High Court Kerala High Court

E.Narayanan vs K.S.Anil on 15 July, 2008

Kerala High Court
E.Narayanan vs K.S.Anil on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1476 of 2008()



1. E.NARAYANAN
                      ...  Petitioner

                        Vs

1. K.S.ANIL
                       ...       Respondent

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :15/07/2008

 O R D E R
                 H.L.DATTU, C.J. & A.K.BASHEER, J.
                      -------------------------------------------
                             W.A.No.1476 of 2008
                       ------------------------------------------
                    Dated, this the 15th day of July, 2008

                                JUDGMENT

H.L.Dattu, C.J.

Fourth respondent in the writ petition is the appellant in this

writ appeal. He calls in question certain observations made by the learned

Single Judge while disposing of W.P.(C) No.17336 of 2007 dated 9th June,

2008.

2. The 4th respondent is elected as the Chairman of the State

Co-operative Union, Kerala which is the third respondent in the writ

appeal. That appointment is made pursuant to the so-called request of the

petitioner for acceptance of his oral resignation. The appointment of the

4th respondent as the Chairman of the third respondent State Co-operative

Union is not disturbed by the learned Single Judge while passing the

impugned order. Therefore, it cannot be said that the appellant is in any

way aggrieved by the observations made by the learned Single Judge

while disposing of the writ petition.

3. In that view of the matter, we decline to entertain this writ

appeal. Accordingly, the writ appeal requires to be rejected and it is

W.A.No.1476 of 2008

2

rejected. It is made clear that we have not expressed any opinion on the

merits of the orders passed by the learned Single Judge.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns