Kerala High Court
Chalakudy Urban Co-Operative … vs Reserve Bank Of India on 23 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27764 of 2006(E)
1. CHALAKUDY URBAN CO-OPERATIVE BANK,
... Petitioner
Vs
1. RESERVE BANK OF INDIA,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.DEVAPRASANTH.P.J.
For Respondent :SRI.P.JACOB VARGHESE, SC, RBI
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/05/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.27764 of 2006
----------------------------------------------
Dated 23rd May, 2008.
J U D G M E N T
In the matter of issuance of licence under the Banking
Regulation Act, in case the petitioner society has still any
grievance left, petitioner may approach the first respondent
through the second respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.27764 of 2006
———————————————-
J U D G M E N T
Dated 23rd May, 2008.