High Court Madras High Court

K. Raju vs The Registrar Of Cooperative … on 22 January, 2002

Madras High Court
K. Raju vs The Registrar Of Cooperative … on 22 January, 2002
Author: K Sivasubramaniam
Bench: K Sivasubramaniam


ORDER

K.P. Sivasubramaniam, J.

1. The petitioner prays for a writ of certiorarified mandamus to call for
the records relating to the impugned circular No. RC.7782/2001/ PACB dated
28.05.2001.

2. The petitioner is aggrieved by the show cause notice issued by the
fourth respondent dated 03.12.2001, consequent on the General circular dated
25.05.2001 of the first respondent.

3. Without going into the merits of the contentions of the claims of
the petitioner, it is sufficient to direct the petitioner to forward a
representation to the appropriate authority within two weeks from today, and
the appropriate authority is directed to dispose of the same within a period
of four week thereafter.

4. The Writ petition is disposed of accordingly. No costs.
Consequently, connected WPMPs are closed.