High Court Kerala High Court

K.K.Poly vs State Co.Operative Election on 14 July, 2009

Kerala High Court
K.K.Poly vs State Co.Operative Election on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17945 of 2009(K)


1. K.K.POLY,
                      ...  Petitioner

                        Vs



1. STATE CO.OPERATIVE ELECTION
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO.OPERATIVE

3. KALLETTUMKARA SERVICE CO.OPERATIVE BANK

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SMT.I.SHEELA DEVI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/07/2009

 O R D E R
                      ANTONY DOMINIC, J.
                  -------------------------
                    W.P.(C.) No.17945 of 2009
             ---------------------------------
              Dated, this the 14th day of July, 2009

                         J U D G M E N T

The petitioner is the member of the 3rd respondent Society.

The term of the present Managing Committee is to expire on

13/08/2009.

2. The Managing Committee of the Society passed a

resolution on 02/05/2009 to conduct election on 26/07/2009.

That was forwarded to the Joint Registratr, who by Ext.P4 dated

19/05/2009, forwarded the resolution to the 1st respondent for

necessary action. At that stage, on 06/06/2009, the Committee

was superseded, and an Administrator was appointed. That order

was challenged before this Court in WP(C) No.15973/2009, and by

judgment rendered on 13/06/2009, the order was set aside. It was

directed that the Administrator shall forthwith hand over charge of

the Society to the Committee of which the petitioner therein was the

President.

3. The petitioner submits that subsequent to the judgment,

WP(C) No.17945/2009
-2-

on 03/07/2009, the Committee passed a resolution to conduct

election on 08/08/2009, and by Ext.P6 dated 04/07/2009, the

resolution was forwarded to the Assistant Registrar for onward

transmission to the Election Commission, through the Joint

Registrar. Prayer sought in this writ petition is that the Assistant

Registrar, the Joint Registrar and the Election Commission should be

directed to take necessary action on the resolution dated

03/07/2009.

4. The learned Government Pleader, on instructions,

submits that in pursuance to the judgment in WP(C) No.15973/2009

dated 13/06/2009, the charge was handed over by the

Administrator to the Committee on 09/07/2009. It is stated that

for that reason, the resolution dated 03/07/2009 is incompetent.

5. The submission of the learned Government Pleader is

contradicted by the learned counsel for the petitioner contending

that on the setting aside of the order dated 06/06/2009, the

Committee should be deemed to be restored in office. A reading of

the concluding paragraph of the judgment shows that this Court set

aside the order and further directed the Administrator to forthwith

hand over charge to the committee. This direction necessarily

WP(C) No.17945/2009
-3-

required the 2nd respondent to hand over charge, and going by the

aforesaid direction, the contention of the learned counsel for the

petitioner that the Committee should be deemed to be restored in

Office as a consequence of the judgment, cannot be accepted. Now

that charge has been handed over on 09/07/2009, this Court will

not be justified in directing the authorities to take cognizance of the

resolution allegedly passed on 03/07/2009. But, however, that

does not mean that the election should not be held, if a valid and

proper resolution is passed and forwarded to the Officers.

6. Therefore, the writ petition is disposed of directing that

it will be open to the Managing Committee of the 3rd respondent to

pass an appropriate resolution for the conduct of the election and

forward the same to the 2nd respondent, who shall, on receipt

thereof, immediately forward the same to the 1st respondent for the

appointment of a Returning Officer and Electoral Officer, in order to

ensure that the election is conducted well in time.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg