High Court Kerala High Court

T.S.Selvarajan(Formerly … vs The Joint Registrar Of … on 23 March, 2010

Kerala High Court
T.S.Selvarajan(Formerly … vs The Joint Registrar Of … on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9598 of 2010(Y)


1. T.S.SELVARAJAN(FORMERLY SECRETARY OF
                      ...  Petitioner

                        Vs



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

2. THE BOARD OF DIRECTORS OF MANKARA

3. THE MANKARA SERVICE CO-OP.BANK LTD.,

                For Petitioner  :SRI.KRB.KAIMAL (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :23/03/2010

 O R D E R
                     K.SURENDRA MOHAN, J
                      ...........................................
                    WP(C).NO. 9598                  OF 2010
                      ............................................
         DATED THIS THE 23rd DAY OF MARCH, 2010

                                 JUDGMENT

The petitioner was employed as a Secretary of the third

respondent Co-operative Bank. While so, he was dismissed from

service on 22.12.2003, pursuant to a resolution of the said committee.

The resolution of the sub committee was challenged by the petitioner

before the appeal committee of the Board of Directors of the Bank.

However, the same was also rejected. The petitioner then approached

the first respondent seeking to rescind the resolutions of the sub

committee and the appeal committee in exercise of the power under

Rule 176 of the Kerala Co-operative Societies Rules. The first

respondent set aside the resolution. Though the Bank had challenged

the same in appeal before the Government, the appeal was also

dismissed. A writ petition filed by the respondents 2 and 3 before this

court challenging the orders of the first respondent and the Government

was allowed. The impugned orders were set aside and the petitioner

was directed to move the Arbitration Court under Section 69 of the Co-

operative Societies Act. Accordingly, the petitioner filed an

Wpc 9598/2010 2

Arbitration Case, which has been allowed ordering reinstatement of the

petitioner as the Secretary. He has also been directed to be granted all

service benefits consequent to such reinstatement. The present

complaint of the petitioner is that the said award has not been

implemented by the Bank. The petitioner has also filed Ext.P4 petition

before the first respondent seeking enforcement of Ext.P2 award. But,

his complaint is that no action has been taken thereon, till date. The

learned Government Pleader submits that appropriate action would be

initiated on Ext.P4 petition, without further delay.

2. In the above circumstances, this writ petition is disposed of

directing the first respondent to consider the petition filed by the

petitioner, in accordance with law, and to pass appropriate orders

thereon, as expeditiously as possible and at any rate, within a period of

two months from the date of receipt of a copy of this judgment, after

affording an opportunity of being heard to the petitioner as well as

respondents 2 and 3.

K.SURENDRA MOHAN, JUDGE

lgk