IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15602 of 2009(U)
1. SUNITHA.S,JR.CLERK, VELINALLOOR SERVICE
... Petitioner
Vs
1. JOINT REGISTRAR (GENERAL) CO-OPERATIVE
... Respondent
2. VILINALLOOR SERVICE CO-OPERATIVE BANK
3. G.RADHAKRISHNAN,FR.CLERK, VELINALLOOR
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/06/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.15602 of 2009
---------------------------------
Dated, this the 5th day of June, 2009
J U D G M E N T
The petitioner’s grievance is regarding the seniority
determined between herself and the 3rd respondent. The learned
counsel for the petitioner submits that in pursuance to Ext.P5, she
has filed Ext.P6 objection before the 1st respondent, and that a
decision on Ext.P6 has not been taken so far.
2. Taking in to account this contention, I dispose of the writ
petition directing the 1st respondent to consider Ext.P6 with notice
to the petitioner and respondents 2 & 3. This shall be done as
expeditiously as possible, at any rate, within eight weeks of
production of a copy of this judgment.
3. The petitioner shall produce a copy of this judgment
before the 1st respondent for compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg