IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4461 of 2005(F)
1. K.SASEENDRAN S/O. KRISHNAN ACHARY,
... Petitioner
Vs
1. KERALA VISWAKARAMASABHA, HEAD OFFICE
... Respondent
2. KERALA VISWAKARMASABHA, HEAD OFFICE
For Petitioner :SRI.K.RAVU
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :18/07/2008
O R D E R
K.BALAKRISHNAN NAIR, J
==============
W.P.(C).No. 4461 OF 2005
====================
Dated this the 18th day of July, 2008.
J U D G M E N T
The petitioner is a member of the Board of Directors of
Kerala Viswakarma Sabha. This writ petition is filed by him
seeking a declaration that Ext.P3 resolution passed by the
Viswakarma Sabha on 19.12.2004 is null and void. Declaratory
reliefs are generally sought against ultravires actions of
authorities who are amenable to writ jurisdiction of this Court.
Viswakarma Sabha is not an authority against which this Court
can issue a writ under Article 226 of the Constitution of India. So
this writ petition is not maintainable and accordingly it is
dismissed.
K.BALAKRISHNAN NAIR, JUDGE
bkn/-