Citation : 2025 Latest Caselaw 2057 Ker
Judgement Date : 8 January, 2025
2025:KER:1109
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE AMIT RAWAL
&
THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR
WEDNESDAY, THE 8TH DAY OF JANUARY 2025 / 18TH POUSHA, 1946
WA NO. 2109 OF 2024
AGAINST THE JUDGMENT DATED 25.11.2024 IN WP(C) NO.15032 OF
2021 OF HIGH COURT OF KERALA
APPELLANT/PETITIONER:
O.N.KRISHNAN, AGED 73 YEARS,
OLAPURAKKAL HOUSE, K.S PURAM, KADUTHURUTHY,
KOTTAYAM-686 604, PIN - 686604
BY ADVS.
E.N.VISHNU NAMBOODIRI
M.K.SASEENDRAN (MELEL)
NARAYANAN P POTTY
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY ITS PRINCIPAL SECRETARY, DEPARTMENT OF
CO-OPERATION, GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM-695 001, PIN - 695001
2 KERALA CO-OPERATIVE TRIBUNAL,
THIRUVANANTHAPURAM-695 001, REPRESENTED BY ITS
SECRETARY, PIN - 695001
3 DEPUTY REGISTRAR/ARBITRATOR,
KOTTAYAM DISTRICT CO-OPERATIVE BANK LTD,NO.4309,
KOTTAYAM-686 001, PIN - 686001
2025:KER:1109
WA Nos.2109/2024,
81/2025, 79/2025, 80/2025
2
4 KOTTAYAM DISTRICT CO-OPERATIVE BANK LTD NO.4309
KOTTAYAM-686 001,
REPRESENTED BY ITS GENERAL MANAGER, PIN - 686001
5 RAJ MOHANAN
MOOSARI PARAMBIL, AYANKUDY, KADUTHURUTHY, KADUTHURUTHY
P.O., KOTTAYAM-686 604, PIN - 686604
BY ADV ATHUL SHAJI
THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 08.01.2025,
ALONG WITH WA.81/2025, 79/2025 AND CONNECTED CASES, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
2025:KER:1109
WA Nos.2109/2024,
81/2025, 79/2025, 80/2025
3
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE AMIT RAWAL
&
THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR
WEDNESDAY, THE 8TH DAY OF JANUARY 2025 / 18TH POUSHA, 1946
WA NO. 81 OF 2025
AGAINST THE JUDGMENT DATED 25.11.2024 IN WP(C) NO.14880 OF
2021 OF HIGH COURT OF KERALA
APPELLANT:
O.N.KRISHNAN, AGED 73 YEARS,
OLAPURAKKAL HOUSE, K.S PURAM, KADUTHURUTHY,
KOTTAYAM, PIN - 686604
BY ADVS.
E.N.VISHNU NAMBOODIRI
M.K.SASEENDRAN (MELEL)
NARAYANAN P POTTY
P.SANKARAN NAMPOOTHIRI
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY ITS PRINCIPAL SECRETARY, DEPARTMENT OF
CO-OPERATION, GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
2 KERALA CO-OPERATIVE TRIBUNAL
THIRUVANANTHAPURAM 695 001
REPRESENTED BY ITS SECRETARY, PIN - 695001
2025:KER:1109
WA Nos.2109/2024,
81/2025, 79/2025, 80/2025
4
3 DEPUTY REGISTRAR/ARBITRATOR,
KOTTAYAM DISTRICT CO-OPERATIVE BANK LTD NO. 4309,
KOTTAYAM, PIN - 686001
4 KOTTAYAM DISTRICT CO-OPERATIVE BANK LTD NO. 4309
KOTTAYAM 686 001
REPRESENTED BY ITS GENERAL MANAGER, PIN - 686001
5 KOMALAM P NAIR
W/O. K.K PANKAJAKSHAN NAIR, KAMAL NIVAS,VALIKAPRAYAR,
NADUVILE VILLAGE, VAIKOM,
KOTTAYAM DISTRICT, PIN 686 142
6 JYOTHI LAKSHMI
D/O. K.K PANKAJAKSHAN NAIR, ANOOPAM VEEDU, KAVARAPPADI,
VAIKOM, KOTTAYAM DISTRICT, PIN 686 141
7 INDU SIVAPRASAD
D/O. K.K PANKAJAKSHAN NAIR, SIVENDU VEEDU,
MURIYAMKULANGARA, VAIKOM,
KOTTAYAM DISTRICT, PIN 686 141
THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 08.01.2025,
