High Court Kerala High Court

V.V.Isha vs Joint Registrar Of … on 19 July, 2007

Kerala High Court
V.V.Isha vs Joint Registrar Of … on 19 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17567 of 2007(N)


1. V.V.ISHA,
                      ...  Petitioner

                        Vs



1. JOINT REGISTRAR OF CO-OP.SOCIETIES
                       ...       Respondent

2. KANNANKARA SERVICE CO-OP.BANK LTD.

3. VARANAM SERVICE CO-OP. BANK LTD.

                For Petitioner  :SRI.P.N.MOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :19/07/2007

 O R D E R
                         K.M. JOSEPH,J.
                       -------------------------
                  W.P ( C) No.17567 of 2007
                      --------------------------
            Dated this the 19th day of July, 2007

                        J U D G M E N T

The petitioner challenges Exhibit-P2 and seeks the

following reliefs:

” Issue a writ of mandamus or other appropriate writ,
order or direction, directing the 3rd respondent to
remove the petitioner from the membership
considering Ext.P1 request.

Call for the records leading to issue Ext.P2 and quash
the same by issuing a writ of certiorari or any other
appropriate writ order or direction.”

In 1983, the petitioner became a member of the 3rd

respondent Society for availing a housing loan. The 3rd

respondent failed to grant housing loan. The petitioner put a

request as Exhibit-P1 dated 8.3.2001 to cancel the membership

and availed another membership from the 2nd respondent society

on 22.8.2001. It was invoking Rule 27 of the Kerala Co-operative

Societies Rules that Exhibit-P2 was passed with direction to the

Society to take action under Rule 16(3) of the Kerala Co-

operative Societies Rules. The petitioner has been served with

Exhibit-P3 show cause notice consequently by the 2nd respondent

Society. The petitioner has given Exhibit-P4 reply under Rule

16 (3).

W.P ( C) No.17567 of 2007
2

2. According to the petitioner, the decision in Natarajan

v. Returning Officer (1997 (2) KLT 253) will not apply, as the

petitioner has filed an application for removal from the

membership of the 3rd respondent. Learned Government Pleader

points out that this is a case where there is contravention of Rule

27 of the Kerala Co-operative Societies Rules, as he became a

member of the 2nd respondent while he was a member of the 3rd

respondent. The petitioner has preferred Ext.P4 reply.

The writ petition is disposed of directing the 2nd

respondent to take a decision on Exhibit-P4 reply, in accordance

with law.

(K.M. JOSEPH,JUDGE)
ma

W.P ( C) No.17567 of 2007
3

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007