Kerala High Court
The Calicut Co-Operative Urban … vs Union Of India on 23 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1715 of 2009()
1. THE CALICUT CO-OPERATIVE URBAN BANK LTD,
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. STATE INFORMATION COMMISSIONER,
3. M.K.DIVAKARAN,
For Petitioner :SRI.DEVAPRASANTH.P.J.
For Respondent :SRI.M.AJAY, SC, STATE INFORMATION COMMN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :23/03/2010
O R D E R
C.N.Ramachandran Nair & P.S.Gopinathan, JJ.
==================================================
W.A.No.1715 of 2009
==================================================
Dated this the 23rd day of March, 2010.
JUDGMENT
Ramachandran Nair, J.
Since the issue raised is covered by the Full
Bench of this Court reported in Thalapuram
Service Co-operative Bank Ltd. v. Union of India
(2009 (3) K.L.T. 1001), we dispose of this
appeal, following the said judgment, with
direction to the Information Officer to consider
the maintainability of the application based on
the Full Bench judgment and pass orders thereon.
C.N.Ramachandran Nair, Judge.
P.S.Gopinathan, Judge.
sl.