IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30521 of 2007(H)
1. THE BOARD OF DIRECTORS OF THE
... Petitioner
Vs
1. THE ASSISTANT REGISTRAR OF
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :15/10/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.30521 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of October, 2007
JUDGMENT
Petitioner challenges Ext.P10. Ext.P10 is an order by which
the second respondent invoking the power under Section 71
ordered liquidation of the society of which the petitioner is the
Board of Directors and more over appointed an official liquidator.
I note that Ext.P10 is appealable. I feel that petitioner is to be
relegated to the pursuit of an alternate remedy. The writ petition
is disposed of relegating the petitioner to pursue the alternate
remedy within the time provided. In view of the fact that I am
relegating the petitioner to pursue the alternate remedy, I feel
that I should facilitate the petitioner to approach the appellate
body and I direct that Ext.P10 shall be kept in abeyance for a
period of two weeks from today.
(K.M.JOSEPH, JUDGE)
sv.