IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2433 of 2004(M)
1. P.R.PRABHAKARAN ACCOUNTANT,
... Petitioner
Vs
1. THE NATTIKA FIRKA CO-OPERATIVE RURAL
... Respondent
2. THE JOINT REGISTRAR (GENERAL)
3. HAREENDRANATH.M.G., ACCOUNTANT,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.T.SETHUMADHAVAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) NO. 2433 OF 2004
---------------------------------------
Dated this the 26th day of November, 2007.
J U D G M E N T
Petitioner is aggrieved by Exhibit P3 order passed by the
second respondent in exercise of his power under Rule 176 of the
Kerala Co-operative Societies Act and Rules. The main ground
raised in this writ petition is that the petitioner has not been
given any notice though he is an affected party. It is only
appropriate that the matter is considered afresh by the second
respondent.
2. I quash Exhibit P3 with liberty to the second respondent,
if so advised, to consider the matter afresh with notice to the
petitioner and respondents 1 and 3.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp