High Court Kerala High Court

K.J.Varghese vs State Of Kerala on 28 September, 2006

Kerala High Court
K.J.Varghese vs State Of Kerala on 28 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25591 of 2006(V)


1. K.J.VARGHESE, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



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

2. REGISTRAR OF CO-OPERATIVE SOCIETIES,

3. JOINT REGISTRAR OF CO-OPERATIVE

4. PINDIMANA SERVICE CO-OPERATIVE

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :28/09/2006

 O R D E R
                              K.THANKAPPAN, J.
                           ------------------------------------
                           W.P.(C)NO. 25591 OF 2006
                           ------------------------------------


                  Dated this the 28 th day of September, 2006


                                    JUDGMENT

The limited prayer of the petitioner is for a direction to the

respondent to consider Ext.P6 and take a decision in the matter within a

reasonable time.

2. It is seen that Ext.P6 appeal is filed against the order of the third

respondent – Joint Registrar of Co-operative Societies, Ernakulam. The

petitioner is the committee member of the 4th respondent – Bank. As per

the proceedings initiated under Section 44 of the Kerala Co-operative

Societies Act, 1969, the petitioner was disqualified by the authorities, as

can be seen from Ext.P5 order. Ext.P5 is an appealable order and Ext.P6

appeal is filed before the Government. Along with the appeal Ext.P7

application for stay of Ext.P5 order is also filed. In the above

circumstances, there will be a direction to the first respondent to consider

W.P.(C)NO.25591/2006 2

Ext.P6 appeal and take a decision thereon as early as possible, at any rate

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

The first respondent is further directed to consider Ext.P7 and take a

decision in the application within one month from today.

The Writ Petition is disposed of as above.

(K.THANKAPPAN, JUDGE)

sp/