IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6246 of 2008(R)
1. PINDIMANA SERVICE CO-OPERATIVE
... Petitioner
Vs
1. REGISTRAR OF CO-OPERATIVE SOCIETIES,
... Respondent
2. JOINT REGISTRAR OF CO-OPERATIVE
3. ASSISTANT REGISTRAR OF CO-OPERATIVE
4. KOTTAPPADY EAST CO-OPERATIVE BANK,
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :22/02/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
-------------------------------
W.P(C) No. 6246 OF 2008
-----------------------------------
Dated this the 22nd day of February, 2008
JUDGMENT
In the light of the directions being issued herein, notice to the
4th respondent is dispensed with preserving his right to seek
review of this judgment, if aggrieved.
2. The petitioner complains about the 4th respondent
allegedly over-stepping into the area of operation of the petitioner,
to have a branch. The 4th respondent is shown to be represented
only by an administrative committee and could not therefore take
any policy decision beyond that is permissible within the
framework of the Kerala Co-operative Societies Act and Rules as
interpreted and laid down by this Court. But, the petitioner’s
complaint regarding any such action can be attended to by
respondents 1 and 2, who have the authority to ensure that the
complaint of the petitioner is properly attended to.
Under such circumstances, this writ petition is disposed of
directing that Exts.P2 and P3 would be taken up by the 2nd
respondent and the petitioner shall be afforded an opportunity of
being heard before any decision is taken to grant any permit to the
WPC No. 6246 OF 2008
2
4th respondent to operate any branch within the area of operation
of the petitioner. Until such hearing and decision, the status quo
as on today shall be maintained.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
ttb
WPC No. 6246 OF 2008
3