High Court Kerala High Court

N.R.Rajeevnath vs Registrar Of Co-Op. Societies on 3 June, 2009

Kerala High Court
N.R.Rajeevnath vs Registrar Of Co-Op. Societies on 3 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15185 of 2009(P)


1. N.R.RAJEEVNATH, S/O.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. REGISTRAR OF CO-OP. SOCIETIES,
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OP. SOCIETIES

3. THE IDUKKI DISTRICT TAXI DRIVERS

4. RAJESH K.MATHEW,

5. JAYANTHI C.PHILIP, CHEKKOTTU HOUSE,

6. SHYAM BABU, SHYAM BHAVAN,

7. THOMAS JOHN, THEEMPALANGADU HOUSE,

8. BINOY K.J., KOZHIMANNIL HOUSE,

                For Petitioner  :SRI.JOICE GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/06/2009

 O R D E R
                      ANTONY DOMINIC,J.
                  ---------------------
                  W.P.(C).No.15185 OF 2009
                ------------------------
              Dated this the 3rd day of June, 2009.

                           JUDGMENT

The main complaint in this writ petition is regarding the

non-implementation of Ext.P6 order issued by the 2nd

respondent. It would appear that complaining of this the

petitioner has filed Ext.P7 before the 2nd respondent.

Taking into account the above, the writ petition is

disposed of directing the 2nd respondent to consider and pass

orders on Ext.P7, if the same has been received and is pending

with notice to the parties, who may be affected by any order

to be passed on Ext.P7.

Petitioner shall produced a copy of the judgment before

the 2nd respondent, who shall take appropriate action in the

matter, as expeditiously as possible and at any rate within 8

weeks from the date of production of a copy of the judgment.

(ANTONY DOMINIC)
JUDGE
vi/