High Court Kerala High Court

The Managing Committee Of … vs The Joint Registrar Of … on 20 July, 2009

Kerala High Court
The Managing Committee Of … vs The Joint Registrar Of … on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14657 of 2007(T)


1. THE MANAGING COMMITTEE OF VALLAPPUZHA
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/07/2009

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 14657 of 2007
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the    20th July, 2009.

                           J U D G M E N T

The petitioner in this writ petition is the present managing

committee of the Vallappuzha Service Co-operative Bank Ltd., a co-

operative Society registered under the Kerala Co-operative Societies

Act, 1969, (hereinafter referred to as ‘the Act’, for short), represented

by its President Sri. P.K. Koya. As originally constituted, the

challenge in the writ petition was against Ext. P1 show cause notice

issued under Section 32(1) of the Act, directing the committee to

show cause why the committee should not be superseded under that

Section for the 12 irregularities detailed therein. By interim order

dated 8-5-2007, this Court directed that the implementation of any

order pursuant to Ext. P1 shall be kept in abeyance for three weeks.

Subsequently, after several extensions of the said order, the same was

extended until further orders on 13-11-2007. Thereafter, Ext. P5

order dated 6-12-2007 was passed by the 1st respondent , superseding

the Society and appointing an administrator for the Society. By Ext.

P10 intimation dated 20-12-2007, the administrator appointed by Ext.

P5, informed the Secretary of the Society that he has taken charge on

29-12-2007. The petitioner has subsequently got the writ petition

amended to include a challenge against Ext. P5 order also. By interim

order dated 1-1-2008, this Court stayed Exts. P5 and P10 until

further orders.

2. The present committee was elected on 28-1-2006 and they

took charge on 30-1-2006. The committee of the Society consists of

11 members. Out of the 11 members elected on 28-1-2006, 7 were

new members who were not members of any of the previous

committees. On the basis of a complaint received from 4 members of

the Society, the 1st respondent ordered an inspection into the affairs

of the Society under Section 66 of the Act, by Ext. P3 order dated 30-

W.P.C. No. 14657/2007 -: 2 :-

9-2006. Pursuant thereto, the Unit Inspector of the Office of the Asst.

Registrar (G), Ottappalam submitted Ext. R1(f) report dated 14-3-

2007, wherein the Unit Inspector reported that his inspection

revealed the irregularities detailed in the report. Based on that

report, the 1st respondent-Joint Registrar of Co-operative Societies

(G), Palakkad issued Ext.P1 show cause notice, to which the petitioner

submitted Ext. P2 reply stating that the committee has not committed

any of the irregularities mentioned in Ext. P1 and therefore further

proceedings pursuant to Ext. P1 may be dropped. Anticipating

supersession despite the reply and alleging that Ext. P1 itself is

lacking in the essential requirements of Section 32, the petitioner

filed this writ petition and as stated earlier, after Ext. P5 order was

passed confirming Ext. P1, the writ petition was got amended as per

which the petitioner seeks the following reliefs:

“(i) Issue a writ in the nature of certiorari calling for the
records leading to Ext. P1 and to quash the same.

(ii) Issue a writ declaring that the notice issued as per Ext. P1
and the allegations contained therein are not grounds for the
invoking of the power under Section 32 of the KCS Act as against
the committee now in office and therefore the proceedings are
vitiated.

(iii) Issue a writ declaring that Ext. P1 is in violation of the
essential requirements mandated under Section 32(1) of the
KCSW Act and therefore the same is bad.

(iv) Issue a writ of certiorari calling for the records leading to
Ext. P5 and to quash the same.

(v) Issue a writ declaring that Ext. P5 order has been issued
based on irrelevant consideration and taking into account factors
which are beyond the scope of Section 32 of the KCS Act and
therefore bad in the eye of law.”

3. The petitioner challenges the proceedings evidenced by

Exts.P1 and P5 on the main ground that out of the 12 allegations in

Ext. P1, 10 are in respect of actions of the previous committee, of

W.P.C. No. 14657/2007 -: 3 :-

which only 4 are members of the present committee and for the

action of the previous committee, no proceedings for supersession

can be initiated against the present committee. As far as the

allegations against the actions of the present committee are

concerned, the petitioner would contend either that they have not

committed the same or that they are not irregularities and the same

were taken in the best financial interests of the Society. The second

contention is that an action under Section 32 should be invoked only

as a last resort, that too only if the committee commits persistent

defaults or is persistently negligent in the performance of its duties

and that the findings in Ext. P5 do not contain the essential

ingredients for an action under Section 32. It is further contended

that the impugned action is an abuse of prower and mala fide, insofar

as the same has been initiated on account of the change of political

climate in the State, resulting from a new political alliance opposed to

the members of the committee coming into power in the State, on

whose directions the inspector and the 1st respondent have embarked

on a pre-determined action for unseating the committee from power

in the Society on some pretext or other.

