IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13953 of 2010(T)
1. K.V. KANDAMUTHAN, MANALIKKAD VEEDU,
... Petitioner
Vs
1. THE DEPUTY DIRECTOR,
... Respondent
2. CHERAMANGALAM KSHEERA VYVASAYA
For Petitioner :SRI.N.RAGHURAJ
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :30/04/2010
O R D E R
P.N.RAVINDRAN, J.
----------------------------
W.P.(C)No.13953 of 2010
----------------------------
Dated 30th April, 2010
JUDGMENT
The petitioner is a member of the Board of Directors of the
second respondent society. In this writ petition he challenges Ext.P1
show cause notice issued by the first respondent on 11.3.2010
calling upon him to show cause why he should not be disqualified
under Rule 44 of the Kerala Co-operative Societies Rules, 1969.
2. Though the petitioner challenges Ext.P1 on various
grounds, when the writ petition came up for hearing today, the
learned counsel for the petitioner submitted that leaving open the
petitioner’s contentions, the first respondent may be directed to pass
orders on Ext.P1 only after affording the petitioner an opportunity of
being heard. The learned counsel for the petitioner submitted that
under Rule 44(3) of the Kerala Co-operative Societies Rules, 1969,
the person against whom proceedings are initiated is entitled to be
heard. The learned counsel also submitted that in such
circumstances, the writ petition may be disposed of with a direction
to the first respondent to hear the petitioner before passing orders
on Ext.P1. The learned Government Pleader appearing for the
WP(C).No.13953/2010 2
respondents did not seriously oppose the said request.
In the light of the aforesaid submissions, I dispose of this
writ petition with a direction to the first respondent to afford the
petitioner a reasonable opportunity of being heard in person before
passing orders on Ext.P1, if as on today orders have not been
passed. If orders have already been passed, the first respondent
shall communicate a copy thereof to the petitioner expeditiously.
The petitioner’s right to challenge the order passed by the first
respondent in other appropriate proceedings is kept open.
P.N.RAVINDRAN
Judge
TKS