High Court Kerala High Court

N.J.Thomas vs The Joint Registrar Of … on 20 November, 2008

Kerala High Court
N.J.Thomas vs The Joint Registrar Of … on 20 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17053 of 2008(E)


1. N.J.THOMAS, AGED 59 YEARS,
                      ...  Petitioner

                        Vs



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

2. KUNJUMUHAMMED, GENERAL MANAGER,

3. ALUVA URBAN CO-OPERATIVE BANK LTD.,

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :20/11/2008

 O R D E R
         Thottathil B. Radhakrishnan, J.
        ==================================
              W.P.(C)No.17053 of 2008
        ==================================
     Dated this the 20th day of November, 2008.


                     JUDGMENT

The second respondent now works as the General

Manager of the third respondent, a Co-operative

Bank. Petitioner is a member of that bank. He has

filed this writ petition contending that the second

respondent is incompetent and unqualified to be the

General Manager and that he is continuing even

after his resignation. It is also contended that

the second respondent tendered his application for

voluntary retirement and is shown to be continuing

in spite of that.

2. The second respondent and the first

respondent Joint Registrar have placed counter

affidavits and materials on record. It appears

that the second respondent was granted certain

exemptions from qualification in 1988 with effect

from sometime in 1984 on the basis of a resolution

WPC17053/08

-:2:-

drawn by the society in 1986. Nearly twenty years

have gone through thereafter. In the realm of

service law, the doctrine of “sit back” and other

attendant principles should stare at a rival

employee who will challenge the grant of exemption,

if it is challenged now. Petitioner is not even a

rival employee. It is not the case of the

petitioner that the service of the third respondent

does not include other persons who are literate and

who can take care of their own affairs. There

cannot, therefore, be any public spirited exercise

also. The quality of rights of a member of a co-

operative society to challenge the appointment or

matters relating to the service of a particular

employee of a co-operative society is extremely

minimal and would be relevant only in exceptional

circumstances of glaring injustice or abuse of

authority which may have an impact on the

establishment as a whole. Nothing of that sort is

made out in this writ petition. In so far as the

WPC17053/08

-:3:-

alleged resignation is concerned, there is nothing

on record to show that the resignation, if any,

tendered by the second respondent was accepted by

the committee of the bank. The voluntary

retirement application is also not shown to have

been accepted, though the petitioner contends that

the minutes book, if called for, would disclose it.

This is not so, particularly when the counter

affidavit of the first respondent also shows that

he is fairly appraised and is in control of the

fact situation relating to the third respondent.

Therefore, this writ petition is ordered directing

that if the petitioner moves the third respondent

for any information or copies of materials, that

would be released to enable the petitioner to place

any grievance, if he has, before the first

respondent. All other issues are closed.





                        Thottathil B.Radhakrishnan,
sl.                                Judge.