IN THE HIGH COURT OF KERALA AT ERNAKULAM WP(C) No. 1669 of 2007(W) 1. K.K.JINNAS, AGED 49, ... Petitioner Vs 1. JOINT REGISTRAR OF CO-OPERATIVE ... Respondent 2. ASSISTANT REGISTRAR OF CO-OPERATIVE 3. DEPUTY REGISTRAR (VIGILANCE)BANK LIMITED For Petitioner :SRI.SHAJI CHIRAYATH For Respondent : No Appearance The Hon'ble MR. Justice PIUS C.KURIAKOSE Dated :15/01/2007 O R D E R PIUS C.KURIAKOSE, J. ---------------------------------- W.P.(C)NO. 1669 of 2007 ---------------------------------- Dated this 15th day of January, 2007 JUDGMENT
Sri.Shaji Chirayath, the learned counsel for the petitioner
submits that it may not be possible for the petitioner to file any
objection to the proceedings which are proposed under Section
32 of the Co-operative Societies Act unless the petitioner is
supplied with a copy of the enquiry report which is referred to as
item Nos. 5 and 6 in Ext.P1. Sri.P.N.Santhosh, the learned
Government Pleader submits that there is no practice of
supplying parties with copies of the enquiry reports. An enquiry
has been conducted with reference to the records which are
maintained in the office of the petitioner’s society itself. The
learned Government Pleader submits that on 10.1.2007 the
petitioner did not even appear before the Joint Registrar. The
counsel for the petitioner would submit that on 10.1.2007, the
petitioner submitted Exts.P2 and P3 before the Joint Registrar
requesting for seeking copies of the enquiry report and related
papers.
2. I do not propose to go into the eligibility of the
WPC No.1669/2007 2
petitioner to have copies of the enquiry report. But, since
Exts.P2 and P3 have been submitted by the petitioner, this writ
petition will stand disposed of directing the first respondent –
Joint Registrar to take up Exts.P2 and P3 today itself and pass
orders on those applications unless they are not already
rejected. In other words, it is clarified that orders on Ext.P1 will
be passed only after copies of the orders to be passed on Exts.P2
and P3 are served on the petitioner. If orders are already passed
on Exts.P2 and P3, those orders will be served on the petitioner
before any action is taken in response to Ext.P1.
If objections are filed to Ext.P1 today, the first respondent
will consider those objections also before orders are passed.
PIUS C.KURIAKOSE
Judge
dpk
Issue copy today itself.