IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20039 of 2007(I)
1. BALUSSERI CO-OP.ARTS AND SCIENCE COLLEGE
... Petitioner
Vs
1. K.P.ANILKUMAR, S/O.PAVITHRAN,
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :29/06/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 20039 OF 2007
---------------------
Dated this the 29th day of June, 2007
J U D G M E N T
Petitioner is a Co-operative Bank. It appears that the Bank had
initiated disciplinary proceedings against respondent No.1, who in turn had
approached the Joint Registrar, Co-operative Societies, Kozhikode,
(respondent No.2 herein), praying for rescinding the relevant resolution
passed by the Bank. On receipt of the above request from respondent
No.1, Joint Registrar had issued Ext.P6 notice to the Bank inviting its
response.
2. Learned counsel for the petitioner/Bank submits that Ext.P7
preliminary objection statement had been preferred by the petitioner
against Ext.P6 notice. However, petitioner apprehends that respondent
No.2 is likely to ignore Ext.P7 and pass an order.
3. Learned Government Pleader submits that if Ext.P7 has been
preferred by the petitioner, necessarily the Joint Registrar will have to
consider the same. I do not find any material to show that the
apprehension of the petitioner is well-founded.
Anyhow, the writ petition is disposed of with a direction to respondent
No.2 to take a decision in the matter pursuant to Ext.P6 only after affording
the petitioner an opportunity to be heard and also in the light of the
preliminary objection raised by it in Ext.P7.
A.K. BASHEER, JUDGE
vps
WPC NO.20039/07 Page numbers
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
WPC NO.20039/07 Page numbers
1ST MARCH, 2007