High Court Kerala High Court

D. Gopinathan Nair vs Vaikom Town Service Co-Operative on 7 June, 2007

Kerala High Court
D. Gopinathan Nair vs Vaikom Town Service Co-Operative on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15501 of 2005(U)


1. D. GOPINATHAN NAIR,
                      ...  Petitioner

                        Vs



1. VAIKOM TOWN SERVICE CO-OPERATIVE
                       ...       Respondent

2. THE ARBITRATOR,

3. S. RAJAPPAN NAIR,

4. K.K. CHELLAPPAN,

5. K.K. SURENDRANATHAN NAIR,

6. THE STATE OF KERALA,

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :SRI.T.R.RAMACHANDRAN NAIR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :07/06/2007

 O R D E R
                             KURIAN JOSEPH J.

                  ----------------------------------------------

                       W.P.(C) No.15501 of 2005

                  ----------------------------------------------

                          Dated 7th  June,  2007.


                               J U D G M E N T

The petitioner was an erstwhile employee(Secretary) of

the first respondent cooperative bank. During 7.4.1988 to

7.7.1988, raw cashew nuts were procured by the bank. According

to the petitioner, the 5th respondent committed certain

irregularities. Learned counsel for the 5th respondent submits that

he was only a Peon. Be that as it may, the petitioner retired from

service on 28.3.1989. More than four years thereafter, the

Director Board took a decision to initiate arbitration proceedings

and ARC 3881/1993 was filed. An award was passed in the year

2001, fixing liability on the petitioner to the tune of Rs.11,940.85.

Though the petitioner attempted an appeal before the Tribunal,

that was also of no avail. It is the main contention of the

petitioner that initiation of proceedings after a long period of his

retirement amounts to violation of Article 14 of the Constitition.

Petitioner is denied reasonable opportunity to peruse the records

and take up his defences. It is to be noted that the suit is one for

recovery of money on account of the alleged loss caused to the

WP(C) NO.15501/05 2

bank in the matter of procurement of low quality cashew. After

having extensively heard counsel on both sides, I am of the view

that neither the Arbitrator nor the Tribunal has considered the

grievance of the petitioner in the proper perspective. The

allegation after all is that the procurement was of low quality

cashew and in the process, the first respondent sustained loss.

But such a case is taken up only more than five years after the

alleged procurement. It is also to be seen that the petitioner had

retired from service and the arbitration case itself is filed after 4

= years of his retirement. In such circumstances, the petitioner is

certainly denied a reasonable opportunity to defend his case, in

the facts and circumstances of the case. Therefore, initiation of

the action for alleged recovery of loss is unwarranted. The

impugned orders are hence quashed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J.

———————————————-

O.P. NO. OF 2003

———————————————-

J U D G M E N T

Dated 7th June, 2007.