IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20849 of 2004(F)
1. MADHUSOODHANAN,
... Petitioner
Vs
1. THE REGISTRAR,
... Respondent
2. THE PARAVOOR S.N.V.REGIONAL CO-OPERATIVE
3. THE SECRETARY,
4. ARBITRATOR-CUM-SALE OFFICER,
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent :SRI.B.SURESH KUMAR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/07/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 20849 OF 2004
==================================
Dated this the 19th day of July, 2007.
JUDGMENT
The writ petition is filed with the following prayers:
i. To issue a writ of mandamus or any other appropriate writ,
order or direction directing the 3rd respondent to consider
Exhibit-P3 representation and give the benefits of One Time
Settlement Scheme to the petitioner who clear the demanded
amount of Exhibit P1.
ii. To issue writ of mandamus or any other appropriate writ, or
direction directing the 1st respondent to consider Exhibit P-4
representation and issue a direction to the 3rd respondent to
give the benefits of Exhibit P5 circular to the petitioner.
There will be a direction to the 1st respondent to look into Ext.P4
with notice to the petitioner and the 2nd respondent and take
appropriate action thereon, in accordance with law, within a period of
four months from the date of receipt of a copy of this judgment.
The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE.
rv