IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4926 of 2005(J)
1. P.GOPI, DAILY DEPOSIT COLLECTOR,
... Petitioner
2. MOHANABU M.K., DAILY DEPOSIT COLLECTOR,
3. MOHANDAS, DAILY DEPOSIT COLLECTOR,
4. SATYAN K., DAILY DEPOSIT COLLECTOR,
5. DEVADAS E.P., DAILY DEPOSIT COLECTOR,
6. T.ALIKUTTY, DAILY DEPOSIT COLLECTOR,
7. K.RAJAMOHAN, DAILY DEPOSIT COLLECTOR,
8. K.INDU, DAILY DEPOSIT COLLECTOR,
9. SURESH E.K., DAILY DEPOSIT COLLECTOR,
10. ABDUL LATHIF.P., DAILY DEPOSIT COLLECTOR
11. VENUGOPALAN, DALY DEPOSIT COLLECTOR,
12. SUNIL KUMAR P. DAILY DEPOIT COLLECTOR,
Vs
1. THE NILAMBUR CO-OPERATIVE URBAN BANK
... Respondent
2. THE SECRETARY, NILAMBUR CO-OPERATIVE
3. ASSISTANT RGGISTRAR OF CO-OPERATIVE
4. THE REGISTRAR OF CO-OPERATIVE SOCIEITES,
5. STATE OF KERALA - REPRESENTED BY THE
For Petitioner :SRI.V.RAJENDRAN
For Respondent :SPL.GOVT.PLEADER-(SRI.B.S.SWATHIKUMAR)
The Hon'ble MR. Justice K.THANKAPPAN
Dated :06/10/2006
O R D E R
K. Thankappan, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C). No. 4926 of 2005
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of October, 2006
JUDGMENT
The grievance of the petitioners is that their service has not been
regularized in the light of Ext.P4 circular issued by the 4th respondent. The
objection raised by the respondent bank is that the bank has already
requested the 4th respondent Registrar of Co-operative Societies to sanction
additional posts to regularize the service of the petitioners. Now as per
order No. CRB 4983/2006 dated 31-8-2006 issued by the Joint Registrar of
Co-operative Societies the posts are sanctioned. In the circumstances, the
writ petition is disposed of directing respondents 1 and 2 to take steps to
regularize the service of the petitioners. This shall be done as early as
possible, at any rate within 60 days from the date of receipt of copy of this
judgment.
K.Thankappan,
Judge.
mn.
K. Thankappan,J.
– – – – – – – – – – – – – – – –
W.P.(C) No. /2006
– – – – – – – – – – – – – – – –
Judgment
6-10-2006