High Court Kerala High Court

C.L.Francis Chiriyankandath … vs Joint Registrar Of Co-Operative on 23 May, 2008

Kerala High Court
C.L.Francis Chiriyankandath … vs Joint Registrar Of Co-Operative on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15251 of 2008(N)


1. C.L.FRANCIS CHIRIYANKANDATH HOUSE,
                      ...  Petitioner

                        Vs



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

2. ASSISTANT REGISTRAR OF CO-OPERATIVE

3. KANIMANGALAM CO-OPERATIVE CONSUMER

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/05/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

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

             WP(C).No.15251 of 2008-N

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

       Dated this the 23rd day of May, 2008.

                     JUDGMENT

1.Learned Senior Government Pleader takes notice

for respondents 1 and 2. Notice to the third

respondent is dispensed with preserving its right

to move this Court for review of this judgment,

if aggrieved.

2.Without expressing anything on merits, this writ

petition is disposed of directing that if Ext.P4

is received and pending before the competent

authority, following Ext.P5, the same shall be

considered in accordance with law and appropriate

action taken within an outer limit of four months

from the date of receipt of a copy of this

judgment.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/230508