Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ernakulam District Co-Operative ... vs The Joint Registrar (General)
2024 Latest Caselaw 29083 Ker

Citation : 2024 Latest Caselaw 29083 Ker
Judgement Date : 10 October, 2024

Kerala High Court

Ernakulam District Co-Operative ... vs The Joint Registrar (General) on 10 October, 2024

Author: N.Nagaresh

Bench: N.Nagaresh

                                              2024:KER:75438


WP(C) Nos.10880 & 10970 of 2024


                           1


        IN THE HIGH COURT OF KERALA AT ERNAKULAM

                         PRESENT

          THE HONOURABLE MR.JUSTICE N.NAGARESH

THURSDAY, THE 10TH DAY OF OCTOBER 2024 / 18TH ASWINA, 1946

                 WP(C) NO. 10880 OF 2024

PETITIONER:

         ERNAKULAM DISTRICT CO-OPERATIVE EMPLOYEES'
         HOUSING CO-OPERATIVE SOCIETY LTD. NO. E.933,
         REPRESENTED BY ITS SECRETARY
         SITARAM COMPLEX, 1ST FLOOR, CHITTOOR ROAD,
         KACHERIPADY, KOCHI., PIN - 682018


         BY ADV JAMES ABRAHAM (VILAYAKATTU)


RESPONDENTS:

    1    THE JOINT REGISTRAR (GENERAL)
         OFFICE OF THE CO-OPERATIVE JOINT REGISTRAR,
         KAKKANAD, ERNAKULAM., PIN - 682030

    2    THE SECRETARY,
         KERALA STATE HANDICRAFTS APEX CO-OPERATIVE
         SOCIETY LTD. NO. H. 231
         HEAD OFFICE, MANNANCHERIL BUILDING,
         KANNANTHODATHU LANE, ERNAKULAM TOWN,
         ERNAKULAM., PIN - 682016
                                            2024:KER:75438


WP(C) Nos.10880 & 10970 of 2024


                           2



    3    SHARA JOSE K.
         LOWER DIVISION CLERK,
         KERALA STATE HANDICRAFTS APEX CO-OPERATIVE
         SOCIETY LTD. NO. H. 231, HEAD OFFICE,
         MANNANCHERIL BUILDING, KANNANTHODATHU LANE,
         ERNAKULAM TOWN, ERNAKULAM., PIN - 682016

    4    JAYARAJ K.G
         SALES ASSISTANT GRADE II,
         KERALA STATE HANDICRAFTS APEX CO-OPERATIVE
         SOCIETY LTD. NO. H. 231,
         KTDC BUILDING MARINE DRIVE,
         ERNAKULAM., PIN - 682031

    5    RAVI C.L.
         PEON/PACKER,
         KERALA STATE HANDICRAFTS APEX CO-OPERATIVE
         SOCIETY LTD. NO. H. 231,
         KTDC BUILDING MARINE DRIVE,
         ERNAKULAM., PIN - 682031
         SR.RAVI KRISHNA
         SMT. ANIMA M., GOVERNMENT PLEADER

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 10.10.2024, ALONG WITH WP(C).10970/2024, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                               2024:KER:75438


WP(C) Nos.10880 & 10970 of 2024


                           3




        IN THE HIGH COURT OF KERALA AT ERNAKULAM

                         PRESENT

          THE HONOURABLE MR.JUSTICE N.NAGARESH

THURSDAY, THE 10TH DAY OF OCTOBER 2024/18TH ASWINA, 1946

                 WP(C) NO. 10970 OF 2024

PETITIONER:

         ERNAKULAM DISTRICT CO-OPERATIVE EMPLOYEES'
         HOUSING CO-OPERATIVE SOCIETY LTD. NO. E.933,
         REPRESENTED BY ITS SECRETARY
         SITARAM COMPLEX, 1ST FLOOR,
         CHITTOOR ROAD, KACHERIPADY,
         KOCHI., PIN - 682018


         BY ADV JAMES ABRAHAM (VILAYAKATTU)


RESPONDENTS:

    1    THE JOINT REGISTRAR (GENERAL)
         OFFICE OF THE CO-OPERATIVE JOINT REGISTRAR,
         KAKKANAD, ERNAKULAM., PIN - 682030

    2    THE SECRETARY,
         KERALA STATE HANDICRAFTS APEX CO-OPERATIVE
         SOCIETY LTD. NO. H. 231, HEAD OFFICE,
         MANNANCHERIL BUILDING, KANNANTHODATHU LANE,
         ERNAKULAM TOWN, ERNAKULAM-, PIN - 682016
                                             2024:KER:75438


WP(C) Nos.10880 & 10970 of 2024


                           4




    3    JAYARAJ K.G.
         SALES ASSISTANT GRADE II,
         KERALA STATE HANDICRAFTS APEX CO-OPERATIVE
         SOCIETY LTD. NO. H. 231, KTDC BUILDING
         MARINE DRIVE, ERNAKULAM., PIN - 682031

    4    RAVI C.L.,
         PEON/PACKER,
         KERALA STATE HANDICRAFTS APEX CO-OPERATIVE
         SOCIETY LTD. NO. H. 231,
         KTDC BUILDING MARINE DRIVE,
         ERNAKULAM., PIN - 682031

    5    SHARA JOSE K.
         LOWER DIVISION CLERK,
         KERALA STATE HANDICRAFTS APEX CO-OPERATIVE
         SOCIETY LTD. NO. H. 231, HEAD OFFICE,
         MANNANCHERIL BUILDING, KANNANTHODATHU LANE,
         ERNAKULAM TOWN, ERNAKULAM-., PIN - 682016


