High Court Kerala High Court

M.P.Shaju vs The Registrar Of Co-Operative … on 15 December, 2010

Kerala High Court
M.P.Shaju vs The Registrar Of Co-Operative … on 15 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35657 of 2010(F)


1. M.P.SHAJU,
                      ...  Petitioner

                        Vs



1. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE KERALA STATE CO-OPERATIVE HOSPITAL

4. THE ADMINISTRATIVE COMMITTEE,

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :15/12/2010

 O R D E R
                            C.T.RAVIKUMAR, J.
                        ---------------------------------------
                        W.P(C)No.35657 of 2010
                        ----------------------------------------
                       Dated 15th December, 2010

                                  JUDGMENT

This writ petition has been filed mainly with the prayer to

issue a writ of mandamus commanding the first respondent to consider

Ext.P1 representation. When this matter is taken up today, the learned

counsel appearing for the petitioner submitted that in fact, the first

respondent has considered Ext.P1 and passed orders thereon. The

learned counsel further submitted that the petitioner proposes to assail

the said order and hence, he may be given liberty to assail the same in

appropriate proceedings. The permission sought for is granted.

Accordingly, this writ petition is dismissed as withdrawn with liberty to the

petitioner to challenge the order passed on Ext.P1 in appropriate

proceedings.

Sd/-

C.T.RAVIKUMAR
Judge

TKS

// True copy //

P.S. to Judge