IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23915 of 2010(L)
1. JOY, S/O.DANIEL, AGED 62 YEARS,
... Petitioner
2. M.K.VASUDEVAN, AGED 57 YEARS,
3. YOHANNAN @ JOY, AGED 52 YEARS,
4. THOMAS, AGED 47 YEARS,
5. PONNACHAN, AGED 47 YEARS,
6. VIJAYAN PILLAI, AGED 46 YEARS,
Vs
1. THE THANNITHODU SERVICE CO-OPERATIVE
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
3. THE REGISTRAR OF CO-OPERATIVE SOCIETIES
4. M.K.THANKACHAN,
5. ELIZABETH, W/O.LATE JOSE,
6. O.S.VIJAYAN, S/O.SADASIVAN,
7. E.M.RAJAMMA, W/O.PANKAJAKSHAN,
8. RAJI.P.R., D/O.RAVEENDRAN,
9. JOHN MATHEW, S/O.MATHEW,
10. AJAYAN PILLAI, S/O.PARAMESWARAN PILLAI,
11. N.G.SHAJI, S/O.GEORGE,
12. C.P.MOHANAN, S/O.PODIYAN,
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :04/08/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.23915 of 2010
-------------------------------------------
Dated this the 4th August, 2010
JUDGMENT
The petitioners are the members of the first respondent
Co-operative Society. According to them, the first
respondent Society has been incurring heavy losses during
the past 10 years. Overlooking its financial condition, the
first respondent has issued Ext.P2 advertisement inviting
applications to the post of an Attender, Peon and a Night
Watchman. According to the petitioners, any further
appointment would only increase the financial burden on
the society thereby further aggravating its critical
financial situation. It is also complained that respondents
4 to 12 are acting against the interests of the first
respondent. Though the petitioners have submitted Ext.P3
representation complaining about the illegal activities of
respondents 4 to 12 before the second respondent, no
action has been taken thereon till date. The learned
Senior Government Pleader Mr.K.C.Santhosh Kumar
submits that Ext.P3 would be considered and appropriate
wpc No.23915/2010 2
orders would be passed thereon, without further delay.
In the above circumstances, this writ petition is
disposed of directing the second respondent to consider
the grievances of the petitioners set out in Ext.P3
representation, in accordance with law and to pass
appropriate orders thereon as expeditiously as possible
and at any rate within a period of two months from the
date of receipt of a copy of this judgment, after giving an
opportunity of being heard to the petitioner as well as the
other interested persons also.
K.SURENDRA MOHAN,
JUDGE
css/