High Court Kerala High Court

The Palghat Co-Operative Urban … vs State Of Kerala on 4 June, 2008

Kerala High Court
The Palghat Co-Operative Urban … vs State Of Kerala on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21997 of 2004(R)


1. THE PALGHAT CO-OPERATIVE URBAN BANK
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. SMT.BALAMEENAKSHY,

4. SRI.P.G.RAMDAS,

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :SRI.N.RAGHURAJ

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/06/2008

 O R D E R
                     Thottathil B.Radhakrishnan,J.
                     ---------------------------------------
                     W.P.(C).No.21997 of 2004-R
                     ---------------------------------------
                 Dated, this the 4th day of June, 2008

                                JUDGMENT

Respondents 3 and 4 are employees in the service of the

petitioner. The 3rd respondent claimed that she is senior to the 4th

respondent and is entitled to preferential promotion as the Secretary

of the Society. The petitioner-Bank, however, retained the 4th

respondent as Secretary-in-charge. Certain complaints were filed by

the 3rd respondent before the 2nd respondent alleging that she has

been harassed by threatened disciplinary proceedings. The 2nd

respondent, as per the impugned order, directed that she shall not be

harassed, but shall be permitted to do her duties and responsibilities.

The petitioner carried an appeal against that order to the Government.

That has been rejected. Hence this writ petition.

2. The 3rd respondent is not represented by counsel.

3. The 4th respondent, through counsel, stands only to

abide by the lawful directions of the petitioner, who is the employer.

4. A reading of the impugned orders would show that

they tend to stand in the way of any disciplinary action that the

petitioner may take against the 3rd respondent, even if they propose to

do so. That cannot be. But, at the same time, it has also to be noticed

WP(C).No.21997 of 2004 – 2 –

that if the 3rd respondent has any legitimate entitlement for preferential

treatment in the matter of promotion, that ought to have been

considered. Any way, continued retention of a person for years

together as one in-charge of the Secretary of an Urban Co-operative

Society is not what is contemplated within the frame work of the

Kerala Co-operative Societies Act and the Rules.

5. Having found that the impugned orders tend to

impinge upon the petitioner to initiate any disciplinary proceedings in

accordance with law, those orders are quashed, however, clarifying

that the mere quashing of those orders shall not form the foundation to

initiate any proceedings against the 3rd respondent unless there are

grounds to do so on specific counts of indiscipline.

The writ petition is allowed accordingly.

Thottathil B.Radhakrishnan
Judge
vku/-