High Court Kerala High Court

Biju George vs Mankulam Service Co-Operative … on 6 November, 2007

Kerala High Court
Biju George vs Mankulam Service Co-Operative … on 6 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32201 of 2007(H)


1. BIJU GEORGE, PALLATH HOUSE,
                      ...  Petitioner

                        Vs



1. MANKULAM SERVICE CO-OPERATIVE BANK LTD.
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE RETURING OFFICER, MANKULAM SERVICE

4. THE ELECTORAL OFFICER, ASSISTANT

5. KERALA STATE CO-OPERATIVE ELECTION

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  :SRI.N.K.SUBRAMANIAN

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :06/11/2007

 O R D E R
                           K.M.JOSEPH, J.
                    - - - - - - - - - - - - - - - - - - - - -
             W.P.(c).No.32201 OF 2007
                - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 6th day of November , 2007

                                JUDGMENT

Having regard to the prayers in the writ petition, I do not

think that there is any need to consider this question as all the

reliefs turned around the election. Ext.P1 is the election

notification. It is challenged and the direction sought is in respect

of the election. Election was held on 03/11/2007, submits the

learned counsel for the first respondent. In such circumstances,

writ petition is dismissed as infructuous.

(K.M.JOSEPH, JUDGE)

sv.