Kerala High Court
Kooroppada Service Co-Op.Bank … vs Asst.Registrar Of … on 23 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15261 of 2008(P)
1. KOOROPPADA SERVICE CO-OP.BANK LTD.
... Petitioner
Vs
1. ASST.REGISTRAR OF CO-OP.SOCIETIES
... Respondent
For Petitioner :SMT.I.SHEELA DEVI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/05/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 15261 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 23rd May, 2008.
J U D G M E N T
Petitioner is challenging an order passed by the 2nd respondent
under the transfer of Registry Rules. Transfer of Registry Rules
themselves provide for appeals against the orders under the Rules.
That being so, the writ petition is closed without prejudice to the right
of the petitioner to challenge the impugned order in appeal
appropriately.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.