High Court Kerala High Court

Trivandrum District Basket Ball vs The Kerala Basket Ball … on 26 June, 2009

Kerala High Court
Trivandrum District Basket Ball vs The Kerala Basket Ball … on 26 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17878 of 2009(D)


1. TRIVANDRUM DISTRICT BASKET BALL
                      ...  Petitioner

                        Vs



1. THE KERALA BASKET BALL ASSOCIATION
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

3. THE STATE SPORTS COUNCIL, REP. BY

4. THE STATE SPORTS COUCIL SECRETARY,

                For Petitioner  :SRI.M.R.ANANDAKUTTAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/06/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No.17878 of 2009
                      --------------------------
                Dated this the 26th June,2009

                        J U D G M E N T

Trivandrum District Basket ball Association has

approached this Court seeking a direction to the 1st

respondent, the Kerala Basket Ball Association to permit

the petitioner to attend the meeting of the 1st respondent

and to cast their votes in the election to the post of

office bearers in the 1st respondent proposed to be held

in the meeting of the 1st respondent on 27.6.2009.

Essentially the dispute centres round the eligibility of the

representatives of the petitioner to participate in the

election conducted by the 1st respondent. Second

respondent is not a statutory body nor is there anything in

the writ petition to suggest that it discharges any public

function. Elections to the 1st respondent are not governed

on by any statutory provisions. There is no material on

record to indicate that the 1st respondent is amenable to

the writ jurisdiction of this Court.

W.P ( C) No.17878 of 2009
2

Accordingly, in my view, the writ petition is not

maintainable. The writ petition is dismissed. It is open to

the petitioner to avail remedies, if so advised and

otherwise maintainable, against the 1st respondent before

any other Forum.

(V.GIRI,JUDGE)
ma

W.P ( C) No.17878 of 2009
3

W.P ( C) No.17878 of 2009
4