         BY ADVS.
         O V MANIPRASAD
         JOSE ANTONY(K/778/2011)
         HARIKRISHNAN P.(K/470/2020)
         SRI.RAVIKRISHNA
         SMT.ANIMA M., GOVERNMENT PLEADER


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 10.10.2024, ALONG WITH WP(C).10880/2024, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                   2024:KER:75438


WP(C) Nos.10880 & 10970 of 2024


                                5



                           JUDGMENT

Dated this the 10th day of October, 2024 [W.P.(C) Nos.10880 and 10970 of 2024]

These writ petitions have been filed by the Ernakulam

District Co-operative Employees' Housing Co-operative

Society Limited seeking to direct the 2 nd respondent-

Secretary, Kerala State Handicrafts Apex Co-operative

Society Limited to deduct dues to the Society towards loans

taken by the borrowers / guarantors, who are employees of

the 2nd respondent-Society.

2. The pleadings in the writ petition would

indicate that the borrowers and guarantors have given

undertakings that in case of default in repayment, the amount

due to the Society can be deducted from the salary as well as 2024:KER:75438

WP(C) Nos.10880 & 10970 of 2024

terminal benefits of the borrowers / guarantors.

3. Counsel for the borrower / guarantor would

submit that they are not being paid salary by the Society for

more than 11/2 years and the amounts can be deducted as

and when the salary is being paid.

4. Standing Counsel for the 2nd respondent-

Society submits that the 2nd respondent is intending to sell a

landed property situated at Kovalam and is awaiting sanction

from the State Government. After the sale of the property, the

2nd respondent will be able to run the Society properly paying

salary to its employees.

5. Heard.

6. It is not disputed that the borrowers /

guarantors involved in these writ petitions have agreed to

deduct amounts due to the 2nd respondent from their salary, in 2024:KER:75438

WP(C) Nos.10880 & 10970 of 2024

the event of default made by the borrowers. There are

undertakings given by the borrowers and guarantors to deduct

amounts from their terminal benefits also.

In the circumstances, these writ petitions are

disposed of directing the 2nd respondent-Secretary, Kerala

State Handicrafts Apex Co-operative Society Limited to

deduct amounts due to the petitioner from the salary and

other service benefits payable to the borrowers / guarantors.

Only the monthly deduction as sought for from the salary can

be deducted from the salary arrears of the borrowers /

guarantors and the 2nd respondent shall not deduct the entire

amount payable to the petitioner by way of salary. In W.P.(C)

No.10970 of 2024, the principal borrower is retired and

therefore, the 2nd respondent can recover it only from the

guarantors. In the circumstances, if there is any undertaking 2024:KER:75438

WP(C) Nos.10880 & 10970 of 2024

given by the borrower in W.P.(C) No.10970/2024, then the

2nd respondent shall deduct the amount from the terminal

benefits payable to the borrower.

Sd/-

N.NAGARESH JUDGE spk 2024:KER:75438

WP(C) Nos.10880 & 10970 of 2024

APPENDIX OF WP(C) 10880/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE APPLICATION FORM DATED 30.03.2022

Exhibit P2 TRUE COPY OF THE EMPLOYMENT CERTIFICATE WITH AGREEMENT FOR RECOVERY DATED 30.3.2022 EXECUTED BY THE 3 RD RESPONDENT IN FAVOUR OF THE PETITIONER

Exhibit P3 TRUE COPIES OF EMPLOYMENT CERTIFICATE WITH AGREEMENT FOR RECOVERY DATED 30.05.2022 EXECUTED BY THE RESPONDENTS 4 AND 5 IN FAVOUR OF THE PETITIONER

Exhibit P4 TRUE COPY OF CONSENT LETTER ISSUED BY THE RESPONDENTS 3 TO 5 DATED 31.3.2022 TO THE PETITIONER

Exhibit P5 TRUE COPY OF AGREEMENT WITH THE SOCIETY DATED 31.3.2022 EXECUTED BY 3 RD RESPONDENT

Exhibit P6 A TRUE COPY OF THE DEMAND LIST FOR THE MONTH OF FEBRUARY, 2024

Exhibit P7 A TRUE COPY OF THE AWARD DATED

2024:KER:75438

WP(C) Nos.10880 & 10970 of 2024

APPENDIX OF WP(C) 10970/2024

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE APPLICATION FORM DATED 30.03.2022

Exhibit P2 TRUE COPIES OF EMPLOYMENT CERTIFICATE WITH AGREEMENT FOR RECOVERY DATED 30.05.2022 EXECUTED BY THE RESPONDENTS 3 AND 4 IN FAVOUR OF THE PETITIONER

Exhibit P3 TRUE COPY OF THE EMPLOYMENT CERTIFICATE WITH AGREEMENT FOR RECOVERY DATED 30.3.2022 EXECUTED BY THE 5TH RESPONDENT IN FAVOUR OF THE PETITIONER

Exhibit P4 TRUE COPY OF CONSENT LETTER ISSUED BY THE RESPONDENTS 3 TO 5 DATED 31.3.2022 TO THE PETITIONER

Exhibit P5 TRUE COPY OF AGREEMENT WITH THE SOCIETY DATED 31.3.2022 EXECUTED BY 3RD RESPONDENT

Exhibit P6 A TRUE COPY OF THE DEMAND LIST FOR THE MONTH OF FEBRUARY, 2024

Exhibit P7 A TRUE COPY OF THE AWARD DATED

 
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 Newsletter