IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33842 of 2010(E)
1. DEEPU S.NAIR,
... Petitioner
Vs
1. BAR COUNCIL OF KERALA, REPRESENTED BY
... Respondent
2. SECRETARY/RETURNING OFFICER,
3. BAR COUNCIL OF INDIA,
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :SRI.GRASHIOUS KURIAKOSE
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/12/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 33842 OF 2010
=====================
Dated this the 1st day of December, 2010
J U D G M E N T
Petitioner enrolled with the Bar Council of Kerala as an
Advocate. In this writ petition, the direction sought is to require
respondents 1 and 2 to include him in the electoral roll of
advocates entitled to vote in the elections to the Bar Council of
Kerala scheduled to be held on 1/3/2011. According to the
petitioner, on account of certain restrictions that were imposed by
the 3rd respondent for the practice of persons like the petitioner,
1st respondent was not including people like him in the voters list.
This led the petitioner to file this writ petition.
2. Today when the matter came up for orders, I heard the
counsel appearing for the respondents. Standing counsel for the
1st respondent submits that subsequent to the filing of the writ
petition, 1st respondent has decided to include advocates like the
petitioner also in the voters list and that such a decision has been
taken by the 1st respondent acting upon a clarification issued by
the 3rd respondent.
WPC No. 33842/10
:2 :
Therefore, I record the submission made by the 1st
respondent and close this writ petition.
ANTONY DOMINIC, JUDGE
Rp