IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19230 of 2007(L)
1. MOHANAN.K., VELANKANDY HOUSE,
... Petitioner
Vs
1. KAKKUR SERVICE CO-OPERATIVE BANK LTD.
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.P.P.JACOB
For Respondent :SRI.P.N.MOHANAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :16/11/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.19230 OF 2007
-------------------------------------------
Dated this the 16th day of November, 2007
JUDGMENT
Petitioner is a member of the first respondent Bank.
According to him, the first respondent is in financial crisis and
does not have the sufficient commercial support to recruit and
employ further staff. Accordingly, Exts.P8 and P9 have been
made, challenging certain proposals for appointment.
2. Learned counsel for the first respondent Bank submits that
the financial situation of the Bank is not a criteria, on which, an
appointment could be held back, because, staff is necessary to
run the institution and only by running the institution, fund
could be generated to carry on its business. Not only that, he
pointed out that the complaints contained in Exts.P8 and P9 are
insufficient to interfere with the selection process. He also
challenges the maintainability of Exts.P8 and P9 applications,
particularly because, the petitioner is not even an applicant for
the post in question.
WPC.19230/07
Page numbers
3. Having regard to what is aforesaid, it is directed that
Exts.P8 and P9 will be taken up and considered by the second
respondent, after affording sufficient opportunity of being heard
to the petitioner and the first respondent and a decision will be
taken, taking note of all the contentions, including the objection
of the Bank as to the maintainability of Ext.P8 and P9 and also
that there are no grounds to interfere with the selection process.
Let a final decision be taken within an outer limit of two months
from the date of receipt of a copy of this judgment.
The writ petition is disposed of with the above direction.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.