IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25180 of 2008(V)
1. F.J. JOSEPH,
... Petitioner
Vs
1. THE ADMINISTRATOR, MARUTHONKARA
... Respondent
2. THE JOINT REGISTRAR OF
3. STATE CO-OPERATIVE ELECTION COMMISSION,
4. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.P.JACOB
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :05/09/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.25180 OF 2008
-------------------------------------------
Dated this the 5th day of September, 2008
JUDGMENT
Learned senior Government Pleader, on instructions,
submits that the second respondent had issued directions to the
first respondent to draw necessary resolutions and initiate
further proceedings for the conduct of the election, though the
first respondent has not done so on the premise that disputes are
pending before the arbitrator relating to admission of nearly 752
members. Pendency of such litigation has of no consequence
because the list of the eligible members will have to be fixed
applying the law and with reference to the fact situation
available 60 days prior to the date of election. Hence, the first
respondent is directed to act immediately following the
directions of the second respondent and do the needful to have
the election conducted promptly. The writ petition is ordered
accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.