IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25043 of 2008(F)
1. K. KARUNAKARAN, S/O. THOLAN,
... Petitioner
Vs
1. STATE CO-OPERATIVE ELECTION
... Respondent
2. THE ASSISTANT REGISTRAR (GENERAL),
3. VYAPRI VYVASAYII CO-OPERATIVE
For Petitioner :SRI.JIJO PAUL
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :19/08/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.25043 of 2008
==================================
Dated this the 19th day of August, 2008.
JUDGMENT
“CR”
Learned senior Government Pleader appears for
respondents 1 and 2. Notice to third respondent is
dispensed with in view of the nature of the
directions being issued hereunder.
2. Petitioner is a member of the third
respondent. Going by the law, it has to have a
member belonging to Scheduled Caste and Scheduled
Tribe communities in its committee. The third
respondent forwarded a resolution. The second
respondent has to forward it to the first
respondent to initiate action under Rule 35-A of
the Kerala Co-operative Societies Rules, 1969,
hereinafter referred to as the “Rules”. Instead,
the second respondent issued Ext.P6 refusing to
forward it and taking the view that the vacancy
WPC25043/2008
-:2:-
need not be filled up. The law requires that one
seat in the committee has to be manned by a member
of the Scheduled Caste and Scheduled Tribe
community. That is a statutory reservation. It is
not in the interest of any democratic institution
to leave any office vacant. The Assistant
Registrar cannot take the view that particular
election need not be conducted. Going by the
scheme of Rule 35-A of the Rules, it is for the
committee of the society to decide the date for the
election and once it fixes the date, the statutory
authorities have to run the Rule to its logical end
to have the election conducted.
For the aforesaid reasons, the impugned Ext.P6
is quashed and it is directed that the third
respondent places a fresh resolution fixing a new
date for the election to that vacancy, but the
first respondent shall do the needful in terms of
law.
WPC25043/2008
-:3:-
Writ petition is allowed accordingly.
Thottathil B.Radhakrishnan,
Judge.
sl.26.8.