IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37797 of 2007(Y)
1. R.G.PREMRAJ, SECRETARY-IN-CHARGE OF
... Petitioner
Vs
1. THE BOARD OF DIRECTORS OF NELLIMOODU
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.V.G.ARUN
For Respondent :SRI.D.SOMASUNDARAM
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/01/2008
O R D E R
THOTTATHIL.B.RADHAKRISHNAN, J.
---------------------------------
W.P(c)No.37797 OF 2007
------------------------------------
Dated this the 24th day of January, 2008
JUDGMENT
Undisputedly the petitioner does not have the prescribed
qualifications for being appointed as Secretary in terms of the
statutory Rules. The bye-laws of the society has to be subservient
to the statutory Rules as regards the qualification for promotion.
The petitioner has also not gathered the necessary years of
experience in service, for being considered for exemption from the
statutory qualification, to the extent exemption is permissible under
law. Though petitioner was earlier granted exemption from the
qualifying service to become the Chief Accountant, which category
is equivalent to that of Assistant Secretary and therefore was
permitted to hold the post of Secretary that fell vacant owing to the
demise of the then incumbent, I do not think that the petitioner has
any right to insist that he should be promoted as Secretary
disabling the bank from making appointment otherwise. While the
first respondent bank could make appointment strictly in terms of
law, the claim of the petitioner for promotion cannot be upheld.
Writ Petition fails and the same is dismissed.
THOTTATHIL.B.RADHAKRISHNAN
JUDGE
sv.