IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32214 of 2005(I)
1. PRESIDENT, MEPPAYYUR CO-OP.TOWN BANK LTD
... Petitioner
2. MEPPAYYUR CO-OP.TOWN BANK LTD. NO.F/1497
Vs
1. THE REGISTRAR OF CO-OP.SOCIETIES,
... Respondent
2. THE EXECUTIVE DIRECTOR, RESERVE BANK
3. THE DEPUTY GENERAL MANAGER,
4. THERESERVE BANK OF INDIA, REPRESENTED
For Petitioner :SRI.M.M.MONAYE
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/10/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.32214 of 2005
-----------------------------------------
Dated this the 22nd day of October, 2008
JUDGMENT
Petitioner approached this court aggrieved by the steps
taken by the Reserve Bank of India as per Exts.P2 and P5.
According to the petitioners the second petitioner Society has
been functioning as a primary credit society and hence the
coercive steps now taken by the Reserve Bank of India cannot be
continued. There are other contentions as well. It is seen that
the petitioner has filed Ext.P6 representation before the 4th
respondent. There will be a direction to the 4th
respondent/competent authority to consider Ext.P6 with notice to
the petitioners adverting to the contentions taken by them and
pass appropriate orders in accordance with law expeditiously.
The interim order passed by this court will continue till such time.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.32214 of 2005
———————————–
JUDGMENT
22nd October, 2008