IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27351 of 2006(F)
1. CHANDRAN, KALLITTAMKUZHI HOUSE,
... Petitioner
Vs
1. THE JOINT REGISTRAR OF
... Respondent
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice K.THANKAPPAN
Dated :19/10/2006
O R D E R
K. Thankappan, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C). No. 27351 of 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of October, 2006
JUDGMENT
Petitioner has approached this Court for a direction directing the
respondents to issue copy of the report/order passed pursuant to Exts.P1 and
P3 immediately and the implementation of the same may be ordered to be
kept in abeyance enabling to invoke statutory remedy. As per rule 24 of
the Kerala Co-operative Societies Rules, the petitioner is entitled to get the
copy of the report/order passed pursuant to Exts.P1 and P3. Hence, the writ
petition is disposed of directing the 1st respondent to issue copy of the
order, if any, passed on the basis of Exts.P1 and P3 at the earliest.
K.Thankappan,
Judge.
mn.
K. Thankappan,J.
– – – – – – – – – – – – – – – –
W.P.(C) No. /2006
– – – – – – – – – – – – – – – –
Judgment
19-10-2006