High Court Kerala High Court

Sanil John vs The Cheranalloor Service … on 30 November, 2009

Kerala High Court
Sanil John vs The Cheranalloor Service … on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34170 of 2009(M)


1. SANIL JOHN, NEDIYATHARA HOUSE,
                      ...  Petitioner
2. A.K.RAJAN,

                        Vs



1. THE CHERANALLOOR SERVICE CO-OPERATIVE
                       ...       Respondent

2. THE RETURNING OFFICER,

3. JOHN BOSCO PONSEKA,

4. K.K.KALESAN, KADAVIL HOUSE,

5. SHANMUGAPURAM SERVICE CO-OPERATIVE

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/11/2009

 O R D E R
                             S.SIRI JAGAN, J.

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

                        W.P(C).No.34170 of 2009

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

               Dated this the 30th day of November, 2009

                             J U D G M E N T

The petitioners are members of the 1st respondent co-operative

bank. They are aggrieved by the acceptance of nomination papers of

respondents 3 and 4 in the election to the Managing Committee of the

Bank. According to them, the nomination papers ought not to have

been accepted in view of the fact that respondents 3 and 4 are

members of the 5th respondent society also and dual membership is a

disqualification for contesting election.

2. The learned Government Pleader submits that a certificate

has been produced by respondents 3 and 4 to the effect that they are

not members of the 5th respondent society. It is also settled law as laid

down in the decision in Ambatt Asokan v. Oachira Service Co-operative

Bank Ltd. [2008 (3) KLT 645] that dual membership is not a

disqualification for contesting election to a co-operative bank unless

the members are members of the managing committee of another

society also. In view of the above legal position, there is no merit in

the writ petition and accordingly, the same is dismissed.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE
          ///True copy///

                               P.A. to Judge

2