IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34831 of 2009(Y)
1. K.KUNHALAN, S/O.MOIDEENKUTTY,
... Petitioner
Vs
1. THE MANAGING DIRECTOR, TEXFED, TC.4/1759
... Respondent
2. THE CHAIRMAN, KERALA HIT-TECH WEAVING
3. A. BALAKRISHNAN, ADVOCTE, (ENQUIRY
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/12/2009
O R D E R
ANTONY DOMINIC, J.
------------------
WP(C) No.34831 of 2009 (Y)
Dated,-------------------------- 2009
this the 11th day of December,
J U D G M E N T
Challenge in the writ petition is against Ext.P10 proceeding
dated 30/09/2009 terminating the petitioner from service.
2. Admittedly, the Kerala State Co-operative Textile
Federation Ltd. is a Co-operative Society incorporated under the
provisions of the Kerala Co-operative Societies Act. Under Section
69(2)(d) of the Kerala Co-operative Societies Act, any dispute arising
in connection with the employment of the Officers and Servants of
the Societies including their promotion, is to be decided in the
manner as provided in the Section. Thus, the petitioner has an
effective alternate statutory remedy.
In view of this, this writ petition is closed leaving it open to the
petitioner to pursue his remedies under the said Act.
(ANTONY DOMINIC, JUDGE)
jg