IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 18910 of 2004(A)
1. R.USHADEVI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. STATE CO-OPERATIVE UNION,
3. ADMINISTRATIVE COMMITTEE OF THE STATE
4. ANNAMMA THOMAS,
For Petitioner :SRI.P.P.JACOB
For Respondent :SRI.GEORGE POONTHOTTAM
The Hon'ble MR. Justice K.THANKAPPAN
Dated :13/09/2006
O R D E R
K.THANKAPPAN, J.
------------------------------------
W.P.(C)NO. 18910 OF 2004
------------------------------------
Dated this the 13th day of September, 2006
JUDGMENT
The grievance of the petitioner is that even though by Exts.P4 and
P8 which are respectively the decision taken by the the Sub Committee
and the gradation list prepared by the Managing Committee, her position
was upheld, the Administrative Committee issued Ext.P12 fresh draft
seniority list as a result of which her seniority is affected.
2. Admittedly, the matter relates to the seniority of the employees
of the Co-operative Society. As per the provisions of the Kerala Co-
operative Societies Act, 1969 this issue has to be considered by the
appropriate authority. Further, this point is already covered by various
judgments of this Court including the judgment in Writ Appeal No.909 of
2004. In the above circumstances, the petitioner is directed to approach
the appropriate authority challenging Ext.P12. The authority concerned
shall decide the matter untrammelled by Exts.P9 and P10 orders.
The Writ Petition is disposed of as above.
2
(K.THANKAPPAN, JUDGE)