IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20998 of 2009(T)
1. PUNUKKANNOOR DESHABHIVARDHINI SERVICE
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.ANCHAL C.VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/07/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.20998 of 2009
---------------------------------
Dated, this the 27th day of July, 2009
J U D G M E N T
In this writ petition, although there is a challenge against
Ext.P5 order, I do not think it necessary for this Court to consider
the same.
2. The petitioner, a Co-operative Bank, was issued Ext.P3
show cause notice calling upon it to file its explanation against
changing of classification of the Society into a Non-Agricultural
Credit Society. The petitioner filed Ext.P4 reply. Over-ruling the
objection raised, the 2nd respondent issued Ext.P5, changing the
classification of the Society as proposed in Ext.P2. Aggrieved by the
said order, they have filed Ext.P7 appeal before the 1st respondent
invoking its powers under Section 83(1)(j) of the Co-operative
Societies Act, and the appeal is pending. Apprehending coercive
action pursuant to Ext.P5, and complaining of delay on the part of
the 1st respondent in passing orders on Ext.P7, this writ petition is
filed.
WP(C) No.20998/2009
-2-
3. Having regard to the pendency of Ext.P7 appeal referred
to above, this writ petition is disposed of with the following
directions:-
That the 1st respondent shall consider Ext.P7 appeal with notice to
the parties, and as expeditiously as possible, at any rate, within
eight weeks of production of a copy of this judgment. It is clarified
that in the meanwhile, it will be open to the petitioner to seek
appropriate interlocutory orders from the 1st respondent itself, on
receipt of a copy of this judgment.
4. The petitioner to produce copy of this judgment before
the 1st respondent for compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg