IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18947 of 2009(K)
1. THE TRIVANDRUM CO-OPERASTIVE DISTRICT,
... Petitioner
Vs
1. JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/07/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 18947 OF 2009 (K)
=====================
Dated this the 9th day of July, 2009
J U D G M E N T
Petitioner is aggrieved by Ext.P6. By Ext.P6, respondent has
ordered cancellation of the licence granted for the Kaithamukku
and Poojappura branches of the petitioner society.
2. Petitioner submits that the main activity of the
petitioner is to sell consumer items and domestic requirements to
cater to the requirements of their members at reasonable rates.
It is stated that since 1950, society has been engaged in this
activity, and continues the same with various branches. According
to the petitioner, society is functioning with necessary licences
from local authority. It is stated that on inspection conducted by
the officials of the Corporation, certain defects were pointed out
by Ext.P1 and that those defects were cured and that the same
was communicated as per Ext.P2. It is also stated that in so far as
the licences that are granted under the Prevention of Food
Adulteration Act are concerned, by Exts.P4 and P5, applications
have been made and licence fee also has been paid and that on
that basis, as in the past, they are entitled to continue the
WPC 18947/09
:2 :
business.
3. According to the petitioner, it was while so, for political
reasons, making reference to certain wild allegations, Ext.P6 has
been issued by the respondent requiring them to close down the
aforesaid branches. It is also stated that Ext.P6 makes reference
to an investigation by the Vigilance Department (Deputy General
of Police Inspector) and that the said report or the order of the
Registrar of Co-operative Societies has not been disclosed to
them so far.
4. On the other hand, learned Government Pleader on
instruction submits that various complaints were received by the
authorities against the functioning of the branches referred to in
Ext.P6 and finally the Vigilance conducted an inspection on
29/4/2009. It is stated that in the inspection so conducted in the
presence of the officers of the petitioner, various irregularities,
including stale food items that were kept for sale, were found. It
is stated that a report was submitted to the Registrar of Co-
operative Societies and taking into account the urgency of the
situation, the Registrar passed order dated 26/5/2009, directing
cancellation of the licence granted to the branches at
WPC 18947/09
:3 :
Kaithamukku and Poojappura. Government Pleader points out
that it was in implementation of the order dated 26/5/2009
passed by the Registrar that Ext.P6 order was issued by the
respondent.
5. If as stated by the learned Government Pleader,
irregularities were found in the functioning of the branches of the
petitioner and these branches were functioning without licence as
contended, certainly, the Registrar cannot be faulted for the steps
that has been taken. However, the complaint of the petitioner
that none of the materials relied on by the Registrar or the copy
of the order issued were served on the petitioner before issuing
Ext.P6, is certainly a matter which needs to be considered.
However, that is no reason for keeping in abeyance Ext.P6 in view
of the situation as pointed out by the learned Government
Pleader.
6. Therefore, I dispose of this writ petition with the
following directions.
(1) That the Registrar of Co-operative Societies shall, on
the production of a copy of this judgment, disclose to the
petitioner the materials on the basis of which he has passed order
WPC 18947/09
:4 :
dated 26/5/2009, pursuant to which, Ext.P6 order has been
passed by the respondent.
(2) Thereupon, within 10 days thereafter, it will be open to
the petitioner to raise their objections, and thereafter, the
Registrar shall consider the matter afresh with notice to the
petitioner, and if necessary, pass revised orders in the matter.
(3) The whole exercise as above should be completed as
expeditiously as possible, at any rate within 30 days of production
of a copy of this judgment.
(4) Petitioner shall produce a copy of this judgment along
with a copy of this writ petition before the Registrar of Co-
operative Societies for compliance.
ANTONY DOMINIC, JUDGE
Rp