High Court Kerala High Court

N.Sasidharan Pillai vs Joint Registrar Of Co-Operative on 24 March, 2010

Kerala High Court
N.Sasidharan Pillai vs Joint Registrar Of Co-Operative on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8082 of 2007(K)


1. N.SASIDHARAN PILLAI,
                      ...  Petitioner
2. T.K.VIJAYACHANDRAN,
3. AMBAT ASOKAN, AMBAT,
4. P.UMADEVI, THOTTATHIL VEEDU,

                        Vs



1. JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE ADMINISTRATOR,

3. THE STATE CO-OPERATIVE ELECTION

                For Petitioner  :SRI.D.SOMASUNDARAM

                For Respondent  :SRI.P.N.MOHANAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :24/03/2010

 O R D E R
     THOTTATHIL B. RADHAKRISHNAN, J.
         .......................................................................
                     WP (C) NO. 8082 OF 2007
                  ...............................................
          Dated this the 24th day of March, 2010


                              J U D G M E N T

The limited plea in this writ petition is that the

administrator should not induct new members to the

society. Interim order which was granted to that effect

on 12-03-2007. With the passage of time, the

administrator has vacated the office following the

election to the Board. Hence nothing survives in this writ

petition and is therefore dismissed as infructuous.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

rkc