High Court Kerala High Court

Joseph.K.A. vs The Joint Registrar (General) Of on 2 February, 2009

Kerala High Court
Joseph.K.A. vs The Joint Registrar (General) Of on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1825 of 2009(P)


1. JOSEPH.K.A., PRESIDENT, NEDIYANGA
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR (GENERAL) OF
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :02/02/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                    W.P(C).No.1825 OF 2009
                  -------------------------------------------
            Dated this the 2nd day of February, 2009


                              JUDGMENT

The petitioner is the President of a Co-operative Bank. He

says that proceedings under Section 32 of the Kerala Co-

operative Societies Act, 1969 are being initiated and the

committee of the society is being thrown out of power without

appropriate hearing. This contention cannot be countenanced

in view of the judgment in W.P(C).37881/08, by which, the

petitioner is entitled to a fair hearing, after being given an

opportunity to file objections on the report under Section 66.

Learned Government Pleader submits that the apprehension is

misplaced and no orders have been issued. This is recorded.

It is also submitted that the petitioner was heard and he had

also made written statement. This is also recorded. The writ

petition is hence, closed without prejudice to contentions of

the petitioner, if he challenges any order adverse to him before

the competent authority.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.