IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 951 of 2010(T)
1. BABU KUNNATH MEETHAL,S/O.APPU,
... Petitioner
Vs
1. NENMUNDE RURAL CO-OPERATIVE HOUSING
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.ANIL SIVARAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :01/02/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------
W.P (C) No.951 of 2010
--------------------------
Dated this the 1st February, 2010
J U D G M E N T
Petitioner is a member of the 1st respondent Society.
The complaint of the petitioner is that the present Board of
Directors had continued to be in office for a long period of
time though various allegations were made against them.
It is alleged that the present Board of Directors had
continued in office by manipulating the membership of the
society and tinkering with the voters list. Even the persons
who availed loan from the society are alleged to have been
permitted to be members thereof. In a vigilance enquiry
conducted at the instance of the Joint Registrar, large
scale manipulation of funds by the former Secretary as
well as the present Secretary has been revealed. The
petitioner complains that in spite of the above, no action
has been taken against the persons who were found guilty.
Petitioner has made a representation to the Joint Registrar
evidenced herein by Ext.P1. The petitioner has
approached this Court seeking appropriate directions for
W.P (C) No.951 of 2010
2
taking action against the guilty.
2. The learned Government Pleader, on
instructions, submits that an enquiry has been ordered to
be conducted into the irregularities through the Assistant
Registrar (General) Kozhikode. On receipt of the report of
such enquiry, appropriate action would be taken against
the persons who are found guilty ,in accordance with law.
3. The learned Government Pleader assures that
such action would be taken expeditiously and that the
guilty would be punished.
In view of the above submission, no further orders
are called for in this writ petition. Submissions of the
learned Government Pleader are recorded. This writ
petition is closed.
K.SURENDRA MOHAN,JUDGE
ma
W.P (C) No.951 of 2010
3
W.P (C) No.951 of 2010
4