High Court Kerala High Court

President vs The Joint Registrar Of … on 3 March, 2009

Kerala High Court
President vs The Joint Registrar Of … on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6785 of 2009(P)


1. PRESIDENT,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE UNIT INSPECTOR OF CO-OPERATIVE

3. GOVERNMENT OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.RAVINDRAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :03/03/2009

 O R D E R
                       K. M. JOSEPH, J.
                --------------------------------------
                W.P.C. NO. 6785 OF 2009 P
                --------------------------------------
               Dated this the 3rd March, 2009

                          JUDGMENT

The prayers in the Writ Petition are as follows:

“i) Issue a writ in the nature of mandamus

commanding the 3rd respondent to consider and

pass orders on Ext.P8 Appeal and Ext.P9

application for stay expeditiously.

ii) Issue a writ in the nature of mandamus

commanding the 1st respondent not to implement

Ext.P6 order until the 3rd respondent takes a

decision on the petitioner’s application for stay.”

2. I heard Shri P. Ravindran, learned senior counsel

appearing for the petitioner and also the learned Government

Pleader. Against the order of supersession passed under Section

32 of the Co-operative Societies Act, petitioner has preferred

Ext. P8 Appeal and Ext.P9 stay petition. Learned senior counsel

points out that till a decision is taken on the application, the

order may be kept in abeyance. The Writ Petition is disposed of

WPC.6785/09 P 2

directing the third respondent to consider and take a decision on

Ext.P9 in accordance with law, within two weeks from the date

of production of a copy of this Judgment. The petitioner or his

Representative will be present before the third respondent at 11

AM on 10.03.2009. Till such time as a decision is taken on

Ext.P9, Ext.P6 order will not be implemented.

Petitioner will produce a copy of this Judgment before the

third respondent as soon as it is received.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy //
PS to Judge