IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2131 of 2008()
1. STATE OF KERALA REP.BY ITS SECRETARY,
... Petitioner
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. THE JOINT REGIRSTRAR OF CO-OPERATIVE
Vs
1. PREETHY.C.P., PHARMACIST, NEETHI MEDICAL
... Respondent
2. KIZHATHADIYOOR SERVICE CO-OPERATIVE BANK
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :06/11/2008
O R D E R
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
-------------------------------
W.A.NO.2131 OF 2008 ()
-----------------------------------
Dated this the 6th day of November, 2008
J U D G M E N T
KOSHY,J.
The connected case, W.A.No.2023/2008 was dismissed on
merit on 14.10.2008. The impugned judgment was passed
following the judgment impugned in that writ appeal. In the
above circumstances, this writ appeal is also dismissed in terms
of the judgment in W.A.No.2023/2008.
J.B.KOSHY, JUDGE
THOMAS P. JOSEPH, JUDGE
prp
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
14th October, 2008