High Court Kerala High Court

Boby John vs The Chief Electoral Officer on 25 March, 2009

Kerala High Court
Boby John vs The Chief Electoral Officer on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9524 of 2009(S)


1. BOBY JOHN,
                      ...  Petitioner

                        Vs



1. THE CHIEF ELECTORAL OFFICER,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. ASIANET COMMUNICATIONS,

4. INDIAVISION SATELLITE COMMUNICATION,

5. MM TV LTD., AROOR,

6. MALAYALAM COMMUNICATIONS,

                For Petitioner  :SRI.GEORGE SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/03/2009

 O R D E R
             S.R.Bannurmath, C.J. & Kurian Joseph, J.
                   ------------------------------------------
                      W.P.(C) No. 9524 of 2009
                   ------------------------------------------
                Dated, this the 25th day of March, 2009

                              JUDGMENT

S.R.Bannurmath, C.J.

This public interest litigation is filed citing certain

untoward incidents in the public meetings called by respondents 3 to 6

in connection with the elections to be held on 16.4.2009. Without

going in detail to the question, as it would meet the ends of justice by

considering prayer No.(1) as to the maintenance of law and order in

such public meetings, we deem it just and proper to direct respondent

No.2, the Director General of Police, to ensure that law and order

situation in such public meetings is maintained with strict sense by

taking appropriate steps. Ordered accordingly.

Writ petition is disposed of as above.

S.R.Bannurmath,
Chief Justice

Kurian Joseph,
Judge
vns