High Court Kerala High Court

The Kottayam Integrated Power … vs The Registrar Of Co-Operative … on 22 January, 2008

Kerala High Court
The Kottayam Integrated Power … vs The Registrar Of Co-Operative … on 22 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2598 of 2008(H)


1. THE KOTTAYAM INTEGRATED POWER LOOM
                      ...  Petitioner

                        Vs



1. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
                       ...       Respondent

2. THE KOTTAYAM DISTRICT CO-OPERATIVE BANK

3. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.ANIL SIVARAMAN

                For Respondent  :SRI.T.R.HARIKUMAR,SC,KTM DIST CO.BANK L

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/01/2008

 O R D E R
             THOTTATHIL.B.RADHAKRISHNAN, J.
                    ---------------------------------
                    W.P(c)No.2598 OF 2008
                  ------------------------------------
             Dated this the 22nd day of January, 2008

                             JUDGMENT

Government Pleader takes notice for the first respondent.

Sri.V.G.Arun takes notice for respondents 2 and 3.

Petitioner applied to the second respondent for a loan. It is

stated that the facility was extended, but not released. Since the

petitioner is also a Co-operative society, it is appropriate that the

first respondent takes up Ext.P4 and takes a final decision thereon

within an outer limit of two months from the date of receipt of a

copy of this judgment. Petitioner and the second respondent will

be afforded an opportunity of being heard.

THOTTATHIL.B.RADHAKRISHNAN
JUDGE

sv