High Court Kerala High Court

The Joint Registrar Of Co-Op. … vs K.M.Mathew on 22 October, 2009

Kerala High Court
The Joint Registrar Of Co-Op. … vs K.M.Mathew on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2323 of 2009()


1. THE JOINT REGISTRAR OF CO-OP. SOCIETIES
                      ...  Petitioner
2. THE UNIT INSPECTOR OF CO-OP. SOCIETIES,
3. GOVERNMENT OF KERALA, REP. BY ITS

                        Vs



1. K.M.MATHEW,
                       ...       Respondent

2. K.HARIDAS,

3. JOJO GEORGE,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :22/10/2009

 O R D E R
            KURIAN JOSEPH & C.T.RAVIKUMAR,JJ
              ------------------------------------------
                      W.A. No.2323 of 2009
                   --------------------------------
           Dated this the 22nd day of October,2009

                            JUDGMENT

Kurian Joseph.J

The writ appeal is filed against the impugned order dated

16/10/2009 passed by the learned single judge in W.P.(C)

No.28953/2009 directing the management of the society shall be

handed over to the petitioner. Earlier, learned single judge has

passed an interim order in the writ petition on 14/10/2009 staying

all further proceedings pursuing to the impugned orders Exts.P3

and P8 orders.That was challenged before us in W.A.No.

2297/2009. The same was disposed of by Judgment dated

15/10/2009 giving liberty to the appellants to bring the matters to

the notice of learned single judge and seek appropriate

modifications. The Government Pleader submits that though an

attempt was made, the learned single judge without going to the

contentions taken by the parties in the respective pleadings

passed the impugned order to hand over charge back to the

committee. Since the various contentions taken by the parties are

W.A. No.2323 of 2009

2

before the learned single judge, we do not find it necessary to

refer that or deal with the same. We request the learned single

judge to dispose the writ petition expeditiously since the term of

the society is expiring in November 2009.

KURIAN JOSEPH, JUDGE

C.T.RAVIKUMAR,JUDGE

ssn