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