High Court Kerala High Court

Board Of Directors Of Nedumangad … vs Joint Registrar Of Co-Operative on 22 February, 2008

Kerala High Court
Board Of Directors Of Nedumangad … vs Joint Registrar Of Co-Operative on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6024 of 2008(P)


1. BOARD OF DIRECTORS OF NEDUMANGAD CO-OP.
                      ...  Petitioner

                        Vs



1. JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :22/02/2008

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J.
                       -------------------------------
                     W.P(C) No. 6024 OF 2008
                     -----------------------------------
              Dated this the 22nd day of February, 2008

                              JUDGMENT

Petitioner challenges proceedings on the basis of Ext.P2

notice issued for proceedings under Section 32 of the Kerala Co-

operative Societies Act. I have gone through Ext.P1. It contains

allegations which are specific. May be that the allegations against

the petitioner can be explained. Supercession can be only in

accordance with the provisions of the Act. This court will not sit to

hear the petitioner’s version in reply to Ext.P2 notice. That

essentially is what the Registrar will do following Ext.P2, provided,

the petitioner has placed its objections. There is no reason to

apprehend as of now, that the proceedings are tainted, actuated

or malafide. For the forgoing reasons, this Writ Petition fails and

the same is accordingly dismissed without prejudice to the

petitioner’s contentions on the allegations in Ext.P2.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE
ttb

WPC No. 6246 OF 2008
2

WPC No. 6246 OF 2008
3