High Court Kerala High Court

The Nedungapra Service … vs Sukumaran.K.U. on 6 January, 2009

Kerala High Court
The Nedungapra Service … vs Sukumaran.K.U. on 6 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1315 of 2008(E)


1. THE NEDUNGAPRA SERVICE CO-OPERATIVE
                      ...  Petitioner

                        Vs



1. SUKUMARAN.K.U., S/O.UNNIRA,
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE ASSISTANT REGISTRAR OF CO-OPERATIVE

4. KERALA CO-OPERATIVE ELECTION COMMISSION,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :06/01/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

     R.P.1315/2008 in WP(C).34901/2008-E

            & W.P.(C).36038/2008-M

= = = = = = = = = = = = = = = = = = = = = = = =

    Dated this the 6th day of January, 2009.

                   JUDGMENT

In the judgment sought to be reviewed in the

first among the captioned matters, there was a

direction to consider certain objections to the

continuance of certain members. Later, the

Assistant Registrar had initiated certain

proceedings. That led to the filing of WP(C).

36038/2008 in which there is an interim order.

Following that situation, the election was held

and it is also stated that around 583 persons

were removed from the voters’ list. It is agreed

by all sides that no fruitful exercise could be

carried out in the writ court and all that is

required is to preserve the rights of parties for

all reliefs in relation to the election and

membership. Preserving all such rights, the

RP1315/08 & WP(C)36038/08 -: 2 :-

review petition and the writ petition are closed

without prejudice and without entering anything

further on merits.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/090109