High Court Kerala High Court

The Board Of Directors Of … vs The Kerala State Co-Operative … on 11 September, 2006

Kerala High Court
The Board Of Directors Of … vs The Kerala State Co-Operative … on 11 September, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22737 of 2006(F)


1. THE BOARD OF DIRECTORS OF MANANTHAVADY
                      ...  Petitioner

                        Vs



1. THE KERALA STATE CO-OPERATIVE ELECTION
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.T.R.RAMACHANDRAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.THANKAPPAN

 Dated :11/09/2006

 O R D E R
                              K.THANKAPPAN, J.
                          ------------------------------------
                          W.P.(C)NO. 22737 OF 2006
                          ------------------------------------


                   Dated this the 11th day of September, 2006


                                    JUDGMENT

The petitioner has approached this Court for a direction to the

respondents to take steps for conducting election to the Managing

Committee of the Mananthavady Panchayat Primary Agricultural Credit

Co-operative Society. Exts.P2 and P3 are the resolutions passed for

conducting the election.

2. The learned Government Pleader appearing for the second

respondent, on instructions, submits that a part-time Administrator has

already been appointed and steps are being taken to conduct the election.

In the above circumstances, there will be a direction to the respondents to

conduct the election to the Managing Committee of the Society as early as

possible, at any rate within four months from the date of receipt of a copy

of this judgment.

The Writ Petition is disposed of as above.

(K.THANKAPPAN, JUDGE)

sp/