IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37364 of 2010(U)
1. MATHAI VARKEY MUTHIRENTHY,
... Petitioner
Vs
1. THE BAR COUNCIL OF INDIA,
... Respondent
2. THE BAR COUNCIL OF KERALA,
3. THE SECRETARY,
4. THE EXECUTIVE COMMITTEE,
For Petitioner :DR.GEORGE ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/01/2011
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 37364 OF 2010
=====================
Dated this the 5th day of January, 2011
J U D G M E N T
Petitioner is an Advocate enrolled with the 2nd respondent. In
this writ petition, his prayer is to quash Ext.P6 resolution, whereby
the 2nd respondent has resolved to fix the date of polling to
12/3/2011. He also seeks a direction to respondents to conduct
the polling as per Ext.P1 and the schedule attached thereto.
Among the various grievances urged, main one was that, on
coming to know of Ext.P6, he along with others made Exts.P7 to
P9 representations to the Bar Council of Kerala requesting that
the election be held as per Ext.P1 itself or atleast on any other
working day. It is stated that inspite of having made
representations, the Bar Council has not considered the requests.
2. Learned Standing counsel appearing for the Bar
Council submitted that, the Bar Council has already decided to
consider the representations made, in its next meeting. Now that
the Bar Council has agreed to consider the representation of the
petitioner in its next meeting, which is schedule to be held on 9th
of this month, I do not think it necessary for this Court to enter
WPC No. 37364/10
:2 :
into the merits of the controversy raised in the writ petition.
Therefore, recording the submission of the learned standing
counsel for the 2nd respondent that the representations made by
the petitioner and others requesting for rescheduling the election
now notified pursuant to Ext.P6, this writ petition is disposed of.
ANTONY DOMINIC, JUDGE
Rp