IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36710 of 2008(T)
1. MALLIKESWAN K.P.
... Petitioner
Vs
1. KARUVARAKUNDU SERVICE CO-OPEERATIVE
... Respondent
2. THE CO-OPERATIVE SERVICE EXAMINATION
3. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.P.P.JACOB
For Respondent :SRI.P.U.SHAILAJAN,SC,CO-OP.SERVICE EXAM
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :12/12/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.36710 OF 2008
-------------------------------------------
Dated this the 12th day of December, 2008
JUDGMENT
Notice to the first respondent dispensed with, preserving
its right to move for review of this judgment, if aggrieved. Heard
learned counsel for the petitioner, learned standing counsel for
the second respondent as also learned Government Pleader for
the third respondent.
Without expressing anything on merits, the third
respondent is directed to take up Ext.P3, consider and dispose it
off in accordance with law, having regard to the contention of
the petitioner that no appointments could be made in violation of
the law relating to reservation as applicable to co-operative
societies. A decision shall, however, be taken within four months
of the date of receipt of a copy of this judgment.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.