High Court Kerala High Court

Jessymol Thomas vs The Joint Registrar Of … on 30 October, 2008

Kerala High Court
Jessymol Thomas vs The Joint Registrar Of … on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31500 of 2008(T)


1. JESSYMOL THOMAS, W/O. P.M. THOMAS,
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY, KOTTAYAM DISTRICT

3. THE RETURNING OFFICER, THE INSPECTOR OF

4. THE KOTTAYAM DISTRICT EX-SERVICEMEN,

                For Petitioner  :SRI.P.KURUVILLA JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :30/10/2008

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

          W.P.(C).No.31500 of 2008-Y

= = = = = = = = = = = = = = = = = = = = = = = =

    Dated this the 30th day of October, 2008.

                   JUDGMENT

Petitioner seeks a direction to the first

respondent to consider and dispose of Ext.P4. I

have gone through that document. It appears that

the petitioner handed over a room belonging to

her to the 4th respondent society under Ext.P1

which is termed as a licence. I hasten to clarify

that this Court is not going into the quality or

nature of Ext.P1 transaction and the legal

incidents thereof. According to the petitioner,

after the term of that entrustment, and for

different other reasons, she is entitled to be

handed over the keys of that room. She has also

certain complaints regarding certain repairs,

adjustments of advance and different other issues

as reflected in Ext.P4. This is not a matter

which the Joint Registrar could consider and take

WP(C)31500/08 -: 2 :-

a decision. The petitioner is also a member of

the 4th respondent society, it is contended. The

transactions having given rise to a dispute, it

could have considered only under Section 69 of

the KCS Act, unless of course Section 11(1) of

Act 11/1965 has any effect on the transactions

evidenced by Ext.P1. At any rate, I am clear in

my mind that the Joint Registrar cannot be

permitted to act on the issue raised in Ext.P4.

He cannot, therefore, be directed to take up

Ext.P4 and consider it. The writ petition fails.

The same is accordingly dismissed.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/311008