IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 479 of 2006(T)
1. K.SIVADASAN NAIR, PRESIDENT, KERALA
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE REGISTRAR OF CO-OP. SOCIETIES,
For Petitioner :SRI.T.R.RAMACHANDRAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :07/09/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
Review Petition No. 479 OF 2006
IN
O.P. NO. 3102 OF 2001
---------------------------------------
Dated this the 7th day of September, 2007.
O R D E R
This is a petition to review the judgment dated 30.05.2006
in O.P. No. 3102/2001. The issue raised in the writ petition
pertains to the direction issued by the Registrar of Cooperative
Societies regarding deposit of funds in the State Co-operative
Bank. The writ petition was disposed of without considering the
merits of the case, relegating the petitioner to pursue his
surviving grievance in appropriate proceedings.
2. It is submitted that the petitioner had already
approached the Government and the Government has turned
down the request and hence a decision on merits is required in
the matter.
In the above circumstances, this review petition is allowed
and the judgment dated 30.05.2006 in O.P. No. 3102/2001 is
recalled. Post the writ petition for hearing.
KURIAN JOSEPH, JUDGE.
smp