High Court Kerala High Court

Suresh K vs The Joint Registrar Of … on 20 May, 2010

Kerala High Court
Suresh K vs The Joint Registrar Of … on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20116 of 2009(H)


1. SURESH K.,
                      ...  Petitioner

                        Vs



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

2. THE MARUTHONKARA PANCHAYATH SERVICE

3. K.P.SINDHU,

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :SRI.P.RAVINDRAN (SR.)

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :20/05/2010

 O R D E R
                  K.T. SANKARAN, J.
               ---------------------------
             W.P.(C).No. 20116 of 2009
           -----------------------------------
         Dated this the 20th day of May, 2010

                       J U D G M E N T

The reliefs prayed for in the writ petition are the following:

i. issue a writ of mandamus or any other
appropriate writ, order or direction, directing
the respondents 1 and 2 to implement to the
direction in Exhibit P3 order which has been
confirmed by Exhibit P6 Judgment and
terminate the service of the 3rd respondent as
Peon in the 2nd respondent;

ii. issue a writ of mandamus or any other
appropriate writ, order or direction, directing
the 1st respondent to direct 2nd respondent to
appoint the petitioner herein as Peon in the 2nd
respondent forthwith;

iii. issue a writ of mandamus or any other
appropriate writ, order or direction, directing
the 2nd respondent to appoint the petitioner
herein as Peon in the 2nd respondent forthwith;

iv. to declare that the petitioner is legally entitled
to be appointed as Peon the 2nd respondent and
that the 3rd respondent is not entitled to be
appointed as a Peon in the 2nd respondent, that
her continuance services as Peon is highly
illegal, violative of the directions in Exhibit P3
confirmed vide Exhibit P6 and that she is to be
removed from service forthwith;

v. issue a writ of certiorari or any other
appropriate order or direction calling for the
records leading to Exhibit P2 and quash the
same;

W.P.(C).No. 20116 of 2009
2

vi. issue a writ of mandamus or any other
appropriate writ, order or direction commanding
the 1st respondent to produce the copy of the
review petition filed by the 3rd respondent
pending before him before this Hon’ble court,
declare that the 1st respondent has no
jurisdiction to entertain a review petition against
Exhibit P3 as per the Act and Rules and
especially when Exhibit P3 order has been
upheld by this Hon’ble Court vide Exhibit P6 and
issue a writ of certiorari or other appropriate
order or direction to quash the same;

vii. issue such other writ, order or direction, as this
Hon’ble Court may deem fit in the fact and
circumstance of the case.

2. The second respondent, the Maruthonkara Panchayath

Service Co-operative Bank Ltd. invited applications for

appointment to the post of Peon as per the notification issued in

2005. The petitioner had applied for the post. She was called for

the written test. According to the petitioner, five persons

appeared for the written test. Thereafter, on 21/1/2006, an

interview was conducted and four persons appeared for the

interview. They were (1) Rakhi P.T. (2) Jyothiprasad Jayan K.P.

(3) Suresh K (4) Sunila K.C.. According to the petitioner, she

was assigned rank No.3 among four persons who attended

W.P.(C).No. 20116 of 2009
3

interview. Rakhi P.T. was appointed. It is stated that Jyothiprasad

Jayan went abroad. According to the petitioner, he was entitled

to be appointed in the vacancy which arose. Instead, Sindhu K.P

was appointed as per Exhibit P2 dated 10/7/2007. The petitioner

filed W.P.(C)No.813/2008 challenging the appointment of

Sindhu. It was contended that Sindhu was appointed overlooking

the claim of the petitioner. That Writ Petition was disposed of

directing the Joint Registrar of Co-operative Societies, Kozhikode

to dispose of the complaint raised by the petitioner within one

month from the date of receipt of the copy of the judgment. After

hearing all the parties, the Joint Registrar passed Exhibit P3

order dated 17/7/2008 holding that the appointment of Sindhu

was illegal. The Joint Registrar arrived at the following findings:

1. In the document showing the names of the persons to

whom the hall ticket was issued under certificate of

posting, the name of Haris was scored off and the

name of K.P. Sindhu was included.

