IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9688 of 2007(C)
1. U.CHANDRAN,
... Petitioner
Vs
1. TALIPARAMBA URBAN CO-OP. BANK LTD.
... Respondent
2. MANAGER,
3. A AND E INSPECTOR-III,
4. ASSISTANT REGISTRAR (GENERAL) OF
For Petitioner :SRI.M.V.AMARESAN
For Respondent :SRI.MILLU DANDAPANI
The Hon'ble MR. Justice K.M.JOSEPH
Dated :17/07/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 9688 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of July, 2007
JUDGMENT
The prayer in the writ petition is for a direction to the first
respondent to consider and pass orders on Ext.P3 and restrain
the third respondent from proceeding with Exts.P1 and P2.
Petitioner relies on Exts.P7 to P9.
2. I heard learned counsel for the respondent also.
Having regard to all facts, the writ petition is disposed of
directing the first respondent to consider and take a decision on
Ext.P3 . While taking decision on Ext.P3, the first respondent will
also take note of Exts.P7 to P9. A decision will be taken within a
period of ten days from the date of receipt of a copy of this
judgment.
(K.M.JOSEPH, JUDGE)
sv.