4. Two members of the Society have got themselves impleaded

as respondents 2 and 3 to support the impugned action of the 1st

respondent.

5. The 1st respondent has filed counter affidavits to the writ

petition before and after amendment, supporting the impugned

action. According to the 1st respondent, the action has been taken on

finding the committee guilty of very serious irregularities and the

allegations of political interference and mala fides are without any

basis. It is contended on behalf of all the respondents that the

requirement that the default or negligence should be persistent is

applicable only to sub section (a) of Section 32(1) and in respect of

W.P.C. No. 14657/2007 -: 4 :-

the actions referred to in sub sections (b) to (d), one single instance

would suffice. According to them, the findings in Ext. P5 are referable

to sub sections (b) to (d) and the allegations in respect thereof are

proved by adequate materials on record. The counsel for the 1st

respondent elaborates further that prior to amendment of Section 32

in 2000, sub section (a) alone was there in the statute book, to which

alone the requirement of persistent default or negligence applies and

while adding sub-sections (b) to (d), the legislature consciously did

not add such requirement and therefore for a single instance of the

action of the committee referable to those sub sections, action under

Section 32 is maintainable.

6. I have considered the contentions of both sides.

7. Since elaborate arguments were advanced on the scope of

Section 32(1) before and after amendment, I shall extract the Section

as obtaining before and after amendment. Before amendment,

Section 32(1) read thus:

“(1) If the Registrar is satisfied that the committee of any
society persistently makes default or is negligent in the
performance of the duties imposed on it by this Act or the rules or
bye-laws or commits any act which is prejudicial to the interest of
the society or wilfully disobeys or wilfully fails to comply with any
lawful order or direction issued under this Act or the rules, the
Registrar may, after giving the committee an opportunity to state
its objections, if any, by order in writing remove the committee
and-

(a) appoint a new committee consisting of not more than
three members of the society in its place; or

(b) appoint one or more administrator or administrators
who need not be a member or members of the society,

to manage the affairs of the society for a period not exceeding one
year as may be specified in the order, which period may, at the
discretion of the Registrar, be extended from time to time, so
however that the aggregate period does not exceed two years.”

After amendment, the same reads now thus:

W.P.C. No. 14657/2007 -: 5 :-

“32. Supersession of Committee:- (1) If the Registrar,
after an inquiry by himself or through his subordinates or on a
report of the financing bank, or the Vigilance and Anticorruption
Bureau of the Government or the Vigilance officer or otherwise is
satisfied that the committee of any society,–

(a) persistently makes default or is negligent in the
performance of the duties imposed on it by this Act or the rules or
bye-laws or does anything which is prejudicial to the interests of
the society; or

(b) wilfully disobeys or fails to comply with any lawful order
or direction issued under this Act or the rules; or

(c) makes any payment contrary to this Act or the rules or
the bye-laws or causes any loss or damage to the assets of the
society by breach of trust of wilful negligence; or

(d) misappropriates or destroys or tampers with the records
or causes the destruction of records to cover up any misconduct or
malpractice,

he may, after giving the committee an opportunity to state its
objections, if any, by order in writing, remove the committee and
appoint a new committee consisting of not more than three
members of the society in its place or, appoint not more than three
administrators, who need not be members of the society, to manage
the affairs of the society for a period not exceeding six months, as
may be specified in the order, which period may, at the discretion
of the Registrar, be extended from time to time, so however that
the aggregate period does not exceed one year.

Prior to the amendment in 2000, Section 32(1) contained only the

provisions contained in sub sections (a) and (b) of the present Section,

but rolled into the same sub section. In Rajagopalan Nair v. State

of Kerala, 1995 (2) KLT 184, a learned Judge of this Court held that

the words ‘persistent’. ‘negligent’, ‘wilful’, and ‘lawful’ occurring in

the Section are the key words to guide the normal understanding of

the satisfaction that is required of the Registrar for an action for

superseding the committee. Another learned Single Judge of this

Court has, in Krishnan v. Joint Registrar, 1997 (1) KLT S.N. 16

(Case No. 20), held that the relevant ingredients for satisfaction of the

W.P.C. No. 14657/2007 -: 6 :-

Registrar under Section 32 are persistent negligence in the

performance of the duties imposed by the Act or Rules or bye-laws,

acting against the interests of the Society and wilful disobeying and

wilfully failing to comply with the orders and directions issued under

the Act or Rules. But, those decisions were rendered construing the

Section as it obtained prior to the amendment in 2000. After

amendment also, a learned Judge of this Court had in Ashok Kumar

v. State of Kerala, 2003(3) KLT 86 (Case No. 114) held that it is not

negligence alone which authorises interference under Section 32 (1),

but the same should be persistent, deliberate and also at times fit to

be characterized as culpable. Then again that related only to

negligence and not to the other ingredients of Section 32(1).

