IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19414 of 2008(J)
1. P.A. SASI, PAMBUNGAL, PULLAZHI P.O.,
... Petitioner
2. V.K. ASOKAN, VECHILI HOUSE,
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. THE TRICHUR DISTRICT HUMAN RESOURCES
3. K.K.DHARMAPALAN, KADAVIL HOUSE,
4. K.K. GUNAPALAN, KADAVIL HOUSE,
5. BHAVYA K. DHARMAPALAN, KADAVIL HOUSE,
6. A.V. PREETHA,KADAVIL HOUSE,
7. P.C. RAVINDRAN, POTTEKKAT HOUSE,
For Petitioner :SRI.V.G.ARUN
For Respondent :SRI.N.RAGHURAJ
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.19414 of 2008
==================================
Dated this the 23rd day of September, 2008.
JUDGMENT
This writ petition is filed apprehending
that the society in question will be liquidated
at the behest of the private respondents, who
have taken strong exception to the allegations
made against them. It is stated that the
allegations are unfounded and is made only for
the purpose of the writ petition and that an
enquiry is going on.
2. By separate judgment today in WP(C)
No.24428 of 2008, it has been noticed that the
process of election to the committee of the
society in hand has commenced and that it is
going to its logical end. Hence, as of now,
there is no reason to apprehend that the
-:2:-
society will be liquidated. On such premise,
this writ petition is closed.
Thottathil B.Radhakrishnan,
Judge.
sl.