High Court Kerala High Court

T.S.Baby vs The Kerala State Election … on 13 February, 2008

Kerala High Court
T.S.Baby vs The Kerala State Election … on 13 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33331 of 2004(R)


1. T.S.BABY, MEMBER, WARD NO.14,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTION COMMISSION,
                       ...       Respondent

2. SRI.P.A.MUHAMMED ALI, MEMBER,

3. KAIPPAMANGALAM GRAMA PANCHAYAT,

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  :SRI.C.K.ABDUL RAHIM

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :13/02/2008

 O R D E R


                            PIUS C. KURIAKOSE,J.

                  - - - - - - - - - - - - - - - - - - - - - - - - -

                           W.P.(C) No.33331 of 2004

                   - - - - - - - - - - - - - - - - - - - - - - - - -

                           Dated: 13th February, 2008


                                    JUDGMENT

The term of the Council in which the petitioner was a member

and President is already over and I am told that the petitioner did not

contest the next election. I am of the view that the Writ Petition has

become infructuous on facts and that it is not necessary for this court

to examine the legal grounds raised in this Writ Petition. The Writ

Petition is accordingly dismissed as infructuous.

srd                                         PIUS C.KURIAKOSE, JUDGE