High Court Kerala High Court

Madhava Herala vs The Joint Registrar Of … on 27 January, 2009

Kerala High Court
Madhava Herala vs The Joint Registrar Of … on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30413 of 2008(U)


1. MADHAVA HERALA,KALERI HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE STATE CO-OPERATIVE ELECTION

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.T.SETHUMADHAVAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :27/01/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
         W.P(C).Nos.30413, 31127 & 31774 OF 2008
                 -------------------------------------------
             Dated this the 27th day of January, 2009


                             JUDGMENT

Read order dated 12.12.2008. As of now, election is over.

Let the results be declared and the votes collected separately

and be retained separately for a period of six months to enable

resolution of any dispute, if at all there is any election dispute.

Directing so, these writ petitions are disposed of without

prejudice to contentions of parties.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.

WPC.30413/08 & con. cases

Page numbers

THOTTATHIL B.RADHAKRISHNAN, J.

——————————————-
W.P(C).Nos.30413, 31127 & 31774 OF 2008

——————————————-
Dated this the 12th day of December, 2008

O R D E R

The judgment delivered on 29.10.2008 was issued without

taking note of the fact that the resolution dated 8.10.2008 was

drawn up by the committee then in office. Obviously, this has

resulted in considerable confusion since it is stated that the

election process had been carried on till the stage of

consideration of nominations. Hence, judgment dated

29.10.2008 in these matters is recalled.

2. These matters relate to the conduct of election to the

committee of the first respondent society. The petitioner in W.P

(C).30413/08 contends that the venue fixed for the polling

initially, viz., Cherkala, was an undesirable one and the State

Election Commission directed the society to re-fix the venue for

the convenience of the voters. The complaint is that the polling

WPC.30413/08 & con. cases

Page numbers

is re-scheduled to be held in Thalangara and that the said venue

is a more sensitive area. Allegations are made to the effect that

the official respondents exercised their powers on holidays and it

is wholly improbable that the impugned action was taken in

accordance with law. Accordingly, the petitioner therein seeks

an order setting aside Ext.P4 election notification dated

9.10.2008, which has prescribed the venue for the polling as

Govt. Muslim Vocational Higher Secondary School, Thalangara;

the polling to be held on 31.10.2008.

3. W.P(C).31127/08 is filed by two persons whose nominations

were rejected. The plea raised by them is that the ground of

rejection is not stated and that their nomination papers are liable

to be accepted. They also contend that the notification has been

issued in haste without following the due procedure. In answer

to that, the stand of the Returning Officer appears to be that

there were dues payable by the petitioners to other co-operative

institutions. There is, however, no material on record to hold

that there was any demand made or notice issued intimating

them of any such arrear by the debtor societies.

WPC.30413/08 & con. cases

Page numbers

4. W.P(C).31774/08 is filed by a candidate in the election,

seeking a declaration that the conduct of election by listing the

polling on 31.10.2008, a date after the day on which the term of

the committee in office would end, is contrary to Rule 39 of the

Kerala Co-operative Societies Rules, 1969 and is hence, liable to

be interfered with and an Administrator has to conduct the

election process. The facts of the case would show that the

committee in office drew up the proper resolution and sent it for

approval through the proper channel and the Election

Commission, which is on record with its counter affidavit, has

clearly stated that the Commission had instructed the bank to fix

another venue vide letter dated 3.10.2008. The committee thus

revised its decision regarding the venue and communicated the

decision dated 8.10.2008, changing the venue from Cherkala to

Thalangara. Obviously therefore, the Election Commission could

have proceeded to conduct the election in terms of the original

decision regarding the schedule of the election, however, with

modification of the venue of polling.

WPC.30413/08 & con. cases

Page numbers

5. In the meanwhile, the resolution dated 30.8.2008 was

rescinded by the joint Registrar exercising authority under Rule

176 of the KCS Rules on 3.10.2008. According to the Election

Commission, this was not came to the knowledge of the

Commission. The resolution dated 30.8.2008, which was

rescinded, contains two different components; one related to

admission of members and the other related to election.

6. The controversies, now, would revolve essentially on the

question whether the order of the Joint Registrar issued under

Rule 176, rescinding the resolution dated 30.8.2008 would take

away the subtractum of the electoral process commenced by the

Election Commission or whether it could be trimmed down to

effect only any other decision touching the entitlement of any

newly admitted persons as members to vote. Now, the normal

approach in law relating to election, except in exceptionally

exceptional circumstances, is that once the electoral process is

commenced, the authorities including courts would keep their

hands off and permit the process of election to continue. In co-

operative sector, the process commences under Rule 35A by the

WPC.30413/08 & con. cases

Page numbers

statutory requirement of the committee to draw up a resolution

and to prepare the voters list for being used in connection with

the election. The electoral process having commenced by that,

the follow up action by the State Co-operative Election

Commission is, prima facie, only one which would result in a

statutory notification of the election, which is, under normal

circumstances, again, mandatory and inexcusable. Therefore,

the entire process commenced by the resolution dated

30.8.2008, followed by notifications of the Election Commission

dated 3.10.2008 and 9.10.2008 has to be carried on provisionally

and subject to further orders, without affecting the rights of the

parties. I also, prima facie, find no grounds to exclude the

petitioners in W.P(C).31227/08 from participation in the election.

In the light of what is stated above, the following orders are

provisionally issued as interlocutory, to govern the electoral

process, pending further consideration of these writ petitions:

WPC.30413/08 & con. cases

Page numbers

(i) The nomination papers of the petitioners in W.P(C).

31127/08 would be accepted and they will also be treated as

candidates in the election, subject to further orders.

(ii) The Administrator in office will promptly draw up a

resolution, fixing the date for polling and will intimate the same

to the Election Commission through proper channel, following

which, polling will be held on that date.

(iii) The votes of those persons admitted to membership

on the basis of the resolution dated 30.8.2008 will be collected in

a separate ballot box. The declaration of the result will be

withheld to obtain further orders from this Court.

(iv) The Electoral Officer and the Returning Officer will

ensure that the votes are counted and results maintained in a

sealed cover.

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.