Kerala High Court
P.Unni Mammad vs The Joint Registrar Of … on 23 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37549 of 2008(T)
1. P.UNNI MAMMAD, S/O. MOIDEEN, PLANCHERY
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE KARUVARAKUNDU SERVICE CO-OP
3. THE ASSISTANT REGISTRAR GENERAL,MANJERI.
4. M.S. RAMACHANDRAN ASSARI, ASSISTANT
5. O.P. SAIDALAVI, MALAPPURAM DISTRICT
For Petitioner :SRI.N.K.SUBRAMANIAN
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/01/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.37549 OF 2008
-------------------------------------------
Dated this the 23rd day of January, 2009
JUDGMENT
Without expressing anything on merits but after having
considered Ext.P1, it is directed that Ext.P2 will be taken up by
the first respondent and an order issued thereon, after hearing
the petitioner, respondents 2, 4 and 5 and any other person
entitled to be heard in that regard. Let such decision be taken
within a period of four weeks from now. All other questions are
left open. It would also be open to the petitioner to move the
Joint Registrar for any interlocutory order in the mean while.
The writ petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.