
JUDGMENT
Learned Government Pleader appears for
respondents 3 and 4. Having regard to the
nature of the directions being issued
hereunder, notices to respondents 1 and 2 are
dispensed with, preserving their liberty to
move for review of this judgment, if
aggrieved.
2. Learned senior Government Pleader
reports, on instructions, that, as of now,
there is no ground to take any action against
the first respondent because many of the
defects pointed out by the department were
either cured or were being cured by the first
respondent and that the complaint regarding
WPC20436/08
-:2:-
the grant of certain increments would also
stand regulated by certain later decisions of
the Government. Under such circumstances, I
am satisfied that no directions are required
to be issued in this writ petition, except to
order that any complaint of the petitioner
would be looked into by the third respondent
and any action, if found necessary, would be
pursued.
Writ petition ordered accordingly.
Thottathil B.Radhakrishnan,
Judge.
sl.16.7.