IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3012 of 2004(H)
1. J.VIMALKUMAR, S/O. A.JAGANNATHAN,
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. EDAVA SERVICE CO-OPERATIVE BANK LTD.
3. ADMINISTRATIVE COMMITTEE,
4. J.S.SURESH KUMAR,
For Petitioner :SRI.PAULY MATHEW MURICKEN
For Respondent :SRI.T.R.RAMACHANDRAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/02/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.3012 of 2004
----------------------------------------------
Dated 28th February, 2007.
J U D G M E N T
Aggrieved by the fixation of liability as per Ext.P1,
petitioner has submitted Ext.P4 before the first respondent.
Petitioner prays for a direction to the first respondent to consider
Ext.P4. There will be a direction to the first respondent to look
into Ext.P4 with notice to the petitioner and respondent Nos.2 and
4, and pass appropriate orders thereon in accordance with law,
within four months from the date of receipt of a copy of the
judgment. The interim order passed by this Court will continue till
such time.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 28th February, 2007.