High Court Kerala High Court

P.Mohandas vs The Joint Registrar Of … on 10 July, 2008

Kerala High Court
P.Mohandas vs The Joint Registrar Of … on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19508 of 2008(V)


1. P.MOHANDAS, BRANCH MANAGER, THE TIRUR
                      ...  Petitioner
2. P.RAJAN, ASSISTANT SECRETARY, THE TIRUR
3. P.P.KHALID, JUNIOR CLERK, THE TIRUR

                        Vs



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

2. THE TIRUR CO-OPERATIVE AGRICULTURAL AND

3. M.MOHANDAS, MEMBER, BOARD OF DIRECTORS,

4. C.M.PURUSHOTHAMAN, MEMBER,BOARD OF

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.V.G.ARUN,SC,TIRUR CO.OP.AGRL.& RURA

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/07/2008

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.19508 OF 2008
                  -------------------------------------------
               Dated this the 10th day of July, 2008


                              JUDGMENT

Learned counsel for respondents 3 and 4 very fairly states

that in view of the decision of the Division Bench of this Court in

Raveendran.P.S. v. State of Kerala & Others [2007 (3) ILR

Kerala 241], affirming the views in Prakasini v. Joint Registrar

[2006 (1) KLT 199], it may not be conducive to keep this writ

petition pending for a long time since if at all respondents 3 and

4 have any arguable case, that could be taken before the

competent authority in accordance with law, subject to any

objections as to jurisdiction and maintainability as also locus

standi. This is recorded.

2. The petitioner challenges a proceedings of the Joint

Registrar of Co-operative Societies initiated under Rule 176 of

the Kerala Co-operative Societies Rules, 1969, interfering with

certain decisions in relation to service matters. Such

WPC.19508/08

Page numbers

proceedings of the Joint Registrar is without jurisdiction, by

virtue of the law, as understood in the judgments referred to

above. The impugned proceedings do not stand.

In the result, the writ petition is allowed as prayed for,

quashing Ext.P4 and leaving the parties with liberty for

proceedings, if any, in the light of what is stated above.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.15/7.