IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6024 of 2008(P)
1. BOARD OF DIRECTORS OF NEDUMANGAD CO-OP.
... Petitioner
Vs
1. JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/02/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-------------------------------
W.P(C) No. 6024 OF 2008
-----------------------------------
Dated this the 22nd day of February, 2008
JUDGMENT
Petitioner challenges proceedings on the basis of Ext.P2
notice issued for proceedings under Section 32 of the Kerala Co-
operative Societies Act. I have gone through Ext.P1. It contains
allegations which are specific. May be that the allegations against
the petitioner can be explained. Supercession can be only in
accordance with the provisions of the Act. This court will not sit to
hear the petitioner’s version in reply to Ext.P2 notice. That
essentially is what the Registrar will do following Ext.P2, provided,
the petitioner has placed its objections. There is no reason to
apprehend as of now, that the proceedings are tainted, actuated
or malafide. For the forgoing reasons, this Writ Petition fails and
the same is accordingly dismissed without prejudice to the
petitioner’s contentions on the allegations in Ext.P2.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
ttb
WPC No. 6246 OF 2008
2
WPC No. 6246 OF 2008
3