IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1476 of 2008()
1. E.NARAYANAN
... Petitioner
Vs
1. K.S.ANIL
... Respondent
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :15/07/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-------------------------------------------
W.A.No.1476 of 2008
------------------------------------------
Dated, this the 15th day of July, 2008
JUDGMENT
H.L.Dattu, C.J.
Fourth respondent in the writ petition is the appellant in this
writ appeal. He calls in question certain observations made by the learned
Single Judge while disposing of W.P.(C) No.17336 of 2007 dated 9th June,
2008.
2. The 4th respondent is elected as the Chairman of the State
Co-operative Union, Kerala which is the third respondent in the writ
appeal. That appointment is made pursuant to the so-called request of the
petitioner for acceptance of his oral resignation. The appointment of the
4th respondent as the Chairman of the third respondent State Co-operative
Union is not disturbed by the learned Single Judge while passing the
impugned order. Therefore, it cannot be said that the appellant is in any
way aggrieved by the observations made by the learned Single Judge
while disposing of the writ petition.
3. In that view of the matter, we decline to entertain this writ
appeal. Accordingly, the writ appeal requires to be rejected and it is
W.A.No.1476 of 2008
2
rejected. It is made clear that we have not expressed any opinion on the
merits of the orders passed by the learned Single Judge.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
vns