8. As far as sub section (b) is concerned, the action is qualified

by the word ‘wilfully’. Therefore, although it can be held that such

action need not be persistent, the same should be wilful, no doubt.

9. As far as sub sections (c) and (d) are concerned, the same are

also not qualified by the word ‘persistent’. Sub section (c) is qualified

by the words ‘by breach of trust or wilful negligence’.

Misappropriation or destruction or tampering with records or causing

destruction of records to cover up any misconduct or malpractice

mentioned in sub section (d), for obvious reasons, are not qualified by

any such words, since such actions are per se culpable and only one

single instance would be so disastrous to the Society that the

Registrar would certainly be justified in taking action for that single

instance itself. Therefore, I am of opinion that the acts mentioned in

sub sections (c) and (d) being by the very nature of those acts, such

that a single instance would be extremely prejudicial to the interests

of the Society, the Registrar can invoke Section 32 even for a single

instance.

10. The next question that arises for consideration on the facts

W.P.C. No. 14657/2007 -: 7 :-

of this case is as to whether for the action of the previous committee,

even if some of the members of the present committee were also

members of the previous committee, Section 32 can be invoked. That

question is no more res integra, since that issue has been settled by

two Division Bench decisions of this Court . In Sivadasan Nair v.

Registrar of Co-operative Societies, 19997 (2) KLT 710, a Division

Bench of this Court held in paragraphs 13 and 19 thus:

13. It can be seen from Ext.P2 notice as well as Ext.P4 order
of the Registrar that none of the conditions mentioned in S.32
of the Act was relied upon to supersede or remove the present
Committee in office. What has been done by the Registrar is
that 11 members out of the present Board of Directors were
removed by him and then the Registrar removed the
Committee on the ground that the remaining members cannot
form sufficient quorum for the Managing Committee. Thus,
the Registrar had exercised his power under S.32(1) of the Act
to remove 11 members from the Managing Committee of the
Bank and thereafter, the entire committee was superseded.
Therefore, the question is whether the Registrar has got
power to remove the individual members under S.32 of the
Act. The heading of the Section itself is supersession of
Committee. Further the body of the Section says that the
Registrar may by order in writing remove the committee and
appoint a new committee or an arbitrator to manage the
affairs of the Society. Sub-s.(3) of S.32 of the Act says that
notwithstanding anything contained in sub-s.(1) or sub-s.(2) it
shall not be necessary to give an opportunity to the committee
to state its objections and to consult the Union and financing
banks, in cases where the Registrar is of the opinion that it is
not reasonably practicable to do so. Thus, a plain reading of
S.32 of the Act shows that the power is given to the Registrar
under S.32 to remove the entire body of Committee as a
whole.

xx xx xx

19. The second stage of the enquiry did not commence so far.
The effect of Ext.P4 order is that the present Managing
Committee is superseded for the faults of the previous
Managing Committee. The power under S.32 of the Act can
be invoked only if the existing Managing Committee is guilty.
It may be that many of the members of the previous Managing
Committee could have come back having been reelected and
would be continuing as members of the existing Managing
Committee. As already stated, what is to be adjudged is
whether the existing committee is guilty of the conditions
mentioned in S.32 of the Act and not whether some individual

W.P.C. No. 14657/2007 -: 8 :-

members of the Committee, were guilty of any act of
corruption while they were members of the previous
Committee.

Again, by judgment dated 6-8-2004 in W.A. No. 1363 of 2004 (K.V.

Mohanan v. State of Kerala and others), another Division Bench of

this Court has held thus in paragraph 4:

