IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14072 of 2007(A)
1. NEENA. K.K., W/O.K.K.RAMACHANDRAN,
... Petitioner
Vs
1. KODAKARA FARMERS SERVICE
... Respondent
2. JOINT REGISTRAR OF CO-OP.SOCIETIES,
3. GOVERNMENT OF KERALA,
For Petitioner :SRI.P.N.MOHANAN
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :25/06/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
----------------------------------------------------------------
W.P.(C) NO.14072 OF 2007(A)
----------------------------------------------------------------
Dated this the 25th day of June, 2008
J U D G M E N T
Heard the learned counsel for the parties.
Petitioner was ranked 6th in the list prepared by the Co-
operative Service Examination Board for recruitment as
Junior Clerk in the first respondent bank. During the
existence of that list, a few vacancy arose and certain
temporary appointments were made. The Joint Registrar
issued Ext.P2 directing that the petitioner shall be appointed
since she was qualified, selected and waiting in a list
prepared by the competent statutory authority and was
therefore, entitled to appointment in preference to anybody
else. The Government have set aside the decision as per the
impugned order. I find no legal foundation or any sustainable
reason for the Government order. The attempt of the Joint
Registrar was to ensure that purity sustains in the selection
and appointment to the service of the first respondent co-
W.P.(C) No.14072/07
– 2 –
operative bank. That has been unnecessarily interfered with
as per the impugned decision. That is totally arbitrary and
unreasonable. The same is accordingly set aside and Ext.P2
is restored. It is directed that Ext.P2 decision shall be given
effect within two weeks.
This writ petition is allowed as above.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/26/6/08