High Court Kerala High Court

S.R. Habeebulla vs Kumaramputhur Service on 17 August, 2009

Kerala High Court
S.R. Habeebulla vs Kumaramputhur Service on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23401 of 2009(U)


1. S.R. HABEEBULLA, SARAMBIKKAL,
                      ...  Petitioner

                        Vs



1. KUMARAMPUTHUR SERVICE
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE PRESIDIENT, KUMARAMPUTHUR SERVICE

                For Petitioner  :SRI.P.RAVINDRAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/08/2009

 O R D E R
                    ANTONY DOMINIC,J.
                 ---------------------
                 W.P.(C).No.23401 OF 2009
              ------------------------
           Dated this the 17th day of August, 2009.

                         JUDGMENT

By Ext.P2 resolution passed by the Board of Directors

of the first respondent, Election to the Board of Directors is

scheduled to be held on 21.9.2009. Petitioner states that

on the eve of Ext.P2 resolution, about 2249 persons were

admitted as members to the Society. Complaining against

this, petitioner submits that he filed Exts.P1 and P3, which

are addressed to respondents 1 and 2. In this writ petition

what the petitioner seeks is a direction to the 2nd

respondent to consider Ext.P3 and do the needful in this

matter.

2. If as stated by the petitioner, a complaint has been

received, there is no reason why the same shall not been

considered.

WP(c).No.23401/09 2

3. Accordingly, the writ petition is disposed of directing

the 2nd respondent to consider and pass orders on Exts.P1 and

P3 as expeditiously as possible and at any rate within one

month from the date of production of a copy of the judgment.

4. However, it is made clear that, the election as resolved

in Ext.P2, publication of the preliminary voters list and further

action thereon will not in any manner be affected by the

direction in this judgment to consider Exts.P1 and P3.

Petitioner shall produce a copy of the judgment before

the 2nd respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.23401/09 3