IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5582 of 2009(P)
1. SMT.P.L.SARADHAMMA, W/O.RAJAN, AGED 47
... Petitioner
Vs
1. THE JOINT REGISTRAR (GENERAL)CO-OP;
... Respondent
2. THE ASSISTANT REGISTRAR, (GENERAL)
3. KOSADY SCHEDULED TRIBE SERVICE CO-OP;
4. THE PRESIDENT,KOSADY SCHEDULED TRIBE
For Petitioner :SRI.T.V.GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :19/02/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.5582 OF 2009
-------------------------------------------
Dated this the 19th day of February, 2009
JUDGMENT
1. Learned Government Pleader appears for respondents 1
and 2. Notice to respondents 3 and 4 dispensed with,
preserving their right to move for review of this judgment, if
aggrieved.
2. The petitioner is an employee of the third respondent. She
was placed under suspension. Her complaint is two fold.
Firstly, she states that her subsistence allowance is not
released. Secondly, she states that she had placed certain
amounts with the third respondent in an SB A/c and that those
amounts are also not being released. As regards the second
complaint, necessarily the petitioner has to take recourse to
arbitration proceedings. As regards the first one, any request
of the petitioner pending before the first respondent Joint
Registrar will be taken up, considered and orders issued
within a period of four weeks from the date of receipt of a copy
WPC.5582/09
Page numbers
of this judgment an a copy of the writ petition, after hearing
the necessary parties. All other issues are left open. The writ
petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.20/2.