IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29556 of 2009(L)
1. T.SANKARANKUTTY, S/O.KOOCHATHICHAN,
... Petitioner
Vs
1. TH JOINT REGISTRAR OF CO-OPRATIVE
... Respondent
2. CHERUNIYOOR SEVICE CO-OPRATIVE BANK LT
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/10/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 29556 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 20th October, 2009.
J U D G M E N T
The petitioner is aggrieved by Ext. P3 order, whereby the
petitioner has been disqualified to be a member of the managing
committee of the 2nd respondent-bank on the ground that as a surety
for repayment of loan taken by another member of the society, he is a
defaulter.
I am not inclined to interfere with Ext. P3 order at this juncture
since the petitioner has an effective alternate remedy by way of
appeal before the Government under Section 83(1)(j) of the Kerala Co-
operative Societies Act. Therefore, without prejudice to that right,
this writ petition is dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.