Kerala High Court
N.Sasidharan Pillai vs Joint Registrar Of Co-Operative on 24 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8082 of 2007(K)
1. N.SASIDHARAN PILLAI,
... Petitioner
2. T.K.VIJAYACHANDRAN,
3. AMBAT ASOKAN, AMBAT,
4. P.UMADEVI, THOTTATHIL VEEDU,
Vs
1. JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE ADMINISTRATOR,
3. THE STATE CO-OPERATIVE ELECTION
For Petitioner :SRI.D.SOMASUNDARAM
For Respondent :SRI.P.N.MOHANAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :24/03/2010
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
.......................................................................
WP (C) NO. 8082 OF 2007
...............................................
Dated this the 24th day of March, 2010
J U D G M E N T
The limited plea in this writ petition is that the
administrator should not induct new members to the
society. Interim order which was granted to that effect
on 12-03-2007. With the passage of time, the
administrator has vacated the office following the
election to the Board. Hence nothing survives in this writ
petition and is therefore dismissed as infructuous.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
rkc