IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2817 of 2007()
1. THE BOARD OF MANAGEMENT OF THE
... Petitioner
Vs
1. THE UNIT INSPECTOR, UNIT `C',
... Respondent
2. THE ASSISTANT REGISTRAR OF
3. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.P.V.BABY
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :28/11/2007
O R D E R
H.L. DATTU, CJ. & K. M. JOSEPH, J.
--------------------------------------------------
W.A. NO. 2817 OF 2007
---------------------------------------------------
Dated this the 28th November, 2007
JUDGMENT
H.L. DATTU, CJ.
Questioning the correctness or otherwise of the orders passed by the learned Single
Judge in W.P.(C). No.34182/07 dated 26.11.2007, the petitioner in the Writ Petition has
presented this Writ Appeal.
2. What was questioned by the petitioner in the writ petition is the show cause notice
(Ext.P2) issued by the third respondent, Joint Registrar.
3. If for any reason the petitioner is aggrieved by Ext.P2 show cause notice, he could
have filed his objections to the same, to the effect that it is devoid of any merit and contrary
to the provisions of the Act. Without filing such objections, petitioner has rushed to this
Court.
4. In our opinion, the Writ Petition filed by the petitioner is fully premature.
Keeping that aspect of the matter in view, the learned Single Judge has rightly rejected the
Writ Petition.
5. We do not find any error in the orders passed by the learned Single Judge.
However, the appellant/petitioner is granted fifteen days’ time from today to file his
objections, if any, to Ext.P2 Notice issued by the third respondent, Joint Registrar. If such
an objection is received within the time granted by this Court, the third respondent shall
consider the same and take a decision in accordance with law, after hearing the petitioner.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE
K.M. JOSEPH,
JUDGE
kbk/DK.