Kerala High Court
Sibi Joseph vs Kallettumkara Service … on 18 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5618 of 2008(R)
1. SIBI JOSEPH,W/O.JOSE
... Petitioner
Vs
1. KALLETTUMKARA SERVICE CO-OP.BANK LTD.141
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.P.V.BABY
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :18/02/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-------------------------------
W.P(C) No. 5618 OF 2008
-----------------------------------
Dated this the 18th day of February, 2008
JUDGMENT
Even if the petitioner is aggrieved by Ext.P4, he will have
alternate remedy under the Kerala Co-operative Societies Act,
1969. I do not propose to hold that such alternate remedy is not
efficacious on the facts and circumstances of the case. Hence,
the Writ Petition is dismissed without prejudice to any such
proceedings.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
ttb
WPC No. 5618 OF 2008
2