IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37119 of 2009(H)
1. MARIDAS D.
... Petitioner
Vs
1. PRESIDENT, NEDUMBANA SERVICE COOPERATIVE
... Respondent
For Petitioner :SRI.S.SUDHEESHKAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/12/2009
O R D E R
S.SIRI JAGAN,J.
-------------------------
W.P ( C) No.37119 of 2009
--------------------------
Dated this the 22nd December,2009
J U D G M E N T
The petitioner claims to be a temporary Salesman
working in the Nedumbana Service Co-operative Bank
for 12 years. He submits that in view of Ext.P5 circular
issued by the Registrar of Co-operative Societies, the
petitioner is entitled to regularisation in service.
Therefore, he seeks the following reliefs:
“i. To issue a writ of mandamus or other
writ order or direction, directing the 2nd
respondent to take action on Ext.P4 within a time
frame stipulated by this Hon’ble Court in the
interest of justice ; andii. Issue a writ of mandamus or any other
writ, order or direction declaring that the petitioner
is entitled to be regularised and appointed in the
existing vacant post of salesman in the respondent
bank from 1.9.2006 onwards”.
2. I am not inclined to entertain this writ petition
since for the reliefs prayed for the appropriate remedy
available to the petitioner is to either approach the Co-
operative Arbitration Court under Section 69 of the
Kerala Co-operative Societies Act or to raise an industrial
dispute under the Industrial Disputes Act. Therefore,
W.P ( C) No.37119 of 2009
2
without prejudice to that right, this writ petition is
dismissed.
S.SIRI JAGAN, JUDGE
ma
W.P ( C) No.37119 of 2009
3