Kerala High Court
G.Vijayachandran Nair vs The Assistant Registrar Of … on 28 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24549 of 2007(V)
1. G.VIJAYACHANDRAN NAIR,
... Petitioner
Vs
1. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.V.G.ARUN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :28/05/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.24549 OF 2007
-------------------------------------------
Dated this the 28th day of May, 2008
JUDGMENT
Nothing survives in view of the fact that following the
appointment of an Administrator on the grounds of loss of
quorum, election was conducted and a new committee is in office
in the society in question. Hence, this writ petition is dismissed
as infructuous without prejudice to contentions.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.