High Court Kerala High Court

Kanniyan Abdul Kareem vs Kerala State Election … on 21 February, 2007

Kerala High Court
Kanniyan Abdul Kareem vs Kerala State Election … on 21 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24340 of 2005(V)


1. KANNIYAN ABDUL KAREEM,S/O.ALAVI,
                      ...  Petitioner
2. M.MURALEEDHARAN,S/O.GOVINDAN NAIR,

                        Vs



1. KERALA STATE ELECTION COMMISSIONER,
                       ...       Respondent

2. KERALA STATE DE-LIMITATION COMMISSION,

3. STATE OF KERALA - REPRESENTED BY ITS

4. THE DISTRICT COLLECTOR,

5. THE VILLAGE OFFICER,TIRUVALI.

6. PORUR GRAMA PANCHAYATH,PORUR

                For Petitioner  :SRI.M.SASINDRAN

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

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :21/02/2007

 O R D E R


                           PIUS C. KURIAKOSE,J.

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

                          W.P.(C)No.24340 of 2005

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

                         Dated: 21st February, 2007


                                  JUDGMENT

Mr.Murali Purushothaman, counsel for the Kerala State Election

Commission invites my attention to the judgment of this court in

W.P.C.No.24998 of 2005 and submits that several cases including

W.P.C.No.24998 of 2005 relating to the De-limitation of the

constituencies have been closed as infructuous. I accept the above

submission and close the Writ Petition as infructuous without

prejudice to the various grounds raised by the petitioners.

srd                                       PIUS C.KURIAKOSE, JUDGE