IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15754 of 2006(A)
1. K.M. ANTONY, S/O. MARIMUTHU,
... Petitioner
Vs
1. KERALA STATE CO-OPERATIVE ELECTION
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE
3. THE JOINT REGISTRAR OF CO-OPERATIVE
4. THE ASSISTANT REGISTRAR
5. KANNAN DEVAN EMPLOYEES CO-OPERATIVE
For Petitioner :SRI.JOICE GEORGE
For Respondent :SRI.B.S.SWATHI KUMAR,SC.CO.OP.E COMMN.
The Hon'ble MR. Justice K.THANKAPPAN
Dated :11/09/2006
O R D E R
K.THANKAPPAN, J.
------------------------------------
W.P.(C)NO. 15754 OF 2006
------------------------------------
Dated this the 11th day of September, 2006
JUDGMENT
The petitioner has approached this Court for a direction to the
respondents to conduct the election to the Managing Committee of the a 5th
respondent – Kannan Devan Employees Co-operative Society. The
petitioner submits that the term of the Managing Committee expired long
back and the 5th respondent is functioning through an administrator.
2. Admittedly, the term of the Managing Committee of the 5th
respondent – Society expired long back and no steps have been taken by
the authorities to conduct the election. Hence, Ext.P1 resolution was
passed to take steps for conducting election. Exts.P2 and P3 are the report
and letter of the Assistant Registrar and Joint Registrar respectively
showing the steps taken for conducting the election. Ext.P4 is the
communication issued by the first respondent postponing the election.
Even though a new resolution was passed on 6.5.2006, election to the
W.P.(C)NO.15754/2006 2
Managing Committee has not been conducted. In the above
circumstances, there will be a direction to the third respondent – Joint
Registrar of Co-operative Societies (General), Idukki to take steps for
conducting the election to the Managing Committee of the 5th respondent –
Society as early as possible, at any rate within three months from the date
of receipt of a copy of this judgment. There will be direction to the 5th
respondent to pass a resolution within 15 days from today requesting the
third respondent to take immediate steps to conduct the election. The
petitioner shall produce a copy of this judgment before the third
respondent for compliance.
The Writ Petition is disposed of as above.
(K.THANKAPPAN, JUDGE)
sp/
W.P.(C)NO.15754/2006 3