High Court Kerala High Court

S.R.Geetha vs The Joint Registrar Of … on 12 November, 2009

Kerala High Court
S.R.Geetha vs The Joint Registrar Of … on 12 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32321 of 2009(I)


1. S.R.GEETHA,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE KARAKULAM SERVICE CO-OPERATIVE

3. THE SECRETARY,

4. THE MANAGER,

                For Petitioner  :SRI.V.PREMCHAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/11/2009

 O R D E R
                       S. SIRI JAGAN, J.
        = = = = = = = = = = = = = = == = = = = = =
                   W.P.(C). No. 32321 OF 2009

        = = = = = = = = = = = = = == = = = = = = =

           Dated this the 12th day of November 2009.


                          JUDGMENT

The petitioner was working as a Clerk on daily wages in the

second respondent Bank. Her services have been terminated

from 05.09.2009 onwards by an oral direction without issuing

any written order to her. Petitioner challenges such termination

of service.

I am not inclined to entertain this writ petition under

Article 226 of the Constitution of India, since I am of the opinion

that the petitioner should agitate her grievances more

appropriately before the Co-operative Arbitration Court under

Section 69 of the Kerala Co-operative Societies Act. Therefore,

without prejudice to that right, this writ petition is dismissed.

(S. SIRI JAGAN)
JUDGE

kkms/