IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27173 of 2006(I)
1. S.L. SAJI KUMAR,
... Petitioner
Vs
1. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
3. THE SECRETARY,
4. S.V. GOPAKUMAR,
5. THE NEYYATTINKARA GOVERNMENT SERVANTS
For Petitioner :SRI.K.B.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice K.THANKAPPAN
Dated :16/10/2006
O R D E R
K. Thankappan, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C). No. 27173 of 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of October, 2006
JUDGMENT
Prayer of the petitioner is that he, being the President of the 5th
respondent Society, should not be prevented from discharging his duties as
the President of the Society. The petitioner submits that consequent to the
motion of non-confidence, Ext.P2 resolution was passed electing the 4th
respondent as the President of the 5th respondent Society. The petitioner
also submits that the entire procedure adopted in Ext.P1 is in violation of
the procedure contemplated under the Kerala Co-operative Societies Act,
1969 and the Rules framed thereunder. Learned counsel for the petitioner
submits that though the petitioner field a detailed complaint dated 4-10-
2006 as Ext.P3 before the 2nd respondent stating the relevant provisions
governing the field, no decision is taken on Ext.P3 complaint till today.
Hence, direction may be issued to dispose of Ext.P3 at the earliest.
2. In the facts and circumstances of the case, the writ petition is
disposed of by directing the 2nd respondent to consider Ext.P3 complaint
and take a decision thereon as early as possible, at any rate within 30 days
from the date of receipt of copy of this judgment. Till a final decision is
taken on Ext.P3, Exts.P1 and P2 shall be kept in abeyance.
2
K.Thankappan,
Judge.
mn.
K. Thankappan,J.
– – – – – – – – – – – – – – – –
W.P.(C) No. /2006
– – – – – – – – – – – – – – – –
Judgment
16-10-2006