IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16507 of 2005(M)
1. P.K.SUBRAMANIAN, S/O.KUNJIVELAPPAN,
... Petitioner
Vs
1. THE KARUVANNUR SERVICE CO-OPERATIVE
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
3. REGISTRAR OF CO-OPERATIVE SOCIETIES,
For Petitioner :SRI.T.N.MANOJ
For Respondent :SRI.P.K.ASHOKAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :16/11/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.16507 OF 2005
-------------------------------------------
Dated this the 16th day of November, 2007
JUDGMENT
The committee in office administering the affairs of the first
respondent society resolved on 16.6.1995 to grant exemption to
the petitioner from certain qualifications. That exemption was,
therefore, approved as per Ext.P1. The legal effect of such
approval, applying the ratio of the decision in Dasan v.
Registrar of Co-operative Societies [2007 (1) KLT 581], is
that the approval relates back to 16.6.1995, the date of the
decision of the committee. Therefore, the impugned decision, to
the extent it is contrary to what is stated above, is unsustainable.
It is, accordingly, quashed and this writ petition is allowed
declaring that the exemption granted by the resolution of the
first respondent on 16.6.1995 will be effective from 16.6.1995.
All consequential benefits shall follow on the basis of this
declaration.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.