IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22107 of 2006(F)
1. INDIRA K., W/O. LATE VAMADEVAN,
... Petitioner
Vs
1. ASST. REGISTRAR OF CO-OPERATIVE
... Respondent
2. KAYAMKULAM GOVT. EMPLOYEES CO-OPERATIVE
3. MEDICAL OFFICER IN CHARGE,
For Petitioner :SRI.SHEJI P.ABRAHAM
For Respondent :SRI.M.SASINDRAN
The Hon'ble MR. Justice K.THANKAPPAN
Dated :29/09/2006
O R D E R
K.THANKAPPAN, J.
------------------------------------
W.P.(C)NO. 22107 OF 2006
------------------------------------
Dated this the 29 th day of September, 2006
JUDGMENT
The petitioner has approached this Court aggrieved by Ext.P14 letter
issued by the Secretary of the second respondent – Society to the third
respondent to recover an amount of Rs.32,106/-, from the D.C.R.G. of the
petitioner, being the liability towards a loan availed of by the late husband
of the petitioner. The petitioner submits that Ext.P14 is not based on any
account showing remittance. She further submits that as per Ext.P3
judgment, this Court had directed the respondent to recover an amount of
Rs.20,000/- in equal monthly instalments of Rs.500/- each. According to
the petitioner, as per the direction of this Court, the entire amount has been
remitted. Since the second respondent continued to claim further amount
from the petitioner, she approached this Court by filing W.P.(C) No.10788
of 2006 and this Court as per judgment dated 15.6.2006 directed the
society to verify the correct balance amount payable by the petitioner.
Inspite of the above, the second respondent issued Ext.P14.
W.P.(C)NO.22107/2006 2
2. This Court is not in a position to verify the records . Hence, the
remedy available to the petitioner is to file a representation before the Joint
Registrar of Co-operative Societies against Ext.P14. If such a
representation is received, the Joint Registrar shall consider the
representation after hearing the parties and verifying the records and take a
decision in the matter as early as possible at any rate within 60 days from
the date of receipt of a copy of this judgment. It is made clear that till a
final decision is taken in the matter, the second respondent is restrained
from taking any follow-up action pursuant to Ext.P14.
The Writ Petition is disposed of as above.
(K.THANKAPPAN, JUDGE)
sp/
W.P.(C)NO.22107/2006 3