IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1746 of 2008()
1. VADAKKE PURAKKAL PRADEEP KUMAR,
... Petitioner
Vs
1. THE CO-OPERATIVE INSPECTOR,
... Respondent
2. THE CO-OPERATIVE ASSISTANT REGISTRAR,
3. THE PALLIKKAL SERVICE CO-OPERATIVE BANK,
4. SAKKEER KUNNUMMAL PARAYIL,
For Petitioner :SRI.E.NARAYANAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :28/08/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-------------------------------------------
W.A.No.1746 of 2008
------------------------------------------
Dated, this the 28th day of August, 2008
JUDGMENT
H.L.Dattu, C.J.
This writ appeal is directed against the orders passed by the
learned Single Judge in W.P.(C) No.19040 of 2008 dated 26th June, 2008.
(2) In the writ petition filed, the petitioner had sought for the
following reliefs. They are as under:
“i) to call for the records leading up to the final
list of valid nomination dated 18.6.2008 to the
committee of the Pallikkal Service C0-operative Bank,
Reg.No.D 1936, Pallikkal P.O. published by the second
respondent, Co-operative Assistant Registrar, Manjeri
or by any other writ or order.
ii) to issue a writ of mandamus to the second
respondent to prepare the final list of nominees in the
Malayalam alphabetical order.”
(3) The learned Single Judge has rejected the writ petition.
It is the correctness or otherwise of the said decision is the subject matter
in this writ appeal.
(4) Today the matter is posted before us for admission. The
learned counsel appearing for the appellant would submit that, during the
pendency of the writ appeal, election to the committee members of the
W.A.No.1746 of 2008
2
third respondent Bank has already been held on 27.6.2008.
(5) In view of this development, in our opinion, we need not
have to go into the correctness or otherwise of the decision rendered by the
learned Single Judge.
(6) Therefore, while disposing of this writ appeal as having
become unnecessary, we make it clear that the Presiding Officer of the
Co-operative Arbitration Tribunal before whom the election petition is
pending, shall decide the election petition untrammelled by any one of the
observations made by he learned Single Judge while disposing of the writ
petition.
(7) All the contentions of both the parties are left open.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
vns