High Court Kerala High Court

M.K.Subhaga vs State Co-Operative Union on 5 July, 2007

Kerala High Court
M.K.Subhaga vs State Co-Operative Union on 5 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30709 of 2004(E)


1. M.K.SUBHAGA, HEAD CLERK,
                      ...  Petitioner
2. THE KAMALABAI AMMA,

                        Vs



1. STATE CO-OPERATIVE UNION,
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE

3. R.SATHEESA KURUP,

4. B.S.SREEDEVI,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.T.R.RAMACHANDRAN NAIR, SC, SCU

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/07/2007

 O R D E R
                             KURIAN JOSEPH, J.

                  ---------------------------------------

                     W.P. (C). NO. 30709 OF 2004

                  ---------------------------------------

                 Dated this the 5th day of July, 2007.



                               J U D G M E N T

Petitioners are aggrieved by Exhibit P8 order passed by the

Registrar of Co-operative Societies. Since the order is passed by

the said Authority, petitioners have a remedy under

Section 83(2) of the Kerala Co-operative Societies Act before the

Government by way of appeal. Therefore, this writ petition is

disposed of as follows.

2. In the event of the petitioners thus filing an appeal

before the Government within a period of two months from

today, the same shall be treated to have been filed in time.

Thereafter, the Appellate Authority shall dispose of the appeal

with notice to the petitioners and respondents 1,3, and 4,

expeditiously. The implementation of Exhibit P8 shall be

deferred, if not already implemented, till such time.

KURIAN JOSEPH, JUDGE.

smp