High Court Kerala High Court

M.M.Abdual Latheef vs The Joint Registrar Of … on 12 January, 2010

Kerala High Court
M.M.Abdual Latheef vs The Joint Registrar Of … on 12 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1042 of 2010(E)


1. M.M.ABDUAL LATHEEF, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



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

2. TRICHUR URBAN CO-OPERATIVE BANK LTD.

3. BOARD OF DIRECTORS,

4. JOHN PAUL MANNUKKADAN,

                For Petitioner  :SRI.M.R.DHANIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/01/2010

 O R D E R
                        P.N.RAVINDRAN, J.
                        ---------------------------
                     W.P.(C) No. 1042 OF 2010
                         --------------------------
             Dated this the 12thday of January, 2010

                          J U D G M E N T

By Ext.P1 notification published in the Malayala Manorama

daily dated 21.10.2009, the second respondent bank invited

applications from eligible candidates for appointment as Gold

Appraiser and Peon. The fourth respondent, a member of the

managing committee of the second respondent bank, was

authorised to conduct the selection process pursuant to Ext.P2

resolution adopted by the managing committee of the bank.

Contending that the said decision violates circular No.18 of 1991

and other circulars issued by the Registrar of Co-operative

Societies, the petitioner, a member of the managing committee of

the second respondent bank, has filed Ext.P3 petition before the

Joint Registrar of Co-operative Societies (General) Thrissur seeking

his interference in the matter. The petitioner contends that the

resolution adopted by the managing committee of the second

respondent bank on 12.11.2009 authorising the fourth respondent,

yet another member of the managing committee to conduct the

written test for selection of candidates pursuant to Ext.P1

W.P.(C) No. 1042/2010
2

notification, is illegal. In this writ petition the petitioner seeks a

direction to the first respondent to consider the request made by him

in Ext.P3 and to take a decision thereon within a time limit to be fixed

by this Court.

2. Sri. K.C.Santhosh Kumar, the learned senior Government

Pleader appearing for the first respondent submits that as the

complaint voiced by the petitioner is that circulars issued by the

Registrar of companies have been violated when the managing

committee of the second respondent bank passed a resolution on

12.11.2009 authorising the fourth respondent to conduct the written

test, the Joint Registrar will consider the request made by the

petitioner in Ext.P3 and take a decision thereon expeditiously.

In the light of the said submission, I dispose of this writ petition

with a direction to the first respondent to consider the request made

by the petitioner in Ext.P3 petition in exercise of the power conferred

on him under Rule 176 of the Kerala Co-operative Societies Rules

and take a decision thereon expeditiously and in any event within two

months from the date on which the petitioner produces a certified

copy of this judgment before the first respondent. The first

W.P.(C) No. 1042/2010
3

respondent shall before passing orders on Ext.P3, afford the

petitioner and the second respondent bank a reasonable opportunity

of being heard. Till such time orders are passed on Ext.P3, selection

and appointment pursuant to Ext.P1 notification for filling up the

vacant posts of Gold Appraiser and Peon shall be kept in abeyance.

P.N.RAVINDRAN, JUDGE
vps