IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26169 of 2009(M)
1. AJIKUTTAN,S/O.RAGHAVAN,
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. PANDANAD SERVICE CO-OPERATIVE BANK LTD.,
3. THE ADMINISTRATOR,
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/11/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 26169 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 23rd November, 2009.
J U D G M E N T
The petitioner is a member of the 2nd respondent-bank. The
bank is now being administered by an arbitrator appointed under
Section 33 of the Kerala Co-operative Societies Act. The petitioner’s
grievance is that the administrator is not taking steps to conduct
election as stipulated in Section 32(5) of the Kerala Co-operative
Societies Act.
2. On 4-11-2009, the learned Government Pleader submitted
before me that appropriate steps would be taken to conduct the
election immediately after the period of the code of conduct imposed
by the Election Commission, in view of the by-elections to the State
Assembly is over. Today, the learned Government Pleader submits
that the administrator has forwarded a resolution to the Election
Commission proposing to conduct the election on 30-1-2010. The
learned Government Pleader submits that it is now for the Election
Commission to take further proceedings on the same.
The above submission is recorded and the writ petition is closed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.