IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 03.03.2011
CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.4862 of 2011
K.VENKATESAN PETITIONER
Versus
1 THE REGISTRAR OF CO-OPERATIVE
SOCIETIES, NVN NATARAJAN MAALIGAI, NO.170
E.V.R.PERIYAR HIGH ROAD, KILPAUK,
CHENNAI-600 010.
2 THE DEPUTY REGISTRAR OF
CO-OPERATIVE SOCIETIES,
DHARAPURAM CIRCLE,
VASANTHA ROAD,
DHARAPURAM-638 656,
TIRUPPUR DISTRICT.
3 THE INQUIRY OFFICER (U.SEC.81) &
CO-OP SUB REGISTRAR/ FIELD OFFICER
C/O.THE DEPUTY REGISTRAR OF CO-OP. SOCIETIES,
DHARAPURAM CIRCLE, DHARAPURAM-638 656
TIRUPPUR DISTRICT.
4 CE.17 DHARAPURAM PUBLIC SERVANTS
CO-OPERATIVE THRIFT AND CREDIT SOCIETY LTD.,
REP. BY ITS SPECIAL OFFICER,
50 ALANGIAM ROAD,
DHARAPURAM-638 656
TIRUPPUR DISTRICT.
5 K.SIVAKUMAR, SECRETARY
DHARAPURAM PUBLIC SERVANTS CO-OP THRIFT AND
CREDIT SOCIETY LTD,
NO. 50, ALANGIAM ROAD
DHARAPURAM-638 656,
TIRUPPUR DISTRICT. RESPONDENTS
Prayer: Petition filed seeking for a writ of Mandamus, the 1st respondent to take appropriate action based upon the petitioner complaint/ representation dt.24.12.2010 by ordering for Fresh Inquiry under Sec.81 of the T.N.Co-operative Societies Act 1983 by appointing Superior independent and impartial officer.
For Petitioner : Mr.K.Premkumar
For Respondents : Mr.LSM.Hasan Fazal (R1 and R2)
O R D E R
Heard the learned counsel appearing for the petitioner and the learned counsels appearing for the respondents 1 and 2.
2. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner has submitted that it would suffice, if the first respondent is directed to dispose of the representation, dated 24.12.2010, on merits, within a specified period.
3. The learned Government Advocate appearing on behalf of the respondents 1 and 2, has no objection for such an order being passed by this Court.
4. In view of the submissions made by the learned counsels appearing on either side, the first respondent is directed to dispose of the representation, dated 24.12.2010, on merits and in accordance with law,after giving an opportunity of hearing to the petitioner, as well as to the respondents 2 to 5,within a period of 12 weeks from the date of receipt of a copy of this order, The petitioner is directed to furnish a copy of the representation dated 24.12.2010, to the first respondent, along with a copy of this order. However, it is made clear that this Court, by this order, has not expressed any opinion on the merits of the matter.
The writ petition is disposed of accordingly. No costs.
arr
To
1 THE REGISTRAR OF CO-OPERATIVE
SOCIETIES, NVN NATARAJAN MAALIGAI, NO.170
E.V.R.PERIYAR HIGH ROAD, KILPAUK,
CHENNAI-600 010.
2 THE DEPUTY REGISTRAR OF
CO-OPERATIVE SOCIETIES,
DHARAPURAM CIRCLE,
VASANTHA ROAD,
DHARAPURAM-638 656,
TIRUPPUR DISTRICT.
3 THE INQUIRY OFFICER (U.SEC.81) &
CO-OP SUB REGISTRAR/ FIELD OFFICER
C/O.THE DEPUTY REGISTRAR OF CO-OP. SOCIETIES,
DHARAPURAM CIRCLE, DHARAPURAM-638 656
TIRUPPUR DISTRICT.
4 CE.17 DHARAPURAM PUBLIC SERVANTS
CO-OPERATIVE THRIFT AND CREDIT SOCIETY LTD.,
REP. BY ITS SPECIAL OFFICER,
50 ALANGIAM ROAD,
DHARAPURAM-638 656
TIRUPPUR DISTRICT.
5 K.SIVAKUMAR, SECRETARY
DHARAPURAM PUBLIC SERVANTS CO-OP THRIFT AND
CREDIT SOCIETY LTD,
NO. 50, ALANGIAM ROAD
DHARAPURAM-638 656,
TIRUPPUR DISTRICT