High Court Kerala High Court

C.P.Gomathy Amma vs Parur Mehila Co.Op.Society … on 10 June, 2008

Kerala High Court
C.P.Gomathy Amma vs Parur Mehila Co.Op.Society … on 10 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16228 of 2008(F)


1. C.P.GOMATHY AMMA, KAVUNKAL HOUSE,`
                      ...  Petitioner
2. VALSALA ORASANNA KUMAR.M.NO.6287
3. SYAMALA.C.V.GOVINDAN M.8050
4. C.CHANDRAMATHI,M.4598, SALLY HOME, S.NAL
5. P.G.THRESIAMMA, M.5614,MARATHAMTHARA VEE
6. P.S.SATHI DEVI, M.16887, SNAH,
7. A.K.THANKAMMA BAHULAYAN, SAJU VILLA

                        Vs



1. PARUR MEHILA CO.OP.SOCIETY LTD.N.1289M N
                       ...       Respondent

2. THE RETURNING OFFICDER/CO.OP.INSPECTOR

3. THE ELECTRICAL OFFICER/ASSISTANT

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.MILLU DANDAPANI

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/06/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
              W.P(C).Nos.16228 & 16506 OF 2008
                   -------------------------------------------
               Dated this the 10th day of June, 2008


                               JUDGMENT

The petitioners in both cases are members of the first

respondent co-operative society, which is a Vanitha co-operative

society. They submitted nominations for the election which has

been declared. Those nominations have been rejected. This is

under challenge. For the sake of brevity, I would refer to the

paper book of W.P(C).16228/08.

2. Exts.P2 and P2(2) were forwarded by the society to the

Returning Officer as the form prescribed for the nomination.

This is evident from Ext.R6(a)/2, which, among other things,

contains signatures attributed to the President and Secretary of

the society. The nominations submitted by the petitioners were

defective in as much as the declaration in the form of an

affidavit, which is Ext.P2(2), was not signed by any of them.

WPC.16228/08 & 16506/08

Page numbers

3. There are certain disputes between the parties regarding

the veracity of what is projected as the resolution approving the

form of the nomination. The petitioners have a version, the

contesting private respondents have another version. Learned

senior Government Pleader states that the two sheets exhibited

as Ext.R6(a) were forwarded with covering letter of the

President and Secretary. The President is one of the petitioners

in these writ petitions.

4. The argument advanced on behalf of the petitioners is that

Rule 35 (3) (c) (ii) of the Kerala Co-operative Societies Rules,

1969 does not prescribe any affidavit in support of the

nomination paper and therefore, the rejection of the nominations

is invalid. All that is provided in Rule 35 (3) (c) (ii) is that the

nomination paper should contain whatever is stated in that

provision. It does not mean that the society cannot prescribe any

nomination paper which may call for disclosing further materials

or adopting any further procedure including filing of affidavit.

WPC.16228/08 & 16506/08

Page numbers

5. A reading of Rule 35 (3) (c) (i) will show that the

nomination of the candidates for the election shall be made in

the form prescribed by the society, which, on application, shall

be supplied by the committee to any member, free of cost.

Therefore, it is the society which has to prescribe the nomination

paper.

6. There is dispute between the parties regarding the veracity

of the resolutions attempted to be placed on record. In writ

jurisdiction, I shall not, therefore, go into that issue.

7. But what is more important is that one among the

petitioners is the President of the immediately outgoing

committee and many other petitioners are members. Going by

Rule 35 (3) (c) (i), nomination forms have to be obtained from the

committee of the society. The petitioners, obviously, obtained

the nomination forms from the committee of the society. They

have no case that what is exhibited as two sheets (Exts.P2 and

P2(2)) were not given to them from the office of the society. At

WPC.16228/08 & 16506/08

Page numbers

any rate, they did not, then and there, raise any dispute

regarding the correctness of the nomination paper issued to

them by the committee. So much so, it is impermissible for them

to contend that the nomination paper did not contain the

affidavit which is Ext.P2(2).

8. Therefore, the rejection of the nomination cannot be

interfered with on any jurisdictional issue. Be that as it may, the

disputes surrounding the other aspects of the acceptance of

nomination may be germane for any election dispute if at all

raised. It is clarified that this judgment does not touch on such

issues.

Subject to the aforesaid, these writ petitions are dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.11/6.

WPC.16228/08 & 16506/08

Page numbers

THOTTATHIL B.RADHAKRISHNAN, J.

——————————————-
W.P(C).No.16228 OF 2008

——————————————-
Dated this the 4th day of June, 2008

O R D E R

Adv.Sri.P.Ramakrishnan appearing for the first respondent

states that the documents as directed in the earlier order are

made available. He will provide them at the time of

consideration of the writ petition. Senior Government Pleader

appears for respondents 2 and 3.

WPC.16228/08 & 16506/08

Page numbers

I.A.Nos.6778/08 & 6820/08

Perused the affidavit. Heard. Allowed.

Impleading petitions ordered today brings seven among the

candidates whose nominations were accepted. Learned senior

Government Pleader submits that altogether 12 nominations

were accepted even as per Ext.P3.

Learned Government Pleader will make available the files

of the Returning Officer, including those in relation to the

acceptance and rejection of the nominations.

Post on 6.6.2008.

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.4/6.