High Court Kerala High Court

Abdul Munaf vs State Of Kerala on 27 July, 2009

Kerala High Court
Abdul Munaf vs State Of Kerala on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21027 of 2009(W)


1. ABDUL MUNAF, S/O.ABDUL RAYAMMARAKKAR
                      ...  Petitioner
2. K. VENUGOPAL, KIZHUVEETTIL HOUSE,
3. K.P. PAUL, KANJIRATHINKAL,

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. REGISTRAR OF CO-OPERATIVE

3. ASSISTANT REGISTRAR (G),

4. UNIT INSPECTOR (RETURNING

5. STATE CO-OPERATIVE ELECTION,

6. VENKITANGU FARMERS CO-OPERATIVE BANK

                For Petitioner  :SRI.K.HARILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/07/2009

 O R D E R
                    ANTONY DOMINIC,J.
                ---------------------
                W.P.(C).No.21027 OF 2009
              ------------------------
            Dated this the 27th day of July, 2009.

                         JUDGMENT

Petitioners are members of the 6th respondent, a Co-

operative Bank. Their grievance in this writ petition is

regarding Ext.P2, a final voters list published for the

election to the Managing Committee of the 6th respondent.

Petitioners contend that going by Ext.P1 election

notification and Ext.P6 bye-laws of the Society, the area of

operation of the Society is spread over 8 wards and the final

voters list that is now published is a consolidated one,

without any bifurcation of the voters into different wards, in

which the area of operation of the society is divided.

According to the petitioners, this has been done

deliberately with the mala fide intention of creating

confusion and difficulty in identifying the voters and to

pave way for impersonation in the election.

WP(c).No.21027/09 2

2. Ext.P1 election notification and Ext.P6 bye-laws only

provide that there shall be representation in the managing

committee from each of the wards, over which the Society has

its area of operation. However, there is no provision either in

Ext.P2 notification or in Ext.P6 bye laws requiring the Society

or the Electoral Officer to prepare voters list separately for

each of the wards. Neither is there any provisions in the Co-

operative Societies Act or the Rules which requires the Society

to prepare voters list as contended by the petitioners. If so

the voters list cannot be said to be illegal for any reason.

3. As far as their grievance that the list now prepared is

capable of being misused by creating confusion and difficulty

in identifying the voters leading to impersonation is

concerned, I feel that the capability of misusing the voters

lists itself cannot invalidate the list, requiring this court to

exercise its extra ordinary power under Artl.2226. In case the

list is misused and impersonation is practiced, the remedy of

the petitioners is to file an election petition.

Therefore, I am not satisfied that the petitioners have

made out a case for interference.

WP(c).No.21027/09 3

Writ Petition fails and is dismissed.

vi                                     (ANTONY DOMINIC)
                                           JUDGE

WP(c).No.21027/09    4