Kerala High Court
U. Sadashiva Belchada vs Joint Registrar Co-Operative … on 10 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13901 of 2008(E)
1. U. SADASHIVA BELCHADA
... Petitioner
Vs
1. JOINT REGISTRAR CO-OPERATIVE SOCIETIES
... Respondent
2. THE UNIT INSPECTOR, CEMMANAD
3. THE VORKADI SERVICE CO-OPERATIVE BANK
4. RETURNING OFFICER
For Petitioner :SRI.T.K.VIPINDAS
For Respondent :SRI.M.SASINDRAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :10/12/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.13901/2008-E
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 10th day of December, 2010
J U D G M E N T
The learned counsel for the petitioner submitted
that the writ petition has become infructuous.
Therefore, the writ petition is dismissed as
infructuous.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE