High Court Kerala High Court

The Board Of Management Of The Fact vs Jayasree T.V. on 29 March, 2010

Kerala High Court
The Board Of Management Of The Fact vs Jayasree T.V. on 29 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 312 of 2010()


1. THE BOARD OF MANAGEMENT OF THE FACT
                      ...  Petitioner
2. THE FACT EMPLOYEES' CO-OP. HOUSING

                        Vs



1. JAYASREE T.V., D/O.P.K.UNNIKRISHNAN,
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OP.

3. THE REGISTRAR OF CO-OP. SOCIETIES,

4. STATE OF KERALA,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :29/03/2010

 O R D E R
                   C .N. RAMACHANDRAN NAIR &
                          P.S. GOPINATHAN, JJ.
                   --------------------------------------------
                          R.P. No. 312 OF 2010
                                       in
                          W. A. No. 303 OF 2010
                   --------------------------------------------
                  Dated this the 29th day of March, 2010

                                 O R D E R

Ramachandran Nair, J.

Review Petition is filed stating that the finding of the learned

single Judge on the review petitioner’s contention of res judicata based

on Ext.P5 judgment was not considered by Division Bench while

disposing of the appeal. We have heard counsel appearing for the

review petitioner and have gone through Ext.P5 judgment. Even

though this Court did not grant first respondent’s prayer for direction to

appoint her in the existing vacancy, it is seen from Ext.P5 that this

Court allowed the first respondent’s prayer for direction to Joint

Registrar to consider Ext.P4 representation pertaining to irregularities

in the management of the society pointed out by her. Joint Registrar

has in fact considered the application and found that during the validity

of the select list vacancy was there and first respondent being the third

rank holder was entitled to appointment because the second rank holder

2

did not opt for appointment. We feel the learned single Judge has

rightly turned down the review petitioner’s objection on the ground of

res judicata because when this Court issued mandamus to the Joint

Registrar to consider irregularities, it was open to the Joint Registrar to

consider irregularity in appointment as well. When the Joint Registrar

found that a duly selected candidate was not appointed by the society, it

was well within his power to direct the society to appoint the first

respondent. We do not find any merit in the Review Petition.

Consequently Review Petition is dismissed.

(C.N.RAMACHANDRAN NAIR)
Judge.

(P.S. GOPINATHAN)
Judge.

kk