IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17018 of 2010(B)
1. PERUMPAZHUTHOOR AGRICULTURAL IMPROVEMENT
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. THE JOINT REGISTRAR (GENERAL) OF
4. THE ASSISTANT REGISTRAR (GENERAL) OF
For Petitioner :SRI.K.B.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :22/06/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO.17018 OF 2010
............................................
DATED THIS THE 22nd DAY OF JUNE, 2010
JUDGMENT
The petitioner, a Primary Agricultural Credit Society, has
approached this court, challenging the denial of permission to open a
Branch at Anappara, which is within the geographical/territorial limits
assigned to the society by its approved by laws. According to the
petitioner, though the authorities recommended the Branch initially,
ultimately the application was turned down by Ext.P5. Though the
petitioner had challenged Ext.P5 before the Government, by Ext.P6, the
appellate authority has confirmed Ext.P5. The petitioner challenges
Ext.P6 in these proceedings.
2. According to the counsel for the petitioner, as per Ext.P5,
what is stated is that separate rules and regulations regarding the
sanction of similar branches for conducting credit business has not
been issued by the authorities and therefore the request of the petitioner
is temporarily deferred. However in Ext.P6, it is pointed out that
various other factors including additional materials in the form of a
Wpc 17018/2010 2
report submitted by the Registrar of Co-operative Societies have been
referred to, without giving a copy thereof, to the petitioner. Therefore,
the petitioner submits that Exts.P5 and P6 are unsustainable.
3. The learned Senior Government Pleader, on instructions,
submits that what the petitioner wanted to do was to engage in credit
business, as is evident from Ext.P2, which was not permissible in law.
It is further pointed out that there was another bank, Panachamoodu
Service Co-operative Bank operating in the area and that there was no
need for the petitioner bank to open a new branch conducting the very
same operations. It is further pointed out that the area of operation of
the petitioner’s society comes within the area of this service co-
operative bank and that if the petitioner were permitted to open a new
branch, it would affect the financial stability of the other banks
conducting operations in the area. Therefore, it is submitted that Ext.P6
does not call for any interference.
4. A reading of Exts.P5 and P6 do not show that any additional
grounds have been incorporated in Ext.P6 as contended by the counsel
for the petitioner. What is stated in Ext.P6 is that the object of the
Wpc 17018/2010 3
petitioner’s society in opening a branch at Anappara is to conduct credit
business and that there are no rules permitting the opening of a branch
for the said purpose alone. It is also stated in Ext.P5 that the petitioner’s
application was being deferred. However in Ext.P6, the appellate
authority has gone into the matter in greater detail and has taken into
account all the facts and circumstances that are existing. Thereafter, it
is on a detailed consideration of the facts and circumstances that Ext.P6
proceedings have been upheld. The considerations in Ext.P6 are all
relevant and material and justifying the conclusions that are arrived at
by the appellate authority. It is contended by the counsel for the
petitioner that the report of the Registrar of Co-operative Societies has
been relied on without putting the petitioner to notice of the same. I
find that a personal hearing was conducted on 7.1.2010 which was
attended both by the counsel for the appellant as well as the
representative of the Joint Registrar. Therefore, it is clear that Ext.P6
was preceded by a personal hearing. Such personal hearing would
certainly include a reference to the documents and other materials
relied on by both parties. I do not find any infirmity in Ext.P6. I also
Wpc 17018/2010 4
notice that the application of the petitioner being declined only
temporarily, it is open to the petitioner to move afresh, if there are any
change in circumstances that justify the same. This writ petition fails. It
is accordingly dismissed.
K.SURENDRA MOHAN, JUDGE
lgk