High Court Kerala High Court

George Varghese vs State Of Kerala on 21 January, 2010

Kerala High Court
George Varghese vs State Of Kerala on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 797 of 2008(E)


1. GEORGE VARGHESE, POTTANKULAM,
                      ...  Petitioner
2. JOHN JOSEPH, AZHAKAMPRAYI,

                        Vs



1. STATE OF KERALA, REP. BY THE SECRETARY
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE

3. THE JOINT REGISTRAR OF CO-OPERATIVE

4. THE ASSISTANT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.T.RAVIKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/01/2010

 O R D E R
                  C.N.RAMACHANDRAN NAIR &
                             V.K.MOHANAN, JJ.
             ....................................................................
                       Writ Appeal No.797 of 2008
             ....................................................................
              Dated this the 21st day of January, 2010.

                                    JUDGMENT

Ramachandran Nair, J.

Counsel for the appellants submitted that appellants have come

back to the governing body after election and, therefore, they are not

pressing the Writ Appeal. Writ Appeal is accordingly closed as

infructuous.

C.N.RAMACHANDRAN NAIR
Judge

V.K.MOHANAN
Judge
pms