High Court Kerala High Court

Lakshmanan vs Registrar on 29 September, 2008

Kerala High Court
Lakshmanan vs Registrar on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28844 of 2008(H)


1. LAKSHMANAN, PATTIYAMKUNNATH HOUE,
                      ...  Petitioner

                        Vs



1. REGISTRAR, CO-OPERATIE SOCITIES,
                       ...       Respondent

2. ASSISTANT REGISTRAR, CO-OPERATIVE

3. JOINT REGISTRAR, CO-OPERATIVE SOCIETIES,

4. DESAMANGALAM SERVICE CO-OPERATIVE

5. K.S. DILEEP, S/O SREEDHARAN PANICKER.

                For Petitioner  :SRI.SUNIL JACOB JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/09/2008

 O R D E R
               THOTTATHIL B.RADHAKRISHNAN, J.
               =================================
                  W.P.(C). No.28844 of 2008-H
                  ===========================
           Dated this the 29th day of September, 2008.

                           J U D G M E N T

Learned Government Pleader appears for respondents 1 to 3.

Having regard to the nature of the directions being issued

hereunder, notice to the respondents 4 and 5 are dispensed with,

preserving their right to move for review of this judgment, if

aggrieved.

2. The complaint of the petitioner is that the appointment

of the 5th respondent as Peon in the 4th respondent-Co-operative

Bank has been made without inviting applications and without

following the due procedure prescribed by the KCS Act and Rules.

3. Without expressing anything on merits, this writ petition

is ordered directing that the 3rd respondent will take up any

complaint that the petitioner may place, within a period of three

weeks from now and issue appropriate orders after hearing the

necessary parties including respondents 4 and 5. That will be done

within an outer limit of two months therefrom.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE.

bkn/-