High Court Kerala High Court

Jeddah Ernakulam Expartiates … vs Union Of India on 7 April, 2010

Kerala High Court
Jeddah Ernakulam Expartiates … vs Union Of India on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14675 of 2009(D)


1. JEDDAH ERNAKULAM EXPARTIATES WELFARE
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. SECRETARY TO GOVERNMENT

3. SECRETARY TO GOVERNMENT

4. CHIEF ELECTION COMMISSIONER,

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,ELE.COMMN.

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :07/04/2010

 O R D E R
                     T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C) No. 14675 of 2009-D
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 7th day of April, 2010.

                                JUDGMENT

The petitioner mainly seeks for a direction to provide voting rights to

Non Resident Indians by amending the provisions of the Representation of

the People Act. It is submitted by the learned Standing Counsel for the

Election Commission that already the very same issue was considered by a

Division Bench of this Court in a public interest litigation, viz. W.P.(C)

No.14304/2009 and this matter can be disposed of in the light of the

directions issued therein. A reading of the said judgment shows that the

respondents submitted therein that a Bill, viz. Representation of the People

Amendment Bill, 2006 has been introduced in the Rajya Sabha on

27.2.2006. In the light of the above, the Division Bench directed the first

respondent therein to take steps for finalization of the bill, as expeditiously

as possible.

The very same direction will govern this writ petition also and the

same is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/