ALONG WITH WA.2109/2024 AND CONNECTED CASES, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
2025:KER:1109
WA Nos.2109/2024,
81/2025, 79/2025, 80/2025
5
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE AMIT RAWAL
&
THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR
WEDNESDAY, THE 8TH DAY OF JANUARY 2025 / 18TH POUSHA, 1946
WA NO. 79 OF 2025
AGAINST THE JUDGMENT DATED 25.11.2024 IN WP(C) NO.14992 OF
2021 OF HIGH COURT OF KERALA
APPELLANT:
O.N.KRISHNAN, AGED 73 YEARS,
OLAPURAKKAL HOUSE, K.S.PURAM, KADUTHURUTHY,
KOTTAYAM-686604, PIN - 686604
BY ADVS.
E.N.VISHNU NAMBOODIRI
M.K.SASEENDRAN (MELEL)
NARAYANAN P POTTY
P.SANKARAN NAMPOOTHIRI
RESPONDENTS:
1 STATE OF KERALA,
REPRESENTED BY ITS PRINCIPAL SECRETARY, DEPARTMENT OF
CO-OPERATION, GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
2 KERALA CO-OPERATIVE TRIBUNAL,
THIRUVANANTHAPURAM-695001, REPRESENTED BY ITS
SECRETARY, PIN - 695001
2025:KER:1109
WA Nos.2109/2024,
81/2025, 79/2025, 80/2025
6
3 DEPUTY REGISTRAR/ARBITRATOR,
KOTTAYAM DISTRICT CO-OPERATIVE BANK LTD.NO.4309,
KOTTAYAM-686001, PIN - 686001
4 KOTTAYAM DISTRICT CO-OPERATIVE BANK LTD. NO. 4309
KOTTAYAM, REPRESENTED BY ITS GENERAL MANAGER,
PIN - 686001
5 RAJENDRAN NAIR,
MOOSARI PARAMBIL, AYANKUDY, KADUTHURUTHY,
KADUTHURUTHY P.O., KOTTAYAM-686604, PIN - 686604
THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 08.01.2025,
ALONG WITH WA.2109/2024 AND CONNECTED CASES, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
2025:KER:1109
WA Nos.2109/2024,
81/2025, 79/2025, 80/2025
7
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE AMIT RAWAL
&
THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR
WEDNESDAY, THE 8TH DAY OF JANUARY 2025 / 18TH POUSHA, 1946
WA NO. 80 OF 2025
AGAINST THE JUDGMENT DATED 25.11.2024 IN WP(C) NO.19541 OF
2022 OF HIGH COURT OF KERALA
APPELLANT:
O.N.KRISHNAN, AGED 74 YEARS,
OLAPURAKKAL HOUSE, K.S. PURAM, KADUTHURUTHY,
KOTTAYAM, PIN - 686604
BY ADVS.
E.N.VISHNU NAMBOODIRI
M.K.SASEENDRAN (MELEL)
NARAYANAN P POTTY
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY ITS PRINCIPAL SECRETARY, DEPARTMENT OF
CO-OPERATION, GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
2 KERALA CO-OPERATIVE TRIBUNAL,
THIRUVANANTHAPURAM-695 001, REPRESENTED BY ITS
SECRETARY, PIN - 695001
2025:KER:1109
WA Nos.2109/2024,
81/2025, 79/2025, 80/2025
8
3 DEPUTY REGISTRAR/ARBITRATOR,
KOTTAYAM DISTRICT CO-OPERATIVE BANK LTD. NO. 4309,
KOTTAYAM-686 001, PIN - 686001
4 KOTTAYAM DISTRICT CO-OPERATIVE BANK LTD. NO. 4309,
KOTTAYAM-686 001, REPRESENTED BY ITS GENERAL MANAGER,
PIN - 686001
5 RAJALAKSHMI R.,
D/O. N. RAMACHANDRAN PILLAI, AGED 63 YEARS, KUNNATHU
HOUSE, NORTH PARAVUR, ERNAKULAM-683 513, PIN - 683513
THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 08.01.2025,
ALONG WITH WA.2109/2024 AND CONNECTED CASES, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
2025:KER:1109
WA Nos.2109/2024,
81/2025, 79/2025, 80/2025
9
JUDGMENT
AMIT RAWAL, J.
