High Court Kerala High Court

P.K.Murali vs Sub Inspector Of Police on 29 June, 2009

Kerala High Court
P.K.Murali vs Sub Inspector Of Police on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17715 of 2009(H)


1. P.K.MURALI,KAVINTE KIZHAKKETHIL HOUSE,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, ADOOR,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE, ADOOR,

3. DEPUTY SUPERINTENDENT OF POLICE,

4. NEDUMAN SERVICE CO-OPERATIVE BANK LTD.

5. THE ELECTORAL OFFICER,NEDUMAN SERVICE

6. RETURNING OFFICER NEDUMAN SCB,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :29/06/2009

 O R D E R

P.R.RAMAN & P.BHAVADASAN, JJ.

——————————-

W.P.(C) No. 17715 of 2009

——————————-

Dated this the 29th June, 2009

J U D G M E N T

Raman, J.

As the election to the Managing Committee of the

4th respondent Society is already over, the writ petition has

become infructuous. Accordingly, the writ petition is dismissed as

infructuous.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.