IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20346 of 2009(K)
1. M.T.HARIKUMAR,S/O.THANKAPPA PANICKER,
... Petitioner
2. KOCHUKUNJU,S/O.KUNJACHAN,
Vs
1. THE RETURNING OFFICER,
... Respondent
2. DEPUTY DIRECTOR,
3. MILK PRODUCERS CO-OPERATIVE SOCIETY LTD.
For Petitioner :SRI.BABU CHERUKARA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/07/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.20346 OF 2009
------------------------
Dated this the 20th day of July, 2009.
JUDGMENT
Election to the Managing Committee of the 3rd
respondent is scheduled to be held on 4.8.2008 and it is
seen from the records that final voters lists have also been
published on 7.7.2009. In this writ petition, petitioners
submit that some of the persons included in the final
voters list are ineligible to continue as members of the
society. On that ground they had also objected to Ext.P7
preliminary voters list also.
In my view, at this stage this court will not be justified
in exercising the power under Artl.226 and directing that
election should be deferred until the controversy about the
eligibility of the members is resolved. If as stated by the
petitioners, they are aggrieved by the continuance of the
ineligible members, it is always open to them to seek
statutory remedies against the election.
Writ Petition is dismissed.
(ANTONY DOMINIC)
vi JUDGE