High Court Kerala High Court

N.K.Varghese vs The Joint Registrar Of … on 18 August, 2010

Kerala High Court
N.K.Varghese vs The Joint Registrar Of … on 18 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 739 of 2010()


1. N.K.VARGHESE, PRESIDENT,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.RAMKUMAR (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :18/08/2010

 O R D E R
                        A.K.BASHEER & P.Q.BARKATH ALI, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.A.No.739 OF 2010 & W.P.(C)No.14273 OF 2010
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            Dated this the 18th day of August 2010

                                               JUDGMENT

Basheer, J.

Appellant is stated to be the elected President of Mananthavady

Farmers Service Co-operative Bank (for short ‘the Bank’).

2. The Joint Registrar (General), Wayanad issued Ext.P2 notice

under Section 32 of the Kerala Co-operative Societies Act 1969 calling

upon the members of the managing committee of the Bank to show cause

why action as provided under Section 32(1)(d) of the Act shall not be

initiated for the various alleged misdeeds enumerated therein.

3. The above notice was sought to be quashed by the appellant

before the learned Single Judge. It was further prayed that the Joint

Registrar be directed not to take any action against the managing

committee “without service of notice” and that the order, if any, that may

be passed by the said authority be kept in abeyance for a period of two

weeks from the date of service of that order.

4. On a motion made by the appellant, the learned Single Judge

considered the question whether there were any exceptional

circumstances to grant an interim order not to implement the order that

may be passed by the Joint Registrar pursuant to Ext.P2 notice. The

W.A.No.739 OF 2010 &
W.P.(C)No.14273 OF 2010
:: 2 ::

learned Judge, after considering the contentions of the appellant and the

respondent, answered the question in the negative. The above order is

under challenge in this appeal.

5. At the very outset, we may make it clear that we do not propose

to deal with any of the charges or allegations made by the Joint Registrar

against the appellant or the members of the managing committee in

Ext.P2 show cause notice for the reason that any such discussion may be

unwarranted in the peculiar facts and circumstances of the case,

particularly since, further action pursuant to the notice is still awaited.

Such a decision by the Joint Registrar is kept on hold apparently, for the

reason that this court has by its order dated May 4, 2010 in a connected

Writ Petition (W.P.No.14273/10) directed that supercession of the

committee, if any, proposed, be kept in abeyance. The said interim order

is being extended from time to time. The above writ petition was also

tagged on with this writ appeal, when its pendency was brought to our

notice and also since learned counsel for the parties agreed that the same

can also be heard along with this appeal.

6. Learned counsel for the appellant has assailed the impugned

order only on the ground that the learned Judge has touched upon the

merit of the case at more than one place in the impugned order. We find

W.A.No.739 OF 2010 &
W.P.(C)No.14273 OF 2010
:: 3 ::

considerable force in the above contention. It would have been

appropriate, if the learned Judge did not go into the merit or demerit of

the contentions raised by the appellant while seeking for an interim

order.

7. Anyhow, having regard to the entire facts and circumstances of

the case, we have no hesitation to hold that the authority that may

consider further action pursuant to the notice issued under Section 32 of

the Act shall decide the matter untrammelled by any of the views or

opinions expressed by the learned Single Judge in the impugned order.

Since the only issue involved is the tenability or otherwise of the charges

levelled against the managing committee and also the sustainability of the

proposed action under Section 32, we are of the view that it will be

appropriate if the authority which has issued the notice be given liberty to

take appropriate action in accordance with law.

8. It is the admitted position that the appellant as well as the

petitioner in Writ Petition No.14273/10 apart from the other members of

the committee have already responded to Section 32 notice and

submitted their respective replies to the same. In that view of the matter,

what remains is only consideration of the case put forward by these

persons before the authority concerned. In any view of the matter, the

W.A.No.739 OF 2010 &
W.P.(C)No.14273 OF 2010
:: 4 ::

prayer made by the appellant and the writ petitioner in these two cases to

quash the show cause notice cannot be entertained or sustained.

9. Therefore, the writ appeal and the writ petition are disposed of

with a direction to the Joint Registrar (General), Wayanad to take a

decision in the matter pursuant to Section 32 notice issued already. The

Joint Registrar shall ensure that the appellant, the writ petitioner and all

other members of the committee are given sufficient opportunity to be

heard. A decision in the matter shall be taken in accordance with law as

expeditiously as possible, at any rate, within one month from the date of

receipt of a copy of this judgment. While taking a decision, the Joint

Registrar shall further ensure that he is not in any way influenced by any

of the observations made by the learned Single Judge in the impugned

order dated 7/4/2010.

Writ appeal and writ petition are disposed of in the above terms.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes