IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 427 of 2009()
1. K.P.JANARAJAN
... Petitioner
Vs
1. THE MANAGING COMMITTEE OF KANDALLOOR
... Respondent
2. THE JOINT REGISTRAR OF CO-OPEREATIVE
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :31/03/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
P.S.GOPINATHAN, JJ.
....................................................................
Writ Appeal Nos.427 & 147 of 2009
....................................................................
Dated this the 31st day of March, 2010.
JUDGMENT
Ramachandran Nair, J.
During hearing of these Writ Appeals, Government Pleader
submitted that Government has also equal grievance against the
judgment of the learned Single Judge and Writ Appeal is contemplated,
though with delay as usual. However, we thought if these Writ
Appeals are heard and dismissed, then Government need not waste time
preparing and filing Writ Appeal separately on their side. Accordingly
we have heard counsel for the appellant and counsel appearing for the
first respondent.
2. On appellant’s complaint, enquiry was conducted and based on
the findings in the enquiry, the Board of Directors of the Society was
superceded under Section 32 of the Co-operative Societies Act, against
which writ petition filed by the first respondent was allowed by the
learned Single Judge. Even though Writ Appeal was admitted against
judgment, the Division Bench did not grant stay as a result of which the
2
Board continued until their tenure was over. Counsel for the first
respondent submitted that thereafter fresh election was held and new
Board has taken over the management of the Society. Challenge in the
Writ Appeals is only against judgment of the learned Single Judge
cancelling the supercession order and restoring the Board. We feel the
issues raised have become academic because the Board has continued
upto end of their tenure and thereafter fresh election was conducted
leading to constitution of new Board. Since the only issue raised in
the Writ Appeals is against judgment of the learned Single Judge
cancelling the supercession, we have to necessarily hold that the Writ
Appeals have become infructuous on account of the development stated
above. Consequently Writ Appeals are dismissed as infructuous.
Whatever is the legal issue, since we are not considering the merits of
the legal contentions raised, those questions are left open for being
raised before any authority.
C.N.RAMACHANDRAN NAIR
Judge
P.S.GOPINATHAN
Judge
pms