IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22509 of 2006(D)
1. U.GOVINDAN, CHIEF ACCOUNT/ASSISTANT
... Petitioner
Vs
1. JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE KOOVERI SERVICE CO-OPERATIVE
3. THE PRESIDENT, KOOVERI SERVICE
For Petitioner :SRI.H.BADARUDDIN
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :10/11/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
------------------------------------------------------
W.P.(C) NO.22509 OF 2006 (D)
------------------------------------------------------
Dated this the 10th day of November, 2008
J U D G M E N T
Petitioner retired from the service of the second respondent
co-operative bank on 30-6-2005. This writ petition was originally filed
seeking a direction to disburse the dues by way of retiral benefits, arrear of
salary etc. Then it turned out that the petitioner could not claim any benefit
against the post of Assistant Secretary, which was not available in the
feeder category because he did not possess the qualification. Stricto
senso, this Court cannot grant relief to that extent. But it is within the
jurisdiction of the competent official respondent to consider Exhibit P4, in
accordance with law and take a decision on the request thereon as made
by the committee of the bank and any relief to the petitioner would depend
upon such decision of the competent statutory authority. Hence, first
respondent is directed to consider Exhibit P4 and take a decision thereon
within a period of three months from the date of receipt of a copy of this
judgment. The petitioner will produce a copy of Exhibit P4 before the Joint
Registrar to expedite such decision. This writ petition is ordered
accordingly.
Sd/-
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
skr/11/11
// True copy //
P.A. to Judge.