IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22570 of 2004(J)
1. SMT.PADMAJA W/O. MURALEEDHARAN,
... Petitioner
2. MURALEEDHARAN, KODAKKADATH HOUSE,
Vs
1. COCHIN CO-OPERATIVE AGRICULTURAL RURAL
... Respondent
2. SALE OFFICER, COCHIN CO-OPERATIVE
3. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.P.RADHAKRISHNAN (1)
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
Writ Petition (Civil) No.22570 of 2004
----------------------------------------------
Dated 26th November, 2007.
J U D G M E N T
Petitioners approached this court aggrieved by the
steps taken by the first respondent for recovery. According to the
petitioners, the remittances made by them have not been
properly credited. There will be a direction to the first respondent
to issue a statement of accounts to the petitioners within a period
of one month from today. In case there is any factual dispute, it
will be open to the petitioners to approach the first respondent
within another one month, in which case, they shall be permitted
to peruse the records. Only after passing orders regarding the
objections of the petitioners, any further action shall be taken.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs