High Court Kerala High Court

Babu Kunnath Meethal vs Nenmunde Rural Co-Operative … on 1 February, 2010

Kerala High Court
Babu Kunnath Meethal vs Nenmunde Rural Co-Operative … on 1 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 951 of 2010(T)


1. BABU KUNNATH MEETHAL,S/O.APPU,
                      ...  Petitioner

                        Vs



1. NENMUNDE RURAL CO-OPERATIVE HOUSING
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.ANIL SIVARAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :01/02/2010

 O R D E R
                   K.SURENDRA MOHAN, J.
                      -------------------------
                    W.P (C) No.951 of 2010
                      --------------------------
              Dated this the 1st February, 2010

                        J U D G M E N T

Petitioner is a member of the 1st respondent Society.

The complaint of the petitioner is that the present Board of

Directors had continued to be in office for a long period of

time though various allegations were made against them.

It is alleged that the present Board of Directors had

continued in office by manipulating the membership of the

society and tinkering with the voters list. Even the persons

who availed loan from the society are alleged to have been

permitted to be members thereof. In a vigilance enquiry

conducted at the instance of the Joint Registrar, large

scale manipulation of funds by the former Secretary as

well as the present Secretary has been revealed. The

petitioner complains that in spite of the above, no action

has been taken against the persons who were found guilty.

Petitioner has made a representation to the Joint Registrar

evidenced herein by Ext.P1. The petitioner has

approached this Court seeking appropriate directions for

W.P (C) No.951 of 2010
2

taking action against the guilty.

2. The learned Government Pleader, on

instructions, submits that an enquiry has been ordered to

be conducted into the irregularities through the Assistant

Registrar (General) Kozhikode. On receipt of the report of

such enquiry, appropriate action would be taken against

the persons who are found guilty ,in accordance with law.

3. The learned Government Pleader assures that

such action would be taken expeditiously and that the

guilty would be punished.

In view of the above submission, no further orders

are called for in this writ petition. Submissions of the

learned Government Pleader are recorded. This writ

petition is closed.

K.SURENDRA MOHAN,JUDGE
ma

W.P (C) No.951 of 2010
3

W.P (C) No.951 of 2010
4