High Court Kerala High Court

Jayasree Amma vs Joint Registrar Of Co-Operative on 9 April, 2007

Kerala High Court
Jayasree Amma vs Joint Registrar Of Co-Operative on 9 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11961 of 2007(Y)


1. JAYASREE AMMA, W/O.K.R.RAMDAS,
                      ...  Petitioner

                        Vs



1. JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. THE CHAIRMAN,

                For Petitioner  :SRI.H.BADARUDDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :09/04/2007

 O R D E R
                    C.N.RAMACHANDRAN NAIR, J.

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

                      WP(C) No. 11961 of 2007 Y

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

                Dated, this the 9th day of April, 2007


                               J U D G M E N T

The dispute between petitioner and the 2nd respondent

Society pertaining to petitioner’s failure to attend night duty in

the hospital ended up in enquiry and on finding guilty, she is

dismissed from service vide Ext.P9 order. Since there is alternate

remedy against the proceedings this WP(C) is disposed of with

the following directions. Petitioner is directed to file a fresh

appeal / petition before the Arbitration Court challenging Ext.P9

order. There will be direction to the Arbitration Court to dispose

of the same within three months from the date of filing of fresh

case. Petitioner will produce copy of the judgment along with

fresh appeal or petition before the Arbitration Court for

compliance.

This WP(C) is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE)

jg