High Court Kerala High Court

H.M.T.Employee’S Housing … vs General Manager on 22 July, 2009

Kerala High Court
H.M.T.Employee’S Housing … vs General Manager on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1169 of 2007(W)


1. H.M.T.EMPLOYEE'S HOUSING CO-OPERATIVE
                      ...  Petitioner

                        Vs



1. GENERAL MANAGER, H.M.T.LIMITED,
                       ...       Respondent

2. JOINT GENERAL MANAGER(FINANCE),

3. JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.M.K.ABOOBACKER

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/07/2009

 O R D E R
                         KURIAN JOSEPH, J.
                -----------------------------------------
                      R.P.No.1169 of 2007 in
                         O.P.No.5862 of 2003
                -----------------------------------------
                Dated this the 22nd day of July, 2009

                               O R D E R

After having heard counsel on both sides I do not find any

ground for review. However, it is made clear that in case there is any

dispute with regard to the actual payments, it will be open to the writ

petitioner/review petitioner to file an appropriate representation before

the first respondent in which case the matter will be duly considered

by the first respondent, on verification also of the records, with notice

to the writ petitioner. This shall be done within a period of four

months from the date of receipt of the representation. Needless also

to say that the judgment and this order shall not stand in the way of

the writ petitioner taking recourse to the civil/statutory remedies, if

any, available to it.

The review petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
R.P.No.1169 of 2007 in
O.P.No.5862 of 2003

———————————–

O R D E R

22nd July, 2009