Kerala High Court
C.K.Musthafa vs Joint Registrar Of … on 28 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29259 of 2008(G)
1. C.K.MUSTHAFA, S/O.LATE HYDRU
... Petitioner
Vs
1. JOINT REGISTRAR OF CO.OP.SOCIETIES
... Respondent
2. ASSISTANT REGISTRAR OF CO.OP.SOCIETIES,
3. PONMUNDAM SERVICE CO.OP.SOCIETY LTD., NO
4. STATE CO.OP.ELECTION COMISSION,
5. RETURNING OFFICER, PONMUNDAM SERVICE
For Petitioner :SRI.P.RAVINDRAN (SR.)
For Respondent :SRI.M.SASINDRAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :28/10/2008
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.29259 of 2008-G
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 28th day of October, 2008.
JUDGMENT
Nothing survives in this writ petition as of now,
since following the earlier orders, election was
conducted and the petitioner and his friends have
apparently lost the election, even on counting
the undisputed votes. This writ petition is
dismissed without entering on merits. The
results can be declared and the elected committee
can assume office.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/291008