High Court Kerala High Court

P.Radhakrishnan vs The State Of Kerala on 13 September, 2006

Kerala High Court
P.Radhakrishnan vs The State Of Kerala on 13 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2645 of 2004(M)


1. P.RADHAKRISHNAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE VATAKARA CO-OPERATIVE HOUSING

3. THE SECRETARY,

4. THE RETURNING OFFICER/UNIT INSPECTOR,

5. THE JOINT REGISTRAR (CO-OPERATIVE),

6. THE VILLAGE OFFICER,

7. THE VILLAGE OFFICER,

8. TALUK SUPPLY OFFICER,

9. RAMUNNI NAIR, S/O. RAMA KURUP,

10. THE DISTRICT COLECTOR,

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :SRI.MOHANAN V.T.K.

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :13/09/2006

 O R D E R
                               K.THANKAPPAN, J.
                           ------------------------------------
                            W.P.(C)NO. 2645 OF 2004
                           ------------------------------------


                   Dated this the 13th day of September, 2006


                                     JUDGMENT

This Writ Petition is filed against the election of the President of the

second respondent – Vatakara Co-operative Housing Society and the

membership of some of the members. Since the election is over, the

remedy available to the petitioner is to file an election petition.

With the above observation, the Writ Petition is dismissed.

(K.THANKAPPAN, JUDGE)

sp/

2