IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23401 of 2009(U)
1. S.R. HABEEBULLA, SARAMBIKKAL,
... Petitioner
Vs
1. KUMARAMPUTHUR SERVICE
... Respondent
2. THE JOINT REGISTRAR OF CO-OPERATIVE
3. THE PRESIDIENT, KUMARAMPUTHUR SERVICE
For Petitioner :SRI.P.RAVINDRAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/08/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.23401 OF 2009
------------------------
Dated this the 17th day of August, 2009.
JUDGMENT
By Ext.P2 resolution passed by the Board of Directors
of the first respondent, Election to the Board of Directors is
scheduled to be held on 21.9.2009. Petitioner states that
on the eve of Ext.P2 resolution, about 2249 persons were
admitted as members to the Society. Complaining against
this, petitioner submits that he filed Exts.P1 and P3, which
are addressed to respondents 1 and 2. In this writ petition
what the petitioner seeks is a direction to the 2nd
respondent to consider Ext.P3 and do the needful in this
matter.
2. If as stated by the petitioner, a complaint has been
received, there is no reason why the same shall not been
considered.
WP(c).No.23401/09 2
3. Accordingly, the writ petition is disposed of directing
the 2nd respondent to consider and pass orders on Exts.P1 and
P3 as expeditiously as possible and at any rate within one
month from the date of production of a copy of the judgment.
4. However, it is made clear that, the election as resolved
in Ext.P2, publication of the preliminary voters list and further
action thereon will not in any manner be affected by the
direction in this judgment to consider Exts.P1 and P3.
Petitioner shall produce a copy of the judgment before
the 2nd respondent for compliance.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.23401/09 3