Kerala High Court
Biju George vs Mankulam Service Co-Operative … on 6 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32201 of 2007(H)
1. BIJU GEORGE, PALLATH HOUSE,
... Petitioner
Vs
1. MANKULAM SERVICE CO-OPERATIVE BANK LTD.
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
3. THE RETURING OFFICER, MANKULAM SERVICE
4. THE ELECTORAL OFFICER, ASSISTANT
5. KERALA STATE CO-OPERATIVE ELECTION
For Petitioner :SRI.P.P.JACOB
For Respondent :SRI.N.K.SUBRAMANIAN
The Hon'ble MR. Justice K.M.JOSEPH
Dated :06/11/2007
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(c).No.32201 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of November , 2007
JUDGMENT
Having regard to the prayers in the writ petition, I do not
think that there is any need to consider this question as all the
reliefs turned around the election. Ext.P1 is the election
notification. It is challenged and the direction sought is in respect
of the election. Election was held on 03/11/2007, submits the
learned counsel for the first respondent. In such circumstances,
writ petition is dismissed as infructuous.
(K.M.JOSEPH, JUDGE)
sv.