IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14326 of 2006(E)
1. COCHIN CO-OPERATIVE SOCIETY LTD.NO.E.100
... Petitioner
Vs
1. KERALA STATE CO-OPERATIVE EMPLOYEES
... Respondent
2. JOINT REGISTRAR OF CO-OP. SOCIETIES,
3. M.N.DIVAKARAN,
For Petitioner :SRI.A.JAYASANKAR
For Respondent :SRI.M.S.UNNIKRISHNAN
The Hon'ble MR. Justice K.M.JOSEPH
Dated :28/09/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.14326 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of September , 2007
JUDGMENT
Petitioner challenges Ext.P6. Ext.P6 is an order passed by the
Joint Registrar pursuant to the direction of this court in Ext.P4
judgment. The main contention raised by the petitioner is that the
authority under Section 69 alone has jurisdiction to deal with the
matter and he relies on the decision reported in Ravindran.P.S. v.
State of Kerala (2007(3) ILR 241).
I heard learned counsel for the respondent also. I feel that the
impugned order cannot be sustained in view of the lack of jurisdiction
in the light of the aforesaid Division Bench judgment. Accordingly
Ext.P6 is quashed and the second respondent will refer the matter
which is the subject matter of Ext.P6 to the authority under Section 69
of the Co-operative Societies Act within a period of one week from the
date of receipt of a copy of this judgment. The authority under
Section 69 will issue notice to the petitioner and the third respondent
and take a decision in accordance with law with full opportunity to the
parties within a period of two months from the date of receipt of the
matter from the second respondent.
(K.M.JOSEPH, JUDGE)
sv.