IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24428 of 2008(G)
1. K.K. DHARAMAPALAN,
... Petitioner
2. K.K. GUNAPALAN,
3. P.C. RAVINDRAN, POTTEKKAT HOUSE,
4. A.V. PREETHA, KADAVIL HOUSE,
5. BHAVYA K. DHARMAPALAN,
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE TRICHUR DISTRICT HUMAN RESOURCES
3. P.K. SURESH KUMAR, HONORARY SECRETARY,
For Petitioner :SRI.N.RAGHURAJ
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/09/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.24428 of 2008
&
I.A.No.12194 of 2008
==================================
Dated this the 23rd day of September, 2008.
JUDGMENT
Learned Government Pleader appears for the
Returning Officer impleaded as per order on
I.A.12193 of 2008. Service complete. This writ
petition is filed seeking a direction to have the
election conducted. As of now, election has been
notified and therefore there is no reason to
apprehend that the election will not be conducted,
in accordance with law. Be that as it may,
I.A.No.12194 of 2008 is filed on the premise that
persons at Sl.Nos.82 and 87 to 147 except
Sl.Nos.125 and 140 in Ext.P9 list are not members
admitted to membership, in accordance with law and
by the competent authority, in terms of law. The
objection appears to be that the Secretary of the
Society had included their names as members without
WPC24428/08
-:2:-
proper authority. Having regard to the facts and
circumstances, this writ petition and I.A. are
ordered directing that, the election shall be duly
conducted and the votes, if any, cast by persons at
Sl.No.82 and 87 to 124 (both inclusive), 126 to 139
(both inclusive) and 141 to 147 (both inclusive)
shall be polled in a separate ballot box and
counted separately and results declared
accordingly. The identity of those votes shall be
recorded separately to exclude any inconvenience to
any party, who may challenge the election. After
the process of the election is over, the Joint
Registrar will also look into Ext.P6 complaint
regarding inclusion of incompetent persons as
voters.
Thottathil B.Radhakrishnan,
Judge.
sl.
WPC24428/08
-:3:-