High Court Kerala High Court

N.Ramakrishnapillai vs Deputy Director on 30 March, 2010

Kerala High Court
N.Ramakrishnapillai vs Deputy Director on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29 of 2010(C)


1. N.RAMAKRISHNAPILLAI,RADHA NIVAS,
                      ...  Petitioner

                        Vs



1. DEPUTY DIRECTOR,DIARY DEVELOPMENT
                       ...       Respondent

2. DIARY DEVELOPMENT OFFICER,DIARY

3. THIRUVANANTHAPURAM REGIONAL CO-OPERATIVE

4. P.GOPALAKRISHNAN,VIJAYA BHAVANAM,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.K.ANAND (A.201)

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :30/03/2010

 O R D E R
                          K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                          W.P(C) NO: 29 OF 2010
                -----------------------------------------------------------
                   Dated this the 30th March, 2010.

                                    JUDGMENT

The petitioner is a dairy farmer and a resident of

Kurunagappally Ward (Ward No:7 of Kulashekarapuram Panchayat).

Earlier, Ward No:7 of Kulashekarapuram Panchayat fell within the

area of operation of Kadathoor Ksheerolpadaka Sahakarana

Sangham No:Q 167(D) APCOS. Since the office as well as the

collection centre of such society was situate far away, the dairy

farmers of the petitioner’s ward found it very difficult to sell their

milk and dairy products to the existing society. Therefore, the

society itself amended its bye laws deleting ward No:7 from its area

of operation.

2. After deletion of Ward No:7 from the area of operation of

the existing society, the petitioner along with other 24 dairy

farmers in ward No:7 submitted an application for the registration

of a new dairy co-operative society with Kurunagappally as its area

of operation. The first respondent issued a letter permitting the

petitioner to convene a meeting for the formation of a new dairy

society as proposed by him. The said communication is Ext.P3.

Pursuant to Ext.P3 the petitioner had approached the respondents

WPC 29/2010 2

requesting for the convening of a meeting of the persons who were

willing to join the new co-operative society. But, nothing was done.

In the above circumstances the petitioner has come to know that

another application for the registration of a new dairy society with

Kurunagappally area itself as the area of operation was under

consideration. Therefore, the petitioner has filed this writ petition

challenging the action of the respondents in proceeding with the

registration of a new society in the area of operation to which the

petitioner had submitted an earlier application.

3. This writ petition was admitted on 5.1.2010 and an interim

order of stay of further proceedings for registration of the new

society proposed by the fourth respondent was also granted.

4. On receipt of notice, the fourth respondent appeared

through counsel. A counter affidavit has been filed by the fourth

respondent as well as the first respondent. I have heard Mr.

V.G.Arun for the petitioner, Smt. P.A. Anitha for the fourth

respondent and the learned Senior Govt. Pleader for the first

respondent. I have also considered the rival contentions anxiously.

5. According to the respondents a new society by name

Kurunagappally Ksheerolpadaka Sahakarana Sangham No:Q.342(D)

APCOS has been registered on 22.12.2009. The registration

WPC 29/2010 3

certificate is produced as Exts.R4(e) by the fourth respondent and

as R1(5) by the first respondent. The Registration Certificate shows

that the said society had been registered even before the filing of

this writ petition. However, it is pointed out by the counsel for the

petitioner that since the process of registering a society as

proposed by him was in progress, the authorities had a duty to at

least hear him before permitting the registration of a new society

with the very same area of operation. The learned Senior

Government Pleader as well as the counsel for the fourth

respondent meets this contention by pointing out that though the

petitioner had been granted permission to convene a meeting of

the persons who were desirous of becoming members of the society

proposed by him, he did not convene such a meeting and therefore,

when the application submitted by the fourth respondent was

received, the same was processed and a new society was permitted

to be registered. He submitted that there is no irregularity in the

procedure that was adopted.

6. In view of the fact that a society has already been

registered as evidenced by the registration certificate well before

even the filing of this writ petition the substantial reliefs that are

prayed for in this writ petition have become infructuous. It is

WPC 29/2010 4

submitted that the new society has not started functioning for the

only reason that the interim order granted by this Court prevented

it from functioning. Therefore, there is no justification for

continuing the interim order any longer. In view of the above, it is

made clear that the society that has been registered as per Exts.R4

(e) and R1(5) registration certificate is free to start functioning.

7. At the same time, I notice that the petitioner had been

granted permission to convene a meeting of the persons who were

desirous of becoming members of the proposed society, but that no

further action has been taken in the matter thereafter. Though it

is stated in the counter affidavit of the first respondent that it is

because the petitioner had not convened the meeting that he had

been directed to convene, it is not in dispute that no proceedings

have been issued rejecting his proposal also. Therefore, the

proposal that was submitted by the petitioner supported by a

project report and other documents necessarily has to be processed

further in the light of the subsequent developments including the

registration of the new society. If necessary, the petitioner can

submit suitable modifications to his proposal. If he does so, the

first respondent shall consider the same in accordance with law and

shall take necessary action in the matter as expeditiously as

WPC 29/2010 5

possible and at any rate within a period of two months. The writ

petition is disposed of as above. No costs.





                                          K. SURENDRA MOHAN
                                                 Judge
jj

WPC 29/2010    6