High Court Kerala High Court

Reghunandanan.N.J vs The Joint Registrar Of on 23 September, 2008

Kerala High Court
Reghunandanan.N.J vs The Joint Registrar Of on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24974 of 2008(W)


1. REGHUNANDANAN.N.J,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF
                       ...       Respondent

2. THE ADMINISTRATOR,

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/09/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.24974 OF 2008
                  -------------------------------------------
           Dated this the 23rd day of September, 2008


                              JUDGMENT

Proceedings, purportedly under Section 66 of the Kerala

Co-operative Societies Act, 1969, was initiated against the

committee of the Ottappalam Taluk Rubber Marketing Co-

operative Society. The petitioner, as the Managing Director,

drafted the report to be forwarded to the first respondent. In the

meanwhile, the committee of the society resigned en bloc. The

second respondent took over as the Administrator. The

petitioner states that the Administrator is not permitting him to

place the report prepared, as a consequence of the Section 66

notice, before the first respondent.

Learned Government Pleader submits, on instructions, that

the report prepared by the petitioner as the Managing Director

has been received by the first respondent and the same is being

looked into and appropriate action will be taken in accordance

WPC.24974/08

Page numbers

with law. This is recorded and the writ petition is ordered

directing that necessary steps in terms of law shall follow.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.