High Court Kerala High Court

K.V.Pokker Haji vs The Joint Registrar Of … on 3 February, 2009

Kerala High Court
K.V.Pokker Haji vs The Joint Registrar Of … on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2836 of 2009(K)


1. K.V.POKKER HAJI, PRESIDENT, MUTTIL
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :03/02/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
              W.P(C).Nos.2836 & 2859 OF 2009
                 -------------------------------------------
            Dated this the 3rd day of February, 2009


                             JUDGMENT

Though the petitioners state that the impugned notices are

under Section 32 of the Kerala Co-operative Societies Act,

1969, learned special Government Pleader states, on

instructions, that they are not notices under Section 32 but are

only notices for further hearing in relation to the reports under

Section 66. Obviously therefore, the proceedings could be

either for rectification or for issuing directions or could

ultimately generate certain other actions, even under Section

32. That could be only with notice to the petitioners. If the

petitioners require copies of the report referred to in the

notices, that would also be given to them before hearing them

as per the said notices. These writ petitions are ordered

accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.