IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13760 of 2008(K)
1. DR.KUNH AHAMED KUTTY, HONORARY PRESIDENT
... Petitioner
Vs
1. THE DISTRICT REGISTRAR (GENERAL),
... Respondent
2. K.P.MOHAMMED, S/O.MOIDEEN KOYA,
For Petitioner :SRI.T.P.KELU NAMBIAR (SR.)
For Respondent :SRI.SUNIL JACOB JOSE
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/03/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.13760 of 2008
==================
Dated this the 23rd day of March, 2009
J U D G M E N T
The petitioner challenges Ext.P9 order of the District Registrar of
Societies, Kozhikode, wherein he has accepted the list of office bearers
of the Association for Welfare of Handicapped, submitted by the 2nd
respondent. The counsel for the petitioner submits that in so far as
three suits have been filed between the parties in respect of the
subject matter, the validity of Ext.P9 also can be gone into in those
suits. Therefore, the petitioner submits that the writ petition may be
disposed of without prejudice to the right of the petitioner to challenge
the validity of Ext.P9 also in the said suits.
2. I have heard the learned counsel for the petitioner and the
learned counsel for the 2nd respondent as also the learned Government
Pleader.
3. In the facts and circumstances of the case, this writ
petition is disposed of without prejudice to the right of the petitioner to
challenge the validity of Ext.P9 also in the suits which are admittedly
pending.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2