IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24228 of 2009(W)
1. A.RAJU, AGED 58 YEARS,
... Petitioner
Vs
1. THE GENERAL MANAGER,
... Respondent
2. STATE CO-OPERATIVE ELECTION COMMISSION
3. THIRUVILWAMALA HANDLOOM WEAVERS
4. THE RETURNING OFFICER,JUNIOR
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :24/08/2009
O R D E R
P.R. RAMACHANDRA MENON , J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No. 24228 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of August, 2009
J U D G M E N T
Learned counsel for the petitioner submits that the
grievance against Ext.P6 order passed by the 4th respondent
has already been highlighted in Ext.P5 representation preferred
before the 4th respondent. The only prayer sought for is to
direct the 4th respondent to consider and pass orders on
Ext.P5 with reference to the entries in the ‘admission register’
and the ‘thrift fund register’ and make necessary
corrections/additions to the voters’ list for the election to the
3rd respondent Society.
2. Heard learned Government Pleader as well.
3. Considering the facts and circumstances, the 4th
respondent is directed to pass orders on Ext.P5 representation
in accordance with law, as expeditiously as possible. This
direction however will not widen the scope or confer any in
fresh right or cause of action upon the petitioner.
The Writ Petition is disposed of accordingly .
( P.R. RAMACHANDRA MENON, JUDGE)
jma