High Court Kerala High Court

Guruvayoor Co-Operative Urban … vs The Joint Registrar Of … on 19 September, 2008

Kerala High Court
Guruvayoor Co-Operative Urban … vs The Joint Registrar Of … on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 174 of 2006(U)


1. GURUVAYOOR CO-OPERATIVE URBAN BANK LTD.,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.D.SOMASUNDARAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/09/2008

 O R D E R
                           KURIAN JOSEPH, J.
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                        W.P(C).No. 174 OF 2006
              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 19th day of September, 2008

                                  JUDGMENT

Petitioner is aggrieved by Ext.P2 order passed by the 1st

respondent to the extent the 1st respondent has refused to register

the amendments to the bye-laws. It is seen that no reasons

whatsoever has stated in the rejection. There will be a direction to

the 1st respondent to consider the matter afresh with notice to the

petitioner and pass a speaking order with regard to the amendments

proposed in respect of Clauses 10, 28 and 30, within a period of two

months from the date of receipt of a copy of this judgment.

(KURIAN JOSEPH, JUDGE)

ttb