High Court Kerala High Court

M.B.Sathyan vs The Registrar Of Co-Operative … on 6 July, 2009

Kerala High Court
M.B.Sathyan vs The Registrar Of Co-Operative … on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17497 of 2009(F)


1. M.B.SATHYAN, CHAIRMAN, CHAIRMAN,
                      ...  Petitioner

                        Vs



1. THE REGISTRAR OF CO-OPERATIVE SOCIETEIS,
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE ASST.REGISTRAR OF CO-OPERATIVE

4. THE SECRETARY, CIRCLE CO-OPERATIVE

5. THE DEPUTY REGISTRAR (ADMINISTRATION),

6. THE DISTRICT CO-OPERATIVE BANK LTD.,

7. THE BOARD OF DIRECTORS OF THE DISTRICT

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/07/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
               W.P.(C) NO. 17497 OF 2009 (F)
               =====================

             Dated this the 6th day of July, 2009

                         J U D G M E N T

The petitioner is the elected chairman of the Circle Co-

operative Union, Kozhencherry. In this writ petition, the complaint

is regarding the alleged delay on the part of the 5th respondent in

complying with Ext.P2 judgment.

2. By Ext.P2, the judgment rendered by this Court in WP

(C) NO. 32813/08, the 5th respondent was directed by this Court to

draw up a resolution for filling up the interim vacancies in the

Circle Co-operative Union of which he was appointed as the

Administrator by Ext.P1 proceedings. The petitioner states that a

copy of Ext.P2 judgment was delivered on the 5th respondent on

9/3/2009 and he refers to Ext.P3, which also carries the

endorsement to that effect. It is stated that since then there has

not been any progress in the matter.

3. Learned Government Pleader on instruction submits

that though Ext.P2 judgment was delivered as early as on

24/11/2008, it was received by the 5th respondent only on

9/3/2009. He also points out that by Government Order dated

WPC 17497/09
:2 :

9/3/2009, on account of parliamentary elections, election to the

Co-operative Societies were deferred for a period of five months.

It is stated that now that the elections to the parliament are over,

steps will be taken expeditiously for complying with the directions

in Ext.P2 judgment. It is stated that at any rate within two weeks,

necessary resolution will be passed and needful will be done in

the matter. Now that the learned Government Pleader has

submitted that resolution will be passed within two weeks, I feel

that, it will substantially satisfy the directions in Ext.P2.

Therefore, I record the submission and close this writ

petition.

ANTONY DOMINIC, JUDGE
Rp