IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30083 of 2004(F)
1. MATHATHIL KOLIYAT GEETHANJALI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE CHIEF
... Respondent
2. THE REGISTRAR OF CO-OEPRATIVE SOCEITIES,
3. SIVARAMAN, ADDITIONAL PRIVATE SECRETARY,
4. THE JOINT REGISTRAR OF CO-OEPRATIVE
5. ABDUL SAMAD KUTTY, SENIOR INSPECTOR OF
6. THE ERNAKULAM URBAN CO-OPERATIVE BANK
7. THE CHIEF EXECUTIVE, THE URBAN
8. U.PADMANABHAN, 33/A1, SREELAKSHMI,
9. JAYAPRAKASH.P. XL/794, ASHIRWAD,
10. LAKSHMI NAIR, GOKULAM, RAVIPURAM ROAD,
11. K.K.KANNAN MANON, RED STAR, PALLIYIL
12. C.K.MANI SANKAR, ABHAYAM, DEEPAM LANE,
13. K.K.SIVADAS, KATTUNILATH HOUSE,
14. SINULAL P.N. PALLATH HOUSE,
15. JACOB.K.J. KUTTIPPURATH HOUSE,
16. K.M.ROY, ANNYA K.H. VAIKOM ROAD,
17. P.U,JOSE, J.N.B. MARKETING (INDIA),
18. P.A.KOYAKUTTY, HOUSE, NO.CC.XVIII/330-A,
19. CENTRAL BUREAU OF INVESTIGATION
20. SUPER INTENDENT OF POLICE(VIGILANCE),
For Petitioner :SRI.SREEPRAKASH K.NAIR
For Respondent :SRI.S.SREEKUMAR, SC FOR CBI
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.30083 of 2004
----------------------------------------------
Dated 6th July, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
“Issue a writ of mandamus or any other writ direction or order
commanding the 20th respondent to conduct further investigation
in the matter (VE 8/2001) after obtaining necessary sanction on
the basis of fresh materials came to light.”
In view of the intervening developments, in case the petitioner
has still any grievance left, petitioner may approach the 20th
respondent.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 6th July, 2007.