IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35539 of 2007(E)
1. NOORDHEEN KUTTY, RESIDING AT VARIKOLI
... Petitioner
Vs
1. SASTHAMCOTTA PRADHAMIKA SAHAKARANA
... Respondent
2. THE SPECIAL SALE OFFICER,
3. THE DIRECTOR OF CO-OPERATIVE SOCIETIES
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :16/01/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN,J.
--------------------------------------------------------
W.P.(C)No.35539 OF 2007
--------------------------------------
DATED THIS THE 16TH DAY OF JANUARY, 2008
J U D G M E N T
It is submitted by the learned counsel for petitioner that the
amount of Rs.60,000/= covered by the interim order dt.30.11.2007
was promptly remitted. First respondent served notice.
2. Having heard the learned counsel for the petitioner this
writ petition is disposed of directing that Exhibit P4 representation shall
be taken up, considered and disposed of and any ameliorative benefits
if available in terms of Exhibit P3, if that circular is applicable, shall be
extended to the petitioner. The further enforcement of the recovery
against the petitioner will stand deferred for a period of one month for
the first respondent to take a decision as directed above.
THOTTATHIL B. RADHAKRISHNAN, JUDGE.
dsn