High Court Kerala High Court

The Poothady Service … vs State Co-Operative Election … on 6 January, 2009

Kerala High Court
The Poothady Service … vs State Co-Operative Election … on 6 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38197 of 2008(V)


1. THE POOTHADY SERVICE CO-OPERATIVE BANK
                      ...  Petitioner

                        Vs



1. STATE CO-OPERATIVE ELECTION COMMISSION,
                       ...       Respondent

2. JOINT REGISTRAR OF CO-OPERATIVE

3. ASSISTANT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.P.N.MOHANAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :06/01/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.38197 of 2008-V

  = = = = = = = = = = = = = = = = = = = = = = = =

      Dated this the 14th day of January, 2009.

                     JUDGMENT

1.The petitioner is a co-operative society. Since

the term of its committee, presently in office,

is due to expire on 30-1-2009, it drew up Ext.P2

resolution and requested the first respondent to

conduct election with polling date as 25-1-2009.

This writ petition is filed seeking a direction

to the statutory authorities to act in terms of

the resolution.

2.Going by the counter affidavit filed on behalf of

the second respondent Joint Registrar, the

conduct of election was held up in view of the

issues involved in WP(C).23156/2006. I have

disposed of that writ petition today, vide

separate judgment, quashing the compulsory

amendment of the bye-laws of the society, as

ordered by the Joint Registrar. Therefore, there

is no subsisting embargo for the conduct of the

WP(C)38197/08 -: 2 :-

election.

Obviously, with the passage of time, the process

of election may take more time. Accordingly, it

is ordered that, by the force of this judgment,

the election to the committee of the society

shall be held on any day as may be fixed by the

State Election Commission within a period of

three months from now, after following due

process, without insisting on a fresh resolution

by the committee of the society. It is further

ordered that until an election as aforesaid is

held within the time fixed hereby, the present

committee in office will continue to hold office

after its term, as an administrative committee to

run the day-to-day affairs of the society,

however without enrolling any new members after

30-1-2009, except nominal members. The writ

petition is ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/120109