High Court Kerala High Court

Velumani.R. vs Joint Registrar Of Co-Operative on 29 June, 2009

Kerala High Court
Velumani.R. vs Joint Registrar Of Co-Operative on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18037 of 2009(Y)


1. VELUMANI.R., S/O.LATE.C.K.RANGASWAMI,
                      ...  Petitioner

                        Vs



1. JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. CHITTUR SERVICE CO-OPERATRIVE BANK LTD.

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/06/2009

 O R D E R
                    ANTONY DOMINIC,J.
                ---------------------
                W.P.(C).No.18037 OF 2009
              ------------------------
            Dated this the 29th day of June, 2009.

                          JUDGMENT

Petitioner submits that, since 25.1.1996, he has been

working under the 2nd respondent as Gold Appraiser, on

daily wages. It is stated that considering his long service,

Bank decided to regularize his services and that by Ext.P2,

requested the first respondent to allow reclassification and

to regularize the petitioner. Complaint of the petitioner is

that the first respondent has not so far taken any decision

on Ext.P2 and in these circumstances seeking appropriate

directions this writ petition is filed.

Having regard to the case of the petitioner that Ext.P2

is pending before the first respondent, the writ petition is

disposed of directing the first respondent to consider and

pass orders thereon, as expeditiously as possible and at

any rate within 6 weeks from the date of production of a

copy of this judgment along with a copy of the writ petition,

(ANTONY DOMINIC)
vi JUDGE