High Court Kerala High Court

Biju C.S. vs The Deputy Director on 4 December, 2006

Kerala High Court
Biju C.S. vs The Deputy Director on 4 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30213 of 2006(V)


1. BIJU C.S., AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR, IDUKKI,
                       ...       Respondent

2. KOCHUTHOVALA SHREEROLPATHAKA CO-OP.

3. THE ADMINISTRATIVE COMMITTEE OF THE

                For Petitioner  :SRI.JOICE GEORGE

                For Respondent  :SRI.BABY MATHEW

The Hon'ble MR. Justice J.M.JAMES

 Dated :04/12/2006

 O R D E R
                                    J.M.JAMES, J.

                             - - - - - - - - - - - - - - - - - - - -

                        W.P.(C) No.  30213  of   2006 (V)

                             -  - - - -  - - - - - - - - - - - - - - -

                    Dated this the 4th day of December, 2006


                                   J U D G M E N T

Through Exhibit P1 order dated 21/08/2006, the second

respondent Society was appointed with Administrators, under Rule

35 of the Kerala Co-operative Societies Rules, 1969, in short ‘the

Rules’. It was directed through Exhibit P1 that the administrators

of the Society shall take steps to conduct an election to the new

committee, according to Rule 35 of the Rules.

2. The grievance of the writ petitioner is that, though

the Administrators took over the management of the second

respondent Society, on 21/08/2006 itself, no steps had been taken

so far, to proceed under Rule 35(1) of the Rules. Therefore, it is

prayed by the writ petitioner, who is a member of the second

respondent Society, to direct respondents 1 to 3 to conduct an

election to the managing committee of the second respondent

Society, before the expiry of six months period as stipulated in

Exhibit P1 order dated 21/08/2006.

W.P.(C) No.30213/2006 (V)

2

3. After hearing both sides and considering the

submissions made by either side, I dispose of the writ petition with

the following directions:-

i. The Administrators, who have been appointed as

per Exhibit P1 order dated 21/08/2006, shall comply

with the directions contained in Rule 35 of the Rules,

so that a new committee to the second respondent

Society would be selected.

ii. A resolution, as required under Rule 35(1) shall

be passed before 60 days in advance of the date of

expiration of the term of the present Administrators,

and fix date, time and place for conduct of the

election of the new committee.

iii. A copy of the resolution so passed shall be sent

to the Registrar by registered post within a week.

iv. On receipt of the said resolution, the Registrar

shall proceed under Sub Rule 2 of Rule 35.

(J.M.JAMES)

Judge

ms