High Court Kerala High Court

Pallippuram Parameswarakurup vs The Secretary on 10 November, 2008

Kerala High Court
Pallippuram Parameswarakurup vs The Secretary on 10 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19687 of 2007(R)


1. PALLIPPURAM PARAMESWARAKURUP,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,(CO-OPERATION)
                       ...       Respondent

2. THE JOINT REGISTRAR OF

3. PALLIPPURAM RURAL HOUSING CO-OPERATIVE

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/11/2008

 O R D E R
          THOTTATHIL B. RADHAKRISHNAN, J.
          ---------------------------------------------------------------
                  W.P.(C) NO.19687 OF 2007 (R)
          ----------------------------------------------------------------
          Dated this the 10th day of November, 2008

                            J U D G M E N T

Petitioner challenged Exhibit P1 by filing Exhibit P3

appeal before the Government. That has been rejected as per

Exhibit P7 stating that the appeal was filed only on 24-4-2007 and

hence it is out of time. The only reason given in Exhibit P7 is that

Exhibit P1 order was issued on 3-1-2007 and the appeal was filed

only on 24-4-2007. The date of the order for the purpose of an

appeal has to be taken as the date of the service of the copy of

that order on the person who would be aggrieved by that order.

In Exhibit P3 appeal under Section 83(i)J of the Kerala Co-

operative Societies Act, 1969, the petitioner has specifically

stated in Column I(2) that the order was communicated to him

and received by him by registered post on 23-2-2007. This has not

been found against Exhibit P4. It is, therefore, reasonable to

entertain the appeal filed on 24-4-2007. The petitioner has also a

case that the endorsement on Exhibit P5 shows that it was

W.P.(C) No.19687/2007

– 2 –

delivered on 23-4-2007. Whatever that be, ends of justice is

required that Exhibit P3 appeal is taken on file and considered

on merits. The rejection on that appeal as per Exhibit P7 is

contrary to law and the same is hence, quashed. The first

respondent is directed to take up Exhibit P3 appeal and pass

fresh orders, in accordance with law.

This writ petition is allowed as aforesaid.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE

skr/11/11