IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1550 of 2010()
1. MOOKKANNOOR SERVICE CO-OPERATIVE BANK
... Petitioner
2. BOARD OF DIRECTORS OF THE MOOKKANNOOR
Vs
1. SAJU PAUL, MATTEKKAL HOUSE,
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES
3. THE JOINT REGISTRAR OF (AUDIT)
4. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
5. THE DIRECTOR OF CO-OPERATIVE (AUDIT)
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :16/09/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
K.SURENDRA MOHAN, JJ.
-------------------------
W.A No.1550 of 2010
--------------------------
Dated this the 16th September, 2010
J U D G M E N T
Ramachandran Nair, J.
First respondent is a member of the 1st appellant
Bank who has raised allegation against the Managing
Committee of the Bank stating that Bank’s funds are
misappropriated by them. A complaint filed before the
Joint Registrar (Audit) was not seriously taken note of by
him. Accordingly, petitioner approached this Court for a
direction to the Joint Registrar (Audit) to conduct enquiry,
inspection and investigation based on respondent’s
complaint. The court allowed the prayer against which
this writ appeal is filed.
2. The main objection raised by the appellant Bank
is that the Joint Registrar (Audit) is not the authority to
conduct an enquiry. We do not find any substance in the
allegation because, according to the respondents, the Joint
Registrar, Ernakulam is in charge of Audit. In any case,
the Audit Officer will be the right officer to enquire into
W.A No.1550 of 2010
2
the allegations or irregularities. If the appellants are not
involved, they should co-operate with the enquiry so that
they can get exoneration from the allegations. No adverse
action will also be taken against the appellant Bank or
Directors without giving them due opportunity of hearing.
We do not find any merit in the appeal and the same
is dismissed with the above observations.
C.N.RAMACHANDRAN NAIR
JUDGE
K.SURENDRA MOHAN
JUDGE
ma