High Court Kerala High Court

Dr.Kunh Ahamed Kutty vs The District Registrar (General) on 23 March, 2009

Kerala High Court
Dr.Kunh Ahamed Kutty vs The District Registrar (General) on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13760 of 2008(K)


1. DR.KUNH AHAMED KUTTY, HONORARY PRESIDENT
                      ...  Petitioner

                        Vs



1. THE DISTRICT REGISTRAR (GENERAL),
                       ...       Respondent

2. K.P.MOHAMMED, S/O.MOIDEEN KOYA,

                For Petitioner  :SRI.T.P.KELU NAMBIAR (SR.)

                For Respondent  :SRI.SUNIL JACOB JOSE

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/03/2009

 O R D E R
                             S.SIRI JAGAN, J.
                      ==================
                       W.P(C).No.13760 of 2008
                      ==================
                 Dated this the 23rd day of March, 2009
                             J U D G M E N T

The petitioner challenges Ext.P9 order of the District Registrar of

Societies, Kozhikode, wherein he has accepted the list of office bearers

of the Association for Welfare of Handicapped, submitted by the 2nd

respondent. The counsel for the petitioner submits that in so far as

three suits have been filed between the parties in respect of the

subject matter, the validity of Ext.P9 also can be gone into in those

suits. Therefore, the petitioner submits that the writ petition may be

disposed of without prejudice to the right of the petitioner to challenge

the validity of Ext.P9 also in the said suits.

2. I have heard the learned counsel for the petitioner and the

learned counsel for the 2nd respondent as also the learned Government

Pleader.

3. In the facts and circumstances of the case, this writ

petition is disposed of without prejudice to the right of the petitioner to

challenge the validity of Ext.P9 also in the suits which are admittedly

pending.

Sd/-

sdk+                                               S.SIRI JAGAN, JUDGE

          ///True copy///


                               P.A. to Judge

2