IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33233 of 2007(F)
1. SUNILKUMAR K.T.,
... Petitioner
Vs
1. THE GOVERNMENT OF KERALA, REPRESENTED
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE
3. THE JOINT REGISTRAR(GENERAL) OF
4. THE KANAMALA SERVICE CO-OPERATIVE BANK
5. BINEESH.P.BABU, S/O BABURAJ,
6. THARA THOMAS, W/O BINO VARGHESE,
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :13/11/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.33233 OF 2007
-------------------------------------------
Dated this the 13th day of November, 2007
JUDGMENT
Having regard to the nature of the order being passed
hereunder, notice to respondents 4 to 6 dispensed with.
2. Having heard learned counsel for the petitioner and
learned Government Pleader, I am sure that this is not a matter
that could gain attention of this Court as of now, because, any
complaint of abuse of power, as has been complained of, could
gain attention of the competent statutory authority and it
appears that Ext.P2 has been issued by the third respondent to
the petitioner. Hence, it is for the petitioner and the third
respondent to follow up Ext.P2. The third respondent is,
therefore, directed to finalise proceedings initiated as per Ext.P2
within a period of three months from the date of receipt of a
copy of this judgment. If Ext.P2 proceedings have been
concluded, the petitioner will be issued a copy of the decision
WPC.33233/07
Page numbers
thereon, within a period of two weeks of the production of a copy
of this judgment.
The writ petition is disposed of with the above directions.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.