Citation : 2024 Latest Caselaw 13631 Ker
Judgement Date : 27 May, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE AMIT RAWAL
&
THE HONOURABLE MR. JUSTICE EASWARAN S.
MONDAY, THE 27TH DAY OF MAY 2024 / 6TH JYAISHTA, 1946
WA NO. 582 OF 2024
AGAINST THE JUDGMENT DATED 09.04.2024 IN W.P.(C.) NO.
13127/2024
APPELLANTS/3RD PARTY IN W.P.(C.) 13127/2024:
MUHAMMAD ABDUL RASHEED B.P
AGED 60 YEARS
S/O. UNNIMOYIN, BALIYAMBRAPUTTAT HOUSE,
MUKKOM, THAYACODE, KOZHIKODE,
PIN - 673602
BY ADV. P.P.JACOB
RESPONDENTS/WRIT PETITIONER AND FIRST RESPONDENT
IN W.P.(C) No. 13127/2024:
1 THE MUKKOM SERVICE CO-OPERATIVE BANK LTD NO. F
1241
MUKKOM, KOZHIKODE,
REPRESENTED BY ITS SECRETARY,
PIN - 673602
2 THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES
(G)
KOZHIKODE OFFICE OF THE JOINT REGISTRAR OF CO-
OPERATIVE SOCIETIES,
PUTHIYARA, KOZHIKODE, PIN - 673004
BY SRI. T.K.VIPINDAS, SENIOR GOVERNMENT PLEADER
THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
27.05.2024 ALONG WITH W.A.NO.601/2024, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
W.A. Nos. 582 & 601/2024 2
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE AMIT RAWAL
&
THE HONOURABLE MR. JUSTICE EASWARAN S.
MONDAY, THE 27TH DAY OF MAY 2024 / 6TH JYAISHTA, 1946
WA NO. 601 OF 2024
AGAINST THE JUDGMENT DATED 09.04.2024 IN WP(C) NO.1767 OF
2024 OF HIGH COURT OF KERALA
APPELLANTS/PETITIONERS:
1 BAIJU.O.K
AGED 46 YEARS
S/O KANNAN KEERAN, ODAMKUZHLY.I,
KACHERI, MUKKOM, PIN - 673602
2 SHARAFUDHEEN.T.K
AGED 36 YEARS
S/O KOYA, THARIPPAKKUNNUMMAL HOUSE,
NEELESWARAM.P.O., KOZHIKODE.,
PIN - 673582
BY ADV P.P.JACOB
RESPONDENTS/RESPONDENTS:
1 THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES (G)
KOZHIKODE
OFFICE OF THE JOINT REGISTRAR OF CO-OPERATIVE
SOCIETIES, PUTHLYARA, KOZHIKODE,
PIN - 673004
2 THE ADMINISTRATIVE COMMITTEE
MUKKOM, SERVICE CO-OPERATIVE BANK LTD NO.F 1241,
MUKKOM, KOZHIKODE,
REPRESENTED BY ITS CONVENER,
PIN - 673602
3 THE MUKKOM
SERVICE CO-OPERATIVE BANK LTD NO.F 1241,
MUKKOM, KOZHIKODE,
W.A. Nos. 582 & 601/2024 3
REPRESENTED BY ITS SECRETARY, PIN - 673602
R1 BY SRI T.K.VIPINDAS,SENIOR GOVERNMENT PLEADER
R2 & R3 BY ADV. M.SASINDRAN
THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON
27.05.2024 ALONG WITH W.A. NO. 582/2024, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
W.A. Nos. 582 & 601/2024 4
AMIT RAWAL & EASWARAN S., JJ.
=================
W.A. Nos. 582 & 601 of 2024
==============================
DATED THIS THE 27TH DAY OF MAY, 2024.
JUDGMENT
AMIT RAWAL, J.
Concededly, the directions issued in the judgment
dated 09.04.2024 in W.P.(C.) No. 13127/2024, out of which
W.A.No.582/2024 has arisen, has already been complied with
by the Joint Registrar, Co-operative Societies. Challenge in W.A.No.601/2024 is qua the judgment dated 09.04.2024 in
W.P.(C.) 1767/2024, whereby the aggrieved party was
referred to the very same Registrar of societies.
2. During the course of hearing, we have been
informed that vide order dated 14.05.2024 of the Joint
Registrar, placed on record in vernacular, the matter has
been decided and also that this order is under challenge.
In this view of the matter, no further cause of
action survives in these two writ appeals. Writ appeals
are dismissed as infructuous.
SD/-
AMIT RAWAL JUDGE
SD/-
EASWARAN S. JUDGE DCS/27.05.2024
RESPONDENT ANNEXURES
Annexure R1(a) TRUE COPY OF THE CIRCULAR NO. 38/2002 DATED 18.10.2002.
Annexure R1(b) TRUE COPY OF THE JUDGMENT REPORTED IN SHAJI VS. STATE CO-OPERATIVE ELECTIONS 2004 (2) KLT 1084.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!