“4. From a perusal of Ext.P1 notice and Ext.P3 order
and the averments in the writ petition and the counter affidavit
it is abundantly clear that the alleged irregularities and
defaults were committed by the Board of Directors which was
in office from 27.6.1998 to 17.5.2003. The present Board of
Directors took charge only on 18.5.2003. Therefore the only
question to be considered is whether the present Board of
Directors can be removed under Section 32 of the Kerala Co-
operative Societies Act for the irregularities and defaults
alleged to have been committed by the previous Board of
Directors. Section 32 of the Kerala Co-operative Societies Act
can be invoked only against a committee which has committed
the irregularities or defaults. Removal of a committee for the
defaults and irregularities of a previous committee is not
contemplated by Section 32. It may be pointed out that under
Rule 44(1)(k) of the Kerala Co-operative Societies Rules, no
member of the society shall be eligible for being elected or
appointed as a member of the committee of the society under
Section 28 if he was a member of the committee which has
been superseded and a period of one year has not elapsed
from the date of supersession. Thus removal of the committee
under Section 32 casts a stigma and imposes a disqualification
on the members of the committee and the removal visits such
members with serious consequences. Therefore we are of the
view that the committee of a Co-operative Society cannot be
superseded under Section 32 of the Kerala Co-operative
Societies Act for the defaults and irregularities alleged to have
been committed by a previous committee. In this view of the
matter Exts.P1 and P3 are liable to be quashed.”

In view of these decisions, it is settled law that proceedings under

Section 32 can be invoked only for actions of the present committee

as a whole, who is sought to be proceeded against under the Section,

even if some of the members of the previous committee which is guilty

of the action are also members of the present committee and not for

actions of the previous committee.

W.P.C. No. 14657/2007 -: 9 :-

11. Perhaps, being aware of the above legal position, the 1st

respondent has, in his counter affidavits, sought to justify his action

only on the basis of the actions alleged against the present committee.

Respondents 2 and 3 also advanced arguments to justify Ext. P5 only

on that basis.

12. Supersession of a democratically elected committee is a

very drastic and extreme step. It is not necessary to cite any judicial

precedents to hold that action under Section 32 cannot therefore be

taken lightly for mundane violations. Only if the findings against the

committee are such that the continuance of the committee would be

extremely prejudicial to the interests of the Society, the exceptional

and rare action under Section 32 shall be taken. Findings on the

culpability of the committee on their improper action should inform

the action of the Registrar while initiating proceedings under Section

32. In other words, the mere finding that the committee has done the

acts alleged alone is not sufficient; the same should be supported by

a further finding that they did the same with a culpable mind, failing

which the action of the Registrar would be improper.

13. I shall examine the validity of Ext. P5 in the light of the

above legal position. In Ext. P5, the findings of irregularities

attributable to the present committee out of the 12 charges are only

the following, the others being clearly attributable to the previous

committee:

(a) A jeep purchased by the Bank on 24-10-2002 for

Rs. 3,68,850/- was sold by the present committee on

25-07-2006 for Rs. 2,31,676/-, which was without a

performance certificate of a mechanical engineer and

violating the instructions in Circular No. 55/03 dated 3-

10-2003 of the Registrar.

W.P.C. No. 14657/2007 -: 10 :-

(b) The vehicle belonging to the Bank was used for

going to Mannarghat on 20-07-2006 as per trip sheet no.

834, to Thrissur on 13-07-2006 as per trip sheet no. 829

and to Mannarghat, Perinthalmanna and Malappuram on

18-07-2006, without specifying the purpose in the log

book sheet.

(c) The minutes book of the committee was

tampered with by fraudulently adding the words ‘also

decided to give the gold coin of 8 grams given by the

Company as gift to the lady director Smt. Vilasini teacher’,

in resolution no. 43 of the committee meeting held on

26-10-2002, to the word ‘approved’ which alone was there

in the original minutes.

(d) Although the place Kuruvattoor is excluded from

the area of operation of the Society, many persons of that

locality have been given membership in the Society without

ascertaining whether they are members of the Kayiliyad

Service Co-operative Bank and one Alavi, of Kuruvattoor

member no. 13483, was given a loan of Rs. 16,000/- on 1-3-

2005. Although as per bye-law no. 55(2)(b) of the bye-laws

of the Bank, for marriage, maintenance of house and

seeking employment abroad, the maximum loan which can

be sanctioned is Rs. 1 lakh, 11 loans detailed in Ext. P5

order were sanctioned in excess of the prescribed limit.

(e) An amount of Rs. 84,447/- due from the former

President of the Society has been transferred to suspense

account, without recovering the same.

(f) Two employees of the Bank, namely, the former

Secretary Sri. P. Mohammed, and the Manager of the

Marayamangalam Branch of the Bank, Sri. T.P.

W.P.C. No. 14657/2007 -: 11 :-

Unnikrishnan were allowed to be kept under suspension

beyond one year in violation of Rule 198(6) of the Kerala

Co-operative Societies Rules, 1969.

14. Since, out of the above charges, charge (c) narrated above

is the most serious one, a decision regarding the sustainability of

which against the petitioner may even obviate the necessity to

consider the sustainability of the other charges, I shall consider the

same first.

