Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Binoy.K.John vs Idukki District Tax Driver ...
2024 Latest Caselaw 16704 Ker

Citation : 2024 Latest Caselaw 16704 Ker
Judgement Date : 12 June, 2024

Kerala High Court

Binoy.K.John vs Idukki District Tax Driver ... on 12 June, 2024

         IN THE HIGH COURT OF KERALA AT ERNAKULAM
                          PRESENT
        THE HONOURABLE MR. JUSTICE M.A.ABDUL HAKHIM
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                  WP(C) NO. 14687 OF 2012
PETITIONER:

         BINOY.K.JOHN,
         AGED 32 YEARS, KOZHIMANNIL HOUSE,
         KATTAPANA P.O., IDUKKI DISTRICT.
         BY ADV Sachithananda Pai


RESPONDENTS:

    1    IDUKKI DISTRICT TAX DRIVER
         CO-OPERATIVE SOCIETY LTD.No.I 91,
         REPRESENTED BY ITS SECRETARY, KATTAPPANA P.O.,
         IDUKKI DISTRICT-685 508.
    2    JIMCY TONIO,
         MADUKOLIL HOUSE, P.O.SANTHIGRAM, KATTAPPANA,
         IDUKKI DISTRICT-685 510.
    3    JOINT REGISTRAR OF CO-OPERATIVE
         SOCIETIES (GENERAL), IDUKKI-685 603.
    4    KERALA CO-OPERATIVE TRIBUNAL
         TRIVANDRUM-695 001.
         BY ADVS.
         SRI.BIMAL K NATH- SR. GOVERNMENT PLEADER
         SRI.P.C.SASIDHARAN
         ARUN CHANDRAN
         SRI.JOICE GEORGE
         HARIMOHAN(K/000327/2018)
         ANJALY T.A(K/1694/2020)
         ASWATHY S MENON(K/2316/2023)


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 12.06.2024, ALONG WITH WP(C) No.21681/2012, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO.14687 OF 2012 & Con.Case

                                    2

           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
         THE HONOURABLE MR. JUSTICE M.A.ABDUL HAKHIM
WEDNESDAY, THE 12TH DAY OF JUNE 2024 / 22ND JYAISHTA, 1946
                      WP(C) NO. 21681 OF 2012
PETITIONER:

           JIMCY TONIO
           AGED 33 YEARS, S/O.ANTONY,
           RESIDING AT MADUKKOLIL HOUSE, SANTHIGRAM P.O.,
           SANTHIGRAM, IDUKKI DISTRICT.

           BY ADVS.

           ARUN CHANDRAN
           HARIMOHAN(K/000327/2018)
           ANJALY T.A(K/1694/2020)
           ASWATHY S MENON(K/2316/2023)
RESPONDENTS:

     1     THE IDUKKI DISTRICT TAX DRIVERS C
           O-OPERATIVE SOCIETY LTD.NO.I-191,
           KATTAPPANA P.O., IDUKKI DISTRICT REPRESENTED BY
           ITS SECRETARY. PIN - 685508.
     2     BINOY K.JOHN,
           KOZHIMANNIL HOUSE KATTAPPANA P.O.
           IDUKKI DISTRICT PIN - 685 508.
     3     THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES
           GENERAL
           OFFICE OF THE JOINT REGISTRAR OF CO-OPERATIVE
           SOCIETIES, PAINAVU P.O., IDUKKI. PIN - 685602.
     4     THE KERALA CO-OPERATIVE TRIBUNAL
           THIRUVANANTHAPURAM PIN - 695001.
           BY ADV
           SRI.BIMAL K NATH- SR. GOVERNMENT PLEADER
           SRI.P.C.SASIDHARAN


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 12.06.2024, ALONG WITH WP(C).14687/2012, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO.14687 OF 2012 & Con.Case

                                     3

                        M.A. ABDUL HAKHIM, J.
                         --------------------------------
                       W.P.(C) No. 14687 of 2012 &
                       W.P.(C) No. 21681 of 2012
                         --------------------------------
                   Dated this the 12th day of June, 2024

                               JUDGMENT

1. The petitioner in W.P.(C) No.14687/2012 was an employee of

the 1st respondent/Primary Co operative Society ('the Society" in

short). The petitioner in W.P.(C) No.21681/2012 is an

employee of the Society.

