IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24966 of 2009(M)
1. M.N.BALACHANDRAN NAIR,
... Petitioner
2. LAL ANTONY,
Vs
1. ASST. REGISTRAR OF CO-OP. SOCIETIES
... Respondent
2. FACT(CD) EMPLOYEES CO-OP. CONSUMER
3. KUNNATHUNADU TALUK CO-OP. EMPLOYEES
4. UNIT INSPECTOR, KOOVAPPALLY UNIT,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/08/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 24966 OF 2009 (M)
=====================
Dated this the 28th day of August, 2009
J U D G M E N T
The grievance of the petitioners is that though towards the
loan of Rs.45,880/- each availed of from the 3rd respondent,
inspite of the fact that substantial remittances have been made,
such remittances have not been fully accounted resulting in
continued recovery. It is stated that this complaint have been
already raised before the 1st respondent by filing Ext.P7.
2. Taking into account the above, I direct the 1st
respondent to examine the grievance raised by the petitioners in
Ext.P7 with notice to the petitioners and respondents 2 and 3.
This shall be done, as expeditiously as possible, at any rate within
4 weeks of receipt of a copy of this judgment along with a copy of
this writ petition. Needless to say that if it is found that if there is
any excess recovery effected, necessary consequential orders
shall also be passed.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp