High Court Kerala High Court

T.R.Krishnan vs Dr.D.Balakrishnan on 7 December, 2009

Kerala High Court
T.R.Krishnan vs Dr.D.Balakrishnan on 7 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35240 of 2009(O)


1. T.R.KRISHNAN,
                      ...  Petitioner

                        Vs



1. DR.D.BALAKRISHNAN,
                       ...       Respondent

2. S.RADHAKRISHNAN,

3. P.PURUSHOTHAMAN NAIR,

4. N.T.NAIR, MEMBER, B.O.S FOR ELECTION,

5. MURALI MOHANLAL,

6. R.SREEKUMARAN NAIR,

7. DR.K.SURENDRAN,

8. V.VIMAL PRAKASH,

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :07/12/2009

 O R D E R
                  S.S.SATHEESACHANDRAN, J.
                 ----------------------------------------
                   W.P.(C).No.35240 OF 2009
                     --------------------------------
         Dated this the 8th day of December 2009
         ----------------------------------------------------------

                              JUDGMENT

Petitioner is the plaintiff in O.S No.2442 of 2009 on

the file of the Munsiff court, Thrissur. Suit is for declaration

and for injunction, both prohibitory mandatory, and the

respondents are the defendants. Election to the council

membership of one institution conducted by defendants 1 to

7 in which the 8th respondent is stated to have been elected

is challenged in the suit by the plaintiff contending that the

entire election process is vitiated. With the suit, the plaintiff

has moved an application for interim injunction to restrain

the 8th defendant from assuming office of the elected post.

Grievance espoused by the petitioner is that despite several

posting on the interlocutory application and even after the

respondents filed their objections to that application, there is

delay in hearing and disposing that petition. Petitioner

seeks issue of a writ/order/direction from this court to the

court below for an expeditious disposal of his interlocutory

application (Ext.P2), invoking the supervisory jurisdiction

vested with this court under Article 227 of the Constitution

W.P.(C).No.35240 OF 2009

of India.

2. Having regard to the submissions made by the

counsel for the petitioner with reference to the materials

tendered in the writ petition, I find no notice to the

respondents is necessary and hence it is dispensed with.

The court below is directed to hear and dispose Ext.P2

application within three weeks from the date of

receipt/production of a copy of this judgment. The learned

counsel submits that the assumption of office by the 8th

respondent to the elected post is fixed on 13/12/2009 and so

much so, even if a favourable order is given in Ext.P2

application, beyond that date, it may not serve any purpose.

Petitioner can canvass before the court, in the hearing of his

Ext.P2 application that the assumption of office of the 8th

respondent shall be subject to the orders to be passed on

the application pending consideration before the court. The

learned Munsiff is also directed to take note of the above

aspect, and pass appropriate orders while disposing Ext.P2

application on its merit in accordance with law.

S.S.SATHEESACHANDRAN, JUDGE