High Court Kerala High Court

Mohin C.M. vs Circle Inspector Of Police on 29 July, 2009

Kerala High Court
Mohin C.M. vs Circle Inspector Of Police on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21135 of 2009(J)


1. MOHIN C.M., AGED 19 YEARS,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.C.PRABIN BENNY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :29/07/2009

 O R D E R
               P.R.RAMAN & P.BHAVADASAN, JJ.

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

                     W.P.(C) No.21135 of 2009

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

                   Dated this the 29th July, 2009

                          J U D G M E N T

Raman, J.

Petitioner , a student at Sree Vivekananda College,

is a candidate contesting to the College Union election, which is

scheduled to be held on 30.7.2009 between 9.30 a.m. and 12.30

p.m. It is stated that counting begins at 2.00 p.m. on the same

day and the results are expected to be announced by 4.00 p.m.

It is further stated that during last year’s election, 2008-09,

there were untoward incidents happened. In order to avert

such incidents in the election scheduled to be held on 30.7.2009,

it is prayed that appropriate orders be issued to the respondents

to give necessary police protection.

2. When the matter came up for consideration

yesterday, we found that the Principal of the College has not been

impleaded and in the absence of any complaint or request made

W.P.(C) No.21135 of 2009

2

by the Principal of the College, this Court was reluctant to pass

any orders, but adjourned the case to get instructions as to

whether any complaint has been made by the Principal of the

College.

3. Today when the case came up for consideration,

a copy of the letter dated 28.7.2009 addressed to the Circle

Inspector of Police, Kunnamkulam, by the Principal of the

College, was handed over to us. It is seen from the said letter

that a written complaint has been made to the Circle Inspector

of Police, Kunnamkulam, to make necessary arrangements for

keeping vigil in and around the campus from 8.30 a.m. to 4.30

p.m. on 30.7.2009. The learned Government Pleader

appearing on behalf of official respondents also submits that such

a complaint has been received yesterday and arrangements will

be made as directed by this Court.

4. In such circumstances, we direct the Circle

Inspector of Police, Kunnamkulam, to make all necessary

W.P.(C) No.21135 of 2009

3

arrangements for keeping vigil in and around the college campus

on 30.7.2009, till the results are announced.

5. The petitioner is directed to hand over a copy of

this writ petition along with a copy of this judgment to the

Principal of the College, who in turn shall forward the same to the

Circle Inspector of Police, Kunnamkulam, for information and

compliance. The Government Pleader shall also communicate a

copy of the judgment to the Circle Inspector of Police,

Kunnamkulam, for taking necessary action.

The writ petition is disposed of as above.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.