15. The details of the charge as given in Ext. P1 show cause

notice roughly translated into English are as follows:

“When the Bank purchased a vehicle, the Company from
which the vehicle was purchased presented a gift of a gold
coin weighing 8 grams. Although records have been kept in
the Bank to the effect that the President of the Bank Sri.
P.K. Koya had taken it on 29-11-2002, in the resolution of
the committee meeting held on 26-12-2002, to the word
‘approved’ originally included in the minutes, it has been
added by writing later that ‘also decided to give the gold
coin of 8 grams given by the Company as gift, to the lady
director Smt. Vilasini teacher.’ Adding by writing later in
the minutes of the resolution of the committee that as per
resolution dated 16-10-2002, the 8 grams’ gold coin was
decided to be given to another director, is clear evidence to
show that the Bank records have been fraudulently
fabricated. As to what should be done with the said gold
coin was not part of the agenda for the meeting. Three
committee members who took part in the meeting has
stated that in that meeting no such resolution was taken.
The receipt of the gold coin was not included in the stock
register. By tampering with the minutes book of the bank,
fraudulently record has been created by giving gold coin to
Vilasini teacher. In the minutes of 26-10-2002, there is
marked difference in the ink used for adding the same by
writing later. The inspecting officer has reported that it is
clear that the same has been added in the minutes between
30-9-2006 and 28-2-2007. When as per the report of charge
transfer between the Secretary and the Assistant Secretary
on 27-1-2003, it is clear that the gold coin is with the
President, it is dubious as to how the lady director received
the same on 26-10-2002. The gold coin received when
buying the vehicle is the asset of the Bank and that should

W.P.C. No. 14657/2007 -: 12 :-

be brought in the accounts of the Bank. Because of failure
to do so, giving it to a director and tampering with the
records for the same, it is found that very serious
misconduct has been committed.”

16. This is answered by the petitioner in Ext. P2 reply, which

roughly translated into English would read thus:

“The gold coin scandal by misinterpreting the
resolutions of the managing committee is another allegation
designed to draw us to surcharge proceedings . When jeep
no. KL 9L/1386 was purchased from the TVS agencies,
Palakkad, a gold coin of 8 grams was promised as gift. That
cannot be linked to the price of the jeep. In the managing
committee meeting held on 26-10-2002, when the price of
the jeep and other expenses were ratified, the meeting had
decided to give the present to be received as gift to Vilasini
teacher. The receipt written by Vilasini teacher in her own
handwriting for receipt of the gold coin on 23-12-2002 is
kept in the Bank. It is not stated in the notice that it has
been checked with Vilasini teacher for ascertaining whether
the same is true. The allegation that it has been added in
the minutes by writing later is a foisted allegation and
cannot be justified. It is seen that a true copy of the said
minutes had been given by the Bank as per the request of
Smt. Vilasini teacher on 19-3-2004. At the time of
inspection, the said certified copy had been shown to the
inspecting officer by the Secretary-in-charge Sri.
Ramanunni and senior clerk of the H.O., Sri. Asharaf Ali,
which was verified by him and he was satisfied about the
same. Formerly and now also, there is no procedure of
recording by number in the agenda all things carried out by
the managing committee of the Bank. The normal
procedure followed is that things connected with one
subject are included in the agenda relating to that subject
and decisions taken. No director had recorded any
objections in respect of the decisions of the resolution taken
by the Managing Committee with Sri. P.K. Koya as the
President from 2002. It is submitted that the complaint of 3
persons, who though members of the Managing Committee
then, for political reasons fell apart and lost in the election
held to the Managing Committee on 28-1-2006 contesting
against the panel headed by Sri. P.K. Koya, has been
prepared for making a sustainable charge deliberately, by
the inspecting officer. The document included in the
charge transfer list given to the Assistant Secretary Sri. K.
Ramachandran by Sri. P. Mohammed, the Secretary
suspended on 27-1-2003, is one fabricated by him. It is

W.P.C. No. 14657/2007 -: 13 :-

dubious that the inspecting officer has accepted the
statement of only the former Secretary P. Mohammed who
has been suspended for charges relating to fabricating
documents also to show that four members of the Managing
Committee had not attended four meetings, for disqualifying
them, during the Managing Committee of the period 1999-
2004.”

