IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2497 of 2004(V)
1. V.THANKACHAN, S/O.GEEVARGHESE,
... Petitioner
Vs
1. THE PATHANAPURAM BLOCK HOUSING
... Respondent
2. THE ASSISTANT REGISTRAR OF
3. THE ARBITRATOR-CUM/SPECIAL OFFICER,
For Petitioner :SRI.R.ARUN RAJ
For Respondent :SRI.ANCHAL C.VIJAYAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/08/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.2497 of 2004
----------------------------------------------
Dated 1st August, 2007.
J U D G M E N T
Petitioner approached this Court aggrieved by the
recovery proceedings initiated as per Ext.P3. In view of the
intervening developments, in case the petitioner has still any
grievance left, he may pursue the same in appropriate
proceedings under Section 69 of the Kerala Cooperative Societies
Act, 1969.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 1st August, 2007.