High Court Kerala High Court

P.J.John vs Kozhikode Primary Co-Operative on 28 January, 2008

Kerala High Court
P.J.John vs Kozhikode Primary Co-Operative on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3201 of 2008(F)


1. P.J.JOHN, S/O.JOSEPH,
                      ...  Petitioner
2. P.J.SHAJI @ MATHEW, RESIDING -DO-, -DO-.
3. P.J.THOMAS, RESIDING -DO-, -DO-.
4. P.J.AUGUSTY, -DO-, -DO-.
5. P.J.JAISA @ ANNA -DO-, -DO-.
6. P.J.ROCKERY, RESIDING -DO-,-DO-.

                        Vs



1. KOZHIKODE PRIMARY CO-OPERATIVE
                       ...       Respondent

2. THE SENIOR INSPECTOR/SPECIAL SALE

3. THE JOINT REGISTRAR OF CO-OPERATIVE

4. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :28/01/2008

 O R D E R
                 THOTTATHIL B. RADHAKRISHNAN, J.

                            -------------------------------

                          W.P(C) No. 3201 OF 2008

                          -----------------------------------

                 Dated this the 28th day of January, 2008


                                   JUDGMENT

The petitioner is a debtor of the 1st respondent. He persued

different litigation including appeal before the 3rd respondent.

Thereafter, he moved the Government and the Joint Registrar was

directed to issue certain orders. Now, he requests for indulgence

of this Court on account of the action or inaction attributed to the

Registrar in the matter of complying with the directions of the

Government. I am not inclined to grant any such relief. If the

petitioners are aggrieved by any action on the part of the

Government or Registrar, it is for them to pursue appropriate

remedies before the Government and not before this Court.

The Writ Petition fails and is accordingly dismissed.

THOTTATHIL B. RADHAKRISHNAN,

JUDGE

btt

WPC No.

2

WPC No.

3