High Court Kerala High Court

District Co-Operative Bank … vs The Registrar Of Co-Operative … on 17 August, 2007

Kerala High Court
District Co-Operative Bank … vs The Registrar Of Co-Operative … on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26716 of 2003(E)


1. DISTRICT CO-OPERATIVE BANK EMPLOYEES
                      ...  Petitioner
2. K.V.PRABHAKARA MARAR, S/O.GOVINDA MARAR,

                        Vs



1. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
                       ...       Respondent

2. STATE OF KERALA,

3. ERNAKULAM DISTRICT CO-OPERATIVE BANK LTD

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  :SPL.GOVT.PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :17/08/2007

 O R D E R
                         KURIAN JOSEPH J.
              ----------------------------------------------
                   W.P.(C) No.26716 of 2003
              ----------------------------------------------
                   Dated 17th August, 2007.

                          J U D G M E N T

Petitioners approached this Court aggrieved by Ext.P4

circular issued by the Registrar of Cooperative Societies in the

matter of encashment of earned leave. Since the circular is

issued by the Registrar and since the same is issued pursuant to

the orders passed by the Government, it is for the petitioners to

approach the Government itself, in which case, the matter will be

duly considered by the Government with notice to the petitioners

and the respondent Bank.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs