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

V. Sundaravadivelu vs The Joint Registrar Of Co-Operative ...
2024 Latest Caselaw 19468 Mad

Citation : 2024 Latest Caselaw 19468 Mad
Judgement Date : 17 October, 2024

Madras High Court

V. Sundaravadivelu vs The Joint Registrar Of Co-Operative ... on 17 October, 2024

Author: G.K. Ilanthiraiyan

Bench: G.K. Ilanthiraiyan

                                                                                     Rev. Aplw. No.3 of 2024
                                                                                                          in
                                                                                       W.P.No.5797 of 2015

                                     IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                      DATED : 17.10.2024

                                                            CORAM

                                   THE HON'BLE MR. JUSTICE G.K. ILANTHIRAIYAN

                                                    Rev. Aplw. No.3 of 2024
                                                              in
                                                     W.P.No.5797 of 2015
                     V. Sundaravadivelu                                             ... Petitioner
                                                          Vs.
                     1. The joint Registrar of Co-operative Societies,
                     Tiruvannamalai District,
                     Tiruvannamalai.

                     2. The Special Officer,
                     HH.557, Vandavasi Primary Agricultural
                      Co-operative Bank Ltd.,
                     Vandavasi - 604 408,
                     Tiruvannamalai District.                            ... Respondents
                     PRAYER: Review Petition filed under Order 47 Rule 1 r/w. Section 114 of
                     Code of Civil Procedure and Madras High Court Writ Rules, 2021 to review
                     the order dated 30.08.2023 made in W.P.No.5797 of 2015.
                                        For Petitioner  :        Mr.A.E. Ravichandran
                                        For Respondents :        Mr. S. Ravikumar
                                                                 Special Government Pleader

                                                            ORDER

Review Application has been filed as against the order passed by this

Court dated 30.08.2023 in W.P.No.5797 of 2015 to review the same.

2. W.P.No.5797 of 2015 was filed, challenging the order passed by

https://www.mhc.tn.gov.in/judis

in

the second respondent dated 01.07.2004, whereby dismissed the petitioner

from service and the order passed by the first respondent dated 20.10.2014,

whereby confirmed the order passed by the second respondent. This Court

by its order dated 30.08.2023 dismissed the said writ petition.

3. Learned counsel for the petitioner would submit that the review

petition has been filed on two grounds. The first ground is that this Court

erred in ruling that the surcharge proceeding is pending as against the

petitioner and the second ground is that the petitioner was an attendant and

on that ground the prosecution failed to prove the charges beyond any

reason. The entire ARC proceedings initiated as against the petitioner has

been quashed by this Court in W.P.No.23364 of 2010. In so far as the

Criminal case is concerned, the petitioner was arrayed as 3 rd accused. As

against the petitioner, no one had spoken about and no document to show

that the petitioner has signed and involved in misappropriation of Society

funds.

4. On perusal of the Judgment passed by the Criminal Court, it is

revealed that though it was recorded that no one has spoken against the

petitioner and his signature was not found in any record, the petitioner was

https://www.mhc.tn.gov.in/judis

in

working as an Attendant and he also involved in misappropriation of Society

funds. On perusal of the records, it is further revealed that even before

initiation of surcharge proceedings, the petitioner's wife has deposited a sum

of Rs.2,75,000/-.

5. Therefore, the Criminal Court found that the prosecution failed to

bring the charges to prove as against the petitioner. Therefore, he was

acquitted, which does not mean that the petitioner was honourably acquitted

and the charge itself is baseless as against the petitioner. In so far as the next

ground is concerned, on perusal of the order passed by this Court in

W.P.No.23364 of 2010 dated 15.03.2018 filed by the petitioner's wife, it is

revealed that challenging the auction notice in ARC No.890 of 2002 – 2003,

by issuing notification to auction the property, stands in the name of the

petitioner's wife. The auction notice was quashed by this Court. It does not

mean that the entire ARC proceedings itself was quashed. Therefore, this

Court finds no error on the face of the order passed by this Court.

https://www.mhc.tn.gov.in/judis

in

G.K. ILANTHIRAIYAN. J.,

ab

6. In view of the above, this review application is dismissed.




                                                                                               17.10.2024

                     Index              : Yes/No
                     Speaking Order : Yes / No
                     Neutral Citation Case: Yes / No
                     ab

                     To

1. The joint Registrar of Co-operative Societies, Tiruvannamalai District, Tiruvannamalai.

2. The Special Officer, HH.557, Vandavasi Primary Agricultural Co-operative Bank Ltd., Vandavasi - 604 408, Tiruvannamalai District.

in

https://www.mhc.tn.gov.in/judis

 
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