High Court Kerala High Court

A.V.Jaleel vs State Of Kerala on 20 August, 2010

Kerala High Court
A.V.Jaleel vs State Of Kerala on 20 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25083 of 2010(I)


1. A.V.JALEEL, S/O.VELLAPPA RAWTHER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE STATE ELECTION COMMISSION,

3. THE ELECTORAL REGISTRATION OFFICER/

4. PUTHUNAGARAM GRAMA PANCHAYATH,

5. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.K.MOHANAKANNAN

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

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

 Dated :20/08/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 W.P.(C). No.25083/2010-I
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 20th day of August, 2010

                      J U D G M E N T

In this writ petition, the petitioner is a resident of

Old Ward No.4 (presently new Ward No.2) of Pudunagaram

Grama Panchayat. The petitioner challenges the lot taken

by which new ward No.2 is reserved as Scheduled Caste

(General). It is mainly contended that the new ward was

formed carving out ward Nos.2 and 4 which were reserved one

along with ward No.3 and, going by the percentage of

voters, the combined strength will be 55%. It is therefore

submitted that the fixing of the said ward as reserved ward

is illegal.

2. The second respondent has filed a statement and a

reply affidavit was filed by the petitioner also wherein

the details of the percentage of the population are given

in paragraph (2) which is above 50% Thereafter, an

additional statement has been filed on behalf of the second

respondent wherein it is stated that the District Election

Officer has addressed a letter dated 19/08/2010 to the

State Election Commission informing that there is mistake

in the calculation of percentage of population that has

come to the newly constituted ward No.2 and has requested

the State Election Commission to intimate further steps to

W.P.(C). No.25083/2010
-:2:-

be taken in the matter. Annexure-D is the copy of the said

letter.

3. Annexure-D evidences the fact that error in

calculating the percentage of distribution of population

from the existing reservation constituencies of wards 2 and

4 to the newly delimited constituency of ward No.2

Thekkathivattaram was due to the mistake in identifying the

residential/non-residential buildings of the newly

constituted ward 2, by the Secretary. So the percentage of

distribution of population from the two existing

reservation constituencies to the newly constituted ward 2,

Thekkathivattaram is more than 50%.

4. The learned Standing Counsel for the Commission

submitted that pursuant to Annexure-D, the Election

Commission has already taken steps in the matter. It will

satisfy the demands of the petitioner obviously as steps

will have to be taken to rectify the anomaly. It is

further pointed out that the date for taking a fresh

decision is tentatively fixed on 30/08/2010. The writ

petition is accordingly, allowed recording the same. No

costs.

(T.R. Ramachandran Nair, Judge.)

ms