IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 13959 of 2007(J)
1. SYED MOHAMMED THANGAL,
... Petitioner
Vs
1. JOINT REGISTRAR (GENERAL),
... Respondent
2. PONNANI CO-OPERATIVE RURAL SOCIETY,
3. ASSISTANT REGISTRAR (GENERAL),
For Petitioner :SRI.M.VIJAYAKUMAR
For Respondent :SRI.C.V.MANUVILSAN
The Hon'ble MR. Justice K.M.JOSEPH
Dated :07/06/2007
O R D E R
K.M.JOSEPH, J.
------------------------------------------
W.P.(C).No.13959 OF 2007
--------------------------------------------
Dated this the 7th day of June, 2007
JUDGMENT
Petitioner challenges Ext.P1. Ext.P1 is an order by which
petitioner stands disqualified under Rule 44(2) of the Co-operative
Societies Act. One of the contentions taken by the respondent
society is that the order is appealable.
2. I heard the learned Government Pleader also.
In view of the fact that the petitioner has an alternate remedy
under Section 83 of the Act, the writ petition is disposed of
relegating the petitioner to pursue the alternate remedy.
K.M.JOSEPH
JUDGE
sv.