High Court Kerala High Court

President vs State Of Kerala on 23 May, 2008

Kerala High Court
President vs State Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1402 of 2006(P)


1. PRESIDENT, THE KUNNATHUNAD SERVICE
                      ...  Petitioner
2. THE KUNNATHUNAD SERVICE CO-OP.BANK

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.M.M.MONAYE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/05/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ----------------------------------------------
                   W.P.(C) No.1402 of 2006
              ----------------------------------------------
                    Dated 23rd May, 2008.

                          J U D G M E N T

The prayer is for a direction to the second respondent

to take appropriate action on Ext.P2 application. In case no action

has been taken on Ext.P2, there will be a direction to the second

respondent to dispose of Ext.P2 application with notice to the

petitioners and other affected parties, if any, within three months

from the date of production of a copy of the judgment.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.1402 of 2006

———————————————-

J U D G M E N T

Dated 23rd May, 2008.