High Court Kerala High Court

P.Surendran vs Sindhu.S.Nair on 28 January, 2008

Kerala High Court
P.Surendran vs Sindhu.S.Nair on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3216 of 2008(G)


1. P.SURENDRAN, PROOF READER,
                      ...  Petitioner

                        Vs



1. SINDHU.S.NAIR, W/O.SANKARANKUTTY,
                       ...       Respondent

2. THE DISTRICT CO-OPERATIVE BANK LTD.,

3. THE MANAGER,

                For Petitioner  :SMT.K.AMMINIKUTTY

                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. 3216 OF 2008

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

                Dated this the 28th day of January, 2008


                                  JUDGMENT

Having regard to the directions being issued hereunder,

notice to the 1st respondent is dispensed with preserving her right

to seek review of this judgment, if aggrieved.

The petitioner and the husband of the 1st respondent worked

in an establishment. The 1st respondent availed a loan for which

the petitioner stood as surety. According to the petitioner, the 1st

respondent and her husband are well placed, however that, action

is being taken under Section 37 of the Co-operative Societies Act,

only against the petitioner.

On the basis of such allegation and after hearing the learned

counsel for the petitioner, respondents 2 and 3, this Writ Petition is

disposed of directing that all persons liable for recovery under

Section 37 of the Co-operative Societies Act, in relation to the

transaction in question shall be simultaneously proceeded with.

No further action is called for.

The Writ Petition is disposed of accordingly.

THOTTATHIL B. RADHAKRISHNAN,

JUDGE

btt

WPC No.

2

WPC No.

3