IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7597 of 2010(Y)
1. V.C.JOSE, S/O.CHUMMAR, AGED 62 YEARS,
... Petitioner
Vs
1. KATTAPPANA MARKETING SOCIETY LTD.NO.
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
3. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
For Petitioner :SRI.A.C.DEVASIA
For Respondent :SRI.V.G.ARUN
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :28/01/2011
O R D E R
P.N. RAVINDRAN, J.
-------------------------------
W.P.(C) No.7957 of 2010
-------------------------------
Dated this the 28th day of January, 2011
J U D G M E N T
Ext.P3 enquiry report finding the petitioner guilty of the
charges levelled against him and Ext.P8 order passed by the Managing
Committee of the first respondent society rejecting the appeal filed by
the petitioner from the order imposing the punishment of dismissal
from service are under challenge in this writ petition. The main
contention raised by the petitioner is that he attained the age of
superannuation on 28.2.2006 and it was thereafter that the enquiry
report was received and the order dismissing him from service was
passed and therefore the order imposing punishment is liable to be
set aside.
2. The petitioner is an employee of a Co-operative
society. Section 69(2)(d) of the Kerala Co-operative Societies Act,
1969, as amended with effect from 2.1.2003, states that any dispute
arising in connection with employment of officers and servants of the
different classes of societies specified in sub-section (1) of section 80
is a dispute which can be decided by the Co-operative Arbitration
Court . From the decision of the Co-operative Arbitration Court, an
appeal lies to the Kerala Co-operative Tribunal. In such
W.P.(C) No.7597 of 2010
2
circumstances, I am of the opinion that the petitioner should invoke
the alternate remedy available to him instead of seeking the
intervention of this Court at this stage. Apart from the question
whether a writ will lie against a co-operative society, there is also the
fact that the petitioner has an equally efficacious alternative
remedy. I therefore decline jurisdiction and dismiss the writ petition
leaving open the petitioner’s contentions and reserving liberty with
him to move the Co-operative Arbitration Court seeking redressal of
his grievances.
P.N. RAVINDRAN,
JUDGE.
nj.