High Court Kerala High Court

V.Venkatachalam vs The Palakkad District … on 20 August, 2008

Kerala High Court
V.Venkatachalam vs The Palakkad District … on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25138 of 2008(P)


1. V.VENKATACHALAM, SAI NILAYAM,
                      ...  Petitioner

                        Vs



1. THE PALAKKAD DISTRICT CO-OPERATIVE
                       ...       Respondent

2. JOINT REGISTRAR OF CO-OPERATIVE

3. STATE OF KERELA REPRESENTED BY THE

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :20/08/2008

 O R D E R
             THOTTATHIL B. RADHAKRISHNAN, J.
     --------------------------------------------
               W.P.(C) NO.25138 OF 2008(P)
     --------------------------------------------
        Dated this the 20th day of August, 2008

                      J U D G M E N T

Heard the learned counsel for the petitioner and

learned senior Government Pleader. Notice to first respondent

is dispensed with, preserving its right to move for review of

this judgment, if aggrieved.

The petitioner contends that he is entitled to the

benefit of Ext.P4 Government Order and therefore, the decision

of the first respondent contained in Ext.P8 is legally

unsustainable. Under such circumstances, without expressing

anything on merits, this writ petition is ordered directing

that the second respondent shall take up Ext.P9 and issue

orders thereon, after hearing the petitioner and the first

respondent, within an outer limit of one month from the date

of production of a copy of this judgment and a copy of this

writ petition.

Sd/-

                            THOTTATHIL B. RADHAKRISHNAN,
                                         JUDGE
skr/22/8      // True copy //

                                       P.A. to Judge.