High Court Kerala High Court

M.G.Sukumaran vs The Joint Registrar Of … on 12 September, 2007

Kerala High Court
M.G.Sukumaran vs The Joint Registrar Of … on 12 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 851 of 2006(B)


1. M.G.SUKUMARAN, S/O.GOPALAN,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THRISSUR DISTRICT CO-OPERATIVE HOSPITAL

                For Petitioner  :SMT.DAISY THAMPI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :12/09/2007

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                WPC.NOs.851 & 1074 OF 2006
                      & COC.No.83 OF 2006
                 -------------------------------------------
           Dated this the 12th day of September, 2007


                             JUDGMENT

These matters relate to a society, viz., Thrissur Co-

operative District Hospital Society Ltd No.R.306. During the

consideration of these matter, having regard to the directions

issued in W.P(C).20259/05 and the various controversies that

had gained attention, an order was issued on 6.6.2007 bringing

on record the members of the Board of Directors of that society

as additional respondents in W.P(C).851/06 and in W.P(C).

1074/06. That order dated 6.6.2007 will stand appended to this

judgment.

2. Following the aforesaid, the impleaded members of the

Board of Directors in office have also been heard.

3. To put a rough sketch of the situation in hand, it has to be

noticed that certain directions were issued by this Court in

WPC.851/06 & con. cases

Page numbers

relation to an enquiry. This was followed by a report being

rendered by one Sri.B.Bhuvanachandran. Controversies arose as

to whether the directions of this Court were complied with by

that officer in making the report. Thereafter, following

directions issued by this Court on the allegations as to

manipulation of records, another report has come on record, . It

is also pointed out that there was another proceeding, in which,

there is a report by the vigilance wing of the police department.

4. The bone of contention between the parties center round

the alleged manipulation of records and also the manner in

which the funds of the society have been dealt with. There is

also a case for some of the parties that the funds about which

complaints are made of are not really funds of the society, but

donations in the form of equipments by the District Co-operative

Bank.

5. Having regard to the aforesaid circumstance and due

regard being had to the parameters of authority of the Registrar

of Co-operative Societies and of being appraised by the learned

WPC.851/06 & con. cases

Page numbers

Special Government Pleader for Co-operation as to the

availability of the reports on record, these matters are disposed

of directing that the Registrar of Co-operative Societies

(General) will take up all the matters in relation to these cases,

affecting the aforesaid society and render appropriate decision

and action, as may be necessary, in accordance with law. The

final decision as above shall be arrived at within an outer limit of

two months from the date of receipt of a copy of this judgment.

Needless to say the necessary parties will be extended

opportunity of being heard.

In the nature of the aforesaid disposal, the reports provided

in sealed cover and the departmental file have not been perused

by this Court and are hereby returned to the learned Special

Government Pleader for Co-operation.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.

WPC.851/06 & con. cases

Page numbers

=======================

THOTTATHIL B. RADHAKRISHNAN, J

WPC.NOs.851 & 1074 OF 2006
& COC.No.83 OF 2006

JUDGMENT

12th SEPTEMBER, 2007.

=======================