IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 587 of 2009(C)
1. P.G.NARAYANAN NAIR, S/O.GOVINDA PILLAI,
... Petitioner
Vs
1. MANJAPPETTY MILK PRODUCERS CO-OPERATIVE
... Respondent
2. THE PRESIDENT, MANJAPPETTY MILK
3. THE DIRECTOR, DIARY DEVELOPMENT
4. DEPUTY DIRECTOR, DIARY DEVELOPMENT
5. DIARY EXTENSION OFFICER,VAZHAKKULAM
6. SANJU K.SALEEM,S/O.SALEEM,
7. OFFICE OF THE SUB REGISTRAR, PERUMBAVOOR
For Petitioner :SRI.K.SUNILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/07/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
R.P.NO.587/09 in W.P.(C).No.11370/06
------------------------
Dated this the 8th day of July, 2009.
O R D E R
The writ petitioner has filed this review petition,
mainly contending that the 6th respondent, purchaser of the
property is not a bona fide purchaser. In the judgment
dated 4th June, 2009, although this court upheld the
contention that the sale is vitiated for non-compliance with
Rule 54. Still liberty was given to the 6th respondent or the
Society to move the Registrar for appropriate orders. Now
that new allegations have been raised against the bona
fides of the ale in favour of the 6th respondent. It is
directed that if and when the Registrar is moved pursuant
to the direction in the judgment, the Registrar shall issue
notice to the Review Petitioner also before a final decision is
taken.
RP.No.587/09 2
The review petitioner shall produce a copy of the order
before the Registrar of the Co-operative Societies, who shall
comply with the above direction.
Review petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
RP.No.587/09 3