IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36300 of 2003(U)
1. COCHIN CO-OPERATIVE HOSPITAL SOCIETY LTD
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. THE JOINT REGISTRAR OF CO-OPERATIVE
4. SMT.K.AANNAMMA,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :SRI.B.S.SWATHIKUMAR, SPL.G.O.CO-OP.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :21/02/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.36300 of 2003
----------------------------------------------
Dated 21st February, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “Issue a writ of certiorari calling for the records leading to
Exts.P8 and P10 and quash the same.;
(ii) Issue a writ of mandamus declaring that the resolution of
the petitioner society deploying the 4th respondent as Attender
from the post of X-ray Technician in implementation of Ext.P1
order is perfectly legal and valid.”
It is reported that during the pendency of the writ petition, 4th
respondent was terminated from service, she had pursued a civil
suit and the suit itself has been rejected without prejudice to the
liberty to the 4th respondent to pursue the matter in appropriate
proceedings. In view of such intervening developments, it is not
necessary to consider this writ petition on merits. It is closed,
leaving the contentions open.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C)No. of 2002
———————————————-
J U D G M E N T
Dated 21st February, 2007.