IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1315 of 2008(E)
1. THE NEDUNGAPRA SERVICE CO-OPERATIVE
... Petitioner
Vs
1. SUKUMARAN.K.U., S/O.UNNIRA,
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
3. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
4. KERALA CO-OPERATIVE ELECTION COMMISSION,
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :06/01/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
R.P.1315/2008 in WP(C).34901/2008-E
& W.P.(C).36038/2008-M
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 6th day of January, 2009.
JUDGMENT
In the judgment sought to be reviewed in the
first among the captioned matters, there was a
direction to consider certain objections to the
continuance of certain members. Later, the
Assistant Registrar had initiated certain
proceedings. That led to the filing of WP(C).
36038/2008 in which there is an interim order.
Following that situation, the election was held
and it is also stated that around 583 persons
were removed from the voters’ list. It is agreed
by all sides that no fruitful exercise could be
carried out in the writ court and all that is
required is to preserve the rights of parties for
all reliefs in relation to the election and
membership. Preserving all such rights, the
RP1315/08 & WP(C)36038/08 -: 2 :-
review petition and the writ petition are closed
without prejudice and without entering anything
further on merits.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/090109