High Court Kerala High Court

Pushpangadhan vs The Irinjalakuda Town … on 22 August, 2008

Kerala High Court
Pushpangadhan vs The Irinjalakuda Town … on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11972 of 2006(A)


1. PUSHPANGADHAN, AGED 55,
                      ...  Petitioner

                        Vs



1. THE IRINJALAKUDA TOWN CO-OPERATIVE
                       ...       Respondent

2. THE ARBITRATOR CUM SPECIAL SALE

3. THE ASSISTANT REGISTRAR OF CO-OPERATIVE

4. THE HON'BLE SECRETARY,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/08/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.11972 OF 2006
               ---------------------------------------
           Dated this the 22nd day of August, 2008.


                          J U D G M E N T

This writ petition is filed mainly with the following prayer:

i) To issue an appropriate writ, order or direction

commanding the fourth respondent to take up Ext.P2

and to dispose of the same within such time as may be

fixed by this Hon’ble court and till such time all further

proceedings pursuant to Ext.P1 may be directed to be

kept in abeyance in the interest of justice.

In case Exhibit P2 appeal has not been disposed of so far,

there will be a direction to the 4th respondent to dispose of the

same, with notice to the parties, within a period of four months

from the date of receipt of a copy of this judgment.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 11972 OF 2006

J U D G M E N T

22.08.2008