High Court Kerala High Court

Baby T.V. vs The Joint Registrar Of … on 29 January, 2009

Kerala High Court
Baby T.V. vs The Joint Registrar Of … on 29 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35570 of 2008(H)


1. BABY T.V., MEMBER, VAYALA CO-OPERATIVE
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. VAYALA CO-OPERATIVE BANK LTD, VAYALA

3. THE ADMINISTRATOR, VAYALA CO-OPERATIVE

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/01/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

             W.P.(C).No.35570 of 2008

  = = = = = = = = = = = = = = = = = = = = = = = =

      Dated this the 29th day of January, 2009.

                     JUDGMENT

The petitioner states that Ext.P1 representation

made to the Joint Registrar stating that

different persons enlisted therein are

unqualified to continue as members of the society

is not being attended to. Obviously, any

consideration of Ext.P1 cannot affect the

election which has already been held.

Accordingly, this writ petition is ordered

without entering on merits, however directing

that the first respondent will take up Ext.P1 and

take such action if and as may be found necessary

in accordance with law, however, in no manner,

impairing the result of the election which has

already been held. Let such process be undertaken

and concluded within an outer limit of four

months from the date of receipt of a copy of this

judgment.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/060209