IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17642 of 2009(A)
1. PEETHAMBARAN,RARAMBATH HOUSE,KARAMUKKU,
... Petitioner
Vs
1. IRINJALAKUDA CO-OPERATIVE AGRICULTURAL
... Respondent
2. JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.P.N.MOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/06/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.17642 of 2009
---------------------------------
Dated, this the 26th day of June, 2009
J U D G M E N T
Challenge in the writ petition is against Ext.P2, an order
passed by the 1st respondent declining the request made by the
petitioner for appointment under Rule 188A of the Kerala Co-
operative Societies Rules.
2. It is stated that the petitioner was married to one
Ms.Valsalakumari and in that wedlock, she gave birth to a son,
Mr.Vaisagh. Mrs.Valsalakumari expired on 22/06/1994, and
thereafter the petitioner got married to one Ms.Bhagyalakshmi on
02/09/1995. She was employed under the 1st respondent Bank.
She expired on 20/04/2008, and thereafter by Ext.P1, Mr.Vaisagh,
the son in the first marriage, applied for employment under Rule
188A of the KCS Rules, that was rejected by the 1st respondent as
per Ext.P2. It is challenging this communication, this writ petition is
filed.
3. Although, several contentions have been raised on the
WP(C) No.17642/2009
-2-
merits of the claim and to the invalidity of Ext.P2, I do not think it
necessary for me to pronounce on any of the contentions. This is
for the reason that Ext.P2 does not contain any reason why the
claim raised by Mr.Vaisagh is inadmissible.
4. Thus, Ext.P2 having been passed without any application
of mind, the said order will stand set aside. The 1st respondent is
directed to reconsider the matter and pass fresh orders in the light
of the Rules, and if it is rejected, containing reasons thereon.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg