IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11166 of 2008(D)
1. THE BOARD OF DIRECTORS OF PULIYOOR
... Petitioner
2. THE PULIYOOR VANCHI NORTH MILK PRODUCERS
Vs
1. THE DIRECTOR OF DAIRY DEVELOPMENT
... Respondent
2. THE DEPUTY DIRECTOR, DAIRY
3. THE QUALITY CONTROL OFFICER
For Petitioner :SRI.V.G.ARUN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/05/2008
O R D E R
Thottathil B. Radhakrishnan, J.
==================================
W.P.(C)No.11166 of 2008
==================================
Dated this the 29th day of May, 2008.
JUDGMENT
Petitioner challenges the proposal for
supersession under Section 32 of the Kerala Co-
operative Societies Act, 1969. An interim
order was issued on 2-4-2008 directing stay of
further action on the basis of that notice and
that the petitioner will file a rectification
report regarding the defects pointed out in
Ext.P1. Following that, Ext.R2(a) is placed on
record along with counter affidavit whereby it
is stated that certain further directions and
warnings have been issued by the Deputy
Director of Dairy Development exercising the
powers of the Registrar. This shows that the
proposal to supersede the committee no more
survives. This is recorded and this writ
WPC11166/2008
-:2:-
petition is closed leaving the parties to abide
by Annexure R2(a) in accordance with law.
Thottathil B.Radhakrishnan,
Judge.
sl/2/6/08