2. In the demand draft appended to the application

submitted by the candidate, in the demand draft

W.P.(C).No. 20116 of 2009
4

obtained in the name of Haris, the name of Sindhu

was interpolated.

3. In the minutes dated 21/1/2006 of the Sub-

committee, interpolations were made and the name

of Sindhu was included as rank No.2. Number (2) was

Jyothiprasad Jayan and his number was changed as

No.3. The rank of the petitioner shown as No.3 was

changed as No.4 and the rank of Sunila K.C., who

was No. 4 was changed as No. 5.

4. There were interpolations in the entries and

manipulations in the minutes book.

5. The manipulations of records were made in order to

give illegal appointment to Sindhu.

6. Sindhu was illegally appointed and therefore, she is

liable to be removed from the post.

3. It would appear that Sindhu filed a review petition

before the Joint Registrar. The Joint Registrar dismissed the

review petition as per Exhibit R3(a) order dated 30/7/2009. It is

submitted that Sindhu has filed Exhibit R3(b) appeal dated

W.P.(C).No. 20116 of 2009
5

17/8/2009 before the Government and that appeal is pending.

Exhibit R3(c) Stay Petition was also filed by Sindhu in Exhibit R3

(b) appeal. It is submitted that no stay was granted by the

Government in Exhibit R3(c) Stay Petition. Before Exhibit R3(b)

appeal was filed, Sindhu had approached this Court in W.P(C)

No.23681 of 2008 challenging Exhibit P3 order dated 17/7/2008

passed by the Joint Registrar. The Writ Petition was disposed of

as per Exhibit P6 judgment. For the sake of convenience, the

judgment is extracted below:

“The petitioner was appointed as a peon in the

second respondent co-operative bank. The third

respondent complained against it. Following an

enquiry, it was found by the Joint Registrar that there

were interpolations in the minutes book. Severe

criticism is levelled against the sub committee

members and also even regarding the manner of

despatch of notices for the interview. Certain postal

articles are also alleged as interpolated. These

allegations led to a consideration and decision on

17/7/2008. That is the impugned Ext.P9.

2. To exclude the controversies, I required the

second respondent to make available its records. A

perusal of that will show that the findings in Ext. P9,

W.P.(C).No. 20116 of 2009
6

on merits, are not those which could be criticized as

wholly unavailable on the records. Under such

circumstances, this Court is not to extend its

jurisdiction and interfere with the situation on grounds

of injustice.

Hence, this writ petition is dismissed without

prejudice to the right, if any, of the petitioner to seek

other reliefs in accordance with law before competent

statutory authority.”

4. Since no stay was granted in the appeal filed by

Sindhu before the Government, naturally Exhibit P3 order passed

by the Joint Registrar should have been implemented. But, it was

not implemented by the second respondent and there is no

explanation for the same. Had there been no appeal filed by

Sindhu, naturally most of the reliefs prayed for in the Writ

Petition would have been allowed. But, since the appeal is

pending against the decision of the Joint Registrar, I think it is

proper and just to direct the Government to dispose of the

appeal, after affording an opportunity of being heard to all the

affected parties, as expeditiously as possible and, at any rate,

within a period of two months.

W.P.(C).No. 20116 of 2009
7

5. Since, the State of kerala is not a party in the Writ

Petition, in the peculiar facts and circumstances of the case, the

State of Kerala represented by the Secretary to Government,

Department of Co-operation, Thiruvananthapuram is suo moto

impleaded as additional 4th respondent. The learned Government

Pleader takes notice for the 4th respondent.

In the facts and circumstances of the case, the writ petition

is disposed of directing the additional 4th respondent to dispose of

Exhibit R3(b) appeal dated 17/8/2009 filed by Sindhu K.P., as

expeditiously as possible and, at any rate, within two months,

after affording an opportunity of being heard to all the affected

parties. The petitioner shall forward a copy of the writ petition

along with exhibits, counter affidavit and reply affidavit to the

additional 4th respondent within a period of two weeks from today

along with a copy of the judgment.

K.T. SANKARAN, JUDGE

scm