High Court Kerala High Court

R. Chandrasekhara Kurup vs Registrar Of Co-Operative … on 24 September, 2008

Kerala High Court
R. Chandrasekhara Kurup vs Registrar Of Co-Operative … on 24 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15448 of 2006(L)


1. R. CHANDRASEKHARA KURUP,
                      ...  Petitioner

                        Vs



1. REGISTRAR OF CO-OPERATIVE SOCIETIES,
                       ...       Respondent

2. JOINT REGISTRAR OF CO-OPERATIVE

3. ASSISTANT REGISTRAR OF CO-OPERATIVE

4. THE PAZHAKULAM PADINJARU SERVICE

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/09/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                  W.P.(C) No.15448 OF 2006
               ---------------------------------------
        Dated this the 24th day of September, 2008.


                          J U D G M E N T

In the matter of relaxation of qualification, in view of the

intervening developments, in case the petitioner has still any

grievance left, petitioner may approach the Government, in which

case, the matter will be duly considered by the Government, with

notice to the petitioner and the fourth respondent, and

appropriate orders in accordance with law will be passed within

another four months.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 15448 OF 2006

J U D G M E N T

24.09.2008