IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1605 of 2009()
1. KAIRALI YARN AND WEAVING ACCESSORIES,
... Petitioner
Vs
1. THE DIRECTOR OF HANDLOOM AND TEXTILES,
... Respondent
2. INFORMATION OFFICER,DIRECTORATE OF
3. THE GENERAL MANAGER,
4. THE INFORMATION OFFICER,
5. K.NANDAKUMAR,TC 24/113 RSP (M) OFFICE,
6. TRIVANDRUM DISTRICT HANDLOOM
7. TRIVANDRUM STATE CO-OPERATIVE YARN
8. J.VIDHYADHARAN,PROPRIETOR,
For Petitioner :SRI.P.N.MOHANAN
For Respondent :SRI.GOPAKUMAR R.THALIYAL
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :22/03/2010
O R D E R
C .N. RAMACHANDRAN NAIR &
P.S. GOPINATHAN, JJ.
--------------------------------------------
W.A. No. 1605 OF 2009
--------------------------------------------
Dated this the 22nd day of March, 2010
JUDGMENT
Ramachandran Nair, J.
The issue raised that is, whether provisions of Right to
Information Act, 2005, applies to co-operative societies, is covered by
Division Bench decision of this Court in THALAPALAM SCB LTD.
V. UNION OF INDIA, (2009) 3 KLT 1001. In view of the said
decision we dispose of the Writ Appeal following the said judgment
but with direction to the Information Officer to follow the Division
Bench decision and dispose of the application filed by the respondents.
(C.N.RAMACHANDRAN NAIR)
Judge.
(P.S. GOPINATHAN)
Judge.
kk