High Court Kerala High Court

A.Raju vs The General Manager on 24 August, 2009

Kerala High Court
A.Raju vs The General Manager on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24228 of 2009(W)


1. A.RAJU, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. THE GENERAL MANAGER,
                       ...       Respondent

2. STATE CO-OPERATIVE ELECTION COMMISSION

3. THIRUVILWAMALA HANDLOOM WEAVERS

4. THE RETURNING OFFICER,JUNIOR

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :24/08/2009

 O R D E R
               P.R. RAMACHANDRA MENON , J.

         - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                W.P. (C) No. 24228 OF 2009
         - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 24th day of August, 2009

                          J U D G M E N T

Learned counsel for the petitioner submits that the

grievance against Ext.P6 order passed by the 4th respondent

has already been highlighted in Ext.P5 representation preferred

before the 4th respondent. The only prayer sought for is to

direct the 4th respondent to consider and pass orders on

Ext.P5 with reference to the entries in the ‘admission register’

and the ‘thrift fund register’ and make necessary

corrections/additions to the voters’ list for the election to the

3rd respondent Society.

2. Heard learned Government Pleader as well.

3. Considering the facts and circumstances, the 4th

respondent is directed to pass orders on Ext.P5 representation

in accordance with law, as expeditiously as possible. This

direction however will not widen the scope or confer any in

fresh right or cause of action upon the petitioner.

The Writ Petition is disposed of accordingly .

( P.R. RAMACHANDRA MENON, JUDGE)

jma