High Court Kerala High Court

Valsala K.G. vs The Joint Registrar Of … on 19 November, 2008

Kerala High Court
Valsala K.G. vs The Joint Registrar Of … on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33429 of 2008(D)


1. VALSALA K.G., W/O.CHANDRAN,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE RETURNING OFFICER, VELUR SERVICE

3. VELUR SERVICE CO-OPERATIVE BANK LTD.

4. THE KERALA STATE CO-OPERATIVE ELECTION

                For Petitioner  :SRI.G.KRISHNAKUMAR

                For Respondent  :SRI.C.D.DILEEP

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :19/11/2008

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

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

          W.P.(C).No.33429 of 2008-D

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

   Dated this the 19th day of November, 2008.

                   JUDGMENT

The petitioner’s nomination for the election to

the committee of the 3rd respondent co-operative

society has been rejected by the 2nd respondent

Returning Officer on the ground that the

documents produced by Sri.O.L.Jacob and

Sri.O.K.Francis show that the petitioner is

conducting a similar business as is being

conducted by the co-operative society and

therefore, she is not eligible to contest in the

election. The ground on which the nomination has

been rejected would necessarily give rise to

disputed questions of fact since the writ

petition is filed on the assertion that the

petitioner is not conducting any business which

is similar to that of the business of the co-

operative society. Hence, after arguing the

WP(C)33429/08 -: 2 :-

matter for quite some time, learned counsel for

the petitioner seeks leave of this Court to

withdraw this writ petition preserving all

contentions and without prejudice to the right

of the petitioner to challenge the election

results before the competent Tribunal in

accordance with the KCS Act and Rules. Granting

such leave as sought for, this writ petition is

dismissed as withdrawn.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/201108