High Court Kerala High Court

District Co-Operative Banks’ vs The State Of Kerala on 25 May, 2007

Kerala High Court
District Co-Operative Banks’ vs The State Of Kerala on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6884 of 2007(T)


1. DISTRICT CO-OPERATIVE BANKS'
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :25/05/2007

 O R D E R
                                 K.M.JOSEPH, J.

                   ------------------------------------------

                       W.P.(C).No.6884 OF 2007

                  --------------------------------------------

                     Dated this the 25th day of May, 2007



                                JUDGMENT

The only prayer pressed by the learned counsel for the

petitioner is that a direction may be issued to consider and take a

decision on Ext.P2.

2. I heard learned Government Pleader also.

Without expressing any view on the merits of the petitioner’s

claim, the writ petition is disposed of directing the first respondent

to consider and take a decision on Ext.P2 in accordance with law

within a period of four months from the date of receipt of a copy of

this judgment.

K.M.JOSEPH

JUDGE

sv.