IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1688 of 2010()
1. K.P.RADHAKRISHNAN, PRESIDENT
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE UNIT INSPECTOR,
3. THE ASSISTANT REGISTRAR OF CO-OPERAITVE
4. C.K.ABDUL RAHMAN, EX-COMMITTEE MAMBER,
5. SUDHAKARAN NAMBEESAN,
6. C.T.DEVI, COMMITTEE MEMBER
7. V.K.RAMESH BABU,
8. SHUKKOOR THAYYIL, EX-COMMITTE MEMBER
9. RAHIM EDATHIL, COMMITTEE MEMBER
10. CHERIYA RIAYAN, COMMITTEE MEMBER
11. IBRAHIM MANNANKANDI, COMMITTEE MEMBER
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :11/10/2010
O R D E R
C .N. RAMACHANDRAN NAIR, &
K. SURENDRA MOHAN, JJ.
--------------------------------------------
W.A. No. 1688 of 2010
--------------------------------------------
Dated this the 11th day of October, 2010
JUDGMENT
Ramachandran Nair, J.
This appeal is filed against the judgment of the learned single
Judge relegating the appellant to the statutory remedy available, which
is appeal to the Government. Even though counsel for the appellant
contended that orders are issued without referring to the facts, we do
not think we should consider it on merits because the appellate
authority has all the powers to interfere with the order impugned.
Further, since the issue involved is liability for surcharge, factual
disputes have to be gone into. Therefore we do not find any merit in
the Writ Appeal and the same is accordingly dismissed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(K. SURENDRA MOHAN)
Judge.
kk
2