High Court Kerala High Court

The President vs The Project Officer on 13 November, 2009

Kerala High Court
The President vs The Project Officer on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32582 of 2009(P)


1. THE PRESIDENT, (V.K. VELUKKUTTY,
                      ...  Petitioner
2. THE SECRETARY, (A.D ANTONY,

                        Vs



1. THE PROJECT OFFICER,
                       ...       Respondent

2. THE JOINT REGISTRAR,

3. THE SECRETARY,

                For Petitioner  :SRI.U.O.JOSE

                For Respondent  :SRI.K.P.HARISH,SC,KERALA KHADI BOARD

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/11/2009

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 32582 of 2009
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the 13th November, 2009.

                            J U D G M E N T

Petitioners are the President and Secretary of the Chengallur

Grama Vyavasaya Sahakarana Sangham Ltd., which is a society

registered under the Kerala Co-operative Societies Act, and

recognised by the Kerala Khadi and Village Industries Board. The

Board has granted a loan to the society, repayment of which is in

arrears. The Board initiated proceedings for recovery of the same.

Ext. P1 notice has been issued to the President of the society with

copies of the notice to the managing committee members also. The

petitioners challenge the same on the ground that the same amounts

to recovery personally from the managing committee members who

are not liable for repayment of the amounts. According to the

petitioners, the society has sufficient assets, which can be proceeded

against for recovery of the amounts.

2. I have heard the standing counsel for the Board as well as

the learned Government Pleader.

3. First of all, I am not satisfied that Ext. P1 amounts to

personal recovery against the members of the managing committee.

Ext. P1 is a notice issued to the President of the Society with copies to

the managing committee members directing payment of the amounts

due. Secondly, the petitioners are the President and Secretary and

not the individuals against whom personal recovery is apprehended.

Even otherwise, the recovery pursuant to a contract between the

parties, which does not involve any violation of the provisions of the

W.P.C. No. 32582/09 -: 2 :-

Kerala Co-operative Societies Act and Rules, the remedy of the

petitioners lie in filing an arbitration case under Section 69 of the

Kerala Co-operative Societies Act before the appropriate authority.

Without prejudice to that right, this writ petition is dismissed.

S. Siri Jagan, Judge.

Tds/