IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32321 of 2009(I)
1. S.R.GEETHA,
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE KARAKULAM SERVICE CO-OPERATIVE
3. THE SECRETARY,
4. THE MANAGER,
For Petitioner :SRI.V.PREMCHAND
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/11/2009
O R D E R
S. SIRI JAGAN, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 32321 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 12th day of November 2009.
JUDGMENT
The petitioner was working as a Clerk on daily wages in the
second respondent Bank. Her services have been terminated
from 05.09.2009 onwards by an oral direction without issuing
any written order to her. Petitioner challenges such termination
of service.
I am not inclined to entertain this writ petition under
Article 226 of the Constitution of India, since I am of the opinion
that the petitioner should agitate her grievances more
appropriately before the Co-operative Arbitration Court under
Section 69 of the Kerala Co-operative Societies Act. Therefore,
without prejudice to that right, this writ petition is dismissed.
(S. SIRI JAGAN)
JUDGE
kkms/