High Court Kerala High Court

The New India Coir Mats And … vs The Sub Inspector Of Police on 19 February, 2007

Kerala High Court
The New India Coir Mats And … vs The Sub Inspector Of Police on 19 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4662 of 2007(E)


1. THE NEW INDIA COIR MATS AND MATTINGS
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. T.JOSEPH,

3. K.R.MANIYAN,

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  :SRI.MATHEW KORAH

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/02/2007

 O R D E R
                 J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                 -------------------------------------

                          W.P.(C)No.4662 OF 2007

                 -------------------------------------

                         Dated 19th February, 2007



                                   JUDGMENT

Koshy,J
.

This is a petition for police protection. It is the

case of the petitioner that he is the President of the New

India Coir Mats and Mattings Co-operative Society Ltd. and

they want to construct a godown using the finance granted by

the Integrated Co-operative Development Project, Alappuzha.

But, due to obstructions by respondents 2, 3 and their

supporters they are not able to do the construction work and

hence they want police protection.

2. Counsel for the second respondent submitted that

the petitioner is not a duly elected President of the Society.

It is further submitted that even membership given to the

petitioner by the administrator is irregular and he is trying

to spend the loan granted. If membership given to the

petitioner is not correct or he is not a duly elected

President, it is for the respondents to approach the Joint

Registrar as provided under the Co-operative Societies Act or

take any other legal remedies. We are told that the loan will

be sanctioned only if the Joint Registrar recommends after due

verification and there is clear audit. Apart from the audit,

there will be supervision by the Co-operative Department. So,

without expressing any opinion regarding the merits of the

W.P.(C).4662/2007 2

disputes raised by the contesting respondents, we direct

the police to see that adequate protection is given for

construction activities unless there is prohibitory orders

issued by competent authorities.

The writ petition is disposed of accordingly.

J.B.KOSHY

JUDGE

T.R.RAMACHANDRAN NAIR

JUDGE

tks