IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18166 of 2009(M)
1. AJITH P.P.,
... Petitioner
Vs
1. THE MANAGER,
... Respondent
2. THE PRINCIPAL SECRETARY,
3. THE DISTRICT TREASURY OFFICER,
4. SMT.SANTHAKUMARI A.K.,
5. THE KERALA STATE CO-OPERATIVE BANK,
For Petitioner :SRI.M.R.ANANDAKUTTAN
For Respondent :SRI.NAGARAJ NARAYANAN,SC,K.S.CO-OP BANK
The Hon'ble MR. Justice V.GIRI
Dated :30/06/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 18166 of 2009
--------------------------
Dated this the 30th June,2009
J U D G M E N T
Petitioner was a surety for a loan availed by the 4th
respondent. Fourth respondent defaulted repayment of
the same. Apparently, the 1st respondent, Manager of the
Co-operative bank did not take steps to recover the
amount from the 4th respondent. A letter was sent to the
2nd respondent by the 5th respondent Bank requesting for
initiation of steps to recover the dues from the 4th
respondent, the principal debtor. It seems that the 2nd
respondent did not take any steps in furtherance of the
request and therefore the petitioner approached the Lok
Ayukta. It seems that the Lok Ayukta had passed an order
originally. Thereafter, the petitioner filed an application
for review of the said order which was disposed of under
Exhibit-P1. Lok Ayukta has observed that the Bank has
made a request to the Government for initiating action
and the Secretary to Government is bound to initiate
W.P ( C) No. 18166 of 2009
2
action as contemplated by the Co-operative Societies Act.
Observing so, review petition was disposed of. This writ
petition has been filed seeking a direction to the
Government to implement the orders of the Lok Ayukta.
2. I am of the view that the writ petition is
misconceived. If the Lok Ayukta has passed orders, then it
has ample powers to see that it’s orders are implemented.
It is open to the petitioner to approach the Lok Ayukita in a
manner permissible under the Statute.
Writ petition is disposed of without prejudice to the
right of the petitioner to approach the Lok Ayukta.
(V.GIRI,JUDGE)
ma
W.P ( C) No. 18166 of 2009
3
W.P ( C) No. 18166 of 2009
4