2. In the year 2007, disciplinary proceedings were initiated against

the petitioners alleging shortage of stock in the Sales Depot of

the Society at Kattappana. The disciplinary proceedings ended

in removal of the petitioners from service. The petitioner in W.P.

(C) No.21681/2012 challenged the disciplinary proceedings and

the enquiry was set aside finding violation of the procedural

illegalities and personal bias of the enquiry officer.

Consequently, the petitioner in W.P.(C) No.21681/2012 was

reinstated in service and he is presently continuing as an the

employee of the Society.

3. The Society initiated proceedings under Section 69 of the WP(C) NO.14687 OF 2012 & Con.Case

Kerala Co-operative Societies Act, 1969 for recovery of the

amount with respect to the alleged shortage amounting to

Rs.17,97,811.50. The Arbitrator passed Award dated

01.04.2009 in A.R.C.No.564/2007 holding that the petitioners

are liable to pay a total amount of Rs.17,96,563.50. The

petitioners filed Appeal No.17/2009 and Revision No.160/2009

challenging the award passed by the Arbitrator before the

Kerala Cooperative Tribunal, Thiruvananthapuram and the

Tribunal dismissed the said appeal and revision as per

Judgment dated 30.03.2012 confirming the award passed by

the Arbitrator. These writ petitions are filed challenging the

award passed by the Arbitrator which is confirmed by the Kerala

Cooperative Tribunal.

4. The Society had filed Criminal case with respect to the very

same transaction against the petitioner in W.P.(C)

No.21681/2012. During investigation, the Police arrayed the

petitioner in W.P.(C) No.14687/2012 as the 2 nd accused. Both

the petitioners were acquitted as per the Judgment dated

25.03.2019 in C.C.No.336/2011 of the Judicial First Class

Magistrate Court -I, Kattappana. The Judgment of the WP(C) NO.14687 OF 2012 & Con.Case

Magistrate Court was confirmed by the Sessions Court in

Crl.Appeal No.63/2019 as per Judgment dated 26.06.2023.

5. The contention of the Counsel for the petitioners is that the

material document to prove the stock in the Depot is the Liability

Register maintained in the Depot. The said document which is

very much relevant and material for the adjudication of the

shortage was not produced by the Society before the Arbitrator.

They submitted that the Arbitrator can not fix any liability on the

petitioners without the said Liability Register. They invited my

attention to the findings of the Arbitrator in the Award that the

Secretary of the Society is responsible for not maintaining the

records properly and submitted that no proceeding was initiated

against the Secretary and the entire blame is fixed on the

petitioners for the default of the Secretary. They invited my

attention to the judgment passed by the Criminal Court

honourably acquitting them after entering specific findings

touching the merits of the matter. According to them, if the

petitioners had an opportunity to produce the evidence recorded

in the in the criminal case before the Arbitrator, the Arbitrator WP(C) NO.14687 OF 2012 & Con.Case

would have surely exonerated the petitioners from liability. The

fate of domestic enquiry also supports the defense put forward

by the petitioners before the Arbitrator. According to them, the

passing of the award without the Liability Register on record to

prove the Stock available in the Depot is illegal and

unsustainable.

6. The learned Counsel for the 1st respondent submitted that even

though the Liability Register of the Kattappana Sales Depot is

not available, corresponding Liability Register available in the

Head Office was produced before the Arbitrator and the same

proved the shortage to fasten the liability on the petitioners. He

took my attention to the specific finding of the Arbitrator as well

as the Tribunal that the petitioners did not dispute the entries in

the Liability Register which was available in the Head Office.

7. I find from the pleadings and documents in these writ petitions

that there are several documents subsequent to the passing of

the Award which may refer to the importance of the Liability

Register in the Arbitration proceedings. I am of the view that

whether a Liability Register kept in the Depot is a necessary

document or whether the Liability Register in the Head office is WP(C) NO.14687 OF 2012 & Con.Case

sufficient to prove the Arbitration claim could be better decided

by the Arbitrator if the petitioners produce the documents relied

in these writ petitions before the Arbitrator. It is for the Arbitrator

to consider relevancy and reliability of the documents including

the depositions produced by the petitioners in these writ

petitions, in the arbitration proceedings.

