High Court Kerala High Court

G.Vijayachandran Nair vs The Assistant Registrar Of … on 28 May, 2008

Kerala High Court
G.Vijayachandran Nair vs The Assistant Registrar Of … on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24549 of 2007(V)


1. G.VIJAYACHANDRAN NAIR,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :28/05/2008

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.24549 OF 2007
                  -------------------------------------------
               Dated this the 28th day of May, 2008


                              JUDGMENT

Nothing survives in view of the fact that following the

appointment of an Administrator on the grounds of loss of

quorum, election was conducted and a new committee is in office

in the society in question. Hence, this writ petition is dismissed

as infructuous without prejudice to contentions.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.