17. This is dealt with by the 1st respondent in Ext. P5 order

thus:

(Translation by the Court)

“I am satisfied that as per the abovesaid second
charge, although in the charge handover memo, it is shown
that a jeep registered as no. KL9L.1386 has been purchased
on 24-10-2002 from the establishment named T.V.
Sundaram Iyangar Sons for the Vallapuzha Service Co-
operative Bank, that the bank Secretary had accepted a gold
coin weighing 8 grams from that establishment as gift, and
that the said gold coin was taken by Sri. P.K. Koya, the
President of the Bank on 29-11-2002 by adding to the 43rd
resolution of the bank of the Managing Committee meeting
of the Bank held on 26-10-2002 that ‘also decided to give the
gold coin of 8 grams given by the Company as gift to the
lady director Smt. Vilasini teacher’, document has been
fabricated in the minutes book, which is the most important
record of the Bank.

The inspecting officer, as per Section 66, has
submitted a report that difference in ink used for adding
later by writing later in the minutes book of the Bank dated
26-10-2002 is clear and that the adding by writing has been
done between 30-9-2006 and 28-2-2007 by the present
Managing Committee of the Bank. For the following
reasons, it is clear that it has been fraudulently added to the
Managing Committee Resolution dated 28-10-2002, by
writing later by the present committee:

(1) When the gold coin was received in the Bank on
28-11-2002, it is false and unbelievable that a decision
regarding that had been taken on 26-12-2002.

(2) In the agenda for the meeting of the Managing
Committee on 26-10-2002, there is no agenda relating to the
gold coin.

(3) Out of the ten managing committee members,
who participated in the meeting held on 26-10-2002, three
members namely, Sri. C. Vijayakumar, Sri. A. Moideenkutty
and Sri. M. Moidoothy have given a written statement that

W.P.C. No. 14657/2007 -: 14 :-

in the meeting held on 26-10-2002, no decision relating to
the gold coin has been taken.

(4) The Bank President has produced only a true
copy of the resolution no. 43 dated 26-10-2002 in which the
decision relating to the gold coin has been taken. The
original minutes or the photocopy of the minutes has not
been produced.

(5) A receipt has been produced to the effect that the
gold coin received in the Bank on 28-11-2002 was received
by Smt. Vilasini teacher only on 23-12-2002. If that be so,
no clear evidence has been produced to show as to in whose
possession the gold coin was, during the interim period.

It is provided in sub section (1)(d) of Section 32 of
the Kerala Co-operative Societies Act, 1969 (Act 21 of 1969)
that the managing committee which tampers with the
records to cover up any misappropriation, irregularities and
other misconducts, can be superseded. The present
managing committee has tampered with the minutes book,
which is the most important record of the Bank. Therefore,
this office is fully satisfied that the managing committee is
liable to be suspended.”

18. From the above, it is abundantly clear that out of the

above,the only charge for which the present managing committee has

to answer, is the charge regarding tampering with the minutes book.

As far as the allegations regarding the gold coin itself is concerned,

the same has to be answered by the previous committee. As per the

direction of this Court, the original minutes book was produced in

Court. On perusing the same, this Court could not find any

noticeable difference in the ink used for the two parts of the

resolution, first consisting of one word and the other one sentence,

except the initial extra flow of the ink usually noticed at the start

when a fountain pen is used for writing. Both writings are in the same

handwriting using green ink. In fact, throughout in the minutes book

for recording the agenda, blue ink is used and for recording

resolutions green ink is used. Along with Ext. P2 explanation, the

petitioner has produced a photo copy of a certified copy of the very

W.P.C. No. 14657/2007 -: 15 :-

same resolution issued during the time when the present committee

was not in charge. It is seen signed by Sri. K. Abdullakkutty,

President, Sri. K. Ramachandran, Secretary and a Director (name not

decipherable). The Secretary has also put the date below his

signature as 19-3-04. The same contains both the decisions of the

committee regarding approval of the purchase of the vehicle as well

as the decision to give the gold coin to Smt. Vilasini teacher. The

genuineness of this document is not even disputed by any of the

respondents before me. All what is stated in Ext. P5 by the 1st

respondent is that only a true copy of the resolution is produced and

the original or a photocopy is not produced. When the purpose of

producing the certified copy issued on 19-3-2004 is to show that the

sentence alleged to have been added by the present committee

between 30-3-2006 and 28-2-2007 was present in the minutes book on

19-3-2004, one fails to understand how the same can be discredited

by stating that the original minutes book or a photocopy of the same

has not been produced. Further, nothing prevented the 1st respondent

from summoning the original minutes book, if he wanted to see the

same. In the above circumstances, I am fully satisfied that the

petitioner has fully succeeded in proving that the charge of tampering

with the minutes book is false and is a fabricated charge.

