High Court Kerala High Court

M.Surendran vs State Of Kerala on 25 September, 2008

Kerala High Court
M.Surendran vs State Of Kerala on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28586 of 2008(C)


1. M.SURENDRAN, S/O.NILAMBUR CO-OPERATIVE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY THE SECRETARY TO
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE NILAMBUR CO-OPERATIVE URBAN BANK

4. T.NALINI, W/O. VASUDEVAN, MABADY HOUSE,

5. C. KUNJUMUHAMMED, S/O. MOIDEENDKUTTY,

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :25/09/2008

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

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

          W.P.(C).No.28586 of 2008-C

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

   Dated this the 25th day of September, 2008.

                   JUDGMENT

The petitioner seeks interference with the final

seniority list approved by the Board of Directors

of the third respondent co-operative bank and

seeks a declaration that he is entitled to be

treated as Senior Accountant with effect from 1-

6-1999 and as Manager with effect from 1-4-2001.

He also seeks a direction that he be promoted to

the post of Manager with immediate effect. These

reliefs are based on disputes in relation to

service matters. The petitioner also states that

respondents 4 and 5 are adversaries to the claim

made by him. This essentially is a dispute which

falls for arbitration before the Arbitration

Court under the KCS Act in terms of Section 69

thereof. With the availability of an efficacious

alternate remedy, I do not find it necessary for

WP(C)28586/2008 -: 2 :-

this Court to entertain this writ petition.

Hence, this writ petition is dismissed without

prejudice.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/250908