High Court Kerala High Court

P.Bernad vs P.Mani on 8 June, 2010

Kerala High Court
P.Bernad vs P.Mani on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1077 of 2009(M)


1. P.BERNAD, S/O. PATHROSE, AGED 45
                      ...  Petitioner

                        Vs



1. P.MANI,S/O.PATHROSE, JAYA MATHA BHAVAN
                       ...       Respondent

2. KERALA STATE ELECTION COMMISSION,

                For Petitioner  :SRI.K.B.PRADEEP

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/06/2010

 O R D E R
                       ANTONY DOMINIC, J.
                 -------------------------
                       R.P.No.1077 of 2009
                                in
                  W.P.(C.) No.9156 of 2008 (M)
            ---------------------------------
              Dated, this the 8th day of June, 2010

                            O R D E R

Heard learned counsel for the petitioner, learned counsel

appearing for the 1st respondent and also learned standing counsel

appearing for the 2nd respondent.

2. WP(C) No.9156/2008 was filed by the petitioner herein

challenging Ext.P3 proceedings of the 2nd respondent rejecting an

application made by him seeking to disqualify the 1st respondent.

When the writ petition came up for orders before this Court, on

behalf of the Election Commission it was reported that the 1st

respondent had tendered his resignation and that the same was

accepted. It was also stated that he raised a dispute that the

resignation was under compulsion and coercion; and the said

application was also rejected by the Election Commission as time

barred. Taking note of these developments, on the ground that

nothing further survived in the writ petition to be considered on

R.P.1077/2009 in WP(C) No.9156/2008
-2-

merits, the writ petition was closed by judgment dated 01/09/2008.

3. It would now appear that subsequently against the

proceedings of the Election Commission rejecting the application

made by the 1st respondent challenging the order accepting his

resignation, a writ petition was filed by him and that this Court by

judgment dated 25/11/2008 disposed of the writ petition directing

reconsideration of the matter. Accordingly, the matter was

reconsidered and the Election Commission by its order dated

28/03/2009 restored the membership of the 1st respondent. The

Panchayat challenged the order passed by the 2nd respondent, in WP

(C) No.10387/2009. This Court by judgment dated 21/05/2009

dismissed the writ petition and that judgment is reported in Anad

Grama Panchayat v. Kerala State Election Commission (2009(2) KLT

874).

4. It is thereafter that the petitioner has filed this review

petition contending that in view of subsequent developments

noticed above, the judgment should be reviewed and that he should

be given an opportunity to contest the case on merits. He has also

explained the delay in approaching this Court mainly stating that he

R.P.1077/2009 in WP(C) No.9156/2008
-3-

was unaware of the proceedings resulting the order of the Election

Commission and the judgment of this Court restoring membership

of the 1st respondent.

5. Counter affidavit has been filed by the 1st respondent

wherein this assertion made by the Review Petitioner has been

denied. It is stated that the petitioner had filed Annexure R1

impleading petition seeking impleadment in the proceeding before

the Election Commission and that the said application was rejected.

On this basis, the plea that the Review Petitioner was ignorant of the

proceedings is disputed.

6. Although from the counter affidavit filed by the 1st

respondent it would appear that the assertion of the petitioner that

he was unaware of the proceedings before the Election Commission

does not appear to be fully justified, the Election Commission’s

proceedings restoring membership of the 1st respondent attained

finality only with the dismissal of the writ petition filed by the

Panchayat by judgment dated 21/05/2009. This review petition

was filed on 20/08/2009 and therefore, at best there is a delay of

three months, which is not an inordinate delay requiring rejection of

R.P.1077/2009 in WP(C) No.9156/2008
-4-

the request of the petitioner on the ground of delay.

7. Facts show that in view of the developments subsequent

to the filing of the writ petition, resulting the resignation of the 1st

respondent, the petitioner was denied an opportunity to contest the

case on merits. In view of the still subsequent developments, I feel,

it is only appropriate that he should be given an opportunity to

argue the case on merits recalling the judgment in the writ petition.

Having regard to the above, I feel, the review petition deserves

to be allowed. Accordingly, R.P.No.1077/2009 is allowed.

Judgment dated 01/09/2008 in WP(C) No.9156/2008 is recalled.

Post the writ petition for hearing afresh.

Sd/-

(ANTONY DOMINIC, JUDGE)
jg
//TRUE COPY//

PA TO JUDGE.