The present writ appeals are directed against the final
order whereby the writ petitions have been dismissed on the
ground that the appellant/petitioner has not been able to pay the
court fees for entertainment of the appeal before the Co-operative
Tribunal. Section 82 of the Kerala Co-operative Societies Act
prescribes a particular fee in cases of matters which have arisen
out of the award of the arbitration proceedings/money decree.
The argument of the appellant/petitioner before the Single Bench
and before us is that all the properties that had been attached
and does not have any means. In such circumstances, the appeal
could have been heard by applying the principles as envisaged
under Order 33 Rule 1 of the Code of Civil Procedure. The other
argument raised was that the appellant/petitioner had not been
given any opportunity.
2. Until and unless court fees as required was not paid,
the provisions of Order 33 Rule 1 of the Code of Civil Procedure
are not applicable, obviously, the Tribunal would not be
empowered to hear the arguments on the merits. Therefore, the 2025:KER:1109 WA Nos.2109/2024, 81/2025, 79/2025, 80/2025
contention regarding the non-hearing does not merit any
acceptance. We do not find any illegality and perversity in the
order under challenge permitting the petitioner/appellant to grant
exception of payment of court fee towards Kerala Legal Benefit
Fund under Section 76(2) of the Kerala Court Fees and Suit
Valuation, 1959, and Kerala Legal Benefit Fund Rules, 1991, for
hearing the appeal against the award of the Arbitration Court.
No ground for interference is made out.
Writ Appeals stand dismissed.
Sd/-
AMIT RAWAL JUDGE
Sd/-
K. V. JAYAKUMAR JUDGE msp 2025:KER:1109 WA Nos.2109/2024, 81/2025, 79/2025, 80/2025
PETITIONER ANNEXURES
Annexure A1 TRUE COPY OF CIRCULAR ISSUED BY THE REGISTRAR OF CO-OPERATIVE SOCIETIES DATED 5.8.1993 2025:KER:1109 WA Nos.2109/2024, 81/2025, 79/2025, 80/2025
PETITIONER ANNEXURES
Annexure A1 TRUE COPY OF CIRCULAR ISSUED BY THE REGISTRAR OF CO-OPERATIVE SOCIETIES DATED 5.8.1993 2025:KER:1109 WA Nos.2109/2024, 81/2025, 79/2025, 80/2025
PETITIONER ANNEXURES
Annexure A1 TRUE COPY OF CIRCULAR ISSUED BY THE REGISTRAR OF CO-OPERATIVE SOCIETIES DATED 5.8.1993 2025:KER:1109 WA Nos.2109/2024, 81/2025, 79/2025, 80/2025
PETITIONER ANNEXURES
Annexure A1 TRUE COPY OF CIRCULAR ISSUED BY THE REGISTRAR OF CO-OPERATIVE SOCIETIES DATED 5.8.1993
Annexure A2 TRUE COPY OF JUDGMENT DATED 15.6.2022 IN CRL.
R.P. NO. 1386/2009 OF THIS HON'BLE COURT
Annexure A3 TRUE COPY OF THE RELEVANT PAGES OF THE DEPOSITION OF GENERAL MANAGER OF 4TH RESPONDENT BANK TAKEN DOWN BY ABOVE SAID COURT DATED ON 7.3.2002 WITH ENGLISH TRANSLATION
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!