19. In Ext. R1(f), the inspecting officer has stated that the

managing committee headed by Sri. P.K. Koya has added now what

was not there, when he inspected the minutes book earlier. He has

also stated that there is difference in the ink used for writing the two

parts of the resolution. Both these findings are totally unsustainable

in view of my above finding. Therefore, it is clear that the inspecting

officer’s intentions were not bona fide. Clearly, he had approached

the issue with a prejudiced mind after taking a decision to return a

finding of guilt. To that end, he has made a false statement in his

W.P.C. No. 14657/2007 -: 16 :-

report that when he inspected the minutes book the first time, the

second sentence was not there. Ext. P5 order was passed by the

respondent relying on Ext. R1(f) report. Ext. R1(f) having been

prepared by a mind prejudiced against the petitioner, without any

reason, no part of his report can be relied upon for the purpose of

finding the petitioner guilty of any irregularity whatsoever, since the

entire report is therefore tainted. The fact that even after the

certified copy dated 19-3-2004 was brought to the attention of the 1st

respondent by the petitioner in Ext. P2 reply, without disputing the

genuineness of the same, he was prepared to hold the petitioner guilty

on the totally perverse reason that the original or a photocopy of the

minutes book had not been produced, shows that he also approached

the issue with a prejudiced mind, with the pre-determined intention

of holding the petitioner guilty of the charge against them, in which

he sadly failed. For this reason alone, Exts.P1, P5 and P10 are liable

to be quashed. However, I shall consider the sustainability of the

other charges also for the sake of completion.

20. Next, I shall consider charge no. (d) detailed above. It has

three parts. The first is that the present managing committee had

given membership to persons residing outside the area of operation of

the Society. The second is that the managing committee gave loan to

a person outside the area of operation without ascertaining whether

he was a member of another Society. The third is that the committee

sanctioned loan in excess of the ceiling limit.

21. Regarding the fist limb of the charge, some numbers of

members have been given in Ext. P1, but the same are not referred to

in Ext. P5. There is also no reference as to when they were admitted

as members. It does not show that they were admitted as members

by the present committee. In the absence of details regarding the

same, the 1st respondent could not have concluded that the act was

W.P.C. No. 14657/2007 -: 17 :-

that of the present committee. Further, in Ext. P5, I do not find any

reference to the explanation given in Ext. P2.

22. Regarding the second limb of the charge, it is admitted that

the borrower was an existing member of the Society. If that be so,

when he applied for a loan, if loan is given, the fact that later it was

found that he is residing outside the area of operation is hardly

relevant to find the managing committee guilty of any culpable act

relevant for an action under Section 32.

23. The third limb is that the managing committee sanctioned

11 loans in excess of the ceiling limit of Rs. 1 lakh. In Ext. P2 reply, it

is specifically stated by the petitioner that by circular no. 20/04 of the

Registrar, the ceiling limit has been enhanced and no loan has been

granted in excess of the enhanced ceiling limit. That circular is

produced as Ext. P7 and true copy of the resolution dated 13-9-04 of

the managing committee recording the said circular is produced as

Ext. P8. From a perusal of the amounts of the 11 loan so detailed in

Ext. P5, there cannot be any doubt that the same is within the limit

prescribed in Ext. P7. The fact that despite the petitioner relying

upon Ext. P7 circular in Ext. P2 to prove that no loan was sanctioned

in excess of the enhanced ceiling limit, the 1st respondent has not

chosen to even refer to the same in Ext. P5 shows that the 1st

respondent approached the issue with a closed mind, with a pre-

determined intention to return a verdict against the petitioner. In

any event, I do not find any wilful negligence or breach of trust on the

part of the petitioner in that regard. For this reason, the findings in

Ext. P5 in this regard is also unsustainable.

24. I shall next consider charge (a) detailed above. The charge

is that the Society sold a vehicle purchased on 24-10-2002 for

Rs. 3,68,850/- on 25-7-2006 for Rs. 2,31,676/-, without obtaining a

performance certificate. In Ext. P2, the petitioner has stated that

W.P.C. No. 14657/2007 -: 18 :-

before sale, performance certificate of the mechanical engineer and

valuation certificate have been obtained. In Ext. P5 that statement is

not even referred to. Further, in Ext. P2, it is stated that as per the

bye-laws approved by the Registrar, the managing committee is

authorised to sell old vehicles, which is also not referred to in Ext. P5.

In Ext. P5, it is admitted that the vehicle is almost four years old and

had run 86400 kilo meters. The question as to when the vehicle

becomes old enough to be sold, to the best advantage of the Society

is a subjective opinion, which depends on many factors. By that sale,

63% of the original price had been realised, after using the vehicle

for 3 years and 9 months, which vehicle has run 86,400 kms. In Ext.

