High Court Kerala High Court

John Mathew vs The Kadanadu Service … on 29 October, 2008

Kerala High Court
John Mathew vs The Kadanadu Service … on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31761 of 2008(F)


1. JOHN MATHEW, S/O.LATE MATHEW, AGED 50,
                      ...  Petitioner

                        Vs



1. THE KADANADU SERVICE CO-OPERATIVE
                       ...       Respondent

2. THE SECRETARY TO CO-OPERATION (GENERAL)

3. THE JOINT REGISTRAR OF CO-OPERATIVE

4. THE ASSISTANT REGISTRAR (GENERAL)

5. STATE OF KERALA, REP. BY ITS SECRETARY

6. SPECIAL SALE OFFICER, KIDANGOOR SCB

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/10/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.31761 OF 2008
                  -------------------------------------------
             Dated this the 29th day of October, 2008


                              JUDGMENT

Having regard to the nature of the order being issued

hereunder, notice to the respondents dispensed with, preserving

their right to move for review of this judgment, if aggrieved.

2. The petitioner availed certain facilities from the first

respondent. Alleging that action is not being taken on his

complaint regarding the failure to extend to him the benefits of

certain loan waiver schemes, he filed a writ petition. That led to

Ext.P8 judgment, whereby, he stood relegated to the Joint

Registrar for consideration of his representation. In the

meanwhile, it appears that even before a copy of Ext.P8

judgment could reach the Joint Registrar, he had forwarded the

petitioner’s complaint to the Assistant Registrar, who, in turn,

has now issued Ext.P9, taking the view that the petitioner is not

entitled to the loan waiver scheme. The petitioner points out

that Exts.P4 and P9 are contradictory and there is no reason to

WPC.31761/08

Page numbers

state that he is to be deprived of the benefit of the loan waiver

scheme.

Having heard learned counsel for the petitioner and having

perused Exts.P4 and P9, I deem it appropriate that the Joint

Registrar hears the petitioner on the basis of Ext.P9 and takes a

decision at his end. Under such circumstances, this writ petition

is ordered directing that if the petitioner appears before the

third respondent and produces a copy of the judgment along

with a copy of this writ petition, the third respondent will hear

the petitioner and the first respondent and consider the relevant

materials and decide as to the correctness of Ext.P9. To aid such

action, it is ordered that all further proceedings on the basis of

Ext.P1 will stand suspended for a period of three months. The

Joint Registrar will ensure that a final decision is issued within

two months.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.