8. In view of the aforesaid findings, I set aside the Award of the

Arbitrator dated 01.04.2009 Arbitration Case No.564/2007 and

the Judgment the Kerala Co-operative Tribunal dated

30.03.2012 in Appeal No.17/2009 & Revision No.160/2009 and

direct the 3rd respondent/Arbitrator to consider the matter afresh

after permitting the parties to adduce necessary evidence

including production of documents.

These writ petitions are disposed of as above.

Sd/-

M.A. ABDUL HAKHIM, JUDGE

S.M.K. WP(C) NO.14687 OF 2012 & Con.Case

APPENDIX OF WP(C) 14687/2012

PETITIONER'S EXHIBITS EXHIBIT P1 A TRUE COPY OF THE FIR IN CRIME NO.5/2008 DATED 2/1/2008 SUBMITTED BY THE POLICE BEFORE THE JUDICIAL FIRST CLASS MAGISTRATE COURT KATTAPANA EXHIBIT P2 A TRUE PHOTO COPY OF THE PLAINT IN ARBITRATION CASE DATED 6/2/2008 EXHIBIT P3 A TRUE PHOTO COPY OF THE ENQUIRY REPORT DATED 14/7/2008 EXHIBIT P4 A TRUE PHOTO COPY OF THE AWARD IN ARC NO.564/2007 DATED 1/4/2009 EXHIBIT P5 A TRUE PHOTO COPY OF THE REVISION PETITION NO.160/2009 DATED 08/6/2009 EXHIBIT P6 A TRUE PHOTO COPY OF THE COMMON JUDGMENT IN APPEAL NO.17/2009 AND REVISION PETITION NO.160/2009 DATED 30/03/2012 Exhibit P7 COPY OF THE COMPLAINT DATED 01.01.2008 FILED BY THE RESPONDENT BEFORE JFCM COURT, KATTAPPANA.

Exhibit P8 COPY OF THE JUDGMENT DATED 25.03.2019 IN C C 336/2011 OF JFCM COURT, KATTAPPANA.

Exhibit P9 COPY OF THE JUDGMENT DATED 26.06.2023 IN CRL.APPEAL 63/2019 OF 2ND ADDL.

SESSIONS COURT, THODUPUZHA.

WP(C) NO.14687 OF 2012 & Con.Case

APPENDIX OF WP(C) 21681/2012

PETITIONER'S EXHIBITS EXHIBIT P1 TRUE COPY OF THE RESOLUTION DATED 15-11- 2007 OF THE 1ST RESPONDENT CO-OPERATIVE SOCIETY.

EXHIBIT P2 TRUE COPY OF THE ARC NO. 564/2007 ON THE FILES OF THE JOINT REGISTRAR OF CO-

OPERATIVE SOCIETIES (GENERAL) IDUKKI. EXHIBIT P3 TRUE COPY OF THE ARGUMENT NOTE FILED BY COUNSEL FOR THE PETITIONER IN ARC NO.

564/2007 DATED 26-11-2008 EXHIBIT P4 TRUE COPY OF THE ORDER DATED 01-04-2009 PASSED BY THE 3RD RESPONDENT IN ARC NO.


EXHIBIT P5     TRUE COPY OF THE APPEAL NO. 17/2009 BEFORE
               THE          CO-OPERATIVE          TRIBUNAL,
               THIRUVANANTHAPURAM.
EXHIBIT P6     TRUE COPY OF THE ARGUMENT NOTE DATED 23-11-
               2011 IN APPEAL NO. 17/2009 FILED BY THE
               PETITIONER    BEFORE     THE    CO-OPERATIVE
               TRIBUNAL.
EXHIBIT P7     TRUE COPY OF THE COMMON JUDGMENT IN APPEAL
               NO. 17/2009 AND REVISION PETITION NO.
               160/2009.
EXHIBIT P8     TRUE COPY OF THE AWARD DATED 14.08.2013.
EXHIBIT P9     TRUE COPY OF THE JUDGMENT DATED 25.03.2019
               IN C.C 336/2011.
EXHIBIT P10    TRUE COPY OF THE JUDGMENT DATED 26.06.2023
               IN CRIMINAL APPEAL NO.63/2019.
EXHIBIT P11    TRUE COPY OF THE DEPOSITIONS OF THE ENQUIRY

OFFICER IN CC.336/2011 DATED 05.10.2017. EXHIBIT P12 TRUE COPY OF THE DEPOSITIONS OF THE SECRETARY IN CC.336/2011 DATED 03.01.2017.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter