High Court Kerala High Court

M.K.Abbas vs State Of Kerala on 30 November, 2007

Kerala High Court
M.K.Abbas vs State Of Kerala on 30 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14895 of 2004(W)


1. M.K.ABBAS, PRESIDENT OF THE MANAGING
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE

3. THE JOINT REGISTRAR OF CO-OPERATIVE

4. THE UNIT INSPECTOR OF CO-OPERATIVE

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SPL.GOVT.PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :30/11/2007

 O R D E R
                         KURIAN JOSEPH J.
              ----------------------------------------------
            Writ Petition (Civil) No.14895 of 2004
              ----------------------------------------------
                 Dated 30th November, 2007.

                          J U D G M E N T

Petitioner is aggrieved by Ext.P6 order passed by the

Joint Registrar. Under Section 83(1)(j) of the Kerala Cooperative

Societies Act, 1969, the petitioner has a remedy of appeal before

the Government. In the event of the petitioner pursuing the

above remedy within two months from today, the appeal will be

considered by the Government with notice to the petitioner and

the 5th respondent bank and appropriate orders in accordance

with law will be passed, within another four months. The interim

order passed by this court on 19.5.2004 will continue till such

time.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs