Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mattanchery Sarvajanik Cooperative ... vs State Of Kerala
2026 Latest Caselaw 146 Ker

Citation : 2026 Latest Caselaw 146 Ker
Judgement Date : 8 January, 2026

[Cites 1, Cited by 0]

Kerala High Court

Mattanchery Sarvajanik Cooperative ... vs State Of Kerala on 8 January, 2026

Author: N.Nagaresh
Bench: N.Nagaresh
                                                          2026:KER:744

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                 THE HONOURABLE MR.JUSTICE N.NAGARESH

     THURSDAY, THE 8TH DAY OF JANUARY 2026 / 18TH POUSHA, 1947

                        WP(C) NO. 2836 OF 2025

PETITIONER:

          MATTANCHERY SARVAJANIK COOPERATIVE BANK LTD NO. 3284
          REPRESENTED BY ITS GENERAL MANAGER (IN CHARGE)
          MATTANCHERY, KOCHI, PIN - 682002


          BY ADVS.
          SRI.MANU GOVIND
          SHRI.A.JAYASANKAR


RESPONDENTS:

    1     STATE OF KERALA
          REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
          COOPERATION DEPARTMENT, SECRETARIAT,
          THIRUVANANTHAPURAM, PIN - 695001

    2     COOPERATIVE SERVICE EXAMINATION BOARD
          REPRESENTED BY ITS SECRETARY KERALA BANK BUILDING,
          THAMPANOOR, THIRUVANANTHAPURAM, PIN - 695001

    3     KERALA COOPERATIVE ARBITRATION COURT
          PAZHAVANGADI. THIRUVANANTHAPURAM, PIN - 695024

    4     KERALA COOEPRATIVE EMPLOYEES UNION (CITU)
          REG NO.431/75, REPRESENTED BY ITS SECRETARY,
          SAJITH MV. MATTANCHERY SARVAJANIK CO-OPERATIVE BANK
          UNIT, MATTANCHERY, KOCHI, PIN - 682002

    5     SAJITH MV
          SENIOR CLERK,
          MATTANCHERY SARVAJANIK CO-OPERATIVE BANK,
          MATTANCHERY, KOCHI, PIN - 682002
                                                2026:KER:744
W.P.(C) Nos.2836 & 28949 of 2025
                                   :2:




           BY ADV
           SMT.S.L.SYLAJA
           SMT. SONY K.B. GOVERNMENT PLEADER

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 05.12.2025, ALONG WITH WP(C).28949/2025, THE
COURT ON 08.01.2026 DELIVERED THE FOLLOWING:
                                                   2026:KER:744
W.P.(C) Nos.2836 & 28949 of 2025
                                     :3:



            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

              THE HONOURABLE MR.JUSTICE N.NAGARESH

 THURSDAY, THE 8TH DAY OF JANUARY 2026 / 18TH POUSHA, 1947

                      WP(C) NO. 28949 OF 2025

PETITIONER:

           MATTANCHERY SARVAJANIK COOPERATIVE BANK LTD
           NO. 3284
           REPRESENTED BY ITS GENERAL MANAGER (IN CHARGE)
           MATTANCHERY, KOCHI, PIN - 682002


           BY ADVS.
           SRI.MANU GOVIND
           SHRI.A.JAYASANKAR


RESPONDENTS:

     1     STATE OF KERALA
           REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
           COOPERATION DEPARTMENT, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001

     2     COOPERATIVE SERVICE EXAMINATION BOARD
           REPRESENTED BY ITS SECRETARY KERALA BANK
           BUILDING, THAMPANOOR,
           THIRUVANANTHAPURAM, PIN - 695001

     3     KERALA COOPERATIVE ARBITRATION COURT
           REPRESENTED BY ITS PRESIDING OFFICER
           PAZHAVANGADI,
           THIRUVANANTHAPURAM, PIN - 695024

     4     KERALA COOPERATIVE EMPLOYEES UNION (CITU)
           REPRESENTED BY ITS SECRETARY,
           SAJITH MV. REG NO.431/75,
                                                 2026:KER:744
W.P.(C) Nos.2836 & 28949 of 2025
                                   :4:


           MATTANCHERY SARVAJANIK CO-OPERATIVE BANK UNIT,
           MATTANCHERY, KOCHI, PIN - 682002

     5     SAJITH MV
           SENIOR CLERK,
           MATTANCHERY SARVAJANIK CO-OPERATIVE BANK,
           MATTANCHERY, KOCHI, PIN - 682002

     6     ANJANA M S
           MANGAKUZHI HOUSE, KUZHUR P.O.,
           THRISSUR, PIN - 680734


           BY ADV
           SMT.S.L.SYLAJA
           SMT. SONY K.B., GOVERNMENT PLEADER

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 05.12.2025, ALONG WITH WP(C).2836/2025, THE COURT ON
08.01.2026 DELIVERED THE FOLLOWING:
                                                                          2026:KER:744
W.P.(C) Nos.2836 & 28949 of 2025
                                           :5:




                                N. NAGARESH, J.

               `````````````````````````````````````````````````````````````
                   W.P.(C) Nos.2836 and 28949 of 2025

               `````````````````````````````````````````````````````````````
                    Dated this the 8th day of January, 2026


                                 JUDGMENT

~~~~~~~~~

Both these writ petitions are filed by a

Co-operative Bank functioning in Mattanchery, Kochi. In W.P.

(C) No.2836/2025, the petitioner states that they advertised a

vacancy of Deputy General Manager through the 2nd

respondent-Co-operative Service Examination Board. Written

test and interview were held. Rank list was published on

22.05.2023.

2. Based on the rank list, the 2nd respondent

issued advise to the first rank holder on 09.06.2023. While so,

the 5th respondent, a Senior Clerk working in the Bank, along

with the 4th respondent-Union filed W.P.(C) No.19250/2023 2026:KER:744 W.P.(C) Nos.2836 & 28949 of 2025

against direct recruitment to the post of Deputy General

Manager. The writ petition was dismissed. In W.A.

No.1163/2023, this Court permitted respondents 4 and 5 to

approach the Arbitration Court and granted six weeks time.

Status quo was ordered till then. The time limit was extended to

18.10.2023, later. Respondents 4 and 5 filed ARC No.39/2023.

3. The time prescribed in the writ appeal was over

by 18.10.2023 and the Arbitration Court has not granted any

interim or final order in favour of respondents 4 and 5.

Therefore, the petitioner seeks to direct the 2nd respondent-

Board to issue advise memo to the selected candidates from

Ext.P1 rank list, for the post of Deputy General Manager.

4. In W.P.(C) No.28949/2025, the petitioner states

that the Government amended the Kerala Co-operative

Societies Act and the Rules framed thereunder with effect from

07.06.2024 whereby the Presiding Officer, who held the post of

Arbitrator, became ineligible to continue in the post. The

functioning of the Arbitrator had come to a stand still. Ext.P1 2026:KER:744 W.P.(C) Nos.2836 & 28949 of 2025

rank list was due to expire on 21.05.2025.

5. A new Presiding Officer was appointed in the

Arbitration Court, who joined duty on 09.04.2025, and the stay

petition in the arbitration case was dismissed on 10.07.2025. In

spite of the said development, the 2nd respondent has not issued

advise memo to the 6th respondent presumably because Ext.P1

rank list expired by 21.05.2025. Rank Nos.1 and 2 in the list

have relinquished their claim. The 6th respondent is at Rank

No.3. The petitioner-Bank therefore seeks to issue a mandamus

to the 2nd respondent to issue advise memo to the 6th respondent

from Ext.P1 rank list for the post of Deputy General Manager.

6. I have heard the learned counsel for the

petitioner and the learned Government Pleader representing the

State of Kerala. I have also heard the learned Standing Counsel

appearing for the Co-operative Service Examination Board.

7. The petitioner-Bank notified vacancy of Deputy

General manager through the 2nd respondent- Co-operative

Service Examination Board on 29.09.2023. Written test and 2026:KER:744 W.P.(C) Nos.2836 & 28949 of 2025

interview were conducted. A rank list was published on

22.05.2023. In the meanwhile, the 5th respondent filed

arbitration case ARC No.39/2023.

8. The Arbitration Court did not pass any interim

order in favour of the 5th respondent. However, the 2nd

respondent-Board did not advise any candidate from the rank

list, in view of the pendency of the interim stay application before

the Arbitration Court. Finally, the Arbitration Court rejected the

interim stay application filed by the 5th respondent on

10.07.2025, as per Ext.P9 order marked in W.P.(C)

No.28949/2025.

9. As the selection proceedings were initiated in

September, 2023, the proceedings should be brought to its

conclusion by advising eligible candidates from the rank list. In

view of the rejection of IA for stay in ARC No.39/2023, there is

no legal bar for the 2nd respondent-Board to issue advise memo.

10. It is true that the rank list has expired by

21.05.2025. The advise could not be made due to the pendency 2026:KER:744 W.P.(C) Nos.2836 & 28949 of 2025

of various writ petitions / writ appeal before this Court and due to

the pendency of stay petition in the ARC. Now that there is no

such bar in issuing advise memo, the 2nd respondent shall take

necessary steps to issue advise memo. The expiry of the period

of rank list need not be a reason for not issuing advise memo

since the delay in issuing advise memo was due to pending

legal proceedings.

In the afore facts of the case, the writ petitions

are disposed of directing the 2nd respondent-Co-operative

Service Examination Board to issue advise memo for

appointment to the post of Deputy General Manager in the

petitioner-Bank, to the next eligible candidate in the rank list.

Advise memo has to be issued within a period of two weeks.

Sd/-

N. NAGARESH, JUDGE aks/05.01.2026 2026:KER:744 W.P.(C) Nos.2836 & 28949 of 2025

APPENDIX OF WP(C) NO. 2836 OF 2025

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE RANKLIST DATED 22.05.2023 Exhibit P2 TRUE COPY OF THE JUDGMENT DATED 24.07.2023 IN WA NO.1163/2023 ON THIS HONOURABLE COURT Exhibit P3 TRUE COPY OF THE ORDER DATED 25.09.2023 IN IA NO.1 OF 2023 IN WA NO.1163/2023 ON THIS HONOURABLE COURT Exhibit P4 TRUE COPY OF THE PLAINT OF ARBITRATION CASE (ARC NO.39/2023) DATED 03.08.2023 Exhibit P5 TRUE COPY OF THE STAY PETITION FILED IN ARC NO.39/2023 BEFORE THE ARBITRATION COURT Exhibit P6 TRUE COPY OF THE OBJECTION DATED FILED BY THE PETITIONER BANK BEFORE THE THIRD RESPONDENT Exhibit P7 TRUE COPY OF THE LETTER DATED 04.11.2023 PREFERRED BY THE PETITIONER BEFORE THE 2ND RESPONDENT 2026:KER:744 W.P.(C) Nos.2836 & 28949 of 2025

APPENDIX OF WP(C) NO. 28949 OF 2025

PETITIONER'S EXHIBITS

Exhibit P1 TRUE COPY OF THE RANKLIST DATED 22.05.2023 Exhibit P2 TRUE COPY OF THE JUDGMENT DATED 24.07.2023 IN WA 1163/2023 OF THIS HONOURABLE COURT Exhibit P3 TRUE COPY OF THE ORDER IN IA NO.1 OF

Exhibit P4 TRUE COPY OF THE PLAINT OF ARBITRATION REFERENCE CASE DATED 03.08.2023 Exhibit P5 TRUE COPY OF THE STAY PETITION IN ARC

Exhibit P6 TRUE COPY OF THE OBJECTION FILED BY THE PETITIONER BANK BEFORE THE THIRD RESPONDENT DATED 18.10.2023 Exhibit P7 TRUE COPY OF THE LETTER DATED 04.11.2023 PREFERRED BY THE PETITIONER Exhibit P8 TRUE COPY OF THE INTERIM ORDER DATED 24.01.2025 IN WPC NO. 2836/2025 Exhibit P9 TRUE COPY OF THE ORDER DATED 10.07.2025

Exhibit P10 TRUE COPY OF THE INFORMATION GATHERED BY THE PRESIDENT OF THE PETITIONER BANK UNDER THE PROVISIONS OF RIGHT TO INFORMATION ACT ON 29.07.2025

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter