High Court Kerala High Court

Sri.Thomas Kunnappally vs The District Superintendent Of … on 24 December, 2007

Kerala High Court
Sri.Thomas Kunnappally vs The District Superintendent Of … on 24 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 38193 of 2007(V)


1. SRI.THOMAS KUNNAPPALLY,
                      ...  Petitioner
2. ADV. MOHAN THOMAS,KANIYAMKUNNEL,POONJAR
3. SMT.SUDHA KURIAN,PANAMTHANAM,
4. SMT.NIRMALA JIMMY,
5. SMT.JESSY MOL MANOJ,
6. SMT.RADHA V.NAIR,
7. SMT.MINI SAVIO,
8. SMT.MOLLY PETER,KULANGOTTU OLICKAL,
9. SMT.AJITHA SABU, KORATTYTHADATHIL,
10. SMT.MARY SEBASTIAN,
11. ADV.JOBE MICHEAL,
12. AD. ROY CHIRAYIL,

                        Vs



1. THE DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE RETURNING OFFICER,

4. SECRETARY,

5. KERALA STATE ELECTION COMMISSION,

                For Petitioner  :SRI.SHAJI THOMAS PORKKATTIL

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :24/12/2007

 O R D E R
            P.R.RAMAN & HARUN-UL-RASHID, JJ.
            -------------------------------
                  W.P.(C)NO.38193 OF 2007
            --------------------------------
            Dated this the 24th day of December, 2007

                             JUDGMENT

Raman, J.

Petitioners are elected members of Kottayam District Panchayat.

By Ext.P2 notice the 3rd respondent summoned the petitioners to

attend the meeting scheduled to be held on 2/1/2008 for electing the

new President for the Kottayam District Panchayat. Petitioners

apprehend that in view of the severe threat to their life from some

political parties, they may not be in a position to exercise their

franchise without fear.

2. Heard the learned Government Pleader also.

3. In the circumstances, there will be a direction to respondents

1 and 2 to give necessary protection to the petitioners so as to enable

them to exercise their franchise for electing the President on 2/1/2008.

Writ Petition is disposed of as above.

P.R.RAMAN,
Judge.

HARUN-UL-RASHID,
Judge.

2
WP(Crl).No.

kcv.