IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32839 of 2006(H)
1. P.MEETHIYAN KUNJU,
... Petitioner
Vs
1. ALWAYE URBAN CO-OP. BANK LTD. NO.1523,
... Respondent
2. M.G.MOHANDAS, ACCOUNTANT,
3. THE JOINT REGISTRAR OF CO-OP. SOCIETIES
For Petitioner :SRI.P.P.JACOB
For Respondent :SRI.R.RAGHUKUMAR (ALUVA)
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/03/2007
O R D E R
S. SIRI JAGAN, J.
--------------------------------
W.P.(C)NO. 32839 OF 2006
-----------------------------------
DATED THIS THE 19th DAY OF MARCH, 2007
JUDGMENT
The petitioner is seeking the following reliefs in this writ petition.
“1. Declare that first respondent is bound to
consider the eligibility of the petitioner to get
promotion as per feeder category to the post of chief
accountant on the basis of the ingredience prescribed
in Clause 8 of Rule 185 of the Kerala Co-operative
Societies Rules and the promotion granted to the
second respondent is contrary to law and liable to be
set aside.
ii. Issue a writ of mandamus or any other
writ order or direction directing the respondents 1 to
3 to consider the petitioners claim for promotion as
Chief accountant by relaxation of qualification as
prescribed by law.
iii. Issue a writ of mandamus or other writ or
order directing the respondents 1 & 3 to consider and
pass orders on Ext.P1 and P3 respectively and give
promotion to the petitioner as Chief accountant.
iv. Issue such other reliefs which may
deem fit and proper in the fact and circumstances of
the above writ petition.”
I am of opinion that the petitioner has to seek his remedies
in this matter before the Arbitration Court under Section 69 of the
Kerala Co-operative Societies Act. Therefore without prejudice to the
right of the petitioner to file the application under Section 69 of the
W.P.(c)32839/06 2
Act, this writ petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd