IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24974 of 2008(W)
1. REGHUNANDANAN.N.J,
... Petitioner
Vs
1. THE JOINT REGISTRAR OF
... Respondent
2. THE ADMINISTRATOR,
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/09/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.24974 OF 2008
-------------------------------------------
Dated this the 23rd day of September, 2008
JUDGMENT
Proceedings, purportedly under Section 66 of the Kerala
Co-operative Societies Act, 1969, was initiated against the
committee of the Ottappalam Taluk Rubber Marketing Co-
operative Society. The petitioner, as the Managing Director,
drafted the report to be forwarded to the first respondent. In the
meanwhile, the committee of the society resigned en bloc. The
second respondent took over as the Administrator. The
petitioner states that the Administrator is not permitting him to
place the report prepared, as a consequence of the Section 66
notice, before the first respondent.
Learned Government Pleader submits, on instructions, that
the report prepared by the petitioner as the Managing Director
has been received by the first respondent and the same is being
looked into and appropriate action will be taken in accordance
WPC.24974/08
Page numbers
with law. This is recorded and the writ petition is ordered
directing that necessary steps in terms of law shall follow.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.