IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22737 of 2006(F)
1. THE BOARD OF DIRECTORS OF MANANTHAVADY
... Petitioner
Vs
1. THE KERALA STATE CO-OPERATIVE ELECTION
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.T.R.RAMACHANDRAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.THANKAPPAN
Dated :11/09/2006
O R D E R
K.THANKAPPAN, J.
------------------------------------
W.P.(C)NO. 22737 OF 2006
------------------------------------
Dated this the 11th day of September, 2006
JUDGMENT
The petitioner has approached this Court for a direction to the
respondents to take steps for conducting election to the Managing
Committee of the Mananthavady Panchayat Primary Agricultural Credit
Co-operative Society. Exts.P2 and P3 are the resolutions passed for
conducting the election.
2. The learned Government Pleader appearing for the second
respondent, on instructions, submits that a part-time Administrator has
already been appointed and steps are being taken to conduct the election.
In the above circumstances, there will be a direction to the respondents to
conduct the election to the Managing Committee of the Society as early as
possible, at any rate within four months from the date of receipt of a copy
of this judgment.
The Writ Petition is disposed of as above.
(K.THANKAPPAN, JUDGE)
sp/