IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1599 of 2004(M)
1. K.K.BABU, S/O. K.S.KUTTAPPAN,
... Petitioner
Vs
1. NEDUMKANDAM HOUSING CO-OPERATIVE
... Respondent
2. SENIOR INSPECTOR OF CO-OPERATIVE SOCIETY
For Petitioner :SRI.PAULY MATHEW MURICKEN
For Respondent :SRI.GRASHIOUS KURIAKOSE
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) NO. 1599 OF 2004
---------------------------------------
Dated this the 26th day of November, 2007.
J U D G M E N T
In the matter of settlement of dues to the first respondent-
society, it is prayed that Exhibit P5 representation filed by the
petitioner may be directed to be considered by the first
respondent. There will be a direction to the first respondent to
consider Exhibit P5 representation with notice to the petitioner
and appropriate action in accordance with law will be taken
thereon, within a period of three months from the date of
production of a copy of this judgment. The interim order passed
by this Court will continue till such time.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp