High Court Kerala High Court

Ajayan Pillai vs Thannithodu Service … on 23 July, 2010

Kerala High Court
Ajayan Pillai vs Thannithodu Service … on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13546 of 2010(P)


1. AJAYAN PILLAI, AGED 40,
                      ...  Petitioner

                        Vs



1. THANNITHODU SERVICE CO-OPERATIVE BANK
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.T.K.VENUGOPALAN

                For Respondent  :SRI.P.C.SASIDHARAN

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :23/07/2010

 O R D E R
                K.SURENDRA MOHAN, J.
             -------------------------------------------
                W.P.(C) No.13546 of 2010
             -------------------------------------------
              Dated this the 23rd July, 2010

                          JUDGMENT

The petitioner is one of the members of the Board of

Directors of the first respondent bank. He has challenged

the action of the managing committee in making

appointments at a time when the society is incurring huge

amounts as loss. The petitioner has submitted Exts.P3 and

P4 complaints to the Joint Registrar of Co-operative

Societies voicing his grievances. He complains that no

action has been taken thereon till date. At the same time,

the bank is proceeding with the selection process. In this

writ petition, an interim order was passed on 23.4.2010

granting an interim order of stay of all further proceedings

pursuant to Ext.P8 paper publication issued by the first

respondent inviting applications for the posts of Peon,

Attender and Night Watchman. Subsequently, as per

order dated 21.6.2010, the interim order has been

modified permitting the selection process to go on and

confining the order of stay to making of appointments

wpc No.13546/2010 2

alone. The said order is still in force.

2. In view of the fact that the complaints of the

petitioner are pending before the second respondent in

Exts.P3 and P4, it is better that the issues are decided in

the first instance by the said authority.

3. The first respondent has filed a counter affidavit

challenging the locus standi of the petitioner to challenge

the decision of the Board of Directors to which he was also

a party. It is pointed out that in spite of the dissent of the

petitioner, the decision being a collective decision of the

Board, the petitioner is not entitled to challenge the same.

In other words, he is only trying to enforce the decision of

the minority that he represents. The counter affidavit also

justifies the need for making the appointments. However,

since the second respondent is in seisin of the matter, I do

not propose to consider the sustainability of the rival

contentions in this writ petition.

4. In the above circumstances, this writ petition is

disposed of directing the second respondent to consider

the complaints of the petitioner contained in Exts.P3 and

P4 in accordance with law and to pass appropriate orders

wpc No.13546/2010 3

thereon, as expeditiously as possible and at any rate

within a period of one month from the date of receipt of a

copy of this judgment, after affording an opportunity to

both the petitioner as well as the first respondent of being

heard in the matter. The interim order in this case shall

continue until final orders are passed on Exts.P3 and P4

by the second respondent.

K.SURENDRA MOHAN,
JUDGE

css/

wpc No.13546/2010 4

K.SURENDRA MOHAN, J.

——————————————-
W.P.(C) No.13546 of 2010

——————————————-
Dated this the 21st of June, 2010

ORDER

The first respondent has filed a counter affidavit

questioning the locus standi of the petitioner who is a

Director of the Society to maintain the writ petition. At

any rate, it is pointed out that there are no grounds for

stay of the selection process which has already

progressed. It is also pointed out that the stay can be

confined to appointments alone and that the matter could

be heard on an early date. Accordingly, the order of stay

granted on 23.4.2010 is modified. The selection process

may go on. Appointments pursuant to the selection alone

shall remain stayed. The petitioner seeks time to file reply

affidavit. Post after a week.

K.SURENDRA MOHAN,
JUDGE

css/

wpc No.13546/2010 5