P2, it is stated that as per the audit finalisation by the department, the

depreciation allowed for the vehicle works out to Rs. 3,31,966/- and

taking into account the same, the sale for Rs. 2,31,676/- has resulted

in a profit of Rs. 1,94,792/- to the Bank, which has also not been

considered in Ext. P5. In such circumstances, that charge also could

not have been finalised against the petitioner. In any event, the same

hardly qualifies for the extreme action of supersession under Section

32.

25. Then comes charge (b). In that charge, the only allegation

is that the Bank’s vehicle has been used without recording the

purpose in the log book of the vehicle. There is no allegation that the

use of the vehicle is not for the purpose of the Bank. There is also no

allegation that the vehicle has been used for personal purposes of the

members of the managing committee and that the same is prohibited.

Even though non-recording of the purpose in the log book sheet is an

irregularity, that cannot be regarded as serious enough to warrant an

action for supersession under Section 32.

26. Charge (c) relates to transferring to the suspense account

an amount of Rs. 84,447/- due from the former President, without

W.P.C. No. 14657/2007 -: 19 :-

recovering the same. In Ext. P2, it is stated that proceedings have

been initiated to recover the amount and that the same was done

during 1999-2004 with the connivance of the former Secretary Sri.

P. Mohammed, who has been suspended for this charge also. These

explanations are not seen considered in Ext. P5. In any event, by

transferring the amount to the suspense account, the amount is not

lost to the Bank and still the same can be recovered. Therefore, the

said allegation even if established, also cannot be considered to be

capital enough to warrant proceedings under Section 32.

27. The last charge is that two employees of the Society have

been kept under suspension beyond one year without prior permission

from the Registrar. In this respect, both Ext. P1 show cause notice

and Ext. P2 reply are vague. In Ext. P1, nothing is mentioned about

non-compliance with 198(6), except that in the matter of suspension

and disciplinary proceedings , appropriate procedural formalities have

not been complied with. From the documents, I find that one of the

suspended employee is charged with the misconduct of fabricating

documents. The same being a very serious charge, it is in the

interest of the Society not to reinstate him pending finalization of the

disciplinary proceedings. Nothing also prevented the 1st respondent

from directing the petitioner to complete the disciplinary proceedings

expeditiously. Even if the charge is proved to be correct, I do not

think that, that charge is also serious enough to warrant proceedings

under Section 32 against the committee.

28. For all the above reasons, I am satisfied that Ext. P5 and all

proceedings pursuant thereto are unsustainable. Accordingly, the

same are quashed and the writ petition is allowed.

29. Before parting with the case, I would like to comment on a

very serious malady plaguing the co-operative movement in the

State. Over politicization is the bane of the co-operative movement in

W.P.C. No. 14657/2007 -: 20 :-

Kerala. Politics has permeated all aspects of the co-operative sector

so badly that the movement itself is slowly dying in the State.

Elections to co-operative societies are also fought on political lines

and political parties resort to all sorts of legal and illegal methods to

win the majority in managing committees of co-operative societies.

Once in power, they admit members owing allegiance to their political

parties in order to ensure a win for themselves in the next election. If

they do not win the majority, as soon as their party comes into power

in the State, they resort to every legal and illegal means to dethrone

the other side and wrest power even physically. Every time the

political climate in the State changes, there is a spate of litigation

against proceedings under Section 32 of the Kerala Co-operative

Societies Act in respect of societies under the control of the opposition

parties. They make the officers of the co-operative department who

has control over the co-operative societies as tools in the process of

overthrowing the other side from power. These officers often do

their bidding and pass orders as dictated by their political bosses

without any respect for natural justice and fair play. Once the

managing committees having control thus having been unseated, they

appoint persons who do their bidding as administrators and starts a

process of wresting control through all sorts of means without respect

for democratic values. The process is reversed when the political

alliance supporting the opposite side comes into power in the State.

In the process, the genuine co-operator is driven out of the scene.

Public money is squandered or misappropriated with impunity. When

the same is detected, the Secretary is the one who is made a scape

goat. Courts and other quasi-judicial institutions are mere onlookers,

since often evidences are manufactured with the help of officers of

the department, who are only too willing to toe the line for their

political masters. In the process, societies die a slow death. Good

W.P.C. No. 14657/2007 -: 21 :-

money of the investors are no longer safe in the co-operative Banks.

Therefore, I am of opinion that it is high time that co-operative

societies are made free from State control and made autonomous

bodies like local bodies. Otherwise, instances like the present one

would ultimately choke and kill the co-operative movement in the

State conclusively and decisively. With the solemn hope that wisdom

would dawn on the politicians at least now, to save the movement in

Kerala, I conclude.

S. Siri Jagan, Judge.

Tds/