High Court Kerala High Court

K.M. Antony vs Kerala State Co-Operative … on 11 September, 2006

Kerala High Court
K.M. Antony vs Kerala State Co-Operative … on 11 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15754 of 2006(A)


1. K.M. ANTONY, S/O. MARIMUTHU,
                      ...  Petitioner

                        Vs



1. KERALA STATE CO-OPERATIVE ELECTION
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE

3. THE JOINT REGISTRAR OF CO-OPERATIVE

4. THE ASSISTANT REGISTRAR

5. KANNAN DEVAN EMPLOYEES CO-OPERATIVE

                For Petitioner  :SRI.JOICE GEORGE

                For Respondent  :SRI.B.S.SWATHI KUMAR,SC.CO.OP.E COMMN.

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :11/09/2006

 O R D E R
                               K.THANKAPPAN, J.
                           ------------------------------------
                           W.P.(C)NO. 15754 OF 2006
                           ------------------------------------


                   Dated this the 11th day of September, 2006


                                    JUDGMENT

The petitioner has approached this Court for a direction to the

respondents to conduct the election to the Managing Committee of the a 5th

respondent – Kannan Devan Employees Co-operative Society. The

petitioner submits that the term of the Managing Committee expired long

back and the 5th respondent is functioning through an administrator.

2. Admittedly, the term of the Managing Committee of the 5th

respondent – Society expired long back and no steps have been taken by

the authorities to conduct the election. Hence, Ext.P1 resolution was

passed to take steps for conducting election. Exts.P2 and P3 are the report

and letter of the Assistant Registrar and Joint Registrar respectively

showing the steps taken for conducting the election. Ext.P4 is the

communication issued by the first respondent postponing the election.

Even though a new resolution was passed on 6.5.2006, election to the

W.P.(C)NO.15754/2006 2

Managing Committee has not been conducted. In the above

circumstances, there will be a direction to the third respondent – Joint

Registrar of Co-operative Societies (General), Idukki to take steps for

conducting the election to the Managing Committee of the 5th respondent –

Society as early as possible, at any rate within three months from the date

of receipt of a copy of this judgment. There will be direction to the 5th

respondent to pass a resolution within 15 days from today requesting the

third respondent to take immediate steps to conduct the election. The

petitioner shall produce a copy of this judgment before the third

respondent for compliance.

The Writ Petition is disposed of as above.

(K.THANKAPPAN, JUDGE)

sp/

W.P.(C)NO.15754/2006 3