IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10490 of 2005(W)
1. P.SETHU MADHAVAN,
... Petitioner
Vs
1. CHITTUR PRIMARY CO-OPERATIVE
... Respondent
2. JOINT REGISTRAR OF CO-OPERATIVE
3. SPECIAL SALE OFFICER,
For Petitioner :SRI.PRAVEEN.H.
For Respondent :SRI.GEORGE POONTHOTTAM
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.10490 OF 2005
-------------------------
DATED THIS THE 19th DAY OF MARCH, 2007
JUDGMENT
The petitioner is a legal heir of late Smt. Lakshmikutty, who
availed of a loan from the 1st respondent Bank. According to the
petitioner, subsequent to the death of Smt. Lakshmikutty he had paid
off the entire amounts due under the loan but the bank has demanded
further amounts. The petitioner contends that no further amounts are
not payable by the petitioner. Therefore he seeks an order restraining
the Bank from recovering any further amounts from him.
2. In view of the Circular issued by the Registrar as Circular
No.57/06 in which the Registrar has directed all Co-operative Societies
to waive penal interest etc. the petitioner seeks benefit of that circular
which if given, the petitioner submits, no further amounts would be
due.
3. A Division Bench in Kallettumkara Service Co-
operative Bank Vs. Registrar of Co-operative Societies(2005(3)
KLT 485) has held that the Registrar has no powers to issue such
circular and to interfere with the contractual relationship between a
W.P.(c)10490/05 2
Society and its creditor as per a loan agreement. The petitioner
also claims that the demand for further amount is barred by
limitation since Smt. Lakshmikutty died in 1988. These are all
matters, which the petitioner has to agitate before the proceedings
to be initiated under Section 69 of the Kerala Co-operative Societies
Act since resolution of such disputes would require ascertainment of
facts on evidence, which cannot be done in a writ petition. Without
prejudice to the right of the petitioner to raise a dispute under
Section 69, this writ petition is disposed of.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)10490/05 3