IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20337 of 2009(J)
1. P.C.VIJAYAN,JUNIOR SUPERVISOR,
... Petitioner
2. K.A.ABDUL AZEEZ,RECORD KEEPER,
Vs
1. STATE OF KERALA,
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. KERALA STATE CO-OPERATIVE AGRICULTURAL
4. SULTHAN BATHERY PRIMARY CO-OPERATIVE
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/07/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.20337 OF 2009
------------------------
Dated this the 20th day of July, 2009.
JUDGMENT
Petitioners are the employees of the Wayanad Primary
Co-operative Agricultural and Rural Development Bank.
According to the petitioners, the Bank has about 15000
members and its area of operation extended to 15
Panchayats situated in two Taluks.
2. In 1997, the 4th respondent was registered and
the area of its operationextended to 8 out of the aforesaid
15 Panchayats. It is stated that as a consequence of the
registration of the 4th respondent, about 6000 members of
the petitioner Bank will become ineligible to continue their
membership. As the incorporation of the 4th respondent
had a direct impact on the business and performance of the
Wayanad Bank referred to above, the Wayanad Bank passed
Ext.P1 resolution requesting for the transfer of asses and
WP(c).No.20337/09 2
liabilities and also employees and a representation to that
effect made by the petitioners to the 3rd respondent was
ordered to the considered by Ext.P3 judgment in WP(c).
No.1131/097.
3. Accordingly, the matter was considered and by Ext.P4
the petitioners were informed that their request can be
considered later. Subsequently, by Ext.P5 proceedings the 3rd
respondent granted affiliation to the 4th respondent. In view of
the above, the petitioners have filed Ext.P6 before the
respondents 2 and 3 requesting to consider their claims as
undertaken in Ext.P5 reply. Ext.P6 has not been considered
even now. It is with that grievance the writ petition is filed.
4. In view of the aforesaid facts as highlighted, the only
direction that can be granted in this writ petition is a direction
to the 2nd respondent to consider Ext.P6 representation
referred to above.
Accordingly, the writ petition is disposed of directing the
2nd respondent to consider and pass orders on Ext.P6, with
notice to the parties, as expeditiously as possible within 8
WP(c).No.20337/09 3
weeks from the date of production of a coy of the judgment
along with a copy of the writ petition.
vi (ANTONY DOMINIC)
JUDGE
WP(c).No.20337/09 4