High Court Kerala High Court

V.K.Gangadharan Nambiar vs The Joint Registrar Of … on 5 January, 2007

Kerala High Court
V.K.Gangadharan Nambiar vs The Joint Registrar Of … on 5 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1866 of 2006()


1. V.K.GANGADHARAN NAMBIAR,
                      ...  Petitioner
2. K.RAGHAVAN,
3. K.DAMODARAN NAMBIAR,
4. C.K.GOVINDAN,
5. K.C.PADMANABHAN,
6. K.K.GANGADHARAN,
7. V.SUKUMARAN,

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE TELLICHERRY TALUK CO-OPERATIVE

3. THE PRESIDENT,

4. M.P.HASSANKUNHI,

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :05/01/2007

 O R D E R
                    (V.K.BALI, C.J &  M.RAMACHANDRAN, J)

         ----------------------------------------------------------------


                         W.A.No. 1866 of 2006


        -----------------------------------------------------------------

              Dated this the 5th day of January, 2007


                                JUDGMENT

Ramachandran, J:

W.P.(C).No.25573 of 2006, filed by seven individuals,

was not entertained by the learned single Judge, observing

that it would not have been possible for the Court to issue a

direction to the Joint Registrar of Co-operative Societies to

dispose of an application filed by them. They were former

employees of The Tellicherry Taluk Co-operative Marketing

and Processing Society. The Society was not having

working funds and a decision had been taken during

August,2005 for selling away certain landed properties

possessed by it for an amount of Rs.1,20,50,000/-. Such

amounts were to come to the Society and the petitioners

pointed out that as on the date of filing of the writ petition a

sum of Rs.38,23,056/-required to be earmarked in their

favour partly towards retirement benefits and partly

towards pension funds. They prayed for a writ of mandamus

[WA No.1866 of 2006]

-2-

directing the Joint Registrar of Co-operative Societies, Kannur

to issue directions which were appropriate to keep aside

sufficient amounts from the funds which could have reached

the institution because of the sale of properties. The learned

single Judge found that perhaps it would have been possible

for the petitioners to resort to remedies under Section 69 of

the Kerala Co-operative Societies Act, but the prayers as put

forward were not possible to be granted.

2. The appeal is filed by the appellants feeling

aggrieved about the judgment as above. We had heard

Mr.K.V.Sohan appearing for the appellants. Mr.M.Sasindran

with reference to counter affidavit filed by the second

respondent in the appeal, submitted that the prayers in the

appeal are totally unsustainable.

3. Going to the merits of the claims, Mr.Sasindran

submits that the amounts claimed as due have no relation

with actualities. He also submits that the petition to the Joint

Registrar of Co-operative Societies was not legally

sustainable, as the Society, as a body corporate, alone had

authority to decide on policy affairs. The monetary claims of

the petitioners/appellants, some of whom had retired a

[WA No.1866 of 2006]

-3-

decade back, according to him, stood fully settled and of

course there was defaulted payments to the Pension Fund,

but that arose because of oversight on the part of one of the

petitioners, who was functioning as the Managing Director.

He submits that the Society was indebted to third parties to

the tune of Rs.one crore and every effort was being made to

revitalise the institution and there was no possibility of

earmarking any funds towards any liability before hand and

such a procedure was never followed by any institution.

Therefore, in any case, the Joint Registrar could not have

advised the Society to adopt such procedure.

4. We note that the submission as above requires to

be accepted. The retired employees of course have a right for

demanding payments, which are due to them, but it may be

premature for them to insist that funds, which are in the

possession of the Society, are to be earmarked in their favour.

It is especially conceded that there has not been any decree

or order secured by them in respect of specified amounts. We

also note the submission of Mr.Sasindran that retirement

benefits have been granted to all the petitioners/appellants

and some of them have entrusted the amounts with the

[WA No.1866 of 2006]

-4-

Society as Fixed Deposits. It may even be possible for any of

them to close the account prematurely, but such matters do

not come within the purview of this writ appeal.

5. We find that the reliefs prayed for cannot be

granted. Relegating the appellants to appropriate remedies

available to them as recognised by the statute, the writ appeal

is dismissed.

Sd/-

V.K.BALI

(CHIEF JUSTICE)

Sd/-

M.RAMACHANDRAN

(JUDGE)

mks/

– True Copy –

P.S.to Judge